Bombay High Court
The Municipal Corporation Of Gr. Bombay vs D. Balan And Anr on 17 June, 2025
2025:BHC-AS:23742
First Appeal No. 1546 of 2010 (f).doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 1546 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. Ganga Timmappa ]
Age 70 years, ]
Residing at Hut No. 5 (Old FNGA ]
47-7/7 Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17454 OF 2022
IN
FIRST APPEAL NO. 1546 OF 2010
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Sairaj 1 of 49
First Appeal No. 1546 of 2010 (f).doc
Versus
1. Ganga Timmappa (since deceased) ]
Raju ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand CHS Ltd., ]
Tilak Nagar, Mumbai - 89. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1547 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Kaveri Bindu (since deceased) ]
Saroja ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17456 OF 2022
IN
FIRST APPEAL NO. 1547 OF 2010
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Sairaj 2 of 49
First Appeal No. 1546 of 2010 (f).doc
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Kaveri Bindu (since deceased) ]
Saroja ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
FIRST APPEAL NO. 1560 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. Jaya Parmeshwar (since deceased) ]
Fatima ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
Sairaj 3 of 49
First Appeal No. 1546 of 2010 (f).doc
INTERIM APPLICATION NO. 17479 OF 2022
IN
FIRST APPEAL NO. 1560 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Jaya Parmeshwar (since deceased) ]
Fatima ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1558 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Lata Minu Swami ]
Sairaj 4 of 49
First Appeal No. 1546 of 2010 (f).doc
Age 51 Adult, Occ: Nil ]
Residing at Hut No. 16 (Old FNGA ]
45-5/7 Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
INTERIM APPLICATION NO. 17476 OF 2022
IN
FIRST APPEAL NO. 1558 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Lata Minu Swami ]
Residing at Hut No. 47, 7/7, ]
Antop Hill, Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
FIRST APPEAL NO. 1559 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Sairaj 5 of 49
First Appeal No. 1546 of 2010 (f).doc
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. Kaveri Ganesh (since deceased) ]
Papa (also known as Mina) ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17478 OF 2022
IN
FIRST APPEAL NO. 1559 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Kaveri Ganesh (since deceased) ]
Papa ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
Sairaj 6 of 49
First Appeal No. 1546 of 2010 (f).doc
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1561 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Mohaddin Mohd. ]
Occ. Nil ]
residing at Hut No. 10 (Old FNGA ]
44/47 Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17481 OF 2022
IN
FIRST APPEAL NO. 1561 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Sairaj 7 of 49
First Appeal No. 1546 of 2010 (f).doc
Fort, Mumbai 400 001. ] ...Appellants
Versus
1. Mohaddin Mohd. ]
residing at Hut No. 47, 7/7, ]
Antop Hill, Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1557 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. Nagnath R. Mahadik ]
Age 53 Adult, Occ: Nil ]
residing at Hut No. 4 (Old FNGA ]
47-6/7 Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17475 OF 2022
IN
FIRST APPEAL NO. 1557 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Sairaj 8 of 49
First Appeal No. 1546 of 2010 (f).doc
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Nagnath R. Mahadik ]
Residing at Hut No. 47, 7/7, ]
Antop Hill, Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1562 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. Kala Gauri (since deceased) ]
Rani (also known as Malar) ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17482 OF 2022
Sairaj 9 of 49
First Appeal No. 1546 of 2010 (f).doc
IN
FIRST APPEAL NO. 1562 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Kala Gauri (since deceased) ]
Rani ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1556 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Devika Muthu ]
residing at Hut No. 1 (Old FNGA ]
47-7/7) Kokari Agar, Antop Hill, ]
Sairaj 10 of 49
First Appeal No. 1546 of 2010 (f).doc
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17474 OF 2022
IN
FIRST APPEAL NO. 1556 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Devika Muthu ]
residing at Hut No. 47, 7/7, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1550 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Sairaj 11 of 49
First Appeal No. 1546 of 2010 (f).doc
Versus
1. C. Changi Raju ]
Age 70 years ]
residing at Hut No. 19 (Old FNGA ]
45-1/5 Kokari Agar, Antop Hill, ]
Wadala, Mumbai. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
INTERIM APPLICATION NO. 17462 OF 2022
IN
FIRST APPEAL NO. 1550 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Bombay ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. C. Ghangi Raju ]
residing at Hut No. 47, 7/7, ]
Antop Hill, Wadala, Mumbai. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
Sairaj 12 of 49
First Appeal No. 1546 of 2010 (f).doc
FIRST APPEAL NO. 1549 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Krishnaji Sriniwas ]
Age 55 Adult, Occ: Nil ]
residing at Hut No. 12 (Old FNGA ]
43-C Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17460 OF 2022
IN
FIRST APPEAL NO. 1549 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Bombay ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Krishnaji Sriniwas ]
Sairaj 13 of 49
First Appeal No. 1546 of 2010 (f).doc
Residing at Hut No. 47, 7/7, ]
Antop Hill, Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1554 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Katrika R. Mugam ]
Age 55 years, ]
Residing at Hut No. 18 (Old FNGA ]
47-3/7) Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
INTERIM APPLICATION NO. 17470 OF 2022
IN
FIRST APPEAL NO. 1554 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Sairaj 14 of 49
First Appeal No. 1546 of 2010 (f).doc
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Katrika R. Mugam ]
Residing at Hut No. 47, 7/7, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
FIRST APPEAL NO. 1555 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
1. D. Balan ]
Adult, Occ: Nil ]
Residing at Hut No. 14 (Old FNGA) ]
46-1/2 Kokari Agar, Antop Hill, ]
Wadala, Mumbai ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17471 OF 2022
IN
FIRST APPEAL NO. 1555 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Sairaj 15 of 49
First Appeal No. 1546 of 2010 (f).doc
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. D. Balan (since deceased) ]
Ponnamma ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand CHSL, Tilak Nagar, ]
Mumbai - 89. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1552 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Gopi Munni Swami (since deceased) ]
Mala ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
Sairaj 16 of 49
First Appeal No. 1546 of 2010 (f).doc
WITH
INTERIM APPLICATION NO. 17464 OF 2022
IN
FIRST APPEAL NO. 1552 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Gopi Munni Swami (since deceased) ]
Mala ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1553 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant.
Versus
Sairaj 17 of 49
First Appeal No. 1546 of 2010 (f).doc
1. Rangama D. Muthu (since deceased) ]
Kumari ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17466 OF 2022
IN
FIRST APPEAL NO. 1553 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Rangama D. Muthu (since deceased) ]
Kumari ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
Sairaj 18 of 49
First Appeal No. 1546 of 2010 (f).doc
FIRST APPEAL NO. 1548 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Madhubala (since deceased, through LR) ]
Jhansi ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
INTERIM APPLICATION NO. 17459 OF 2022
IN
FIRST APPEAL NO. 1548 OF 2010
Municipal Corporation of Greater Mumbai ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Maha Palika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahanagar Palika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Madhubala (since deceased, through LR) ]
Sairaj 19 of 49
First Appeal No. 1546 of 2010 (f).doc
Jhansi ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents.
WITH
FIRST APPEAL NO. 1551 OF 2010
The Municipal Corporation of Greater Bombay ]
Established and constituted under 1888 ]
Mumbai Municipal Corporation Act, ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Mani Radha (since deceased, through LR) ]
Radha ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
WITH
INTERIM APPLICATION NO. 17463 OF 2022
IN
FIRST APPEAL NO. 1551 OF 2010
The Municipal Corporation of Greater Mumbai ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Applicant
In the matter between :
Sairaj 20 of 49
First Appeal No. 1546 of 2010 (f).doc
The Municipal Corporation of Greater Bombay ]
Established and constituted under ]
Mumbai Municipal Corporation Act, 1888 ]
Having its office at Mahapalika Marg, ]
Fort, Mumbai 400 001. ] ...Appellant
Versus
1. Mani Radha (since deceased, through LR) ]
Radha ]
Building No. 36, Flat No. B-4, ]
Shree Sadanand Co-Op. Hsg. Soc. Ltd., ]
Tilak Nagar, Mumbai - 400089. ]
2. M.M.R.D.A. ]
having their office at Bandra Kurla ]
Complex, Mumbai 400 051. ] ...Respondents
------------
Mr. Dharmesh Vyas, Ms. Vidya Vyavhare i/b Ms. Komal Punjabi for Appellant-
BMC.
Mr. Bhavin Gada, Ms. Pratibha Mehta i/b Ms. Pratibha Mehta for Respondent
No. 1.
Mr. Kuldeep Patil for Respondent No. 2-MMRDA.
------------
Coram : Sharmila U. Deshmukh, J.
Reserved on : 9th May, 2025
Pronounced on : 17th June, 2025.
Judgment :
1. These group of Appeals are at the instance of Municipal
Corporation of Greater Mumbai [for short, "MCGM"]-original
Defendant No. 1 challenging the impugned judgment dated 23 rd
October, 2008 directing the Appellant to make available land to the
Respondent No 1 as and when available on priority basis. The suits
filed by the Respondent No. 1 also impleaded Mumbai Metropolitan
Region Development Authority [for short, "MMRDA"] as Defendant
No. 2.
Sairaj 21 of 49
First Appeal No. 1546 of 2010 (f).doc
2. With consent, First Appeal No. 1546 of 2010 arising out of L.C.
Suit No 3354 of 2007 is taken as lead Appeal for factual clarity.
Common submissions were advanced and the group of Appeals are
being disposed of by this common judgment. For sake of convenience,
the Parties are referred to by their status before the Trial Court.
FACTUAL MATRIX:
3. The case of the Plaintiffs in L. C. Suit No. 3354 of 2007 was that
the Plaintiff was in use and occupation of Pitch Hut No 5 admeasuring
15' x 10' with height 9' situated at Kokari Agar, Antop Hill, Wadala,
Mumbai - 37. The Plaintiff was earlier occupying Hut No F/N/GA/44-7/7
admeasuring 261 square feet at Kokari Agar for which Pitch Holder
Card was issued in the name of Plaintiff in the year 1976 and
compensation was being regularly paid. In the year 1986, the old huts
came to be removed by MCGM as it was creating an obstruction in the
way of proposed nallah. The Additional Collector (Encroachment), vide
order dated 29th March, 1994, permitted rehabilitation of the affected
occupiers on adjoining land admeasuring about 4,000 sq. yards.
Subsequently, the plaintiff constructed hut admeasuring 15'x10' with
height 9' and was occupying the same for which compensation was
paid to Additional Collector (Encroachment). On 10 th March, 2006,
MCGM's officers inspected the suit premises and threatened
demolition of the suit premises for which, the suit came to be filed
Sairaj 22 of 49
First Appeal No. 1546 of 2010 (f).doc
before the City Civil Court for injunction against the Corporation to not
demolish the structure without following due process of law. On 19 th
October, 2006, at about 1 p.m., the Defendants with their demolition
squad and with the help of MMRDA demolished the suit premises
without following due process of law and without giving any notice to
plaintiff. In view of demolition, the suit filed by the Plaintiff came to be
withdrawn on 28th November, 2006. On 27th November, 2006, the
Assistant Commissioner (F/North) Ward communicated to the
Plaintiff's Advocate that the demolition was carried out by MMRDA.
The Additional Collector informed the Plaintiff's that the ownership of
the land vests in MCGM and Additional Collector is not concerned with
the land. The statutory notice under Section 527 of the Mumbai
Municipal Corporation Act, 1888 [for short, "MMC Act"] was given to
the Defendants on 17th July, 2007 and the suit is not barred by law of
limitation as cause of action arose on 19 th October, 2006. The prayer
sought declaration that the demolition is illegal and mandatory
injunction to the Defendants to reconstruct the demolished hut at the
cost of the Defendants. In the alternative, the Plaintiffs be permitted
to reconstruct the hut at cost of Defendants or for permanent
alternate accommodation.
4. The Defendants failed to file their written statement though
served with writ of summons.
Sairaj 23 of 49
First Appeal No. 1546 of 2010 (f).doc
5. The Plaintiff adduced evidence through her Constituted
Attorney who deposed as to the contents of the Plaint. PW-1
specifically deposed that as Constituted Attorney, PW-1 is fully
conversant with the facts of the case and the Power of Attorney was
produced on record. P.W.-1 also produced the Pitch Holder's Card
(Exhibit-6), order dated 29th March, 1994 passed by Additional Collector
(Encroachment) (Exhibit-7), compensation receipts paid to the
Additional Collector (Encroachment)-(Exhibit-8), letter dated 27 th
November, 2006 issued by the Assistant Commissioner (F/North Ward)
(Exhibit-9), letter dated 15th November, 2006 issued by the Additional
Collector (Exhibit-10), statutory notice under Section 527 of MMC Act
(Exhibit-11).
6. PW-1 was cross examined by Defendant No. 1-present
Appellant. There was no cross-examination by Defendant No 2-
MMRDA. In cross-examination, P.W.1 admitted that she does not know
the Ward number of her residence and the name of the land owner on
which the structure is erected. She has deposed that the structure is
not in existence and is demolished by Defendant No. 1 and Defendant
No. 2. She has deposed that her structure was in existence since 1996
and representation was made by Plaintiff that demolition was carried
out without giving any notice.
Sairaj 24 of 49
First Appeal No. 1546 of 2010 (f).doc
7. The Trial Court framed and answered the following issues:
POINTS FINDINGS
1. Whether the Plaintiff proves that the Yes.
demolition of the suit premises carried
out by the Defendant is illegal?
2. Whether the plaintiff proves that he is Yes
entitled for alternative accommodation in
lieu of the structure demolished by the
Defendant?
3. What order and decree? As per final order
8. The Trial Court noted that it is not a case of encroachment or
illegal structure but that Government had allowed the Plaintiff to
construct the hut on the land and prior to that plaintiff was having
Pitch-holder's card with her. The Trial Court further noted that
demolition is not denied by Defendants and no Written Statement has
been filed to show the purpose of demolition . The Trial Court held that
as no notice was served, the demolition is illegal and contrary to law.
The Trial Court held it is immaterial as to who demolished the structure
because Defendant Nos. 1 and 2 both had power of demolition. The
Trial Court further noted that the letter of Assistant Commissioner
(Exhibit-12) informed the Plaintiff that the demolition was carried out
by MMRDA. Taking note of the letter of the Addtional Commissioner
Exhibit 10 informing the plaintiff that the land owner was Defendant
No 1, the Trial Court held Defendant No. 1 responsible for demolition
Sairaj 25 of 49
First Appeal No. 1546 of 2010 (f).doc
of structure illegally even if it was carried out by MMRDA. The Trial
Court noted that the argument is that the demolition was carried out
to widen the stream wide and directed the Defendants to make
available alternative suitable land. The Trial Court decreed the suit as
under:
ORDER
"Suit is decreed with costs on following terms:
Defendant No. 1 is hereby directed to make available the land admeasuring 15' x 10' ft to the plaintiff as and when such land would be available on priority basis, on same terms and conditions mentioned at Ex. 7.
However, the defendants are at liberty to evict the plaintiff from the place that would be allowed to her for the public purpose, but before removing the plaintiff from that place give her suitable alternative place. Decree be drawn up accordingly."
INTERIM APPLICATION NO. 17454 OF 2022:
9. The Interim Application has been filed by the Appellants under Order XLI, Rule 27 of CPC seeking permission to produce the documents and records annexed thereto. The Application pleads that the Appellants were not permitted to file the Written Statement and the suit proceeded ex-parte. It is pleaded that the property card of the land on which the structures were erected belonged to State Government and is in possession of MMRDA. It is pleaded that on 18 th October, 2006 MMRDA had asked for police protection for demolition to be carried out by MMRDA at Kokri Agar where the tenants were Sairaj 26 of 49 First Appeal No. 1546 of 2010 (f).doc rehabilitated by Additional Collector and the document makes it clear that demolition has been carried out by MMRDA. The Application purports to place on record the communication between the State Government and the Appellant regarding the rehabilitation of the eligible 23 slum dwellers.
SUBMISSIONS:
10. Mr. Dharmesh Vyas, Learned counsel appearing for Appellant submits that the plaintiffs are transgenders whose huts came to be demolished for the purpose of widening of nallah in the year 1993-
1994 and alternate accommodation was given pursuant to order passed by the Additional Collector on 29th March, 1994. He submits that in view of threatened demolition, the suit was filed by them in the year 2006 in which, interim order was passed not to take a coercive action and despite thereof, on 19th October, 2006, the structures came to be demolished, which according to MCGM's letter was done by MMRDA. He submits that subsequently, the suit came to be withdrawn and present suit came to be filed for declaration that the demolition was illegal and for alternate accommodation.
11. He would submit that the suit is bad for non-joinder of necessary party as the State Government who had allotted the land was not impleaded. He submits that the plaint is indecisive about the authority which had carried out the demolition. He would submit that Sairaj 27 of 49 First Appeal No. 1546 of 2010 (f).doc the Trial Court did not grant any opportunity to file any Written Statement and proceeded expeditiously with the suit. He submits that even if no written statement was filed, the burden was upon the Plaintiff to prove ownership of land and the authority which had carried out the demolition. He submits that MCGM participated in the proceedings by cross examining PW-1 and the judgment ought to have been passed against MMRDA. He would submit that there is no definite finding by the Trial Court about the authority responsible for demolition and despite thereof has imposed the liability on MCGM. He would submit that there is no proof that demolition was carried out by MCGM. He submits that the Trial Court has granted relief which was not prayed. He would further submit that the original Plaintiff in the present suit had expired and legal heir has been brought on record who has given the address of a residential flat.
12. On legal issues, he submits that the suit is barred by limitation under Section 527 of MMC Act. He submits that the plaint pleads that the cause of action arose on 19 th October, 2006 and the suit was filed on 21st July, 2007 and was barred being beyond period of six months. He would further submit that Interim Application has been moved under Order XLI, Rule 27 of the Code of Civil Procedure, 1908 for leading additional evidence which should be permitted as Appellant was not allowed to file Written Statement and other relevant documents on record and suit has proceeded ex-parte.
Sairaj 28 of 49 First Appeal No. 1546 of 2010 (f).doc
13. Mr. Patil, learned counsel appearing for the MMRDA submits that the beneficiary in all these proceedings is one Lata and therefore, the prosecution is not bona fide. He would submit that most of the suits in these group of matters have been filed by power of attorney holders and First Appeals by another Constituted Attorney. Taking this Court through the Power of Attorney, he would submit that the Power of Attorney has been executed in the year 2008 in respect of old structure and there is nothing to show that new structure has come into existence. He submits that no documents are produced to show existence of new structure and therefore, it is doubtful whether upon allotment, the new structure was in existence or whether the same has been demolished.
14. He would further submit that the compensation receipts refers to the old structure number. He submits that the claim is that from 1994-2006, the structures existed, in which case there would electricity bills, election cards, ration cards etc which are not produced on record. He submits that MMRDA has nothing to do with the structures or the demolition. He submits that Plaintiff has not examined any witness and has not proved the letters issued by the Assistant Commissioner and Additional Collector. He submits that within a period of two months, after the service of writ of summons, the suit came to be decreed and the plaintiffs have neither proved construction nor demolition.
Sairaj 29 of 49 First Appeal No. 1546 of 2010 (f).doc
15. Per contra, Mr. Gada, learned counsel appearing for original Plaintiffs would submit that Defendants case cannot be considered in absence of written statement and there is no question of leading additional evidence by MCGM as MCGM has failed to file its written statement and lead evidence. He has taken this Court through the evidence and would submit that it has been specifically deposed that huts were constructed on alternate lands given earlier and which came to be demolished and therefore, earlier suit was withdrawn. He submits that in the cross-examination, there is nothing to demolish the Plaintiff's case and as there was no Written Statement, the Defendant's defense could not be put even in the cross-examination. He submits that the compensation receipts proved existence of the huts and the old hut number is mentioned as the structure number does not change. He would submit that MCGM has acknowledged that the demolition has been carried out by MMRDA.
16. He submits that there was no issue framed about the existence of new structure as there was no denial to the said plea. He submits that once the Trial Court has held that demolition is illegal, the plaintiffs are entitled to reconstruct the structure. He submits that it is only in one of the suit, the Written Statement was sought to be preferred by the Appellant. He would further submit that Interim Sairaj 30 of 49 First Appeal No. 1546 of 2010 (f).doc Application (Stamp) No. 20769 of 2024 has been preferred for perjury, however, on instructions, he is not pressing the said Application. He would further submit that while permitting the legal heir to be brought on record, considering the gender of the plaintiff, an undertaking was given that it will be used by only one person.
17. He would submit that as far as notice under Section 527 of the MMC Act is concerned, there is no ground taken in the First Appeal in view of Section 527(1)(a). He submits that in any event, in absence of any objection, the same constitutes waiver. He submits that Section 527 Notice was issued and the cause of action arose after refusal by the Authorities to permit reconstruction or grant alternate land. He would further submit that there is no question of remanding the matter back as the ingredients of Order XLI, Rule 23 of Code of Civil Procedure, 1908 are not satisfied. He submits that the Trial Court has the power to mould the relief and as it was argued that demolition was carried out to widen the stream, it was not possible to ask the plaintiff to erect the hut on the same place. In support, he relies upon the following decisions :
Sairaj 31 of 49 First Appeal No. 1546 of 2010 (f).doc Tajabai w/o Dhanji Chavan v. Mohanlal s/p Devram Parmar1 Union of India v. Ibrahim Uddin2 Rekha Pravin Nalawade v. Municipal Commissioner of Greater Mumbai3 J. Ganapatha v. N. Selvarajalou Chetty Trust4 Sabira Aslam Sikwani v. Mohammed Yusuf Hussain5 Meiazhagan v. Mangayarkkarasi6 Bachahan Devi v. Nagar Nigam, Gorakhpur7 Delho Hansda v. Charani Hansda8 Kanda v. Waghu9 Shivkumar v. Sharnbasappa10 Sirajudheen v. Zeenath11 P. Purushottam Reddy v. Pratap Steels Ltd.12 Barku Pundlik Patil v. Subhash Govindrao Pagare13 Godrej Rustom Karmani v. Hari Alidas Thadani14 Mahadeorao v. N. I. T.15 1 SA No. 390 of 2005. 2 (2012) 8 SCC 148 3 2025 SCC OnLine Bom 860 4 2025 SCC OnLine SC 633 5 2003 (3) ALL MR 536 6 2017 SCC OnLine Mad 1452 7 (2008) 12 SCC 372 8 1952 SCC OnLine Pat 108.
9 AIR (37) 1950 Privy Council 68 10 (2021) 11 SCC 277 11 2023 (2) SC 521.
12 (2002) 2 SCC 686.
