Bombay High Court
Kalimuddin Mubinuddin Sayed vs The Municipal Corporation For Greater ... on 16 April, 2025
2025:BHC-AS:17274
FA 287-14.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 287 OF 2014
Kalimuddin Mubinuddin Sayed, ]
Aged 50 years, Occ: pan Shop having address ]
at CTS No. 526 of village Vile Parle, ]
Mubin Chawl, Near Dynacraft Machine ]
Company, Next to Swati Diamond Building, ]
Juhu Lane, Andheri (West), Mumbai 400058. ] ...Appellant.
Versus
1) Municipal Corporation for Greater Mumbai, ]
A Statutory authority constituted under ]
the provisions of MMC Act, 1888 having ]
its principal place at BMC Headquarters, ]
Mahanagarpalika Marg, Opp. CST, ]
Mumbai 400 001 ]
AND Ward Office at ]
K/West Ward Office building, ]
2nd Floor, Paliram Path, ]
Opp. BEST Station, Andheri (W), ]
Mumbai 400058. ]
2) The Mumbai Metropolitan Region ]
Development Authority, ]
A statutory authority constituted under the ]
provisions of MMRDA Act, 1974 and ]
having its office at MMRDA, ]
Bandra Kurla Complex, ]
Bandra (East), Mumbai 400 051. ]
3) Anil Gulabdas Shah, ]
Aged : 50 years, ]
Occupation : Business, Indian Inhabitant of ]
Mumbai, having office address at Anna ]
Building, 13th Road, Opp. Lotus Eyes Hospital, ]
Juhu, Bombay 400 049. ] ...Respondents.
WITH
FIRST APPEAL NO. 288 OF 2014
1) Mrs. Nafees Ismail Shaikh, ]
Aged 47 years, Occ: Housewife. ]
]
2) Ismail Maula Amin Shaikh, ]
Patil-SR (ch) 1 of 26
FA 287-14.doc
Aged about 52 years, Occ: Driver Both ]
having address at CTS No. 526 of village ]
Vile Parle, Mubin Chawl, Near Dynacraft ]
Machine Company, ]
Next to Swati Diamond Building, Juhu Lane, ]
Andheri (West), Mumbai 400058. ] ...Appellants.
Versus
1) Municipal Corporation for Greater Mumbai, ]
A Statutory authority constituted under ]
the provisions of MMC Act, 1888 having ]
its principal place at BMC Headquarters, ]
Mahanagarpalika Marg, Opp. CST, ]
Mumbai 400 001 ]
AND Ward Office at ]
K/West Ward Office building, ]
2nd Floor, Paliram Path, ]
Opp. BEST Station, Andheri (W), ]
Mumbai 400058. ]
2) The Mumbai Metropolitan Region ]
Development Authority, ]
A statutory authority constituted under the ]
provisions of MMRDA Act, 1974 and ]
having its office at MMRDA, ]
Bandra Kurla Complex, ]
Bandra (East), Mumbai 400 051. ]
3) Anil Gulabdas Shah, ]
Aged : 50 years, ]
Occupation : Business, Indian Inhabitant of ]
Mumbai, having office address at Anna ]
Building, 13th Road, Opp. Lotus Eyes Hospital, ]
Juhu, Bombay 400 049. ] ...Respondents.
WITH
FIRST APPEAL NO. 289 OF 2014
Salimuddin Mubinuddin Sayed, ]
Aged 53 years, Occ: pan Shop having address ]
at CTS No. 526 of village Vile Parle, ]
Mubin Chawl, Near Dynacraft Machine ]
Company, Next to Swati Diamond Building, ]
Juhu Lane, Andheri (West), Mumbai 400058. ] ...Appellant.
Versus
1) Municipal Corporation for Greater Mumbai, ]
Patil-SR (ch) 2 of 26
FA 287-14.doc
A Statutory authority constituted under ]
the provisions of MMC Act, 1888 having ]
its principal place at BMC Headquarters, ]
Mahanagarpalika Marg, Opp. CST, ]
Mumbai 400 001 ]
AND Ward Office at ]
K/West Ward Office building, ]
2nd Floor, Paliram Path, ]
Opp. BEST Station, Andheri (W), ]
Mumbai 400058. ]
2) The Mumbai Metropolitan Region ]
Development Authority, ]
A statutory authority constituted under the ]
provisions of MMRDA Act, 1974 and ]
having its office at MMRDA, ]
Bandra Kurla Complex, ]
Bandra (East), Mumbai 400 051. ]
3) Anil Gulabdas Shah, ]
Aged : 50 years, ]
Occupation : Business, Indian Inhabitant of ]
Mumbai, having office address at Anna ]
Building, 13th Road, Opp. Lotus Eyes Hospital, ]
Juhu, Bombay 400 049. ] ...Respondents.
