Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tarun Kumar Katyal vs Vikas Katyal & Anr
2025 Latest Caselaw 3344 Del

Citation : 2025 Latest Caselaw 3344 Del
Judgement Date : 22 May, 2025

Delhi High Court

Tarun Kumar Katyal vs Vikas Katyal & Anr on 22 May, 2025

Author: Manmeet Pritam Singh Arora
Bench: Manmeet Pritam Singh Arora
                          $~43
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                            Date of decision: 22.05.2025
                          +      CS(OS) 920/2024 & I.A. 45817/2024
                                 TARUN KUMAR KATYAL                                          .....Plaintiff
                                                     Through:     Mr. Harsh Kaushi, Adv. along with
                                                                  Plaintiff

                                                     versus

                                 VIKAS KATYAL & ANR.                                .....Defendants
                                              Through:            Mr. Dhruv Chawla and Mrs. Aadya
                                                                  Sinha, Advs.
                                                                  Defendant no. 1 and 2 are present

                          %
                          CORAM:
                          HON'BLE MS. JUSTICE MANMEET PRITAM SINGH ARORA
                                                        JUDGMENT

MANMEET PRITAM SINGH ARORA, J (ORAL):

1. The Delhi High Court Mediation and Conciliation Centre has placed on record the settlement agreement dated 29.04.2025 ('settlement agreement'). The said agreement is signed by the plaintiff, defendant no. 1 and defendant no. 2.

2. Learned counsels for the parties state that the subject matter of the suit is partition of property bearing no. B-8, Jangpura Extension, New Delhi, 110014 admeasuring 200 sq. yds ('suit property') wherein the suit property be divided equally between plaintiff and defendant no.1.

3. It is stated that defendant no. 2 has relinquished her right, title and

interest in the suit property in favour of the plaintiff and defendant no. 1. It is stated that in this manner the plaintiff and defendant no. 1 have now become entitled to 50% share each in the suit property.

4. It is stated that parties have agreed to re-develop the suit property in collaboration with the developer and the allocation between the parties vis-

à-vis collaborator is set out in the clause (d) of the settlement agreement at internal page 5.

5. It is stated that with the execution of this settlement agreement, the immovable suit property stand partitioned between the parties. It is prayed that the final decree be passed in terms of the settlement agreement.

6. It is stated that parties have entered into a separate collaboration agreement with the developer, which will be registered in due course.

7. The plaintiff is present in person and confirms the due execution of the settlement agreement and that he is satisfied with the terms recorded therein. Similarly, defendant nos. 1 and 2 have appeared in person and confirmed the execution of the settlement agreement.

8. The Supreme Court in Afcons Infrastructure Ltd. v. Cherian Varkey Construction Co. (P) Ltd.1 while dealing with Section 89 of the CPC has observed that the settlement agreement arrived through mediation will have to be placed before the Civil Court for recording it; and for disposing of the suit in terms thereof, the Civil Court should apply the principles of Order XXIII Rule 3 CPC and make a decree in terms of the settlement with regard to the subject matter of the suit, to make such settlement effective and binding on the parties.

2010 8 SCC 24.

9. This Court has perused the terms of the settlement agreement dated 29.04.2025 and is satisfied that it satisfies the requirements of Order XXXIII Rule 3 CPC. The compromise contained in the said settlement agreement is lawful and therefore, there is no impediment in decreeing the suit in terms of the settlement agreement.

10. The statements/undertakings given by the parties are accepted by this Court and the parties were held bound by the same.

11. The suit is hereby decreed in terms of settlement agreement. The settlement agreement dated 29.04.2025 shall form part of the decree. The registry is directed to draw up a decree in terms thereof.

12. Learned counsel for the plaintiff states that since the Court fees paid is nominal the plaintiff does not seek refund of said Court fees. The said statement is taken on record.

13. All future dates stand cancelled.

14. Pending applications are disposed of.

15. Interim orders, if any, shall stand merged to final decree.

MANMEET PRITAM SINGH ARORA, J MAY 22, 2025/hp/ms

Click here to check corrigendum, if any

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter