Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 1]

Bombay High Court

Sarfuddin Umar Shaikh vs The State Of Maharashtra And 6 Ors on 4 February, 2019

Author: G.S. Kulkarni

Bench: G.S. Kulkarni

                                           1                           4-wp 2310-18@ors.

psv
                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                      ORDINARY ORIGINAL CIVIL JURISDICTION

                               WRIT PETITION NO.2310 OF 2018

      Lazoor Triza Joseph & Ors.                   ..Petitioners
                   Vs.
      The State of Maharashtra & Ors.              ..Respondents

                                           WITH
                               WRIT PETITION NO.2276 OF 2018

      Manjarekar Sugandha Chandrakant & Ors.               ..Petitioners
                   Vs.
      The State of Maharashtra & Ors.                      ..Respondents

                                          WITH
                            WRIT PETITION (L.) NO.2778 OF 2018

      Khan Noorjahan Mohammed Hanif                        ..Petitioner
                   Vs.
      The State of Maharashtra & Ors.                      ..Respondents

                                          WITH
                            WRIT PETITION (L.) NO.2801 OF 2018

      Khan Idris Anis                              ..Petitioner
                   Vs.
      The State of Maharashtra & Ors.              ..Respondents

                                          WITH
                            WRIT PETITION (L.) NO.2802 OF 2018

      Wilson Enas Berges                                   ..Petitioner
                   Vs.
      The State of Maharashtra & Ors.                      ..Respondents

                                          WITH
                            WRIT PETITION (L.) NO.2804 OF 2018

      Farook Gulam Mohammed Shaikh                         ..Petitioner
                   Vs.
      The State of Maharashtra & Ors.                      ..Respondents



      ::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      2                           4-wp 2310-18@ors.



                                    WITH
                      WRIT PETITION (L.) NO.2847 OF 2018

Haroon Ismail Shaikh                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2848 OF 2018

Jaitoonbi Gafur Sayyed                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2854 OF 2018

Salma Bi Ibrahim Shaikh                              ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2857 OF 2018

Mohammed Aziz Guddu Shaikh                           ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2859 OF 2018

Ramanand Bi Sonkar                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2869 OF 2018

Mukhtar Ahmed Mohammed Hanif Ansari                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH



::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      3                           4-wp 2310-18@ors.

                      WRIT PETITION (L.) NO.2957 OF 2018

Dattatray Dharma Patil                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2960 OF 2018

Khan Asgar Ali Munawar                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.2961 OF 2018

Shaikh Shamimunnisa Basu                             ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3060 OF 2018

Mohd.Farook Abdul Razzak Kazi                        ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3061 OF 2018

Shaikh Mustaq Ismail                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3063 OF 2018

Shaikh Shaukat Allahbaksh                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3064 OF 2018




::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      4                           4-wp 2310-18@ors.

Khatunbi Nabi Khan                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3067 OF 2018

Ajim Gafar Sayeed                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3114 OF 2018

Mohammed Hanif Shaikh                                ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3115 OF 2018

Mariam Sardar Ali Shaikh                             ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3116 OF 2018

Michael Amoria                                       ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3117 OF 2018

Nasim Hanif Shaikh                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3118 OF 2018

Kafil Ahmed Samani                                   ..Petitioner
           Vs.



::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      5                           4-wp 2310-18@ors.

The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3119 OF 2018

Waseem Ahmed Hashmi                                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3127 OF 2018

Risaal Ahmed Hashmi                                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.3298 OF 2018

Parvez Mohammed Shafi Shaikh & Ors.                  ..Petitioners
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                     WITH
                         WRIT PETITION NO.3664 OF 2018

Domnic Gabriel Fernandes                             ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                     WITH
                         WRIT PETITION NO.3672 OF 2018

Khawaja Mohinuddin Shaikh                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents

                                     WITH
                         WRIT PETITION NO.3679 OF 2018

Shaikh Jbarkatullah Samiullah                        ..Petitioner
             Vs.
The State of Maharashtra & Ors.                      ..Respondents




::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       6                           4-wp 2310-18@ors.

                                     WITH
                         WRIT PETITION NO.3682 OF 2018

Khatoon B. Wali Ahmed Qureshi                         ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.4210 OF 2018

Shaikh Abdul Kadar Rehaman & Ors.                     ..Petitioners
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.4211 OF 2018

Umesh Shantaram More & Anr.                                   ..Petitioners
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.4225 OF 2018

Shanta Kishore Solanki & Ors.                         ..Petitioners
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.4229 OF 2018

Sabina Yasmin                                         ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                    WITH
                      WRIT PETITION (L.) NO.4306 OF 2018

Ibrahim Latif Kazi & Ors.                             ..Petitioners
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.31 OF 2019



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       7                           4-wp 2310-18@ors.



Rocky D'Souza                                         ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.34 OF 2019

Faiyaz Ifthekar Ahmed                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.37 OF 2019

Shaikh Ajimabi Ismail                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.39 OF 2019

Muzwel Sibhav Fernandis                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.65 OF 2019

Mehboob Iddu Ansari                           ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.66 OF 2019

Safiuddin Kamruddin Shaikh                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.67 OF 2019

Nagin Chotu Rathod                                    ..Petitioner



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       8                           4-wp 2310-18@ors.

             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.68 OF 2019

Rafiq Ali Md. Siddidque                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.70 OF 2019

Madhu Sadashiv Malvankar                              ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.72 OF 2019

Shaikh Safiya Babu                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.78 OF 2019

Aabeda Md. Iqbal Shaikh                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.80 OF 2019

Sadaphule Kalavati Bhimaji                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                           WRIT PETITION NO.84 OF 2019

Nazir Allahabaksh Shaikh                              ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       9                           4-wp 2310-18@ors.



                                      WITH
                           WRIT PETITION NO.96 OF 2019

Yasmin Sayyed Bashir                          ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.133 OF 2019

Sairunnisa Mohammed Hanif Ansari                      ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.136 OF 2019

Arun Sadashiv Naik                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.158 OF 2019

Khan Hashim Kadar                                     ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.162 OF 2019

Ansari Mehrunnissa Mehboob                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.163 OF 2019

Najma Dawood Khan                                     ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      10                           4-wp 2310-18@ors.

                          WRIT PETITION NO.164 OF 2019

Kamidi Laxmi Anand                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.182 OF 2019

Sarfuddin Umar Shaikh                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.203 OF 2019

Shaikh Bibijaan Allahbaksh                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.206 OF 2019

Khalil Rehman Shaikh                                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.236 OF 2019

Zeenat Sayyed Peerjaan                                ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.239 OF 2019

Shaikh Hasmat Bano Yunus                              ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.241 OF 2019




::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      11                           4-wp 2310-18@ors.

John Martina Samuel                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.244 OF 2019

Ismal Gafoor Sayyed                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.245 OF 2019

Joseph Anthony Baretto                                ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.246 OF 2019

Ramesh Gangaram Hambire                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.248 OF 2019

Mumtaz Gulam Dastagir Sayyed                          ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.249 OF 2019

Lilabai Anant Gangavane                               ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.250 OF 2019

Sayyed Sirayunnissa Inauatulah                        ..Petitioner
            Vs.



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      12                           4-wp 2310-18@ors.

The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.253 OF 2019

Mohammed Tayyab Ali                                   ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.254 OF 2019

Ruksana Bashir Sayyed                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.256 OF 2019

Sayyed Kalim Gulam Dastyagir                          ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.257 OF 2019

Mariyambi Abdul Wahab                                 ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.258 OF 2019

Abdul Rauf Abdul Khuddus Siddique                     ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.259 OF 2019

Aminabi Bhadur Ali                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents




::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      13                           4-wp 2310-18@ors.

                                      WITH
                          WRIT PETITION NO.293 OF 2019

Farzana Mohammed Hussain Shaikh                       ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.295 OF 2019

Sayyed Jahindunnissa Hussain Basha                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.306 OF 2019

Ayeshabi Adam Shaikh                                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.307 OF 2019

Shaikh Noorinnissa Allahabaksh                        ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.308 OF 2019

Mohd. Rafiq Shaikh                                    ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.309 OF 2019

Mohammed Aarif Mohammed Rafiq Sayyed                  ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.310 OF 2019



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      14                           4-wp 2310-18@ors.



Hamida Bi Md. Ali Khan                                ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.311 OF 2019

Asgar Ali Anwar Ali Shaikh                            ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents

                                      WITH
                          WRIT PETITION NO.312 OF 2019

Nancy D'Souza                                         ..Petitioner
             Vs.
The State of Maharashtra & Ors.                       ..Respondents
                                      -----

Dr.Birendra Saraf with Mr.Arun Panickar and Mr.Mangesh Sawant for
Petitioners in WP No.2310/18.
Mr.Mayur Khandeparkar with Mr.Arun Panickar and Mr.Mangesh
Sawant for Petitioner in WP No.2276/18.
Dr.Birendra Saraf with Mr.Mayur Khandeparkar, Mr.Arun Panickar and
Mr.Mangesh Sawant for Petitioners in WP No.4225/18.
Mr.Arun Panickar with Mr.Mangesh Sawant for Petitioners in all other
Wps.
Mr.Milind Sathe, Senior Advocate, with Mr.Rohan Kadam, Ms.Sheetal
Agne, Ms.Asha Nair i/b. Diamondwala & Co. for Respondent No.7.
Ms.Hetal Savla and Mr.Surendra Vishwakarma for Respondent No.7.
Mr.J.G. Aradwad (Reddy) for Respondent No.2/SRA.
Mr.Shakeel Shaikh with Mr.Sandeep Dhangar i/b. Mr.Jayesh Vyas for
Respondent No.6.
Mr.Manish Upadhye, AGP for State in WP Nos.2310/18, WPL
No.2778/18, WPL No.2801/18, WPL No.2802/18, WPL No.2804/18,
WPL No.2847/18.
Mr.Sukanta Karmakar, AGP for State in WP No.2276/18,WPL
No.2848/18, WPL No.2854/18, WPL No.2857/18, WPL No.2859/18,
WPL No.2869/18,
Mr.Kedar Dighe, AGP for State in WPL No.2957/18, WPL No.2960/18,
WPL No.2961/18, WPL No.3060/18, WPL No.3061/18, WPL
No.3063/18.
Smt.Uma PalsuleDesai, AGP for State in WPL No.3064/18, WPL



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       15                            4-wp 2310-18@ors.

No.3067/18, WPL No.3114/18, WPL No.3115/18, WPL No.3116/18,
WPL No.3117/18.
Mr.R.J. Mane, AGP for State in WPL No.3118/18, WPL No.3119/18,
WPL No.3127/18, WPL No.3298/18, WP No.3664/18, WP No.3672/18.
Mr.M.A. Sayed, AGP for State in WP No.3679/18, WP No.3682/18, WPL
No.4210/18, WPL No.4211/18, WPL No.4225/18, WPL No.4229/18.
Smt. Jyoti Chavan, AGP for State in WPL No.4306/18, WP No.31/19,
WP No.34/19, WP No.37/19, WP No.39/19, WP No.65/19.
Mr.Hemant Haryan, AGP for State in WP No.66/19, WP No.67/19, WP
No.68/19, WP No.70/19, WP No.72/19, WP No.78/19.
Mr.Amit Shastri, AGP for State in WP No.80/19, WP No.84/19, WP
No.96/19, WP No.133/19, WP No.136/19, WP No.158/19.
Mr.Himanshu Takke, AGP for State in WP No.162/19, WP No.163/19,
WP No.164/19, WP No.182/19, WP No.203/19, WP No.206/19.
Mr.S.B. Gore, AGP for State in WP No.236/19, WP No.239/19, WP
No.241/19, WP No.244/19, WP No.245/19, WP No.246/19.
Mr.L.T. Satelkar, AGP for State in WP No.248/19, WP No.249/19, WP
No.250/19, WP No.253/19, WP No.254/19, WP No.256/19.
Mr.Dushyant Kumar, AGP for State in WP No.257/19, WP No.258/19,
WP No.259/19, WP No.293/19, WP No.295/19, WP No.306/19.
Ms.Deepali Patankar Asst.GP for State WP No.307/19, WP No.308/19,
WP No.309/19, WP No.310/19, WP No.311/19, WP No.312/19.
                                  -----
                               CORAM :     G.S. KULKARNI, J.

                               DATE   :    4th FEBRUARY, 2019
P.C.:

1.      Heard learned Counsel for the petitioners and the learned Counsel

for the respondents. This batch of petitions raise a common challenge,

which is to the orders passed by the Grievance Redressal Committee,

whereby the appeals as filed by the petitioners/slum dwellers, assailing

the orders passed by the Additional Collector (Encroachment and

Removal)/appellate authority under Sections 33 and 38 of the

Maharashtra Slum Areas (Improvement, Clearance and Redevelopment)

Act, 1971 (for short, the "Slums Act"), stand dismissed.



::: Uploaded on - 11/02/2019                    ::: Downloaded on - 15/03/2019 23:52:06 :::
                                      16                             4-wp 2310-18@ors.

2.      The impugned orders although similar, are passed on different

dates by the Grievance Redressal Committee. The facts are similar and

the grounds of challenge in all these petitions are also similar.                  For

convenience the learned counsel for the parties have made submissions

on the first writ petition (W.P. No.2310 of 2018) wherein the impugned

order passed by the Grievance Redressal Committee is dated 31 March

2018, confirming the appellate order dated 21 July 2017 passed by the

Additional Commissioner (Encroachment and Removal).



3.      The consequence of the impugned orders is that the petitioners

become liable to be evicted from their respective slum tenements for the

purpose of implementation of a slum scheme as per the provisions of

Section 33 read with Section 38 of the Slums Act.



4.      It would be appropriate to note the provisions of Sections 33 and

38 of the Slums Act under which the original order is passed. These

provisions read thus:-

         "33. Power to remove offensive or dangerous trade
         from slum areas.
         The Competent Authority may, by order in writing, direct any
         person carrying on any dangerous or offensive trade in a
         slum area to remove the trade from that area within such
         time as may be specified in the order:
                Provided that, on under this section shall be made
         unless the person carrying on the trade has been afforded a
         reasonable opportunity of showing cause as to why the order
         should not be made.
         38.    Order of demolition of buildings in certain cases
         (1)    Where the erection of any building has been



::: Uploaded on - 11/02/2019                    ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       17                              4-wp 2310-18@ors.

         commenced, or is being carried out, or has been completed,
         in contravention of the provisions of section 8 or of any
         restriction or condition imposed under sub-section (10) of
         section 12, or a plan for the redevelopment of any clearance
         area or in contravention of any notice, order or direction
         issued or given under this Act, the Competent Authority may,
         in addition to any other remedy that may be resorted to
         under this Act or under any other law, make an order
         directing that such erection shall be demolished by the owner
         thereof within such time not exceeding two months as may
         be specified in the order, and on the failure of the owner to
         comply with the order, the building so erected shall be liable
         to forfeiture or to summary demolition by an order of the
         Competent Authority and the expenses of such demolition
         shall be recoverable from the owner as arrears of land
         revenue:
                 Provided that, no such order shall be made unless the
         owner has been given a reasonable opportunity of being
         heard.
         (2)     Forfeiture under this section shall be adjudged by the
         Competent Authority, and any property so forfeited shall be
         disposed of as the Competent Authority may direct; and the
         cost of removal of the property under this section shall be
         recoverable as an arrears of land revenue.
         (3)     For the purpose of causing any building to be
         demolished under sub-section (1) the Competent Authority
         may use or cause to be used such force as may be necessary."


5.      It is not in dispute that the land in question is a Government land

on which a slum scheme is in the process of being implemented at the

behest of respondent No.7-Nidhi Concept Realtors Pvt.Ltd. According to

respondent No.7, out of total 1263 slum dwellers about 878 slum

dwellers have vacated their tenements. The petitioners who are about

125 in number had refused to vacate their premises and therefore,

respondent No.7 had approached the competent authority seeking an

eviction action to be taken against the petitioners under Section 33 read

with Section 38 of the Slums Act as noted above.




::: Uploaded on - 11/02/2019                      ::: Downloaded on - 15/03/2019 23:52:06 :::
                                     18                             4-wp 2310-18@ors.

6.      The competent authority/Deputy Collector (Encroachment and

Removal) considering the rival pleas, passed an order dated 6 May 2017

directing the petitioners to accept rent of Rs.13,000/- per month and to

vacate their respective tenements within 7 days of the receipt of the said

order failing which an action under Section 38 of the Slums Act would

be initiated against the petitioners.



7.      The said order passed by the competent authority came to be

challenged by the petitioners by filing appeals before the Additional

Collector (Encroachment and Removal)/appellate authority, who also by

an order dated 21 July 2017 confirmed the order dated 5 May 2017

passed by the competent authority. Against the said orders passed by

the Additional Collector/appellate authority, the petitioners approached

the Grievance Redressal Committee/respondent No.5 in an appeal as

provided under Section 35 of the Slums Act. Now Section 35 of the

Slums Act has been amended by Maharashtra Act No.38 of 2018 with

effect from 26 April 2018. Prior to the amendment Sub-Section (b) of

Section 35 was as under:-

         "35
          1(A) a.........
         (b)    for the purpose of resolving dispute in relation to
         matters about eligibility of slum dweller, eligible slum
         dweller being denied tenement, developer not undertaking
         and completing the project as per the permission and
         approval so also within the stipulated time frame, transit
         accommodation being unavailable or not provided and
         likewise,




::: Uploaded on - 11/02/2019                   ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       19                              4-wp 2310-18@ors.

                may file an appeal before the Grievance Redressal
         Committee constituted by the State Government, by
         notification in the Official Gazette, for such area and
         consisting of the Chairperson and such number of members
         as the Government may deem fit. The qualifications of the
         Chairperson and the members of the Committee and the
         procedure to be followed for transacting its business shall be
         such as may be prescribed."


8.      As amended by Act No.38 of 2018, Section 35 while providing an

appeal before the Grievance Redressal Committee would read thus:-

         "35. Appeals
         [(1) Except as otherwise expressly provided in this Act, any
         person aggrieved by any notice, order or direction issued or
         given by the Competent Authority, may appeal to the
         Appellate Authority, who shall be a person holding a post not
         below the rank of Additional Collector, in respect of the areas
         of Municipal Corporations and "A" Class Municipal Councils,
         and not below the rank of Deputy Collector, in respect of
         areas of other Municipal Councils, to be notified by the State
         Government, within a period of thirty days from the date of
         issue of such notice, order or direction.]
         [(1A) Any person, -
                (a)    aggrieved by any notice, order or directions
         issued or given by the Appellate Authority under sub-section
         (1), within a period of thirty days from the date of issue of
         such notice, order or direction;
                [(b) for the purpose of resolving any dispute in
         relation to matters regarding the declaration of Slum
         Rehabilitation Area under section 3C and order of slum
         clearance under section 12 or order under section 13 against
         the owner or developer not undertaking and completing the
         project as per the permission and approval so also within the
         stipulated time frame or order regarding eviction of the slum
         dweller from Slum Rehabilitation Area under section 3D, by
         the Chief Executive Officer and about eligibility of slum
         dweller, eligible slum dweller being denied tenement, transit
         accommodation being unavailable or not provided and
         likewise,]
         may file an appeal before the Grievance Redressal Committee
         constituted by the State Government, by notification in the
         Official Gazette, for such area and consisting of the
         Chairperson and such number of members as the
         Government may deem fit.            The qualifications of the
         Chairperson and the members of the Committee and the



::: Uploaded on - 11/02/2019                      ::: Downloaded on - 15/03/2019 23:52:06 :::
                                       20                              4-wp 2310-18@ors.

         procedure to be followed for transacting its business shall be
         such as may be prescribed.]
         (2)     Every appeal under this Act shall be made by petition
         in writing accompanied by a copy of the notice, order or
         direction appealed against.
         [(3) Any appeal shall not operate as a stay order appealed
         from except so far as the Appellate Authority may grant by
         reasoned order, nor shall execution of any order be stayed by
         reason only of an appeal having been preferred from, but the
         Appellate Authority may for sufficient cause order stay of
         execution of such order and if the notice, order or direction
         against which appeal is made and is set aside by Appellate
         Authority on an appeal disobedience thereto shall not be
         deemed to be an offence.
         (4)     No appeal shall be decided under this section unless
         the appellant had been heard or has had a reasonable
         opportunity of being heard in person or through a legal
         practitioner.
         (5)     The decision of the [Grievance Redressal Committee]
         on appeal shall be final and shall not be questioned in any
         court."