WITH
FIRST APPEAL NO. 290 OF 2014
Taslim Kalimuddin Sayed, ]
Aged 44 years, Occ: Nil having address ]
at CTS No. 526 of village Vile Parle, ]
Mubin Chawl, Near Dynacraft Machine ]
Company, Next to Swati Diamond Building, ]
Juhu Lane, Andheri (West), Mumbai 400058. ] ...Appellant.
Versus
1) Municipal Corporation for Greater Mumbai, ]
A Statutory authority constituted under ]
the provisions of MMC Act, 1888 having ]
its principal place at BMC Headquarters, ]
Mahanagarpalika Marg, Opp. CST, ]
Mumbai 400 001 ]
AND Ward Office at ]
K/West Ward Office building, ]
2nd Floor, Paliram Path, ]
Opp. BEST Station, Andheri (W), ]
Patil-SR (ch) 3 of 26
FA 287-14.doc
Mumbai 400058. ]
2) The Mumbai Metropolitan Region ]
Development Authority, ]
A statutory authority constituted under the ]
provisions of MMRDA Act, 1974 and ]
having its office at MMRDA, ]
Bandra Kurla Complex, ]
Bandra (East), Mumbai 400 051. ]
3) Anil Gulabdas Shah, ]
Aged : 50 years, ]
Occupation : Business, Indian Inhabitant of ]
Mumbai, having office address at Anna ]
Building, 13th Road, Opp. Lotus Eyes Hospital, ]
Juhu, Bombay 400 049. ] ...Respondents.
------------
Mr. Aseem Naphade, Ms. Ayman Khan and Mr. Omar Khaiyam Shaikh for the
Appellants.
Ms. Pallavi Khale for the Respondent-Corporation.
Ms. Sampada Patil i/b Mr. Kuldeep S. Patil for the Respondent - MMRDA.
Mr. Anil G. Shah, Respondent No. 3 in-person.
------------
Coram : Sharmila U. Deshmukh, J.
Reserved on : February 10, 2025
Pronounced on : April 16, 2025.
Judgment :
1. This group of four Appeals arise out of suits filed by the
Appellants challenging the notices issued by the Municipal Corporation
for Greater Mumbai [in short "Corporation"] under Section 351 of the
Mumbai Municipal Corporation Act, 1888 [for short "MMC Act"]. The
notice structures are identically located and these four Appeals upon
request were treated as one group having similar facts and common
submissions were advanced.
Patil-SR (ch) 4 of 26
FA 287-14.doc
2. For factual matrix, by consent, the papers and proceedings of
First Appeal No. 287 of 2014 were referred to during the hearing and
the same was treated as lead matter. For sake of convenience, parties
are referred to by their status before the Trial Court.
PLEADINGS:
3. First Appeal No 287 of 2014 arises out of Suit No.438 of 2010
filed by the Plaintiff-Appellant herein, contending that he is residing
and running a Panshop at CTS No.526 of village Vile Parle, Mubin
Chawl, Near Dynacraft Machine Company next to Swati Diamond
Building, Juhu Lane, Andheri (West), Mumbai 400058. In the year 1978,
CTS No.526 was divided into CTS No.526A and CTS No.526B, out of
which CTS No.526B admeasuring about 401 square meters was
acquired by the Special Land Acquisition Officer and handed over to
the Corporation vide letter dated 28th November 1978 for road
widening project. His structure is situated on CTS No.526B on land
belonging to the Corporation and therefore deemed to be a slum. The
Plaintiff is in possession of photopass issued to his father in the year
1975-1976 for the notice structure which is protected.
4. Fresh survey was carried out in the year 2000 and the
Corporation on 23rd June, 2000 called upon the Plaintiff to submit all
documents to consider the Plaintiff's eligibility for alternate
accommodation, which documents were submitted on 10 th July, 2000.
Patil-SR (ch) 5 of 26
FA 287-14.doc
As per the survey carried out by Corporation, the list of PAPs was
prepared in which Plaintiff is at Sr. No.17. After the road widening
project was handed over to Mumbai Metropolitan Region Development
Authority [for short "MMRDA"] in the year 2005, MMRDA issued
notice dated 25th October, 2005 under Section 3Z-2 of the Maharashtra
Slum Areas (Improvement, Clearance & Redevelopment) Act, 1971 [for
short "Slum Act"], dated 25th October 2005 calling upon the Plaintiff to
submit documents regarding existence of his structure prior to 1 st
January 2000. As per Annexure II issued on 10th January, 2007, the
Plaintiff was held eligible for rehabilitation. The Plaintiff voluntarily
demolished portion of his structure and handed over the affected
portion to MMRDA against which Kurar Pattern certificate was issued
by MMRDA dated 15th January, 2009.
5. The impugned notice under Section 351 of MMC came in wake of
the undertaking given by the Corporation to the High Court in Writ
Petition No 215 of 2009 filed by Defendant No 3 and recorded in order
dated 24th March,2009. The challenge to the order 24 th March, 2009 by
the Plaintiff failed till Hon'ble Apex Court. In Writ Petition No 215 of
2009, Corporation had filed an Affidavit dated 19 th March, 2009
admitting that MMRDA has not constructed the road upto its final road
line and MMRDA will have to remove the Plaintiff's structure as they
are the planning authority and that notice under Section 3Z-2 of Slum
Patil-SR (ch) 6 of 26
FA 287-14.doc
Act was issued by MMRDA. The Corporation's internal noting dated
16th March, 2009 mentions that the structures come in the carriageway
of road widened by MMRDA and that for removal of structure, plot is
required to be demarcated along with MMRDA as they are planning
authority. The jurisdiction of Corporation to issue notice was also
raised in view of Section 40 of MRTP Act read with Section 17 of
MMRDA Act, 1974.
6. The written statement of Corporation pleaded that upon
complaint by Defendant No.3, the officials tried to trace out the site
but the same was not traceable. The Defendant No.3 directly
approached High Court by filing Writ Petition No. 215 of 20019 in
which direction was issued by the High Court to the Defendant-
Corporation to take necessary action for removal of unauthorised
structures constructed on Defendant No.3's land within a period of 9
weeks. Pursuant thereto, during joint site inspection with Defendant
No.3, it was observed that 21 occupants had constructed permanent
structures, out of which 3 structures were ground plus one structure
and rest ground floor permanent structure being used for residential
purpose. Accordingly, inspection report was prepared and notice came
to be issued under Section 351 of MMC Act which culminated in the
impugned order of demolition dated 15th February 2010.
7. It was contended that notice structure is situated on private land
Patil-SR (ch) 7 of 26
FA 287-14.doc
and is not affected in road widening being beyond the road line and
falls within the purview of Corporation and not MMRDA. The notice
structure is different from the structure to which MMRDA had issued
notice dated 25th October 2005.
8. Though MMRDA was joined as party Defendant No.2 to the suit
proceedings, no Written Statement was filed.
9. The Defendant No.3 filed his Written Statement contending that
the Plaintiff is an encroacher upon his land i.e. CTS No. 526A and Writ
Petition No.215 of 2009 was filed by Defendant No 3 and interim relief
was granted directing the Corporation to initiate proceedings to
remove the encroachers. The Corporation had acquired part of plot of
land bearing Survey No.207 Hissa No. 3A corresponding to CTS No.526,
and land bearing Survey No.70 Hissa No.2A corresponding to CTS
No.256 and several other plots for the purpose of construction of 120
feet DP road, which was handed over to MMRDA who commenced
construction of entire stretch of road prior to 4 years or thereabout.
There were several encroachers on portion of acquired land, and the
eligible occupants were provided alternate accommodation. On
construction of 120 feet DP road, the Plaintiff and others encroached
upon remaining portion of the property of Defendant No.3 bearing CTS
No.526 and put up illegal structures. The documents relied upon by
Plaintiff are fake documents.
Patil-SR (ch) 8 of 26
FA 287-14.doc
EVIDENCE:
10. The Plaintiff examined himself and deposed as to the contents
of plaint and produced documentary evidence to show the division of
property into CTS No.526A and 526B, photo pass to show the structure
being protected, documents such as ration card, bank pass book etc to
show proof of residence, letters issued by MMRDA and Corporation
and Court orders.
11. In cross-examination by Defendant No.1, PW-1 has admitted that
there exists a road in front of the suit structure and the distance
between road and suit structure is about 10 to 12 feet. In the cross-
examination by Defendant No.3 in L.C Suit No.437 of 2010, the
suggestion given was that in Suit No.2212 of 2008, PW-1 had
mentioned that he is residing in CTS No.526A. PW-1 has admitted that
present suit is relating to CTS No.526 only. He has further admitted
that in Annexure-II issued by Deputy Collector dated 10 th January 2007
his father has been held ineligible for alternate accommodation. He
has deposed that his structure is situated on CTS No.526B and
Corporation is the owner of CTS No.526B. He has deposed that
electricity connection to the suit property is from the year 1985 and
water connection is since the year 1990.