13 2022 SCC OnLine Bom 4694
14 1990 SCC OnLine Bom 244
15 2015 (5) Mh.L.J. 70
Sairaj 32 of 49
First Appeal No. 1546 of 2010 (f).doc
18. In rejoinder, Mr. Vyas would submit that there is no case of waiver and in any event, as the notice under Section 527 was sent, there is no question of waiver. He submits that the Plaintiff was required to wait for a period of one month after issuance of notice. He submits that the relief cannot be moulded in absence of any clarity as the pleading is about allotment of plot on land no 5 and prayer refers to Pitch/Hut No 5. In support, he relies upon the following decisions :
Asma Lateef v. Shabbir Ahmad16 Satish Dalichand Shah v. State of Maharashtra17
19. Mr. Patil would submit that the land does not belong to MMRDA, the demolition was not carried out by the MMRDA and MMRDA could not be saddled with the liability to provide for alternative accommodation.
POINTS FOR DETERMINATION:
20. The facts of the case and the submissions canvassed would give rise to the following points for determination:-
(i) Whether the Appellant can be permitted to adduce additional evidence in Appeal in the absence of any pleading?
(ii) Whether the evidence proves illegal demolition of the huts constructed by the Plaintiffs on the lands allotted by the Additional Collector for rehabilitation consequent to the demolition of the old structures by MCGM in the year 1986?
16 2024 INSC 36.
17 (2006) 1 Bom CR 922.
Sairaj 33 of 49 First Appeal No. 1546 of 2010 (f).doc
(iii) Whether the Plaintiffs are entitled to reconstruction of the structures on the alternate land made available by the order of the Additional Collector dated 29th March, 1994?
(iv) Whether the suit is barred by limitation in view of Section 527 of MMC Act having being filed within period of one month from date of issuance of notice?
REASONS AND ANALYSIS:
21. The Interim Application has been preferred by Defendant No 1 under Order XLI, Rule 27 for permission to produce additional evidence. Rule 27 of Order XLI of Code of Civil Procedure, 1908 reads as under:-
"27. Production of additional evidence in Appellate Court.
--(1) The parties to an appeal shall not be entitled to produce additional evidence, whether oral or documentary, in the Appellate Court. But if --
(a) the Court from whose decree the appeal is preferred has refused to admit evidence which ought to have been admitted, or (aa) the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or
(b) the Appellate Court requires any document to be produced or any witness to be examined to enable it to pronounce judgment, or for any other substantial cause,the Appellate Court may allow such evidence or document to be produced, or witness to be examined.
(2) Wherever additional evidence is allowed to be produced by an Appellate Court, the Court shall record the reason for its admission."
Sairaj 34 of 49 First Appeal No. 1546 of 2010 (f).doc
22. The Application is premised on the ground that as no opportunity was given to the Defendant No 1 to file Written Statement, the documents could not be produced on record. The additional evidence is sought to be introduced to show that the Defendant No 1 was not the owner of the land and demolition was not carried out by Defendant No 1. Despite service of summons, the Appellant chose not to file the written statement. In Appeal against ex parte decree, it is open for the Appellant to demonstrate on merits why the decree of this nature could not have been passed against the Appellant.
23. The production of additional evidence is permissible strictly upon satisfaction of the conditions mentioned in Order XLI Rule 27 of CPC. The pleading that as written statement was not permitted to be filed, documentary evidence could not be adduced is no ground for leading additional evidence. There is no vested right in any party to produce additional evidence. The purport of filing the present application is to introduce the defence which the Defendant No 1 would have taken if written statement would have been filed and evidence to support the defence. Such a course is unknown to law. The intent of Order XLI Rule 27 of CPC is not to assist a party who has failed to file its written statement to introduce its case at appellate stage.
Permitting such application would amount to de novo trial which is impermissible.
Sairaj 35 of 49 First Appeal No. 1546 of 2010 (f).doc
24. In absence of pleading, the additional evidence would constitute evidence without pleading and inadmissible. In the decision of Union of India v. Ibrahim Uddin (supra) the Hon'ble Apex Court held in paragraph 36 to 40 held as under:
"36. The general principle is that the appellate court should not travel outside the record of the lower court and cannot take any evidence in appeal. However, as an exception, Order 41 Rule 27 CPC enables the appellate court to take additional evidence in exceptional circumstances. The appellate court may permit additional evidence only and only if the conditions laid down in this Rule are found to exist. The parties are not entitled, as of right, to the admission of such evidence. Thus, the provision does not apply, when on the basis of the evidence on record, the appellate court can pronounce a satisfactory judgment. The matter is entirely within the discretion of the court and is to be used sparingly. Such a discretion is only a judicial discretion circumscribed by the limitation specified in the Rule itself. (Vide K. Venkataramiah v. A. Seetharama Reddy [AIR 1963 SC 1526], Municipal Corpn. of Greater Bombay v. Lala Pancham [AIR 1965 SC 1008], Soonda Ram v. Rameshwarlal [(1975) 3 SCC 698 : AIR 1975 SC 479] and Syed Abdul Khader v. Rami Reddy [(1979) 2 SCC 601 : AIR 1979 SC 553] .)
37. The appellate court should not ordinarily allow new evidence to be adduced in order to enable a party to raise a new point in appeal. Similarly, where a party on whom the onus of proving a certain point lies fails to discharge the onus, he is not entitled to a fresh opportunity to produce evidence, as the court can, in such a case, pronounce judgment against him and does not require any additional evidence to enable it to pronounce judgment. (Vide Haji Mohammed Ishaq v. Mohd. Iqbal and Mohd. Ali and Co. [(1978) 2 SCC 493 :
AIR 1978 SC 798] )
38. Under Order 41 Rule 27 CPC, the appellate court has the power to allow a document to be produced and a witness to be examined. But the requirement of the said court must be limited to those cases where it found it necessary to obtain such evidence for enabling it to pronounce judgment. This provision does not entitle the appellate court to let in fresh evidence at the appellate Sairaj 36 of 49 First Appeal No. 1546 of 2010 (f).doc stage where even without such evidence it can pronounce judgment in a case. It does not entitle the appellate court to let in fresh evidence only for the purpose of pronouncing judgment in a particular way. In other words, it is only for removing a lacuna in the evidence that the appellate court is empowered to admit additional evidence. (Vide Lala Pancham [AIR 1965 SC 1008] .)
