Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Municipal Corporation Of ... vs Shri Bhikanlal Nanakchand Sharma ...
2006 Latest Caselaw 1149 Bom

Citation : 2006 Latest Caselaw 1149 Bom
Judgement Date : 24 November, 2006

Bombay High Court
The Municipal Corporation Of ... vs Shri Bhikanlal Nanakchand Sharma ... on 24 November, 2006
Equivalent citations: 2007 (109) Bom L R 430
Author: D Karnik
Bench: D Karnik

JUDGMENT

D.G. Karnik, J.

Page 0432

1. Heard learned Counsel for the parties.

2. This appeal is directed against the order dated 7th March 1998 passed by the learned Judge of the City Civil Court, Mumbai, holding the appellants Page 0433 guilty of the breach of undertaking given to the court and sentencing them to pay fine of Rs. 2000/- under Order 39 Rule 2A of the Code of Civil Procedure, (for short the C.P.C.").

3. The respondent had a shop near Mulund Checknaka, LBS Road, Mulund West, Mumbai. It appears that in front of the said shop the respondent had carried out some construction illegally, without obtaining the necessary permission of the Mumbai Municipal corporation, the appellant No. 1 herein. It appears that the citizens in the locality made several complaints to the appellant No. 1 about the unauthorized constructions carried out by the respondent and other shopkeepers having shops in the line of the respondent. Apprehending that the appellant No. 1 and its officers would take action of demolition and removal of the unauthorized constructions, the respondent and the other shopkeepers filed three suits, bearing suit Nos. 79, 80 and 81 of 1998 against the appellants for an injunction restraining them from demolishing the structures in question. In the suits me respondent and other plaintiffs took out separate motions for interim relief. When the motions came up for hearing on 23rd January 1998 the following order was passed:

The learned Counsel for the Corporation on instructions under Letter No. T/25778/WOT dated 21.1.98 has pointed out that the Corporation will follow due process of law by issuing necessary notices as required by law. Accordingly, Corporation is decreed to follow due process of law as may be necessary either under Section 297 to 301 or 314 or 351 of the BMC Act as applicable. The suits are therefore marked as disposed off. Notice of Motion No. 74 of 1998, 75 of 1998 and 76 of 1998 marked as disposed off as not surviving.

(underlining supplied).

4. On the next day i.e. on 24th January 1998, the appellants went to me site and demolished the unauthorized structure of the respondent as well the plaintiffs in the other two suits without issuance of any notice. The respondent moved the court again on 27th January 1998 by a motion taken out in his suit which was disposed of on 23rd January 1998 for restoration of the structure which was demolished by the appellant on 24th January without notice and also moved the court for taking action against the appellants in contempt for breach of the undertaking given to the court that the structure would not be demolished except by due process of law by issuing necessary notices as required by law.

5. The trial court appointed a Court Commissioner to inspect the site and make a report and also directed issuance of the notice to the appellants. After considering the report of the Court Commissioner and the evidence adduced by the parties the trial court came to the conclusion that in breach of the clear undertaking to the court to follow the due process of law by issuing necessary notice, as required by law before demolishing the illegal structures, the appellants had demolished the structure on the very next day without notice and without following the due process of law. In this view of the matter the trial court held that the appellants herein had committed contempt of the court and accordingly ordered the appellants to pay Rs. 2000/- by way of fine to each of the plaintiffs in the suits. The trial court further directed that the respondent would be entitled to construct the new structures Page 0434 in place of the demolished structure at his own costs and shall further be entitled to file suit for recovery of damages for loss of property and expenses of reconstruction and for loss of business. The trial court further injuncted the appellants from taking any action in respect of the structures so reconstructed. That order is impugned in this appeal.

6. I have heard learned Counsel for the parties at length. It is not disputed before me that the respondent was running a shop in the authorized structure. It is however, alleged that in front of the authorized shop the respondent had erected some unauthorized structure and only that unauthorized structure was demolished by the appellants on 24th January 1998. Learned Counsel for the appellants took me extensively through the affidavit in reply of Sahebrao Ghadge Patil, ward officer, M.M.C., filed in the trial court. In the said affidavit it is alleged that the structure in question was partly falling in the regular line of the street and was unauthorized as per the city survey records. Only the Unauthorized part of structure which was falling in the line of the street was demolished on 24th January 1998, without touching the authorized shop of the respondent. The respondent and other shopkeepers in the line had committed encroachment on the boundary wall on the rear side as well and had erected some unauthorized structures in the front. There were meetings between the officers of the appellant No. 1, the respondent and other shopkeepers in the line in the beginning of January 1988, wherein the respondent and other shopkeepers had agreed to voluntarily remove the unauthorized structures and therefore action of demolition was stayed for some time. However, instead of abiding by the promise the respondent and other shopkeepers moved the court by filing suits and took out three notices of motion.

There was unrest among the citizens in the locality about the delay caused (by the appellants) in taking action for demolition of the unauthorized structures. The citizens were alleging that the officers of the appellant were colluding with the respondent and other shopkeepers and had deliberately deferred action to enable them to obtain injunctions from the court. Some citizens threatened to blacken the face of the officers of the appellant No. 1 and therefore it was necessary to take immediate action. It was in these circumstances that it was thought unnecessary to issue any notice before the action. Accordingly the action of demolition was taken on 24th January 1998 without issuing any notice. Learned Counsel for the appellants submitted that in Olga Tellis and Ors. v. Bombay Municipal Corporation and Ors. a Constitution Bench of the Apex court has held that in cases of urgency which brooks no delay the Commissioner can take action under Section 314 of the Mumbai Municipal Corporation Act, (for short the MMC Act) without issuance of any notice. Accordingly action was taken under Section 314 of the MMC Act without any notice. She further submitted that due process contemplated under Section 314 of issuance of short notice is subject to the urgency clause and in case of urgency no notice is required to be issued. Since there was urgency as there was a threat by the citizens of blackening the face of the officers action was taken without notice.

Page 0435

7 In Olga Tellis' case (supra) the Apex Court, while upholding the constitutional validity of Section 314 of the MMC Act has laid down that ordinarily the commissioner is expected to issue a notice before taken action. However, in cases of urgency which brooks no delay and where action is required to be taken immediately on account of urgency, the Commissioner can take action without notice. In my view it must not be forgotten that the normal course of due process of law requires issuance of notice before taking any action. Taking action of demolition without notice is an exception which can be resorted to only in cases of grave urgency which requires action to be taken forthwith. It is worthwhile to note that on 21st January 1998 counsel for the respondent made a specific statement before the court that the Corporation would follow due process of law by issuing necessary notices as required by law (emphasis supplied). The appellants, through their counsel, specifically assured to the court that not only due process of law would be followed but necessary notice as required by law would be issued. Relying on this assurance and statement of the counsel that notice would be issued the court disposed of the motions as well as the suits. If the appellants ever wanted to take action without notice on account of urgency they ought not to have made the statement that they would follow due process of law by issuing necessary notices as required by law. In fact they mislead not only the respondent but also the court by giving an assurance that due process of law would be followed by issuing necessary notices. In my view, therefore , the view taken by the trial court that the appellants deliberately committed breach of the undertaking to the court that they would follow due process of law by issuing necessary notices as required by law. The view taken by the trial court is not only a possible view but the correct view in the facts and circumstances of the case.

8. After having held that the appellants committed breach of the assurance given to the court by issuing necessary notice, it is required to be seen whether the impugned order could have been passed under Order 39 Rule 2A of the C.P.C.. On 23rd January 1998 nor only the notices of motion but also the entire suit was disposed of by the court. Learned Counsel for the appellant submitted that since the suit was disposed of the court had become functus officio. The court could not therefore proceed under Order 39 Rule 2A of the C.P.C. Counsel further submitted that Rules 1 and 2 of the Order 39 of the C.P.C. enable the court to grant a temporary injunction operative during the pendency of the suit. If an order of a temporary injunction which is to operate during the pendency of the suit is breached an action can be taken under Rule 2A of Order 39 the C.P.C. However, if the suit is disposed of for any reasons whatsoever the interim order of interim injunction would come to an end. Any breach of an order of temporary injunction committed after the decision of a suit cannot be the subject matter of a proceeding under Order 39 Rule 2A of the C.P.C. If the suit is decreed and permanent injunction is granted then for breach of the order of permanent injunction action under the Contempt of Courts Act can be taken but no action can be taken under Rule 2A of Older 39 of the C.P.C. In support of his submission learned Counsel for the appellant referred to and relied upon a decision of the Page 0436 Gujarat High Court in Gohel Prabhatbhai Nathabhai v. Pandya Arwindkumar Ambalal and a decision of this Court in Chembur Trombay Education Society v. D.K. Marathe, .