12. On behalf of the Corporation, Junior Engineer of Corporation
was examined who deposed as to the contents of Written Statement.
Patil-SR (ch) 9 of 26
FA 287-14.doc
He has produced the inspection report dated 8 th May 2009, notice
given under Section 351 of MMC Act and the order dated 28 th January,
2010 passed thereon.
13. In cross-examination by Plaintiff, DW-1 deposed that after filing
Writ Petition No.215 of 2009, joint inspection was carried out by
Corporation and Defendant No.3 on 8 th May 2009 and unauthorised
structures were found on CTS No.526. He has admitted that he did
verify whether the structures were affected by road widening project
of MMRDA. He has further deposed that the location plan shown in
the notice under Section 351 of MMC Act is not as per scale and the
regular line is shown above the letters 36 meter wide DP road. He has
deposed that he is unaware whether 36 meter DP road is completely
constructed as on today. He has deposed that the Corporation did not
verify from MMRDA whether the structure is same in respect of which
Section 3Z-2 notice was issued and whether the Plaintiffs were
rehabilitated. He has further admitted that he has not verified from
Deputy Collector whether Annexure-II shows the name of Plaintiff. He
has further admitted that he did not verify from the assessment
department whether the assessment bills are pertaining to the notice
structure nor made any inquiries as regards the electricity connection
or the water supply given to the said structure.
14. DW-1 has admitted that the property card indicates that CTS
Patil-SR (ch) 10 of 26
FA 287-14.doc
No.526B belongs to Corporation. He has admitted that in the affidavit-
in-reply filed by Corporation in Writ Petition No. 215 of 2009, the
Corporation has stated that the boundaries of area are required to be
demarcated and the said area has not been demarcated by them. He is
unaware as to whether the Corporation has prepared list of persons
affected by the road widening project and whether the names of
Plaintiffs are appearing in that list.
15. The Defendant No.3 examined himself and deposed as to the
contents of his Written Statement. In cross-examination by Plaintiff, he
has admitted that he has not produced any notice served upon him in
respect of acquisition of CTS No.526 and that he has not produced the
possession receipt mentioned in Exhibit- 68. He has admitted that he
does not have any document to show the completion of road in the
year 2009-10. He has admitted that he did not verify the place where
Plaintiff's structure originally existed and he is claiming encroachment
on the part of Plaintiff on his plot of land on the basis of his physical
verification. He has admitted that he didn't get measured his plot of
land through the City Survey Officer for verification of encroachment
at the hands of Plaintiff.
16. The Defendant No.3 examined Junior Clerk attached to the Sub-
Registrar Administrative Office, Old Custom House to prove ownership,
the City Survey Officer to produce the property card of CTS No. 526A
Patil-SR (ch) 11 of 26
FA 287-14.doc
and CTS No.526B, the Tahsildar to produce the Mutation Entry
No.10553, the Sub-Engineer to produce the computerised copy of
sheet showing the current DP reservation status of CTS No.526A and
CTS No.526B, the Naib Tahsildar to produce the electoral roll of the
year 2009.
17. The Trial Court Court framed and answered the necessary issues
as under:
Issues
1] Whether Plaintiff proves that impugned notice dated In the negative.
29.5.2009 issued under Section 351 of MMC Act and
the order dated 15.2.2010 passed by MCGM is illegal,
bad in law and not binding upon the Plaintiff ?
2] Whether Plaintiff proves that the impugned notice In the negative.
dated 29.5.2009 and the order dated 15.10.2010
passed by the authority of MCGM is without
jurisdiction ?
3] Whether plaintiff proves that he is entitled to the In the negative.
relief of declaration and perpetual injunction as
sought ?
4] Whether plaintiff proves that it is the MMRDA having In the negative.
jurisdiction to initiate any action respect of the suit
structure ?
5] Do the defendant No.3 proves that the plaintiff has In the
encroached upon the property bearing plot CTS No. affirmative.
526 corresponding to Survey No. 207, Hissa No.3A
owned by the defendant no.3 by erecting illegal and
unauthorised structure ?
6] Whether the suit in absence of statutory notice as In the
required to be given under Section 527 of BMC Act is affirmative.
maintainable ?