39. It is not the business of the appellate court to supplement the evidence adduced by one party or the other in the lower court. Hence, in the absence of satisfactory reasons for the non-production of the evidence in the trial court, additional evidence should not be admitted in appeal as a party guilty of remissness in the lower court is not entitled to the indulgence of being allowed to give further evidence under this Rule. So a party who had ample opportunity to produce certain evidence in the lower court but failed to do so or elected not to do so, cannot have it admitted in appeal. (Vide State of U.P. v. Manbodhan Lal Srivastava [AIR 1957 SC 912] and S. Rajagopal v. C.M. Armugam [AIR 1969 SC 101] .)
40. The inadvertence of the party or his inability to understand the legal issues involved or the wrong advice of a pleader or the negligence of a pleader or that the party did not realise the importance of a document does not constitute a "substantial cause"
within the meaning of this Rule. The mere fact that certain evidence is important, is not in itself a sufficient ground for admitting that evidence in appeal."
25. In A. Meiazhagan v. Managarkkarasi (supra), the Hon'ble Madras High Court in context of challenge to ex-parte decree in Appeal considered the provisions of Order XLI Rule 27 and noted the decision of Hon'ble Apex Court in Union of India vs Ibrahim Uddin (supra) to hold that without any pleadings before the Trial Court, reception of documents in the appeal stage will not assist the Appellant. It further held that without resorting to Order 9 Rule 13 of CPC by showing Sairaj 37 of 49 First Appeal No. 1546 of 2010 (f).doc sufficient cause to set aside ex parte decree, the Appellant cannot take recourse of Order 41 Rule 27 to introduce evidence without any pleadings before the Trial Court.
26. The Plaintiff's case is that there was illegal demolition of the structures by the Defendants entitling the Plaintiffs to reconstruction at the cost of the Defendants. The burden is upon the Plaintiff to prove her case. If there is some lacunae in the evidence on record which requires clarification to enable the Appellate Court to pronounce judgment, the additional evidence can be accepted. I have gone through the documents produced by the Appellant and in my view, the evidence on record referred to during the course of arguments in the Appeal are sufficient to pronounce judgment. Hence the Interim Application is sans merit and stands dismissed.
27. Now dealing with the aspect of illegal demolition, the Plaintiff has adduced oral as well as documentary evidence. The existence of the old structure being Hut No. F/N/GA 44-7/7 located at Kokari Agar, Antop Hill, Wadala, Mumbai - 37 is established from the Pitch Holders Card produced by PW-1 at Exhibit 6. The Pitch Holder Card is issued in name of the Plaintiff and mentions the area of structure being 261 square feet, location at Kokari Agar, Mumbai, the number of the hut, the ration card number, the monthly compensation amount etc. The Pitch Holder Card has been issued by the Naib Tahsildar Sairaj 38 of 49 First Appeal No. 1546 of 2010 (f).doc (Encroachment), Bombay in the year 1976 which establishes firstly the existence of the old structure since the year 1976 and that the structure has acquired the status of being protected structure. The photopass is issued to protected structures under Section 3Y of the The Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 [for short, "Slums Act"] and Section 3Z provides that no protected occupiers shall be evicted from his dwelling structure unless required in larger public interest but subject to condition of relocating and rehabilitating them.
28. PW-1 has deposed that Defendant No. 1-MCGM removed the said structure in the year 1986 as it was obstructing the way of the proposed "nallah". PW-1 has further deposed that vide order dated 29th March, 1994, the Plaintiff was rehabilitated by the Additional Collector (Encroachment) dated 29th March, 1994. The order of rehabilitation states that in the year 1986, the Mumbai Municipal Corporation had evicted the occupants of the huts located at Kokari Agar for proposed work of nallah. It is stated that 52 protected structures were rehabilitated in the nearby vicinity by allotting 15' x 10' alternate land and 23 eligible hutment dwellers remained to be rehabilitated. The order further states that the State Government has agreed for the rehabilitation of the eligible hutment dwellers on 4000 square yards of land in the vicinity. With specific reference to the Sairaj 39 of 49 First Appeal No. 1546 of 2010 (f).doc Plaintiff and the structure number it is ordered that the Plaintiff is allotted alternate 15' x 10' vacant Plot No 8 at Kokari Agar as per the plan annexed to the order on temporary basis on the terms and conditions contained therein. One of the conditions of allotment is that the construction of 15' x 10' structure should be beyond 4 meter service road from the nallah.
29. The order dated 29th March, 1994 (Exhibit-7) proves that the old protected structure was demolished by MCGM for the purpose of widening of nallah and alternate vacant land at Kokari Agar was allotted to the Plaintiff being Plot No 8 as per the plan annexed to the order. P.W.-1 had deposed that after the land was allotted in the year 1996, the Plaintiff had constructed their structure and in support has produced the compensation receipts for intermittent periods from 1977 to 2000. One of the conditions of allotment was payment of compensation and the production of the compensation receipts would prove that subsequent to the allotment, the structures were constructed by the Plaintiff and compensation was duly paid. The deposition of PW-1 on aspect of the old structure being protected, allotment of alternate land, construction of new structure, payment of compensation remained uncontroverted. The cross examination by MCGM touched upon the ownership of the land and the cross examination discloses that PW-1 has maintained her stands that the Sairaj 40 of 49 First Appeal No. 1546 of 2010 (f).doc structure was demolished by MCGM and MMRDA which was in existence since the year 1996. The oral and documentary evidence on record establishes that the Plaintiff's case of being occupier of protected structure constructed on alternate land by Additional Collector.
