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 18, Cited by 0]

Bombay High Court

Navkarmik Homes Llp, vs Jimmy Talakchand Savla on 30 April, 2026

    2026:BHC-OS:11162


                                                                                                  rpl-41187-41188-2025.doc



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


                                                          REVIEW PETITION (L) NO.41187 OF 2025
                                                                              IN
                                                               WRIT PETITION NO.5366 OF 2025


                         Shreeji SRA Chs (Prop.)                     ]
                         (Respondent No.6 in WP (L) No.35416 of ]
                         2025) a proposed co-operative housing       ]
                         Society, represented by its chief Promoter/ ]
                         Chairman, having its Registered Office at ]
                         Ramji Lallu Compound, M. G. Road,           ]
                         Opp: Canara Bank, Kandivali (W),            ]
            Digitally
                         Mumbai 400 067.                             ]..                   Review Petitioner
            signed by
            SMITA
SMITA       RAJNIKANT
RAJNIKANT   JOSHI
JOSHI       Date:
            2026.04.30
                                               v/s.
            14:52:09
            +0530

                         1            Jimmy Talakchand Savla                ]
                                      (Petitioner No.1 in WP (L) No.35416 ]
                                      of 2025) Aged: 46 years, Indian       ]
                                      Inhabitant, Occ: Business, having     ]
                                                                    st
                                      office address at Gala No.1, 1 Floor, ]
                                      Ramji Lallu Compound,                 ]
                                      Kandivali (W), Mumbai 400 067.        ]
                                      and having residence at A- 701,       ]
                                      Madhav Kunj, behind Swaminarayan]
                                      Temple, M. G. Road, Kandivali (W), ]
                                      Mumbai 400 067.                       ]

                         2            Rahul Talakchand Savla                           ]
                                      (Petitioner No. 2 in WP (L) No. 35416            ]
                                      of 2025) Aged: 48 years, Indian        ]
                                      Inhabitant, Occ: Business, having      ]
                                      office address at Gala No.1,1st Floor, ]
                                      Ramji Lallu Compund, Kandivali (W)]
                                      Mumbai - 400 067 and having             ]
                                      residence address at 501-Haridarshan]
                                      "B" CHSL,Bhogilal Faria Road, Near ]
                                      K.E.S. Law College, Kandivali (W), ]
                                      Mumbai - 400 067.                      ]
                                                                      Page 1 of 50
                                                                    30th APRIL, 2026
                         S.R.JOSHI




                                     ::: Uploaded on - 30/04/2026                          ::: Downloaded on - 01/05/2026 04:58:27 :::
                                                                      rpl-41187-41188-2025.doc



3            The State of Maharashtra            ]
             (Respondent No.1 in WP (L) No.35416 ]
             of 2025) Through the Principle      ]
             Secretary, Housing Department,      ]
             Mantralaya, Madam Cama Road,        ]
             Mumbai 400 032.                     ]

4            Apex Grievance Redressal Committee ]
             (Respondent No.2 in WP (L)No. 35416 ]
             of 2025) A statutory committee       ]
             constituted under the Maharashtra ]
             Slum Areas (I,C&R) Act, 1971,        ]
             Having office at Slum Rehabilitation ]
             Authority, Administrative Building, ]
             4th Floor, Anant Kanekar Marg,       ]
             Bandra (E), Mumbai 400 051.          ]

5            Deputy Collector & Competent       ]
             Authority, SRA                     ]
             (Respondent No.3 in WP(L)No. 35416 ]
             of 2025) having office at B-wing,  ]
             5th Floor, Slum Rehabilitation     ]
             Authority, Anant Kanekar Marg,     ]
             Bandra (E), Mumbai 400 051.        ]

6            Slum Rehabilitation Authority (SRA), ]
             (Respondent No.4 in WP(L)No.35416    ]
              of 2025) A statutory committee      ]
             constituted under the Maharashtra ]
             Slum Areas (I,C&R) Act, 1971         ]
             Having office at 3rd Floor, B- wing, ]
             SRA, Anant Kanekar Marg, Bandra(E) ]
             Mumbai 400 051.                      ]

7            Navkarmik Homes LLP )               ]
             (Respondent No. 5 in WP (L) No.     ]
             35416 of 2025) A limited liability  ]
             Partnership Through its partner,    ]
             Having address at A/414, 4th Floor, ]
             Cello Express Zone. Off. Western    ]
             Express Highway, Opp. Oberoi Mall, ]
             Goregaon (East), Mumbai - 400 063 ]..            Respondents.

                                             Page 2 of 50
                                           30th APRIL, 2026
S.R.JOSHI




            ::: Uploaded on - 30/04/2026                      ::: Downloaded on - 01/05/2026 04:58:27 :::
                                                                             rpl-41187-41188-2025.doc



                                                     WITH
                            REVIEW PETITION (L) NO.41188 OF 2025
                                                       IN
                                 WRIT PETITION NO.5366 OF 2025


             Navkarmik Homes LLP                 ]
             (Respondent No. 5 in WP (L) No.     ]
             35416 of 2025) A limited liability  ]
             Partnership Through its partner,    ]
             Having address at A/414, 4th Floor, ]
             Cello Express Zone. Off. Western    ]
             Express Highway, Opp. Oberoi Mall, ]
             Goregaon (East), Mumbai - 400 063 ]..                   Review Petitioner.

                                       v/s.

1            Jimmy Talakchand Savla                  ]
             (Petitioner No.1 in WP (L) No.35416 ]
             of 2025) Aged: 46 years, Indian         ]
             Inhabitant, Occ: Business, having       ]
             office address at Gala No.1, 1st Floor, ]
             Ramji Lallu Compound,                   ]
             Kandivali (W), Mumbai 400 067.          ]
             and having residence at A- 701,         ]
             Madhav Kunj, behind Swaminarayan]
             Temple, M. G. Road, Kandivali (W), ]
             Mumbai 400 067.                         ]

2            Rahul Talakchand Savla                              ]
             (Petitioner No. 2 in WP (L) No. 35416               ]
             of 2025) Aged: 48 years, Indian        ]
             Inhabitant, Occ: Business, having      ]
             office address at Gala No.1,1st Floor, ]
             Ramji Lallu Compund, Kandivali (W)]
             Mumbai - 400 067 and having            ]
             residence address at 501-Haridarshan ]
             "B" CHSL,Bhogilal Faria Road, Near ]
             K.E.S. Law College, Kandivali (W), ]
             Mumbai - 400 067.

                                                Page 3 of 50
                                              30th APRIL, 2026
S.R.JOSHI




            ::: Uploaded on - 30/04/2026                             ::: Downloaded on - 01/05/2026 04:58:27 :::
                                                                          rpl-41187-41188-2025.doc



3            The State of Maharashtra            ]
             (Respondent No.1 in WP (L) No.35416 ]
             of 2025) Through the Principle      ]
             Secretary, Housing Department,      ]
             Mantralaya, Madam Cama Road,        ]
             Mumbai 400 032.

4            Apex Grievance Redressal Committee]
             (Respondent No.2 in WP (L)No. 35416 ]
             of 2025) A statutory committee       ]
             constituted under the Maharashtra ]
             Slum Areas (I,C&R) Act, 1971,        ]
             Having office at Slum Rehabilitation ]
             Authority, Administrative Building, ]
             4th Floor, Anant Kanekar Marg,       ]
             Bandra (E), Mumbai 400 051.          ]

5            Deputy Collector & Competent       ]
             Authority, SRA                     ]
             (Respondent No.3 in WP(L)No. 35416 ]
             of 2025) having office at B-wing,  ]
             5th Floor, Slum Rehabilitation     ]
             Authority, Anant Kanekar Marg,     ]
             Bandra (E), Mumbai 400 051.        ]

6            Slum Rehabilitation Authority (SRA)]
              (Respondent No.4 in WP(L)No.35416 ]
              of 2025) A statutory committee                  ]
             constituted under the Maharashtra                ]
             Slum Areas (I,C&R) Act, 1971                     ]
             Having office at 3rd Floor, B- wing,             ]
             SRA, Anant Kanekar Marg, Bandra(E)               ]
             Mumbai 400 051.                                  ]

7            Shreeji SRA Chs (Prop.)                ]
             (Respondent No.6 in WP (L) No.         ]
             35416 of 2025) a proposed co-operative ]
             housing Society, represented by its ]
             chief Promoter/Chairman, having its ]
             Registered Office at Ramji Lallu       ]
             Compound, M. G. Road, Opp: Canara]
             Bank, Kandivali (W), Mumbai 400 067. ]..             Respondents.

                                             Page 4 of 50
                                           30th APRIL, 2026
S.R.JOSHI




            ::: Uploaded on - 30/04/2026                          ::: Downloaded on - 01/05/2026 04:58:27 :::
                                                                      rpl-41187-41188-2025.doc



 Dr. Birendra Saraf, Senior Advocate a/w Adv. Vaibhav Charalwar i/b
 Adv. Archana Karmokar for the Petitioner in RPW(L)No.41187/2025.

 Adv. Mayur Khandeparkar a/w Adv. Vikramjit Grewal, Adv. Santosh
 Pathak, Adv. Nimish Lotlikar, Adv. Priya Chaturvedi, Adv. Deepesh
 Kadam i/b Law Origin for the Petitioner in RPW(L)No.41188/2025.

 Adv. Cherag Balsara, a/w Adv. Amit Kanani, and Adv. Khyati Kanani,
 i/b Kanani & Co. for Respondent Nos.1 & 2 in RPW(L)No.41187/2025.

 Adv. Ankit Lohia, a/w Adv. Amit Kanani, and Adv. Khyati Kanani i/b
 Kanani & Co. for Respondent Nos. 1 & 2 in RPW(L)No.41188/2025.

 Adv. Anupama Pawar-AGP for Respondent No.3-State in both the
 Petitions.
                      CORAM: FIRDOSH P. POONIWALLA, J.
                            RESERVED ON: MARCH 25, 2026
                         PRONOUNCED ON: APRIL 30,2026

JUDGEMENT:

-

1 These Review Petitions have been filed seeking a review of the Judgement dated 20th November, 2025 passed in Writ Petition (L) No. 35416 of 2025 whereby this Court had passed the following order:-

"104:- For all the aforesaid reasons, I pass the following order:-
(a) The Writ Petition is allowed in terms of prayers (a) and
(b) which read as under:-
"a) Issue a Writ of Certiorari or any other appropriate Writ, Order or Direction to call for the records of the proceedings before the Apex Grievance Redressal Committee (AGRC) in Appeal No. 39 of 2025 and after examining the legality and validity thereof, quash and set aside the Impugned Final Page 5 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Order dated 04.11.2025 passed by the Respondent No.2 AGRC;
b) Issue a Writ of Certiorari or any other appropriate writ, order, or direction to quash and set aside the Notification dated 20.01.2016 issued under Section 3C(1) of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971, declaring the Petitioners' land bearing CTS No. 1138 as a Slum Rehabilitation Area."

(b) Rule is made absolute in the aforesaid terms.

(c) It is clarified that, as far as the question regarding CTS No. 1138 and the structures standing being a censused slum, and what is the effect of the same, is concerned, this Court has not gone into the same as it does not fall within the scope of this Writ Petition.

(d) No order as to costs."

2 By an Order dated 19th December, 2025, it was decided that these Review Petitions would be heard finally at the admission stage. 3 In Review Petition (L) no. 41187 of 2025, Respondent Nos. 1 and 2 filed an Affidavit in Reply dated 26 th January, 2026. The Review Petitioners filed a Rejoinder dated 3rd February, 2026 and Respondent Nos. 1 and 2 filed an Affidavit in Sur Rejoinder, dated 3rd February, 2026. 4 In Review Petition (L) No. 41188 of 2025, Respondent Nos. 1 and 2 filed an Affidavit in Reply dated 26th January, 2026. Page 6 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 5 The learned Counsel appearing for the parties were heard on various dates and the Judgement was reserved on 25 th March, 2026. All parties filed their respective Written Submissions by 10 th April, 2026. SUBMISSION OF PETITIONERS IN REVIEW PETITION (L) NO.41187 OF 2025 6 Dr. Saraf, the learned Senior Counsel appearing on behalf of the Review Petitioners, submitted that the Review Petition had been filed on the following grounds; (i) that Respondent Nos. 1 and 2 herein (original Petitioners) approached this Court with a false case and deliberately made various false statements on oath as regards their interest in CTS No. 1138. Respondent Nos. 1 and 2 have no interest in the subject land; (ii) The Court failed to consider the locus of Respondent Nos. 1 and 2 in the light of the Order of the Acquisition dated 15th June, 2017 passed under Section 14 of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 ("the Slum Act"), whereby CTS No. 1138 was acquired. 7 In the context of the first ground - namely that Respondent Nos. 1 and 2 had no interest in the subject land, Dr. Saraf submitted that Respondent Nos. 1 and 2 had approached this Court in Writ Petition (L) No. 35416 of 2025, claiming to have rights in the property bearing CTS No. 1138 Page 7 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Village Kandivali, Borivali, as sub-lessees in respect of land admeasuring 1600 sq. ft. carpet area with commercial structures admeasuring 1500 sq. ft. 8 Dr. Saraf submitted that, on a reading of the Petition, it is apparent that the case of Respondent Nos. 1 and 2 in the Writ Petition is that

(i) Husseinhbai Patel became a lessee of land and structures standing on CTS No. 1138 under the registered Lease Deed dated 20 th November, 1972; (ii) that the Respondents acquired a sub-lease in respect of the subject property by a Sub Lease dated 21st January, 2008. The General Power of Attorney was also executed on 21st January, 2008, authorizing the Respondents to act in all property related matters; (iii) there was an error in the subject Sub Lease and CTS No. 1139 was mistakenly mentioned instead of CTS No. 1138 and this was corrected by Rectification Deed dated 20th June, 2013. 9 Dr. Saraf submitted that it is on the aforesaid basis that the Respondents claimed to have an interest in CTS No. 1138 as sub-lessees and filed the Writ Petition. Dr. Saraf submitted that the said statements of Respondent Nos. 1 and 2 are false. He submitted that this would be apparent from the following:-

(a) On 20th November, 1972, one Ramji Lallu Dubli executed an Indenture of Lease in favour of Hussainbhai Alibhai Patel in respect of land Page 8 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc bearing Survey Nos. 12, 13 and 14, Hissa No. 14, CTS No.1139 Vilage Kandivali, Taluka Borivali, Mumbai Suburban together with a structure admeasuring 2500 sq. ft. situated at M. G. Road, Opp: Kala Hanuman Temple, Kandivali (W), Mumbai 400 067;
(b) It can be seen from the schedule to the said Lease Deed that the same is for Survey Nos. 12, 13 and 14 and CTS No.1139;
(c) In the main body of the Lease Deed, the reference to the property is to Survey Nos. 12, 13 and 14. As per the 'Kami Jasta Patrak' of Survey No. 12 it is apparent that CTS number relatable to the same is CTS No. 1139 and not CTS No. 1138;
(d) This Lease Deed was suppressed by Respondent Nos. 1 and 2 and the Respondents made a false statement in the Writ Petition that the Lease Deed was for the "subject property" , which is defined in paragraph 1 of the Writ Petition as CTS No. 1138;
(e) The express averment in paragraph 3.2 of the Review Petition, that the Lease Deed was executed in respect of CTS No. 1139, has not been controverted in the Affidavit in Reply to the Review Petition. The response to paragraph 3.2 is in paragraph 23 of the Affidavit in Reply and there is no denial that the original Lease Deed was in respect of CTS No. 1139;
Page 9 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc

(f) The assertion made in the Affidavit in Rejoinder, that the schedule of the Lease Deed mentions CTS No. 1139, has also not been disputed by the Respondents in the Sur Rejoinder.

10 Further, Dr. Saraf submitted that on 10th March, 2007, Mr. Yusuf Saifuddin Patel, Nishrin Murtuza Nagariya and Sakina Patel, legal heirs of Saifuddin Hussainbhai Patel, executed a Power of Attorney in favour of Abbas Patel and Zehrabai Patel for acting on their behalf in respect of the property bearing CTS No. 1139, Kandivali (W), Kandivali Village, Borivali. 11 Dr. Saraf further submitted that, on 21 st January, 2008, the legal heirs of Hussainbhai Alibhai Patel executed an Indenture of Sub-Lease in favour of Respondent Nos. 1 and 2 in respect of a portion of the said leased land bearing CTS No. 1139, admeasuring approximately 1600 sq. ft., together with the structure standing thereon admeasuring 1500 sq. ft. carpet area. 12 Dr.Saraf further submitted that it was the contention of Respondent Nos. 1 and 2 that there was a typographical error in the Sub- lease and that CTS No. 1139 was wrongly mentioned instead of CTS No. 1138. Dr. Saraf submitted that this contention was ex-facie false as the original Lease Deed itself was for CTS No. 1139. Dr. Saraf submitted that there has been no correction in the Lease Deed. Therefore, the Sub-Lease could only Page 10 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc have been in respect of the land in respect of which there was a lease, and, therefore, mention of CTS No. 1139 in the Sub-lease was correct. This was further fortified by the Power of Attorney dated 10 th March, 2007 which was only in respect of CTS No. 1139.

13 Dr. Saraf further submitted that on 21 st January, 2008, after the execution of the Sub-lease, Mr. Abbas Patel and Mrs. Zehrabai Patel executed a General Power of Attorney in favour of the Respondents. The Power of Attorney executed by Abbas Patel and Zehrabai Patel substituted the Respondents in the earlier Power of Attorney executed on 10 th March, 2007 pursuant to the power of substitution therein. This was specifically in respect of land bearing Survey Nos. 12, 13 and 14 and bearing CTS No. 1139, Kandivali, Taluka Borivali, admeasuring 1600 sq. ft. alongwith the structure standing thereon admeasuring 1500 sq. ft.

14 Dr. Saraf further submitted that the substituted Power of Attorney also expressly referred to CTS No. 1139 and authorised Respondent Nos. 1 and 2 to exercise certain powers in respect of the property at CTS No. 1139.

15 Dr. Saraf further submitted that on 20 th June, 2013, by misusing the Power of Attorney and claiming that there was a typographical error in Page 11 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc the Sub-lease, Respondent Nos. 1 and 2 executed a Rectification Deed changing the CTS Number from 1139 to 1138 in the Sub-lease and the Power of Attorney. Dr. Saraf submitted that this purported Rectification Deed purports to rectify the Power of Attorney dated 21 st January, 2008 and also the Sub-lease dated 21st January, 2008. Dr. Saraf submitted that the said Rectification Deed is ex-facie unlawful and, in any case, cannot confer any rights in CTS No. 1138 in favour of the Respondents. Dr. Saraf submitted that it was apparent from the chain of documents starting with the lease deed that there was no error in the Sub-lease or the Power of Attorney. The Power of Attorney holders, acting under the Power of Attorney dated 21 st January, 2008 in respect of CTS No. 1139, could never have rectified the Power of Attorney itself or rectify the Sub-lease Deed under which the Power of Attorney given. In any case, the mere registration of such a Rectification Deed confers no power in respect of CTS No. 1138 since the main lease itself was for CTS No. 1139 and which stood unamended.

16 Dr. Saraf submitted that, from the aforesaid, it is apparent that Respondent Nos. 1 and 2 came with an ex-facie false case before this Court that they were Sub-lessees of CTS No. 1138 and they had rights and interest in the property.

Page 12 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 17 Dr. Saraf submitted that, in the impugned Judgement, this Court proceeded on the basis that the averments made by the Respondents in the Petition are correct.

18 Further, Dr. Saraf submitted that in the PR Card for CTS No. 1138, there is no mention either of Ramji Dubli or of Husseinbhai Patel or any of his heirs nor of the Respondent Nos. 1 and 2. This also establishes the fact that the lease was not in respect of CTS No. 1138. 19 Further, Dr.Saraf submitted that it subsequently came to light that Sub-lease of Respondent Nos. 1 and 2 was terminated, which was mentioned in paragraph 9 of the Rejoinder filed by the Review Petitioners. Accordingly, the Review Petitioners, on 22 nd February, 2026, addressed an e- mail to Respondent Nos. 1 and 2 to produce the relevant documents regarding the termination of the Sub-lease. Pursuant to the same, the Respondents produced a letter dated 12 th September, 2025 addressed by the heirs of Saifuddin Patel to Respondent Nos. 1 and 2, terminating the Sub- lease for land bearing CTS No. 1139. Dr. Saraf submitted that thus, till as late as 2025, the lessors were still clearly taking a stand in consonance with the Lease Deed that the lease was for CTS No. 1139. Further, Dr. Saraf submitted that the Respondents, despite being aware of the said correspondence, had deliberately suppressed the same in the present Writ Petition. The Page 13 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Respondents deliberately failed to disclose that the documents under which they were claiming rights had been terminated by the lessors. 20 Dr. Saraf submitted that the Respondents thus came with a false case of having an interest in CTS No. 1138 under a Lease Deed and a Sub- Lease Deed. While the Respondents produced other documents, they deliberately suppressed the Lease Deed. Dr. Saraf submitted that the chain of documents clearly demonstrate that the Respondents have no interest in CTS No. 1138. The original Sub-Lease Deed was for CTS No. 1139. Dr. Saraf submitted that, in any case, the Sub-lease cannot be of a land different from that covered under the head 'Lease'. Hence, the Judgement dated 20th November, 2025, which proceeds on the basis of false assertions of the Respondents, deserves to be reviewed and recalled. 21 Dr. Saraf submitted that it is settled law that if an Order is obtained by practising fraud, it is vitiated and can be recalled by the Court. He submitted that such a Judgement is a nullity. In support of this submission, Mr. Saraf relied upon the Judgement of Hon'ble Supreme Court in A.V. Papayya Sastry & Others v/s. Government of Andhra Pradesh (2007) 4 SCC 221.

22 Further, in respect of the second ground raised by the Review Petitioners, Dr. Saraf submitted that this Court failed to consider the locus of Page 14 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Respondent Nos. 1 and 2 in light of the acquisition of CTS Nos. 1136, 1137 and 1138 on 15th June, 2017 under Section 14 of the Slum Act. 23 In this context, Dr. Saraf referred to Section 14 of the Slum Act and submitted that it is apparent from a bare perusal of Section 14 (2) of the Slum Act that, on publication of a Notification in the Official Gazette, the land vested in the State Government. Thus, on the date of the Petition, there was no surviving interest of the Petitioners in the land. 24 Dr. Saraf submitted that pursuant to the said vesting the purported rights of Respondent Nos. 1 and 2, if any, stood extinguished. The owner of CTS No. 1138 is now the State of Maharashtra. Respondent Nos. 1 and 2 approached this Court for an adjudication of their rights as regards CTS No. 1138. On the date of this Petition, the land owner being the State of Maharashtra, the Respondents did not have any locus to challenge the Slum Scheme in any manner. Further, Dr. Saraf submitted that the Respondents have contended that they have challenged the acquisition Notification and the same was pending before this Court. He submitted that till the said Notification is set aside, the Respondents cannot assert any rights in the property. Dr. Saraf submitted that it was open to the Respondents to have the present Petition tagged with the Petition where there is a challenge to the Notification under Section 14 of the Slum Act, which they failed to do. Page 15 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 25 Dr. Saraf submitted that this contention was expressly raised and recorded in paragraph 78 of the Judgement dated 20 th November,2025. Further, this issue remained to be decided by this Court. 26 Dr. Saraf submitted that this aspect of locus had not been considered by this Court in the Judgement under Review. He submitted that it is a settled principle of law that an Order passed without considering the statutory provisions is capable of being reviewed. In this context, Dr. Saraf referred to the Judgement in Commissioner of Customs v/s. M/s. Canon India Pvt. Ltd. (2024) INSC 854. Dr. Saraf further submitted that this Court had not rendered any findings on the effect of Section 14 (2) of the Slum Act as regards the locus of the Respondents. He submitted that, in these circumstances, the Order ought to be reviewed and recalled. 27 Finally, Dr. Saraf submitted that this Court in its Review jurisdiction need not render extensive findings on the merits and demerits of the grounds raised in Review. He submitted that once it is brought to the notice of the Court that the Order is passed either without considering vital facts or binding legal provisions and the same is an error apparent on the face of the record, the Court may recall the order and consider the matter afresh. In this context, Dr. Saraf referred to the Judgement of the Hon'ble Supreme Page 16 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Court in the case of Indian Charge Chrome Ltd. v/s. Union of India (2005) 4 SCC 67.

SUBMISSIONS OF THE PETITIONERS IN REVIEW PETITION (L) NO.41188 OF 2025 28 Mr. Mayur Khandeparkar, the learned Counsel appearing on behalf of the Review Petitioners in Review Petition (L) No. 41188 of 2025, submitted that the non-consideration of a relevant point raised amounts to an error apparent on the face of the record.

29 Mr. Khandeparkar submitted that, in the present case, the Applicant had specifically raised an issue in the context of the locus of the original Petitioner to challenge the declaration under Section 3 C of the Slum Act. He submitted that, by a Notification dated 15 th June, 2017, CTS No. 1138 was acquired by the State Government and, as on that date, the said land stood vested in the State Government by virtue of Section 14 (2) of the Slum Act. Mr. Khandeparkar submitted that any purported rights which Respondent Nos. 1 and 2 claimed in respect of CTS No. 1138 stood extinguished and vested in the State Government. Further, Mr. Khandeparkar submitted that the Notification dated 15 th June, 2017 was challenged by Respondent Nos. 1 and 2 in Writ Petition No. 1409 of 2021 wherein this Court, by an Order dated 25 th October, 2022, had not granted Page 17 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc any relief to Respondent Nos. 1 and 2. He submitted that this contention was specifically raised in the impugned order but has not formed a part of the deliberation and reasoning contained in the Judgement under the Review. 30 Mr. Khandeparkar further submitted that locus of a party goes to the very root of the matter, especially in adversarial proceedings. In the present case, Respondent Nos. 1 and 2 had no locus to challenge the declaration under Section 3C of the Slum Act without obtaining any favourable order in Writ Petition No. 1409 of 2021 wherein the acquisition of the State Government was under challenge.

31 Mr. Khandeparkar relied upon the Judgements of the Hon'ble Supreme Court in Indian Charge Chrome Ltd (supra) and Bhavnagar Municipality, Bhavnagar v/s. State of Gujarat and Others (2004) 12 SCC 669 and submitted that, in these Judgements, the Hon'ble Supreme Court had held that where a contention was made but there has been an omission to consider it, the same amounts to an error apparent on the record and the only remedy available to such a party was to file an application for review before the Court that delivered the Judgement. 32 Mr. Khandeparkar submitted that in paragraph 99 of the Judgement under Review, it was held that the Order of the Apex Grievance Redressal Committee (AGRC) was contrary to the Circular dated 7 th January, Page 18 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 2016 and thus this Court had proceeded to set aside the order passed by the AGRC. Mr. Khandeparkar submitted that the process in relation to the declaration under Section 3C of the Slum Act commenced on 23 rd October, 2015, a site visit was conducted on 18 th December, 2015 and a panchanama was drawn up stating that slum like conditions exist on site and the land is fit to be declared as a Slum Rehabilitation Area. Mr. Khandeparkar referred to the provisions of Section 3C of the Slum Act and submitted that a bare perusal of the provisions makes it ex-facie clear that there is no procedure prescribed in context of declaration of a land as a Slum Rehabilitation Area. 33 Mr. Khandeparkar submitted that the Notification dated 7 th January, 2017, for the first time, prescribed the procedure for steps to be taken for a Section 3C declaration and for the first time introduced new aspects such as issuance of notice to the owners of the land and recording their objections, if any. Mr. Khandeparkar submitted that this Circular was not in the context of any earlier prescribed procedure and such a circular/ notification, which for the first time prescribes a procedure that, inter alia, included an obligation of hearing, was not clarificatory in nature and thus did not operate retrospectively.

34 Mr. Khandeparkar submitted that the Notification was issued after the procedure for declaration under Section 3C had commenced. Mr. Page 19 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Khandeparkar submitted that the Hon'ble Supreme Court had held in Bharat Sanchar Nigam Ltd. v/s. Tata Communications Ltd. reported in (2022) SCC Online 1280 that administrative / executive orders of a Circular cannot be made applicable with retrospective affect, and, hence, the Circular dated 7 th January, 2016 could never have been made applicable to Section 3C proceedings being undertaken in the present matter. 35 Mr. Khandeparkar submitted that the Order dated 23 rd October, 2015 had not been challenged by Respondent Nos.1 and 2. In this context, Mr. Khandeparkar submitted that the Review Petitioner specifically raised a contention that Respondent Nos. 1 and 2 had not challenged the Original Order dated 23rd October, 2015 whereby the process under Section 3C of the Slum Act was initiated. He further submitted that a public notice had been issued and the Petitioners had not filed any objections thereto. 36 Mr. Khandeparkar further submitted that the Review Petitioners had also placed reliance on the Judgement of the Hon'ble Supreme Court in Kantabai Vasanta Ahir v/s. SRA & Others (2019) 10 SCC 194 to contend that no notice was required prior to a Section 3C declaration. He submitted that the Court had not deliberated upon this contention which goes to the root of the matter.

Page 20 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 37 Further, Mr. Khandeparkar submitted that a failure to challenge the Order dated 23rd October, 2015 as well as the panchanama dated 18 th December, 2015, in any manner known to law, ought to have been fatal to the Writ Petition. However, this aspect, though raised and recorded in the Order under Review, has not formed a part of the consideration and deliberation by this Court.

38 Further, Mr. Khandeparkar submitted that Section 3C, as of the relevant date, did not contemplate calling for objections from the land owners. Even the Circular dated 7th January, 2016, and in particular, Clause 5 thereof, states that if no objections are received, the CEO SRA can proceed to prepare a draft notification with a departmental note which could then be approved and notified. Thus, even under the Circular which contemplates a hearing, in a situation wherein no objections are received, the CEO-SRA can proceed to issue the Notification under Section 3C. 39 Mr. Khandeparkar submitted that, in the present case, it is an admitted position that Respondent Nos. 1 and 2 are not the owners of the land. Further, a public notice dated 20 th January, 2016 was issued by the SRA for providing objections in relation to the Section 3C declaration and nobody, Page 21 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc i.e. neither the original owner nor Respondent Nos. 1 and 2 have raised any objections to the declaration.

40 Further, Mr. Khandeparkar submitted that this Court, in the Judgement under Review, has set aside the declaration under Section 3C for a failure to comply with the procedural aspects and not on the merits in relation to the scope of inquiry of the Section 3C proceedings. Thus, if the Order is set aside for want of procedural compliances, the matter ought to have been remanded back to the CEO-SRA to comply with such procedural compliances.

41 In this context, Mr. Khandeparkar submitted that this Court ought to have remanded the matter back to the CEO-SRA to consider the panchanama dated 18th December, 2015 and other material to determine whether, as on 20th January, 2016, Slum like conditions existed or not. He submitted that presently, since the Review Petitioners had vacated all slum dwellers, there can be no survey that could be conducted as the entire plot is vacant and the Review Petitioner is bearing the expenses of the rent of the slum dwellers.

42 Mr. Khandeparkar further submitted that declarations issued under Section 3C are a part of the legislative function and the Government, Page 22 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc whilst exercising legislative function, is not subject to the rules of natural justice, and as such pre-decisional hearing prior to issuance of Section 3C declaration was not necessary. In this context, he relied upon the Judgement in Kantabai Vasanta Ahir (supra).

SUBMISSIONS OF RESPONDENT NOS.1 AND 2 IN REVIEW PETITION (L) NO. 41187 OF 2025 43 Mr. Cherag Balsara, the learned Counsel appearing on behalf of Respondent Nos. 1 and 2 in Review Petition (L) No. 41187 of 2025, submitted that the Review Petition filed by the Society was fundamentally non maintainable and constituted an " appeal in disguise." Mr. Balsara submitted that the Society, having chosen not to file any Reply and agreeing to proceed with the final hearing of the original Writ Petition, cannot now seek to "awaken" at the review stage to contest judicial conclusions that were reached in the Judgement dated 20th November, 2025. 44 Mr. Balsara further submitted that the Society's reliance on "newly discovered" documents, specifically the 1972 Lease, is hit by a total lack of "strict proof of diligence". A bald claim that the document could not be traced earlier is insufficient to maintain a review, especially where the Page 23 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc record proves that the Society had documented notice of the Respondents' right for over 12 years through formal letters and legal notices. 45 Mr. Balsara submitted that the Society had failed to point out any patent error or satisfy the rigorous standards of Order XL VII Rule 1, and, therefore, the Review Petition was a gross abuse of process and liable to be dismissed with costs.

46 Mr. Balsara further submitted that it is the case of Respondent Nos. 1 and 2 that they are lawful sub-lessees of the land bearing CTS No.1138, admeasuring 1600 sq.ft., carpet area, with two commercial structures, admeasuring 1500 sq. ft., bearing Nos. 'A' and 'B', standing thereon situated at Village Kandivali, Taluka Borivali, Mumbai Suburban District.

47 Mr. Balsara submitted that the land bearing CTS No. 1138 belongs to the owner and subsequently a registered Lease Deed dated 20 th November, 1972 for 98 years in favour of Hussenbhai Patel and Others, was executed for land bearing CTS No. 1138, admeasuring 2500 sq. ft., along with the structures standing thereon.

48 Further, Mr. Balsara submitted that the Deputy Collector declared the subject property as a " slum area" under Section 4 (1) of the Page 24 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Slum Act by way of a Notification dated 28 th February, 1979. The Special Tribunal, in an Appeal filed by Hussenbhai Patel & Others, set aside the slum declaration vide its Order dated 4th August, 1981. The said Order was in respect of CTS No. 1138. The Tribunal judicially determined that the area consisted of offices and godowns and not residential slums, and this order attained finality.

49 Further, Mr. Balsara submitted that the legal heirs of Hussenbhai Patel executed a registered Sub-lease and a General Power of Attorney dated 21st January, 2008 in favour of Respondent Nos. 1 and 2. Before executing and registering the sub-lease, a public notice dated 22 nd December, 2007 was issued with respect to CTS No. 1138. 50 Further, Mr. Balsara submitted that, due to a typographical error, the property was initially mentioned as CTS No. 1139 in the Sub-lease instead of the correct CTS No. 1138. A registered Rectification Deed dated 20th June, 2013 was executed to correct the survey number in the Sub-lease from CTS No. 1139 to CTS No. 1138.

51 Mr. Balsara submitted that it is the case of Respondent Nos. 1 and 2 that, throughout in all their correspondences and RTI applications and Page 25 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc pleadings before all the lower authorities and in this Court, that their rights of Sub-lease have been on CTS No. 1138 and the structures standing thereon. 52 Mr. Balsara submitted that the Review Petitioner submitted a proposal on 21st August, 2012 to the SRA to acquire the larger property that included CTS Nos. 1136, 1137 and 1138 assuming that the same is a Slum Rehabilitation Area and intentionally suppressing the Order dated 4 th August, 1981 passed by a Special Tribunal in 1981 whereby CTS No. 1138 was no more a slum area.

53 Mr. Balsara further submitted that the internal SRA notes of 23 rd October, 2025 (which the SRA and Society claims to be the order) shows that CEO/SRA directed to " formally declare 3C also" for the subject land. A site inspection was conducted on 18 th December, 2015 nearly two months after the declaration was signed. This has been considered and observed by this Court as the "mockery of the whole process" in paragraph 98 of the Order dated 20th November, 2025.

54 Mr. Balsara submitted that SRA issued a formal Section 3C(1) Notification dated 20th January, 2016, declaring CTS No. 1138 as a "Slum Rehabilitation Area" without passing a reasoned order or hearing Respondent Nos. 1 and 2. The State Government issued a Gazette Page 26 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Notification dated 15th June, 2017 under Section 14 (1) of the Slum Act, purporting to acquire the land.

55 Mr. Balsara submitted that over the years after the declaration, the Dy. Collector's office again informed Respondent Nos. 1 and 2 via RTI response dated 14th December, 2017 that there were "no records" of a slum declaration for CTS No. 1138.

56 Mr. Balsara submitted that Respondent Nos. 1 and 2 filed Writ Petition No. 1409 of 2021 on 15th March, 2021 to delete their structure from the SRA notice dated 10 th November, 2020, still unaware that the 2016 Section 3C Notification or 2017 Section 14(1) Acquisition Notification existed. This Writ Petition was filed by Respondent Nos. 1 and 2 after giving notice on 8th January, 2021 to the Society wherein it was clearly mentioned about the 1972 lease, which is completely within the knowledge of the Society since 2013. During the hearing of Writ Petition No. 1409 of 2021 on 25 th October, 2024, the Developer produced the 2016 and 2017 Notifications. This was for the first time that Respondent Nos. 1 and 2 became aware of their existence. 57 Mr. Balsara submitted that the said Writ Petition No. 1409 of 2021 seeking to challenge the Notification dated 15 th June, 2017 regarding acquisition of land, including CTS No. 1138, is pending for hearing. Mr. Page 27 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Balsara also submitted that the notification/ order under Section 3C of the Slum Act preceded the acquisition under Section 14 of the Slum Act. 58 Further, Mr. Balsara submitted that the Dy. Collector passed an Eviction Order dated 4th March, 2025 under Sections 33/38 of the Slum Act against Respondent Nos. 1 and 2, assuming that CTS No. 1138 is a slum and did not consider their own RTI responses and also do not consider the 1981 Order and the then pending challenge to the Section 3C Notification in the Appeal before the AGRC.

59 Mr. Balsara submitted that the AGRC dismissed Respondent Nos.1 & 2's Appeal vide its Order dated 4 th November, 2025 against the Section 3C Notification solely on the ground of 8 years delay. This Court, in its Order dated 20th November, 2025, has observed that the delay was only for 110 days. Mr. Balsara further submitted that this Court delivered the Judgement dated 20th November, 2025, quashing the AGRC Order dated 4 th November, 2025 and Section 3C(1) Notification in so far as it relates to CTS No. 1138.

60 In response to the submissions that the Slum Rehabilitation Scheme is at an extremely advanced stage, with 169 out of 171 eligible members having already vacated their structures and handed over Page 28 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc possession for redevelopment, Mr. Balsara submitted that in the Judgement dated 20th November, 2025, this Court had already expressly considered and rejected this specific argument. The Court had held that a scheme reaching at the advanced stage does not grant the State or a Developer the license to act in a manner that is illegal and contrary to the mandatory provisions of Section 3C of the Slum Act. Further, Mr. Balsara submitted that the Judgement quashed the Section 3C (1) Notification exclusively in so far as it related to CTS No.1138. The Rehabilitation of the other 165 members residing on CTS Nos. 1136 and 1137 remains legally unaffected. Mr. Balsara submitted that the Developer is free to proceed with the Scheme on the vast majority of the land ( approximately 2858.4 sq. mtrs.) that is not under dispute.

61 Mr. Balsara further submitted that the Developer's own Intimation of Approval (IOA) dated 26 th July, 2024 explicitly mandates that the permit "gives no right to build upon land which is not your property". Since the quashing of Section 3C Notification restored CTS No. 1138 as private property, the Developer has no legal authority to interfere with the Respondent's structures.

62 In respect of the argument that Respondent Nos. 1 and 2 lack the standing to challenge the slum declaration, Mr. Balsara submitted that the Page 29 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc Society introduced the Original Lease deed dated 22 nd November, 1972 in its Affidavit in Rejoinder, asserting that the lease was originally granted only for a structure on Survey No. 1139 and not CTS No. 1138. He submitted that it was the contention of the Petitioners that the Rectification Deed of 2013 was a "malafide attempt" to shift the description of the leased land to CTS No. 1138 to illegally obstruct the Scheme.

63 In the context of this submission, Mr. Balsara submitted that Respondent Nos. 1 and 2's interest in the subject property is rooted in a registered Sub-Lease Deed dated 21st January, 2008 and a subsequent registered Rectification Deed dated 20th June, 2013. Mr. Balsara submitted that, under the law, these registered instruments carry a statutory presumption of validity. Mr. Balsara submitted that the Review Petitioner's attempt to question the Respondent's locus standi by introducing a fresh title dispute is legally misplaced. Further, Mr. Balsara submitted that the Review Petitioner cannot now use a Review Petition to introduce unverified photocopies of a 1972 Lease Deed or revenue records to bypass the established findings of procedural breach resulting in a mockery of process. Mr. Balsara submitted that, in any case, the Review Petitioner was very much aware of the Lease Deed of 1972 which is evident from the letters dated 26 th September, 2013, 13th June, 2018 and 8th January, 2021, all annexed to the Writ Petition.

Page 30 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 64 In the context of the reliance of the Review Petitioner on the Kami Jasta Patrak ("KJP"), Mr. Balsara submitted that it is a settled position of law that revenue records such as the KJP or the Property Card are maintained primarily for fiscal and tax purposes. 65 Further, in this context, Mr. Balsara submitted that the Respondents' interest in CTS No. 1138 is firmly established through a registered Sub Lease Deed and a subsequent registered Rectification Deed. These registered instruments carry a statutory presumption of validity that cannot be discarded based on the mere absence of a name in a revenue extract like the KJP.