Patil-SR (ch) 12 of 26
FA 287-14.doc
18. The Trial Court upon consideration of respective case of the
parties noted that the dispute is about the location of suit premises.
The Trial Court noted the prima facie finding of the High Court that
notice structure is on private land of Defendant No.3. The burden was
upon the Plaintiff to show that his structure is on CTS No.526B and
there is no survey by Plaintiff, Corporation or MMRDA. On the issue of
encroachment upon the Defendant No3's land, the Trial Court held that
as the Plaintiff has failed to establish that the suit premises is located
on CTS No. 526B, then the conclusion is that it is situated on CTS No.
526A and dismissed the suit.
Submissions:
19. Mr. Naphade, Learned counsel appearing for the Appellant
submits that the admitted position is that CTS No.526 was divided into
CTS No.526A and CTS No.526B in the year 1978 and CTS No 526B was
acquired for purpose of road widening. He submits that as the acquired
land was handed over to MMRDA as planning authority for carrying
out road widening work and the suit structure is on CTS No.526B, only
MMRDA has the authority to issue demolition notice and that too only
after allotting permanent alternate accommodation. He submits that
the Affidavit dated 19th March, 2009 filed by the Corporation in Writ
Petition No. 215 of 2009 substantiates the contention. He has taken
Patil-SR (ch) 13 of 26
FA 287-14.doc
this Court through the documentary evidence produced by Plaintiff
and submits that the affidavit of Corporation when read with the
documents issued by MMRDA and produced before the Trial Court
makes it clear that the structure is a protected structure. Drawing
attention of this Court to the findings of the Trial Court he would
submit that the Trial Court was influenced by the interim order dated
24th March, 2009 passed by High Court in Writ Petition No.215 of 2009
which was prima facie finding. He submits that the Trial Court had
adopted a wrong approach while considering the evidence and once
MMRDA has held the structure to be eligible, Corporation cannot take
action under Section 351 of MMC Act in view of Section 17 of the
MMRDA Act 1974 and as the Plaintiff is found eligible for permanent
alternate accommodation by MMRDA, no fresh action could have been
initiated by Corporation. In support he relies upon following decisions :
Nagindas Ramdas v. Dalpatram Ichharam1 ;
Munshi Ram v. Balkar Singh2 ;
Vilas Dinkar Bhat v. State of Maharashtra3 ;
Amresh Tiwari v. Lalta Prasad Dubey4 ; and
Bilal Ismail Bhayat v. MMRDA5 .
1 (1974) 1 SCC 242.
2 2016 SCC OnLine P&H 11166.
3 (2018) 9 SCC 89.
4 (2000) 4 SCC 440.
5 2008 (2) Bom. CR 250.
Patil-SR (ch) 14 of 26
FA 287-14.doc
20. Per Contra Mr. Shah- Original Defendant No.3, who appears in
person, would take this Court through the pleadings in the plaint and
would submit that there is no concept of deemed slum in law. He
submits that the photo-pass produced by the Plaintiff is in respect of
Survey No.207 which was never declared as slum. He would further
submit that the photo-pass refers to the employer of Plaintiff's father
as Dynacraft Company which is about 300 meters away from the suit
structure. He submits that the City Survey Plan of CTS No.526A and
526B does not show any structures and therefore the photo pass
produced are all fabricated and forged documents. He would further
submit that in order to show eligibility, the Plaintiff has relied upon the
PAP list which has been prepared by an NGO situated at a distance of
about 22 kilometres away from the suit site. He would further submit
that in order to show possession, electricity bills and bank passbook
were produced, which show Plaintiff's address as "C/o Dynacraft
Machine Company" which is about 300 meters away from the suit
premises. He submits that there is no prayer seeking alternate
accommodation from MMRDA and after obtaining injunction order, the
Plaintiff has converted the structures into shops. He would further
submit that the notice dated 11 th May 2006 issued by MMRDA shows
area of the structure as 106 square feet whereas the specification of
the unauthorised structure as given in the notice under Section 351 of
Patil-SR (ch) 15 of 26
FA 287-14.doc
MMC Act are different and the height is also different. He submits
that Plaintiff has failed to examine any officer of MMRDA to prove its
case and, therefore, the speaking order of Corporation has been rightly
passed. He would further submit that noting of 16 th March 2009 relied
upon by the Plaintiff is an internal correspondence and does not have
any evidentiary value. He submits that the Trial Court has come to a
specific finding that as the Plaintiffs have failed to prove that their
structure is situated on CTS No.526B, the same has to be held to be
situated on CTS No.526A, which is the land of Defendant No.3. Mr.