30. On aspect of demolition, PW-1 has deposed that the Defendant No 1's officer had approached on 10 th March, 2006 and threatened demolition for which Plaintiff filed L.C. Suit No 4567 of 2006 seeking injunction against demolition. PW-1 has deposed that on 19 th October, 2006 the Defendants with help of MMRDA demolished the suit premises without following due process of law and the suit came to be withdrawn. PW-1 has produced the communication dated 27 th November, 2006- Exhibit 9 addressed by MCGM to the Plaintiff that the demolition action has been carried out by MMRDA. There is no cross examination of PW-1 on this aspect. During cross examination, MCGM has not questioned its communication and stands by the said communication even before this Court.
31. In peculiar facts of this case, both MCGM and MMDRA disowns the demolition. MMRDA goes as far as to contend that there was no construction of new structure upon allotment of alternate land. Firstly there is no written statement filed and the Defendants' case cannot be considered. Secondly, the fact that LC Suit No 4567 of 2006 was filed Sairaj 41 of 49 First Appeal No. 1546 of 2010 (f).doc seeking restraint orders against demolition, it is too far fetched to accept that there was no construction of new structure. There was no reason for the Plaintiff to continue to pay compensation and file legal proceedings for protecting their structure if the same was not in existence. As there was no denial to the pleading that the Plaintiff had erected her structure on the alternate land allotted vide order dated 29th March, 1994, no issue was framed by the Trial Court as regards the existence of the structure of which illegal demolition was pleaded. Issues are framed when material proposition of fact or law are affirmed by one party and denied by the other party. Despite non framing of specific issue, the Plaintiff has adduced oral and documentary evidence to show the existence of the demolished structure. There is no plausible reason as to why the Plaintiff, despite being allotted alternate land, would not construct the new structure and would continue paying compensation for non existent structure. The oral evidence of PW-1, the compensation receipts, the filing of L.C Suit No 4567 of 2006, the communication dated 27 th November, 2006 when considered cumulatively establishes that the Plaintiff's structure was protected structure and has been demolished illegally.
32. The new structure was constructed in lieu of the old structure and was liable to the same protection as accorded to the old structure under Section 3Z of Slums Act. There is no material on record to show Sairaj 42 of 49 First Appeal No. 1546 of 2010 (f).doc that the demolished structure was unauthorised structure and even if it was unauthorised, the Plaintiff was entitled to due notice and an opportunity of being heard. In event the structure was required to be removed in larger public interest, it was necessary to provide alternate accommodation to the Plaintiff. The demolition of the structure without issuance of any notice or following the mandate of Section 3Z of Slums Act was illegal and bad in law.
33. Though it is sought to be contended by Mr. Patil that the compensation receipts refers to the old structure number to press home the point that even after allotment of alternate land the structure was not constructed by the Plaintiff, there is no material to arrive at a finding that upon demolition of the old structures, the alternate structure would be given new structure number.
34. The documentary evidence is sought to assailed by Mr. Patil on the ground that the contents of the documents have not been proved. The documents produced by PW-1 are Pitch Holders Card, order dated 29th March, 1994 passed by Additional Collector, compensation receipts, letter dated 27th November, 2006 and letter dated 15 th November, 2006 and notice issued under Section 527 of MMC Act. These documents have been issued to the Plaintiff and come from proper custody. Before the Trial Court there was no objection to receiving the the documents in evidence and the same came to be Sairaj 43 of 49 First Appeal No. 1546 of 2010 (f).doc admitted in evidence and were marked as Exhibits. As the genuineness or validity of the documents was not disputed by the Defendants, the contents did not require formal proof and can be read in evidence.
35. Once it is established that the demolition of the suit structure was illegal, the consequence would be grant of relief of reconstruction. The plaint seeks mandatory injunction to the Defendants to reconstruct the structure or permit the Plaintiff to reconstruct the structure at the cost of Defendants or in the alternative to provide permanent alternate accommodation to the Plaintiff. As the structure was protected structure and eviction can take place for public purpose, the liability for providing alternate accommodation rests on the authority undertaking the public project and causing demolition for the said purpose. As in the present case there was no notice issued to the Plaintiff, the Plaintiff is unaware of the authority who had carried out the demolition. There was no contest to the suit and from the evidence on record, it cannot be deduced whether the Corporation or MMRDA has carried out the demolition. Even before this Court, MCGM and MMRDA have staunchly maintained that they have not carried out the demolition. The factum of demolition has been established from the evidence and the question which remains unanswered from the evidence is the identity of the authority carrying out the demolition. The evidence on record is not sufficient to conclude even on pre- ponderance of probability that MCGM had carried out the demolition.
Sairaj 44 of 49 First Appeal No. 1546 of 2010 (f).doc
36. There is lack of evidence on ownership of land on which the demolished structures were existing. It is therefore difficult to accept the finding of the Trial Court that MCGM is owner of the land and responsible for demolition and thus liable for rehabilitation. The reliance placed on the communication 27 th November, 2006 addressed by MCGM that MMRDA has carried out the demolition and the communication dated 15th November, 2006 of the Assistant Collector that the land owner is the Corporation by the Trial to hold MCGM responsible for the demolition in unsustainable in absence of any corroborative evidence. The Trial Court further noted the argument that the demolition was carried out to widen the stream and hut cannot be erected at the same place without there being any evidence on record.
37. The finding of the Trial Court on the identity of the authority carrying out demolition is indecisive. The evidence establishes that the demolition carried out for widening of the stream was the earlier demolition of the year 1986 and there was no material to substantiate that further widening of stream was proposed for which demolition was carried out. As the demolition was illegal, the Plaintiff is entitled to reconstruction of the structure. As alternate land was allotted by order of 29th March, 1994, the Plaintiff is entitled to reconstruct the structure at the same place and on the same terms and conditions of Sairaj 45 of 49 First Appeal No. 1546 of 2010 (f).doc the order dated 29th March, 1994 at their own cost. For imposing the liability of costs of reconstruction, there is no cogent evidence on record to identify the authority responsible for the illegal demolition.