66 Further, Mr. Balsara submitted that contentions regarding the KJP is not "new matters" discovered for this Review. The Developer previously raised this exact point in its Affidavit in Reply filed during proceedings of Appeal No 39 of 2025 before the AGRC. 67 In the context of the arguments of the Review Petitioner that any rights that the Respondents may have had were extinguished when the State Government acquired the land via a Gazette Notification on 15 th June, 2017, Mr. Balsara submitted that the validity and the legality of the Section 14 (1) Notification dated 15th June, 2017 is the subject matter of a direct challenge in Writ Petition No. 1409 of 2021, which is currently pending adjudication Page 31 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc before the Division Bench of this Court. Since, the acquisition itself is sub- judice, the Review Petitioner cannot claim any "finality" or " extinguishment of rights" to defeat the rights of the Respondents. Further, Mr. Balsara submitted that the power to acquire the land under Section 14 is strictly consequential to a valid declaration under Section 3C. Mr. Balsara submitted that this Court has judicially determined that the Section 3C Notification was void. Mr. Balsara submitted that it is a settled principle of law that once the foundation (section 3C Declaration)is removed, the consequential acquisition and vesting under Section 14 must also fall.

68 Further, Mr. Balsara submitted that the Respondents continued to be in settled physical possession of the commercial structures, a fact recognized by the Developer's own issuance of eviction notices and the subsequent judicial protection granted by the Hon'ble Supreme Court vide its Order dated 19th June, 2025 and extended vide Orders dated 22 nd July 2025 and 13th October, 2025 and further continued by this Court. 69 In the context of the submissions of the Review Petitioner that the Respondents suppressed the termination notice dated 12 th September, 2025 which purportedly ended their Sub-lease, Mr. Balsara submitted that, assuming without admitting that the Sub-lease was terminated by the termination notice dated 12th September, 2025, the right of Respondent Nos. Page 32 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc 1 and 2 does not stand extinguished and these Respondents would be entitled to continue in possession of private land under Section 106 of the Transfer of Property Act.

70 Further, Mr. Balsara submitted that far from "suppressing" the notice, the Respondents have filed a Civil Suit, being Civil Suit No. 680 of 2026, on 24th February, 2026, before the City Civil Court at Dindoshi, which is currently pending and, therefore, the termination is sub-judice. 71 Further, Mr. Balsara submitted that the alleged breach cited in the notice, of non-payment of monthly rent of Rs.60, was cured by Respondent Nos. 1 and 2 by tendering cheques for Rs.32,000/- on 15 th September, 2025. The Sub-Lessor has received these cheques but failed to deposit them, proving that the "termination" is a manufactured litigation tactic. Further, Mr. Balsara submitted that it is legally inconceivable how the Review Petitioner came into possession of private legal notices exchanged between the Respondents and their landlords. Mr. Balsara submitted that the same is conclusive evidence of a collusive and clandestine nexus between the Sub-Lessors, the Developer, and the Society to mislead this Court. 72 Mr. Balsara further submitted that under Order XLVII Rule 1 of the Code of Civil Procedure, Review is strictly limited to the records as they Page 33 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc stood on the date of the Judgement. Introducing fresh tenancy disputes that are already the subject matter of a pending Civil Suit is a gross jurisdictional overreach.

73 Further, Mr. Balsara relied upon the following judgements to submit that the present Review Petition is a gross abuse of the process of law and falls entirely outside the narrow confines of review jurisdiction:

(a) Kamlesh Verma v/s. Mayawati (2013) 8 SCC 320
(b) Priyanka Communications (India) Pvt. Ltd. v/s. Tata Capital Financial Services Ltd. (2021) SCC Online Bom, 1595
(c) Kantabai Vasant Ahir v/s. SRA (2019) 10 SCC 194.

74 Mr. Balsara, submitted that, for all these reasons, the Review Petition ought to be dismissed.

SUBMISSION OF RESPONDENT NOS. 1 AND 2 IN REVIEW PETITION (L) NO. 41188 OF 2025 75 Mr. Ankit Lohia, the learned Counsel appearing on behalf of Respondent Nos.1 and 2 in Writ Petition (L) No. 41188 of 2025 reiterated the submissions of Respondent Nos. 1 and 2 in Writ Petition (L) No. 41187 of 2025, as demonstrated by the Written Submissions filed by Respondent Nos. 1 and 2 in Writ Petition (L) No. 41188 of 2025.

Page 34 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc ANALYSIS AND FINDINGS 76 The first point to be considered is regarding the Lease Deed dated 20th November, 1972. In the context of their rights in CTS No.1138, Respondent Nos. 1 and 2 stated the following in the Writ Petition:-

"12. On 20.11.1972, one Husseinbhai Patel became the lessee of the Structures admeasuring approximately 3,264 sq.ft. standing on the Subject Property under a registered Lease Deed having a term of 98 years.
13. On 28.02.1979, the Subject Property was declared as a slum by the Dy. Collector under Section 4(1) of the Slum Act. A copy of the Notification dated 28.02.1979 is annexed hereto and marked as Exhibit 'B'.
14. An Appeal was filed by the son of Husseinbhai Patel under Section 4(3) of the Slum Act. By an order dated 04.08.1981, the Special Tribunal allowed the Appeal and set aside the declaration of the Subject Property as a slum area. In the order, the Tribunal observed that there are no persons residing on the Subject Property (insofar as it relates to the Structures) and that there are godowns and offices in the area. Hence, there was no justification for making the Declaration. This 1981 Order was never challenged and has attained finality. A copy of the order 04.08.1981 is annexed hereto and marked as Exhibit 'C'.
15. On 21.01.2008, the Petitioners acquired a sub-lease in the Subject Property by way of a registered Deed. A period of 45 years is yet to lapse under the original Lease Deed. However, due to inadvertence, the City Survey Number (CTS) of the subject property was mistakenly mentioned as CTS No. 1139 instead of the correct CTS No. 1138. A copy of the sub- lease deed dated 21.01.2008 is hereto annexed and marked as Exhibit 'D'.
Page 35 of 50
30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc
16. The Petitioners have a valid legal interest in the Subject Property CTS No. 1138, Kandivali (West), Mumbai, through a registered Sub-Lease Deed dated 21.01.2008 from the lawful lessees. The original lease was executed on 20.11.1972. A General Power of Attorney (POA) was also executed and registered on 21.01.2008, authorizing the Petitioners to act on behalf of the lessors in all property-related matters. A copy of the general POA dated 21.01.2008 is hereto annexed and marked as Exhibit 'E'.
17. Subsequently, typographical error was rectified through a registered Rectification Deed dated 20.06.2013, wherein the correct CTS No. 1138 was duly substituted. A copy of the Rectification Deed dated 20.06.2013 is annexed hereto and marked as Exhibit 'F'."

77 A perusal of the aforesaid paragraphs shows that Respondent Nos. 1 and 2 did not produce the Lease Deed dated 20 th November, 1972 which showed that the Lease was in respect of CTS No. 1139 nor was the said fact that the Lease was in respect of CTS No. 1139 disclosed in the Writ Petition.

78 On account of the same, this Court proceeded on the basis that the Lease Deed was in respect of CTS No. 1138 and that the mistake was only in respect of the Sub-lease, which was subsequently rectified. 79 In Rejoinder, the Review Petitioner has produced the Lease Deed dated 20th November, 1972 which shows that the lease is in respect of the CTS No. 1139. In the light of the production of this material, there arises a doubt Page 36 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc whether Respondent Nos. 1 and 2 have any interest in CTS No. 1138, and, therefore, have any locus to file a Writ Petition in respect of CTS No. 1138. 80 In my view, for this reason, the Judgement dated 20 th November, 2025 will have to be recalled in order to consider whether Respondent Nos. 1 and 2 have any interest in CTS No. 1138.

81 It is the contention of Respondent Nos. 1 and 2 that the Review Petitioner could have produced the said Lease Deed dated 20 th November, 1972, if they had exercised due diligence and, therefore, the Review Petitioner could not now produce the said Lease Deed and seek review of this Judgement.