Shah relies upon following decisions :
Committee of Management Anjuman Intezamia
Masajid, Varanasi v. Rakhi Singh6 ;
Khimji Virji Karia v. Municipal Corpn. of Gr.
Bombay7 ;
Kasam Ali Momin v. Municipal Corpn. of Greater
Bombay8 ;
Sindhu Edu. Society v. Municipal Corporation of City
of Ulasnagar9 ; and
Anil Gulabdas Shah v. State of Maharashtra10.
21. Ms. Khale, Learned counsel appearing for the respondent
Corporation would point out the dimensions of notice structure and
6 2023 SCC OnLine SC 880.
7 2011 (4) Mh.L.J. 362.
8 (2008) 1 SCC 597.
9 2001 (1) Mh. L.J. 894.
10 2011 (1) Mh.L.J. 797.
Patil-SR (ch) 16 of 26
FA 287-14.doc
would submit that upon site visit on 8 th May 2009, the unauthorised
construction was observed for which notice under Section 351 was
issued and after receipt of reply, a detailed speaking order has been
passed on 15th February 2010. She submits that the notices are not
issued to the structures affected in road widening project but to the
structures beyond the road line and as the structures are falling on the
private land, it is within the purview of Corporation and not MMRDA.
She submits that the notices of MMRDA are in respect of structures
different from the structures which are subject matter of notice under
Section 351 of MMC Act issued as per the directions of High Court and
are situated on private land bearing CTS No. 526.
22. She submits that in Writ Petition No.215 of 2009, MMRDA had
made a statement on 17th March 2009 that MMRDA has removed
encroachment in respect of the area required for widening of road and
has also taken steps to rehabilitate eligible occupants and the
grievance of Defendant No. 3 is in respect of ineligible persons who
have now encroached on other parts of the property. She would
further submit that the photo pass issued in the year 1975-76 were
cancelled by the State Government by GR dated 11 th July 2001 and new
photo passes were allotted and in the said GR, it is mentioned that hut
admeasuring 500 sq ft and above will get only up to 500 sq ft and
remaining structures will be demolished whenever it is required and
Patil-SR (ch) 17 of 26
FA 287-14.doc
thus no reliance can be placed on the old photo passes. She submits
that the burden was upon the Plaintiff to carry out the survey to show
that the suit premises is on CTS No.526B, however, no survey has been
carried out by any of the parties and neither the Plaintiff has examined
the officer of MMRDA and therefore the Corporation has rightly
passed the speaking order. In support of her case she relies upon
following judgments :
Seema Arshad Zaheer v. MCGM11
Tushar Guru Salien v. State of Maharashtra 12
23. In rejoinder, Mr. Naphade, would submit that the fact that
MMRDA has found the Plaintiff eligible takes his case out of the
judgment of this Court in the case of Bhiwandi Nizampur Municipal
Corporation. He would further submit that the pleading in plaint is
about residential and commercial structure. He would submit that
apart from PAP list prepared by NGO, Annexure-II has also been
prepared by MMRDA holding the Plaintiff eligible for residential
structure.
24. I have considered the submissions and perused the record
carefully.
25. The determining factor for adjudication of the validity of Section
11 (2006) 5 SCC 282.
12 PIL 67 of 2017 decided on 28-8-2019.
Patil-SR (ch) 18 of 26
FA 287-14.doc
351 notice is the location of the suit premises, i.e. whether the notice
structure is located on CTS No.526A or 526B. Admittedly, Defendant
No.3 is the owner of CTS No.526A which is private land and CTS
No.526B is acquired land which was handed over to MMRDA for the
purpose of road widening. There is no specific issue framed as regards
the location of suit structure which is the focal point of dispute. The
core issue was noticed by the Trial Court and the Trial Court formulated
the proposition in paragraph 18 of the judgment as under :
"The main dispute in the present matter is that whether
the suit premises is in existence on CTS No 526B or CTS
No 526A".
26. Although from the pleadings and evidence on record, it is amply
demonstrated that all parties were aware of the main point of dispute
i.e. the exact location of notice structure, there is no definitive
evidence produced on record by either of the parties. The peripheral
documents produced by the parties were insufficient to conclude the
issue of location. Although the Trial Court identified the core issue of
dispute, it dismissed the suit by holding that Plaintiff had failed to
discharge the burden of proving that the notice structure is on CTS No.
526B.