38. As regards the submission that the proceedings are not bona fide and the beneficiary is one Lata, the Plaintiffs upon showing the illegal demolition of their structure is entitled to reconstruction, it is open for the concerned authority to take appropriate steps in event of breach of the terms and conditions of the order dated 29 th March, 1994. As regards the submission of non-joinder of Government to the proceedings, the plea of non-joinder of necessary party is required to be taken at the earliest possible opportunity under Order I, Rule 13 of CPC and any such objection not taken shall be deemed to have been waived. In the present case, in the absence of any Written Statement, the plea of non-joinder cannot be considered at the appellate stage.
39. Dealing next with the maintainability of the proceedings as being barred by limitation, Section 527 of the MMC Act reads as under:-
"527. Protection of persons acting under this Act against suits (1) No suit shall be instituted against the corporation or against the Commissioner, the General Manager or the Director or a Deputy Commissioner, or against any municipal officer or servant, in respect of any act done in pursuance or execution or intended execution of this Act or in respect of any alleged neglect or default in the execution of this Act,--
(a) until the expiration of one month next after notice in writing has been, in the case of the corporation, left at the chief municipal office and, in the case of the Commissioner, Sairaj 46 of 49 First Appeal No. 1546 of 2010 (f).doc the General Manager or the Director or of a Deputy Municipal Commissioner or of a municipal officer or servant delivered to him or left at his office or place of abode, stating with reasonable particularity the cause of action and the name and place of abode of the intending plaintiff and of his attorney or agent, if any, for the purpose of suit; nor
(b) unless it is commenced within six months next after the accrual of the cause of action.
(2) At the trial of any such suit--
(c) the plaintiff shall not be permitted to go into evidence of any cause of action except such as is set forth in the notice delivered or left by him as aforesaid;
(d) the claim, if it be for damages shall be dismissed if tender of sufficient amends shall have been made before the suit was instituted or if, after the institution of the suit, a sufficient sum of money is paid into Court with costs. (3) When the defendant in any such suit is a municipal officer or servant, payment of the sum or of any part of any sum payable by him in or in consequence of the suit whether in respect of cost, charges, expenses, compensation for damages or otherwise, may be made, with the previous sanction of the Standing Committee or the Brihan Mumbai Electric Supply and Transport Committee, from the municipal fund or the Brihan Mumbai Electric Supply and Transport Fund, as the case may be."
40. The submission of Mr. Vyas is that the notice under Section 527 was given to MCGM on 17 th July, 2007 and the suit was instituted within period of one month. In unusual facts of this case, the applicability of Section 527 of MMC Act itself is debatable. Section 527 of MMC Act applies where the suit has been instituted to question the act done by the Corporation in pursuance of execution or intended execution of the Act. The purport of the pre-suit statutory notice is to give opportunity to the Corporation to make sufficient amends to avoid litigation. The Plaintiff has come with a case that there has been illegal demolition of the suit structure during the pendency of the Sairaj 47 of 49 First Appeal No. 1546 of 2010 (f).doc earlier proceedings without any notice and despite the order of status quo operating against the Corporation. The act thus attributed to the Defendant Corporation is an illegal act which cannot be said to have been done in pursuance of the execution of the provisions of MMC Act. The nature of the suit and the reliefs sought therein militates against the suit being for the purpose of questioning the act done by the Corporation in execution of MMC Act. Further, it is the Corporation's own submission that the demolition was not carried out by the Corporation but by MMRDA and the communication to that effect dated 27th November, 2006 was also addressed to the Plaintiff. It is therefore not open for the Corporation to raise the issue of maintainability of the suit on the ground of Section 527 of MMC Act. The submission has no merit particularly in peculiar facts of this case and stands rejected. The decision of Satish Dalichand Shah v. State of Maharashtra (supra) relied upon by the Appellant does not assist their case in light of the discussion above.
41. The Trial Court though has the power to mould the relief in the present case, the same is permissible provided the pleadings and evidence on record justifies moulding of the relief. In the present case, sans any evidence to pin point the authority carrying out demolition of the suit structure and the land owning authority, the liability could not be imposed on the Defendant No. 1 to make available alternate land or Sairaj 48 of 49 First Appeal No. 1546 of 2010 (f).doc to bear the costs of reconstruction. As the demolition has been held to be illegal, the Plaintiff would be entitled to relief of reconstruction of the suit premises at their own cost at the same place allotted pursuant to the order of 29th March, 1994 and in accordance with the terms and conditions mentioned in the same order. In event, the allotted land is required for any public purpose, it is open for the authority to issue proper notice to the plaintiff and evict them after providing them alternate structure as their structures were protected and in existence since the year 1976. Hence, the following order is passed:-
:ORDER:
(i) First Appeal is partly allowed.
(ii) The unnumbered second and third paragraph of the impugned judgment are quashed and set aside.
(iii) The Plaintiffs are permitted to reconstruct the demolished structure admeasuring 15' x 10' height 9' at Kokari Agar, Antop Hill, Wadala, Mumbai - 37 with patra walls and patra roofs at Plot No. 8 as per the plan annexed to the order dated 29 th March, 1994 and subject to the same terms and conditions as mentioned in the order of 29th March, 1994 at Plaintiff's own cost.
(iv) Decree be drawn up accordingly.
42. In view of above, nothing survives for consideration in pending Interim/Civil Applications, if any, not decided by the present judgment, and the same stand disposed of.
[Sharmila U. Deshmukh, J.]
Sairaj 49 of 49