82 I am unable to accept this argument of Respondent Nos.1 and 2 . Respondent Nos. 1 and 2 had filed original Writ Petition seeking reliefs in respect of a Section 3C Notification in respect of CTS No. 1138. Therefore, the onus was on Respondent Nos. 1 and 2 to prove that they had a right in CTS No. 1138. In these circumstances, Respondent Nos. 1 and 2 ought to have produced the Lease Deed dated 20th November, 1972 which showed that it was in respect of CTS No. 1139. Having not done so, Respondent Nos. 1 and 2 cannot now object to the production of the said Lease Deed by the Review Petitioners in order to show that the original Lease Deed was in respect of CTS No. 1139, which was never rectified. In my view, since the Respondents Page 37 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc did not produce the said Lease Deed dated 20th November, 1972, that can certainly be a ground for recalling the Order dated 20th November, 2025. 83 Further, Respondent Nos. 1 and 2 have not produced the letter dated 12th September, 2025 of their landlord terminating the said Sub-lease. The Writ Petition was filed after the said letter was addressed to the Respondents. However, despite the same, the Respondents did not disclose the said letter in the Writ Petition. This letter of termination dated 12 th September, 2025 also creates a doubt whether Respondent Nos. 1 and 2 have any interest in CTS No. 1138 and, therefore, had any locus to file a Writ Petition in respect of CTS No. 1138. For this reason also, the Judgement dated 20th November, 2025 will have to be recalled in order to consider whether Respondent Nos. 1 and 2 have any interest in CTS No. 1138. In this context, Respondent Nos. 1 and 2 have made the following submissions in their Written Submissions:-

"i. Assuming without admitting that the said lease wasn't terminated vide the Termination notice dated 12.09.2025, the rights of the Respondent nos. 1 and 2 do not stand extinguished in totality and these Respondents would be entitled to continue in possession of private land under section 106 of the Transfer of Property Act.
ii. Far from "suppressing" the notice, the Respondents have actively and formally challenged its legality by filing a Civil Suit (Civil Suit No. 680 of 2026) on 24.02.2026 before the Hon'ble City Civil Court at Dindoshi. This Suit is currently pending adjudication, Page 38 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc and the private termination is thus sub-judice and cannot be treated as a concluded fact by this Court. Case Status of the said Suit obtained from the official e-courts website is enclosed herewith as Annexure -
2.
iii. At the time the purported notice was issued, the Respondent Nos. 1 and 2 possession was already judicially protected by a Status Quo order granted by the Hon'ble Supreme Court on 22.07.2025, specifically regarding CTS No. 1138. Any private contractual notice is subordinate to the judicial mandate protecting the Respondent Nos. 1 and 2 settled possession.
iv. The alleged breach cited in the notice non-payment of a trivial monthly rent of ₹60 was cured by Respondent Nos. 1 and 2 tendering cheques for ₹32,000/-on 15.09.2025. The Sub-Lessor (Mr. Yusuf Saifuddin Patel) has received these cheques but failed to deposit them, proving that the "termination" is a manufactured litigation tactic.
v. It is legally inconceivable how the Review Petitioner (a "Society of Slum Dwellers") came into possession of private legal notices exchanged between the Respondents and their landlords. This unauthorized production of documents is conclusive evidence of a collusive and clandestine nexus between the Sub- Lessors, the Developer, and the Society to mislead this Hon'ble Court.
vi. On the date the Writ Petition was decided i.e., 20.11.2025, the Respondents held a valid and subsisting interest via a registered Sub-Lease and a registered Rectification Deed. These instruments carry a statutory presumption of validity until set aside by a competent Civil Court, not a Review Petition.
vii. Under Order XLVII Rule 1 of the CPC, a review is strictly limited to the record as it stood on the date of Page 39 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:27 ::: rpl-41187-41188-2025.doc the judgment. Introducing fresh tenancy disputes that are already the subject of a pending Civil Suit is a gross jurisdictional overreach."

84 In my view, if Respondent Nos. 1 and 2 had disclosed the said letter dated 12th September, 2025, terminating the said Sub-Lease, then it would have been open to them to make the above mentioned submissions. As held by me hereinabove, the non-disclosure of the letter dated 12 th September, 2025, terminating the Sub-lease, itself requires a recall of the Order dated 20th November,2025.

85 As far as these submissions of Respondent Nos. 1 and 2 which are set out hereinabove are concerned, the same will have to be considered when this Writ Petition is considered afresh by this Court. In order not to prejudice Respondent Nos. 1 and 2 when the Writ Petition is being considered afresh, I am not dealing with the said submissions of the Respondents. As stated hereinabove, the failure of the Respondents to disclose the said termination notice dated 12 th September, 2025 itself would require recall of the said Order dated 20th November, 2025. 86 There is one more ground on which the Judgement dated 20 th November, 2025 is required to be reviewed. Land bearing CTS Nos. 1136, 1137 and 1138 was acquired on 15 th June, 2017 under Section 14 of the Slum Act.

Page 40 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc 87 Section 14 of the Slum Act reads as under:-

"14. Power of State Government to acquire land.-(1) Where on any representation from the Competent Authority it appears to the State Government that, in order to enable the Authority [to execute any work of improvement or to redevelop any slum area or any structure in such area, it is necessary that such area, or any land] within adjoining or surrounded by any such area should be acquired, the State Government may acquire the land by publishing in the Official Gazette, a notice to the effect that the State Government has decided to acquire the land in pursuance of this section:
[Provided that, before publishing such notice, the State Government, or as the case may be, the [Competent Authority] may call upon by notice the owner of, or any other person who, in its or his opinion may be interested in, such land to show cause in writing why the land should not be acquired with reasons therefore, to the [Competent Authority] within the period specified in the notice; and the [Competent Authority] shall, with all reasonable dispatch, forward any objections so submitted together with his report in respect thereof to the State Government and on considering the report and the objections, if any, the State Government may pass such order as it deems fit].
[(1A) The acquisition of land for any purpose mentioned in sub-section (1) shall be deemed to be a public purpose.] (2) When a notice as aforesaid is published in the Official Gazette the land shall on and from the date on which the notice is so published vest absolutely in the State Government free from all encumbrances."
Page 41 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc 88 It is clear from a perusal of Section 14 that, on publication of the Notification in the Official Gazette, the land vested in the State Government free from all encumbrances.

89 It is the submission of the Review Petitioners that, on the publication of the Notification under Section 14 in the Official Gazette, the land vested in the State Government. Thus, on the date of the Petition, there was no surviving interest of the Petitioners in the land. 90 It is further the case of the Review Petitioners that, on this account, Respondent Nos. 1 and 2 did not have any locus to file the Writ Petition, especially considering that the acquisition order had been passed on 15th June, 2017 and the same had not been set aside till date. 91 It is the case of the Review Petitioners that this aspect of locus has not been considered by this Court in the Judgement dated 20 th November, 2025 and, hence, the Judgement dated 20 th November, 2025 ought to be recalled.

92 The Review Petitioners have also submitted that it is a settled principle of law that an Order passed without considering a statutory provision is capable of being reviewed. In this context, the Review Petitioners have relied on paragraphs 62 to 68 of the Judgement of the Page 42 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc Hon'ble Supreme Court in M/s. Canon India Pvt. Ltd. (supra) which read as under:-

"62. In the case of Tinkari Sen v. Dulal Chandra Das reported in 1966 SCC OnLine Cal 103, the Calcutta High Court held that if the court overlooks or fails to consider a legal provision that grants it the authority to act in a specific manner, this may amount to an error analogous to one apparent on the face of the record. Such an oversight would fall within the scope of Order XLVII, Rule 1 of the Code of Civil Procedure, 1908 which allows for reviews. Relevant parts are extracted below:
"18. Consider, in this context, Sir Hari Sankar Pal v. Anath Nath Mitter, AIR 1949 FC
106. Mr. Chittatosh Mookerjee refers me to Mukherjee, J. (as his Lordship then was), observed, Kania C.J. Fazl Ali, Patanjali Sastri and Mahajan, JJ. (as their Lordships then were) agreeing:
"That a decision is erroneous in law is certainly no ground for ordering review. If the Court has decided a point and decided it erroneously, the error could not be one apparent on the face of the record or even analogous to it "When, however, the Court disposes of a case without adverting to or applying its mind to a provision of law which gives it jurisdiction to act in a particular way that may amount to an error analogous to one apparent on the face of the record sufficient to bring the case within the purview of Order 47, rule 1 of the CPC.
[Emphasis supplied]
63. In Girdhari Lal Gupta v. D. H. Mehta reported in (1971) 3 SCC 189, this Court allowed the review on the ground that its attention was not Page 43 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc given to a particular provision of the statute. The relevant observations read as follows:
"15. The learned counsel for the respondent State urges that this is not a case fit for review because it is only a case of mistaken judgment. But we are unable to agree with this submission because at the time of the arguments our attention was not drawn specifically to sub-section 23-C(2) and the light it throws on the interpretation of sub- section (1).
16. In the result the review petition is partly allowed and the judgment of this Court in Criminal Appeal No. 211 of 1969 modified to the extent that the sentence of six months' rigorous imprisonment imposed on Girdharilal is set aside. The sentence of fine of Rs 2000 shall, however, stand."