27. The suit essentially challenged the notice issued by Corporation
Patil-SR (ch) 19 of 26
FA 287-14.doc
under Section 351 of MMC Act. If we consider the stand adopted by
the Corporation, the complaint of Defendant No 3 was not acted upon
as the officials of Corporation could not trace the site as per address in
the complaint. In Writ Petition No.215 of 2009, Paragraph 4 of reply
affidavit of Corporation dated 19th March, 2009 pleads on oath that on
14th March 2009, the officers of K/West Ward along with the
representative of Petitioner-one Lakshman Upadhyay jointly inspected
the site. At the time of inspection by the officers, they identified 14
residential permanent structures situated in the carriage-way portion
of the road widened by MMRDA, i.e., in the compound of Swati
Diamond Building and CC Road. In paragraph 5, the deponent has
stated that during site visit, the officers observed that MMRDA has not
constructed road to its final road line and the structure is to be
removed by MMRDA while constructing the road. It is further stated
that as regards removal of structures on Petitioner's plot, it is
necessary to demarcate the plot along with the officers of MMRDA as
MMRDA is the planning authority for developing and constructing the
120 feet DP road and as MMRDA had earlier issued notice under
Section 3Z-2 of the Slum Act to the occupants of structures on the said
land for widening of road, it is necessary for MMRDA authorities to
verify and place before the Court the action taken while constructing
the road.
Patil-SR (ch) 20 of 26
FA 287-14.doc
28. It is clear from the affidavit of Corporation that upon inspection
the Corporation found that the structures are situated in the carriage
way portion of road widened by MMRDA which has not been widened
till the final road line. The Corporation in the said affidavit has failed to
identify the unauthorised structure as being located on CTS No.526A
and has, on the contrary, stated on oath that it is necessary to
demarcate the plot along with the officers of MMRDA.
29. The affidavit has been filed on 19th March 2009 based on a noting
of 16th March 2009 by the Assistant Engineer and the noting indicates
that it is not possible to initiate action against the alleged structures at
this stage. The Corporation had made its stand clear that it is
necessary to demarcate the plot along with the officers of MMRDA and
the Corporation was also of the view that it is not possible to initiate
any action. In the same Writ Petition, the order of 24 th March 2009
records the submissions of MMRDA that they have already taken
necessary action to remove the unauthorised structures in order to
execute the work of road widening. Pertinently, the notice under
Section 351 of MMC Act issued by Corporation does not mention the
location of structure as either CTS No.526A or CTS No.526B and merely
refers to it as CTS No.526. As it was within the knowledge of
Corporation that CTS No.526 has been divided into CTS No.526A and
CTS No.526B, it was necessary to verify whether the notice structure is
Patil-SR (ch) 21 of 26
FA 287-14.doc
located on CTS No.526A or CTS No.526B which was the position as
stated in the affidavit of 19th March 2009.
30. The speaking order passed by Corporation on 15 th of February
2010, is at variance with its earlier stand and the Corporation holds
that notice is issued to the structure which is not affected in the road
widening project as it is beyond the road line and is on the private land
and therefore falls within the purview of Corporation-MCGM. There is
no explanation on record for the basis on which Corporation concluded
that the notice stucture was situated on CTS No. 526A. Considering
the varying stands adopted by the Corporation, it was all the more
necessary for authentic evidence to be brought on record as regards
the location of suit structure. Considering the peculiar position, it was
necessary to ascertain the boundary demarcation of CTS No.526 A and
CTS No.526B.
31. The suit though relating to the validity of notice under Section
351 of MMC Act, had the essential elements of boundary dispute and
encroachment, which necessitated appointment of Court
Commissioner. Although the burden was upon the Plaintiff to prove its
case, considering the nature of suit, the dispute could have been
resolved simply by exercising powers under Order 26 Rule 9 of CPC. As
there was no evidence on record which could assist in effective
adjudication of the dispute, the Trial Court had ample power under the
Patil-SR (ch) 22 of 26
FA 287-14.doc
provisions of Order 26 Rule 9 of CPC to appoint the concerned City
Survey Officer as Court Commissioner for the purpose of ascertaining
the exact location of notice structure. There is no dispute to the
position that land bearing CTS No.526 admeasuring 757.2 square
meters has been sub-divided, post acquisition, into CTS No.526B
admeasuring 401 square meters and CTS No.526A admeasuring 326.2
square meters. While assigning Pot-Hissa numbers to CTS No.526, the
Survey Officer must have measured both the portions of land by fixing
boundaries of CTS Nos.526A and 526B. In that view of the matter, the
City Survey Officer can easily ascertain whether the notice structure
stands on CTS No.526 A or CTS No.526B. Even if the boundaries of CTS
No.526A and 526B have actually not being demarcated at site, the City
Survey Officer can still conduct the necessary exercise and ascertain
the exact location of the notice structure.