9.      The petitioners have assailed the impugned order dated 31 March

2018 passed by the Grievance Redressal Committee principally on two

grounds. Firstly, that the competent authority/Deputy Collector ought

not to have accepted the plea as urged on behalf of the developer that

the developer is ready and willing to pay an amount of Rs.13,000/- p.m.

as rent for the alternate premises which the petitioners would acquire on

vacating of their premises. According to the petitioners at that point of

time, such a plea was not available to be taken by the Competent

Authority in as much as rent could be offered only when there was no

place available in the transit camp. It is submitted that thus such a plea

could not have been taken by the developer as it was mandatory for the

developer to provide transit accommodation as per the policy and as



::: Uploaded on - 11/02/2019                      ::: Downloaded on - 15/03/2019 23:52:06 :::
                                  21                             4-wp 2310-18@ors.

provided under Appendix IV of Regulation 33(10) of Development

Control Regulations, 1991, being a requirement under law. Secondly, it

is contended that the petitioners had raised several grounds in the

appeal in assailing the order passed by the Additional Collector.                A

perusal of the appeal memo would also indicate that there are grounds

(a) to (r) in paragraph 19. The contention as urged on behalf of the

petitioners is that the impugned order passed by the Grievance

Redressal Committee would show that there is no reasoning whatsoever

recorded by the Grievance Redressal Committee in dealing with these

grounds of challenge. In this regard the attention of the Court is drawn

to the only paragraph i.e. last paragraph of the order being the only

reasons. It is contended that the impugned order as passed by the

Grievance Redressal Committee needs to be set aside on this ground

alone.



10.      On the other hand, Dr.Sathe, learned Senior Counsel for

respondent No.7/developer, has opposed this petition. It is submitted

that the grounds as asserted by the petitioners are also on the issues of

change of the developer, which are proceedings under Section 13(2) of

the Slums Act and which are not relevant, as the issue before the

Grievance Redressal Committee was only in regard to the eviction of the

petitioners who were required to be removed for implementing of slum




::: Uploaded on - 11/02/2019                ::: Downloaded on - 15/03/2019 23:52:06 :::
                                    22                            4-wp 2310-18@ors.

rehabilitation scheme. Dr.Sathe submits that the petitioners have no

legal right to continue in occupation of their respective tenements and

as majority of the slum dwellers have vacated and these petitioners

cannot cause hurdles in the implementation of the slum redevelopment

scheme.       It is submitted that in any case the grievance as urged on

behalf of the petitioners as urged in the present petition ought not to

weigh with the Court inasmuch as the Grievance Redressal Committee

has confirmed the orders passed by the competent authority as also

appellate authority,there are concurrent findings of facts against the

petitioners.         Dr.Sathe, learned Counsel for the developer has,

accordingly prayed for dismissal of the petitions.



11.     Having heard learned Counsel for the parties and having perused

the record, it appears to be quite clear that the slum rehabilitation

scheme was being implemented on the land in question. An action was

initiated against the petitioners under Section 33 read with Section 38

of the Slums Act as the petitioners refused to vacate the premises and

were causing obstacles in redevelopment scheme. No doubt that there

are concurrent findings as recorded by the competent authority and also

by the appellate authority against the petitioners directing that the

petitioners should vacate the slum premiss in their possession. however

the fact remains that although the impugned order was passed on 31




::: Uploaded on - 11/02/2019                 ::: Downloaded on - 15/03/2019 23:52:06 :::
                                    23                             4-wp 2310-18@ors.

March 2018 and these petitions were filed in June 2018, till date the

petitioners have remained in possession of their respective premises and

no eviction action was taken by the authority against the petitioners,

more particularly when there was no stay on eviction granted in these

petitions.



12.     From the submissions as made at the bar, it is also clear that there

are disputes between the parties in regard to the change of developer

under Section 13(2) of the Slums Act. Dr.Sathe, learned Senior Counsel

for respondent no.7- developer has contended that in writ petitions in

which the subject matter of challenge is to the order under Section

13(2) of the Act, a Division Bench of this Court by an interim order

dated 13 April 2018 directed that any steps taken during the pendency

of the said petitions shall be subject to the outcome of the said petitions

and accordingly the respondent no.7 is undertaking the scheme. It is a

matter of record that these petitions were heard by this Court (as later

on transferred to be heard by a Single Judge) for final hearing and are

closed for judgment.



13.     Now coming to the impugned order, it can be clearly seen that the

Grievance Redressal Committee has not recorded any reasons dealing

with the specific grounds which are set out in appeal memo. There is

also an issue which the Grievance Redressal Committee ought to have



::: Uploaded on - 11/02/2019                  ::: Downloaded on - 15/03/2019 23:52:06 :::
                                            24                                4-wp 2310-18@ors.

considered in exercising jurisdiction under Section 35 of the Slums Act

as also it stood prior to the amendment, namely whether in the facts of

the case, the proposal as made on behalf of the developer, to offer rent

to the slum dwellers was required to be accepted in law or that the

transit accommodation ought to have been provided by the developer.