[Emphasis supplied]

64. In M/s Northern India Caterers (India) Ltd. v. Lt. Governor of Delhi reported in (1980) 2 SCC 167, the scope of the power of review was explained by this Court wherein it was held that:

"8. It is well-settled that a party is not entitled to seek a review of a judgment delivered by this Court merely for the purpose of a rehearing and a fresh decision of the case. The normal principle is that a judgment pronounced by the Court is final, and departure from that principle is justified only when circumstances of a substantial and compelling character make it necessary to do so: Sajjan Singh v. State of Rajasthan [AIR 1965 SC 845: (1965) 1 SCR 933, 948: (1965) 1 SCJ 377]. For instance, if the attention of the Court is not drawn to a material statutory provision during the original hearing, the Court will review its judgment: G.L. Gupta v. D.N. Mehta [(1971) 3 SCC 189: 1971 SCC (Cri) 279: (1971) Page 44 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc 3 SCR 748, 750]. The Court may also reopen its judgment if a manifest wrong has been done and it is necessary to pass an order do full and effective justice: O.N. Mohindroo v. Distt. Judge, Delhi [(1971) 3 SCC 5: (1971) 2 SCR 11, 27]. .....
[Emphasis supplied]

65. This Court in Yashwant Sinha v. CBI reported in (2020) 2 SCC 338, has observed that if a relevant law has been ignored while arriving at a decision, it would make the decision amenable to review. The relevant observations read as follows:

"78. The view of this Court, in Girdhari Lal Gupta [Girdhari Lal Gupta v. D.H. Mehta, (1971) 3 SCC 189: 1971 SCC (Cri) 279: AIR 1971 SC 2162: (1971) 3 SCR 748] as also in Deo Narain Singh [Deo Narain Singh v. Daddan Singh, 1986 Supp SCC 530], has been noticed to be that if the relevant law is ignored or an inapplicable law forms the foundation for the judgment, it would provide a ground for review. If a court is oblivious to the relevant statutory provisions, the judgment would, in fact, be per incuriam. No doubt, the concept of per incuriam is apposite in the context of its value as the precedent but as between the parties, certainly it would be open to urge that a judgment rendered, in ignorance of the applicable law, must be reviewed. The judgment, in such a case, becomes open to review as it would betray a clear error in the decision."

[Emphasis supplied]

66. In Sow Chandra Kant and Anr. v. Sheikh Habib reported in (1975) 1 SCC 674, this Court held:

"1. Mr Daphtary, learned counsel for the petitioners, has argued at length all the points which were urged at the earlier stage when we refused special leave thus making out that a review proceeding virtually amounts Page 45 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc to a re-hearing. May be, we were not right is refusing special leave in the first round; but, once an order has been passed by this Court, a review thereof must be subject to the rules of the game and cannot be lightly entertained. A review of a judgment is a serious step and reluctant resort to it is proper only where a glaring omission or patent mistake or like grave error has crept in earlier by judicial fallibility. A mere repetition, through different counsel, of old and overruled arguments, a second trip over ineffectually covered ground or minor mistakes of inconsequential import are obviously insufficient. The very strict need for compliance with these factors is the rationale behind the insistence of counsel's certificate which should not be a routine affair or a habitual step. It is neither fairness to the Court which decided nor awareness of the precious public time lost what with a huge backlog of dockets waiting in the queue for disposal, for counsel to issue easy certificates for entertainment of review and fight over again the same battle which has been fought and lost. The Bench and the Bar, we are sure, are jointly concerned in the conservation of judicial time for maximum use. We regret to say that this case is typical of the unfortunate but frequent phenomenon of repeat performance with the review label as passport. Nothing which we did not hear then has been heard now, except a couple of rulings on points earlier put forward. May be, as counsel now urges and then pressed, our order refusing special leave was capable of a different course. The present stage is not a virgin ground but review of an earlier order which has the normal feature of finality."

[Emphasis supplied]

67. Thus, the decisions referred to above make it abundantly clear that when a court disposes of a case without due regard to a provision of law or when its attention was not invited to a provision of law, it may amount to an error analogous to one apparent on the face of record sufficient to bring the case within the purview of Order XLVII Rule 1 of the Code of Civil Procedure, 1908. In other words, if a court is oblivious to the relevant statutory provisions, the judgment would in fact be per incuriam. In such circumstances, a judgment Page 46 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc rendered in ignorance of the applicable law must be reviewed.

68. From here onwards, our endeavour is to ascertain whether the relevant provisions of law including the notifications issued by the Board from time to time were brought to the notice of the Court while deciding Canon India (supra)."

93 In my view, the Review Petitioners are right in submitting that the Judgement dated 20th November, 2025 ought to be recalled as the Court has not considered the issue as to whether Respondent Nos. 1 and 2 have lost their rights, if any, in respect of CTS No. 1138, on account of the Section 14 Notification by which the same was acquired and vested in the State Government free from all encumbrances.

94 In these circumstances, in my view, the Judgement dated 20 th November, 2025 is required to be recalled by this Court on this ground also. 95 In this context, Respondent Nos. 1 and 2 have submitted that the validity and legality of the Section 14(1) Notification dated 15 th June, 2017 is the subject matter of a direct challenge in Writ Petition No. 1409 of 2021, which is currently pending for adjudication before the Division Bench of this Court. Respondent Nos. 1 and 2 have submitted that since the acquisition itself is sub-judice, the Review Petitioner cannot claim any finality or rights to defeat Respondent Nos. 1 and 2's standing. As far as this submission is Page 47 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc concerned, in my view, the mere filing of the said Writ Petition challenging the said Section 14 Notification, does not, in any manner, stay the operation of the said Notification and the effect and the provisions of Section 14 (2) and, therefore, the said submission of Respondent Nos. 1 and 2 is not sustainable.

96 Further, Respondent Nos. 1 and 2 have also submitted that the power to acquire the land under Section 14 is strictly consequential of a valid declaration under Section 3C. Respondent Nos. 1 and 2 have further submitted that since this Court has determined that the said Section 3C is not valid, the consequential acquisition and vesting under Section 14 cannot also falls. I do not intend to deal with this submission as any opinion expressed by me would prejudice the rights of Respondent Nos. 1 and 2 when this Writ Petition is decided afresh. Hence, I am not dealing with this submission of the Respondents.

97 In these circumstances, as held by me hereinabove, the Judgement dated 20th November, 2025 will have to be recalled as, in the said Judgement, the Court has not considered the effect of Section 14(1) Notification on the rights of Respondent Nos. 1 and 2. Page 48 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc 98 For all the aforesaid reasons, I am inclined to recall the Judgement dated 20th November, 2025 and place the Writ Petition afresh for admission.

99 Further, in a Review, the Court need not render extensive findings on the merits and demerits of the grounds raised in the Review. Once it is brought to the notice of the Court that the Order is passed without considering binding legal provisions or that there has been a failure to disclose the material facts, the Court may recall the Order and consider the matter afresh.

100 Since, in my view, on the aforesaid grounds, the Judgement dated 20th November, 2025 is liable to be recalled, I am not considering the other submissions made by the Review Petitioners and the response thereto by Respondent Nos. 1 and 2.

101 Since the Judgement dated 20 th November, 2025 is recalled and the Writ Petition is placed for being considered afresh, the status quo granted by the Hon'ble Supreme Court by its Order dated 22 nd July, 2025 will also have to be continued till the next date of hearing of the Writ Petition. Page 49 of 50

30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 ::: rpl-41187-41188-2025.doc ORDER 102 In the light of the aforesaid discussion and for the aforesaid reasons, the following Orders are passed:-

(a) The Judgement dated 20th November, 2025 is recalled;
(b) Writ Petition No. 5366 of 2025 to be placed before the appropriate bench for admission;
(c) Writ Petition No. 5366 of 2025 to be considered uninfluenced by the observations in this Judgement and in the Judgement dated 20 th November,2025;
(d) The Status-quo granted by the Hon'ble Supreme Court by the Order dated 22nd July, 2025 shall continue till the next date of hearing of the Writ Petition;
(e) The Review Petitions are disposed of in the aforesaid terms;
(f) In the facts and circumstances of the case, there shall be no order as to costs.

[FIRDOSH P. POONIWALLA, J.] Page 50 of 50 30th APRIL, 2026 S.R.JOSHI ::: Uploaded on - 30/04/2026 ::: Downloaded on - 01/05/2026 04:58:28 :::