32. Though being vested with the power to appoint Court
Commissioner which was necessary for proper determination of the
core issue, the Trial Court has not exercised the said power. In my view,
without the said exercise being conducted, the validity of notice issued
under Section 351 of MMC Act cannot be effectively adjudicated. The
finding of Trial Court that as Plaintiff has not proved that his structure
is standing on CTS No. 526B, it must be located on CTS No. 526A does
not answer the documentary evidence produced on record by Plaintiff.
Patil-SR (ch) 23 of 26
FA 287-14.doc
There is no definite evidence produced to conclude that the notice
structure is different from the structure to which MMRDA had issued
notice. The exact location of notice structure is the answer to the
dispute.
33. Considering that though voluminous evidence was led by both
parties, there is no evidence which would conclude the correct
proposition framed by the Trial Court in paragraph 18 of the judgment,
it is necessary that the matter be remanded for answering the issue of
location of the notice structure by securing the evidence in that
respect through the appointment of Court Commissioner.
34. The Appellate Court is vested with the power of remand under
the provisions or Order 41 Rule 25 of CPC which reads as under:
"25 . Where Appellate Court may frame issues and refer
them for trial to Court whose decree appealed from-- Where
the Court from whose decree the appeal is preferred has
omitted to frame or try any issue, or to determine any question
of fact, which appears to the Appellate Court essential to the
right decision of the suit upon the merits the Appellate Court
may, if necessary, frame issues, and refer the same for trial to
the Court from whose decree the appeal is preferred, and in
such case shall direct such Court to take the additional evidence
required;
and such Court shall proceed to try such issues, and shall return
the evidence to the Appellate Court together with its findings
thereon and the reasons therefor within such time as may be
fixed by the Appellate Court or extended by it from time to
time."
35. In my view, it is essential to the right decision on the suit upon
merits to frame the specific issue of location of suit structure. For
Patil-SR (ch) 24 of 26
FA 287-14.doc
answering the said issue, it would be necessary to direct the Trial Court
to take additional evidence of the concerned officer from City Survey
Office as Court Commissioner. Accordingly, the following additional
issue is framed under Order 41 Rule 25 of the CPC:
(1) Whether the suit premises is located on private land of
Defendant No. 3, i.e., CTS No.526A or on the acquired land, i.e., CTS
No.526B ?
38. The Trial Court shall proceed to try the above additional issue by
appointing the concerned officer from the City Survey Office as Court
Commissioner with direction to ascertain the exact location of the
notice structure, i.e., whether on CTS No.526A or CTS No.526B. The
report of Court Commissioner be subject to the cross-examination of
the parties, if so desired. After recording such additional evidence,
Trial Court shall answer the specific issue framed and shall return the
evidence to this Court together with its findings thereon and reasons
therefor. The exercise to be completed within a period three months
from date of uploading of the order on the official website.
39. Hence, the following order is passed:
: ORDER :
(a) The Trial Court to frame the specific issue of "Whether the suit premises is located on private land of Defendant No. 3, i.e., Patil-SR (ch) 25 of 26 FA 287-14.doc CTS No.526A or on acquired land that is CTS No.526B" .
(b) The Trial Court to appoint the concerned Officer from the City Survey Office as Court Commissioner under Order 26 Rule 9 of CPC with direction to ascertain the exact location of the notice structure in all the four Appeals and to submit the report before the Trial Court within a period of one month of his appointment.
(c) The Trial Court to permit all parties to the proceedings to cross examine the Court Commissioner on his report, if desired.
(d) The Trial Court to consider the additional evidence and render its findings on the additional issue framed and remanded with detailed reasoning and return the same to this Court.
(e) The entire exercise to be carried out within a period of three months from date of uploading of this order on the official website.
(f) The parties to appear before the Trial Court which has the relevant assignment on 28th April, 2025 and apply for further directions as per the observations in the present order.
(g) The parties to maintain status quo on site qua the notice structures till further orders of this Court.
[Sharmila U. Deshmukh, J.]
Patil-SR (ch) 26 of 26
Signed by: Sachin R. Patil
Designation: PS To Honourable Judge
Date: 16/04/2025 20:07:13