These are the issues which fall under the statutory scheme and is a legal

assertion on the part of the petitioners. A perusal of the impugned order

does not indicate that any finding is returned on these legal issues..

The impugned order confirms the order passed by the competent

authority of eviction and admittedly, entails civil consequences affecting

the right to shelter as guaranteed to the petitioners who are about 125

in number.

14.        In the above circumstances, and considering the ambit of

jurisdiction of the Grievance Redressal Committee under Section 35, all

these issues are required to be gone into by the Grievance Redressal

Committee. The impugned order merely records the pleas of the parties

and by the following incomprehensible and cryptic reasons, the

petitioners' appeals have been dismissed.

         "The Slum Rehabilitation Scheme is a social welfare measure
         undertaken by government with a noble object of uplifting the life and
         living conditions of poor slum dwellers languishing in filth and dirt for
         years together. This Committee is of the view that most of the time
         the schemes are delayed for considerable period due to non-co-
         operation of few unscrupulous slum dwellers for whose benefit the
         scheme is promulgated. In present case also the rehabilitation of large




::: Uploaded on - 11/02/2019                             ::: Downloaded on - 15/03/2019 23:52:06 :::
                                         25                               4-wp 2310-18@ors.

         number of slum dwellers is involved. The redevelopment work
         cannot be stalled at the instance of few slum dwellers. There is no
         merit in appeal and appeal is liable to be dismissed .Hence
         following orders."


15.     The contention as urged on behalf of the respondent No.7 that

majority of the slum dwellers have vacated the premises and that the

petitioners also should vacate the premises. The petitioners disputed

these submissions and in the circumstances the others have vacated. In

my opinion, at this stage of the proceeding and the order which is

proposed to be passed, the Court is not required to consider such rival

claims and they need not be gone into in deciding these petitions, suffice

it to observe that the petitioners as slum dwellers would have

independent rights as conferred under the Slums Act as also statutory

provisions of Regulation 33 (10) of the Development Control

Regulations for Greater Bombay under which the slum scheme is being

undertaken.



16.         In the above circumstances, it would be appropriate and in the

interest of justice that the Grievance Redressal Committee decides the

appeals of the petitioners afresh, by addressing all the grounds of

challenge as raised on behalf of the petitioners and as set out in the

appeal memo.



17.              The petitions are thus required to be allowed. Hence, the



::: Uploaded on - 11/02/2019                         ::: Downloaded on - 15/03/2019 23:52:06 :::
                                    26                            4-wp 2310-18@ors.

following order:-

                                  ORDER

(i) The impugned order dated 31 March 2018 passed by the Grievance Redressal Committee is set aside with a direction that the Grievance Redressal committee shall decide the appeals as filed by the petitioners, afresh, within a period of six weeks from today in accordance with law.

(ii) All contentions of the petitioner and the respondent No.7- Developer are expressly kept open;

(iii) Needless to observe that the Grievance Redressal Committee shall take into consideration all the grounds as raised in the appeals and shall pass a reasoned order while disposing such appeals;

(iv) In the meantime till the disposal of the appeals by the Grievance Redressal Committee and as no coercive action has been taken against the petitioner since order dated 6 May 2017 as passed by the competent authority, no action for eviction be taken till the appeals are decided by the Grievance Redressal Committee and for a period of one week thereafter, if the appeals are decided against the petitioners and the orders so communicated.

(v) At this stage, Dr.Sathe, learned Senior Counsel for the respondent No.7-developer, submits that the petitioners shall be directed to co-operate in the hearing of the appeals before the Grievance Redressal Committee and that they shall not seek any adjournment. Learned counsel for the petitioner on instructions state that at the hearing before the Grievance Redressal Committee, no adjournment shall be sought on behalf of the petitioners;

(vi) The petitions stand disposed of in the above terms. No costs.

s [G.S. KULKARNI, J.] ::: Uploaded on - 11/02/2019 ::: Downloaded on - 15/03/2019 23:52:06 :::