9. Before considering the aforementioned decisions it would be appropriate to refer to the scheme of Order 39 of the C.P.C. Order 39 of the C.P.C. relates to temporary injunctions and interlocutory orders. Rule 1 of Order 39 says that where in any suit it is proved by affidavit or otherwise that any property in dispute in a suit is in danger of being wasted, damaged or alienated by any party to the suit, or wrongfully sold in execution of a decree, or that the defendant threatens, or intends, to remove or dispose of his property with a view to defrauding his creditors or that the defendant threatens to dispose the plaintiff of otherwise cause injury to the plaintiff in relation to any property in dispute in the suit, the court may by order grant a temporary injunction to restrain such act. Rule 2 of Order 39 says that in any suit for restraining the defendant from committing a breach of contract or other injury of any kind, at any time, the plaintiff may apply to the court for a temporary injunction to restrain the defendant from committing the breach of contract or injury complained of and the court may by order grant an injunction, on such terms as to the duration of the injunction or otherwise, as the court may think fit. Rules 1 and 2 of Order 39 thus enable the court to pass interlocutory orders in the nature of injunction which are to operate during the pendency of the suit. Orders passed under Rules 1 or 2 of Order 39 do not operate after the suit is decided. After a suit is finally decided the rights of the parties are governed by the final order passed in the suit. The final order of the court can be executed in the manner provided by the CPC including Order 21 thereof. If the final order is of a permanent injunction and it is disobeyed the plaintiff can initiate proceedings under the Contempt of Courts Act but not under Order 39 Rule 2A of the CPC.

10. Rule 2-A of Order 39 was introduced in the CPC by amending Act No. 104 of 1976 with effect from 1st February 1977. Prior to the introduction of Rule 2-A the trial court before whom a suit is pending had no jurisdiction to punish the defendant if the interim order of injunction passed by it under Rules 1 or 2 was not obeyed by the defendant. The aggrieved plaintiff in that case was required to move the High Court for an action in contempt under the Contempt of Courts Act. In order to give power to the trial court to Punish the erring defendant committing breach of an interlocutory order Rule 2-A was introduced in Order 39 of the CPC. It reads thus:

2-A Consequence of disobedience or breach of injunction:

(1) In the case of disobedience of any injunction granted or other order made under Rule 1 or Rule 2 or breach of any of the terms on which the injunction was granted or the order made, the Court granting the injunction or making the order, or any court to which the suit of proceeding is transferred, may order the property of the Page 0437 person guilty of such disobedience or breach to be attached, and may also order such person to be detained in the civil prison for a term not exceeding three months, unless in the meantime the court directs his release.

(2) No attachment made under this rule shall remain in force for more than one year, at the end of which time, if the disobedience of breach continues, the property attached may be sold and out of the proceeds, the Court may award such compensation as it thinks fit to the injured party and shall pay the balance, if any, to the party entitled thereto.

11. Bare perusal of Rule 2-A of Order 39 would show that it is attracted only in case of disobedience of an order of injunction of any other order made under Rule 1 or Rule 2 or breach of the terms on which the injunction was granted or order was made. Rule 2-A of Order 39 of the C.P.C. does not apply to the final order decree of permanent injunction passed by the court at the conclusion of the hearing of the suit. It is also doubtful whether Rule 2-A would apply for breach of an undertaking given to the court. Action under Order 39, Rule 2-A can be taken only where there has been a breach of an order of interim injunction passed under Order 39 Rule 1 or 2 of the C.P.C. In the present case, admittedly, the suits were disposed of by the court on 23rd January 1998. No suit was pending on 24th January 1998 when the action was taken by the appellants. There was no interim injunction in force in the suit granted under Rule 1 or 2 of injunction in force in the suit granted under Rule 1 or 2 of Order 39 in force on 24th January 1998 when the action of demolition was taken. There was therefore no breach of an order of injunction operative during the pendency of the suit. Therefore, it cannot be said that the appellant had committed breach of an order of injunction or even and undertaking operating during the pendency of the suit. Rule 2-A of Order 39 of the C.P.C. therefore was not attracted.

12. In Gohel's case (supra) the High Court has held that Rule 2-A of Order 39 applies only in respect of temporary injunction which is granted either under Rule 1 or Rule 2. The argument that Rule 2-A would apply for a breach of a permanent injunction granted at the time of passing of the decree was rejected by the Gujarat High Court. In Chembur Trombay Education (supra) Single Judge of this Court also took a similar view. This Court has held that the motion under Order 39 Rule 2-A can lie only in respect of breach of an interim relief, pending the suit. After the suit is disposed of this Court becomes functus officio and has no jurisdiction to entertain a motion under Order 39 Rule 2A of the C.P.C. I am in respectful agreement with the views expressed in the aforementioned cases.

13. Learned Counsel for the respondent submitted that the appellants had given an undertaking to the court that they would follow the due process of law including issuance of necessary notice as required by law. They have committed breach of this undertaking. They have tricked not only the respondent but also the court by making it believe that the structures in Page 0438 question would not be demolished without any notice and therefore the action taken against the appellants by the court was proper. He submitted that the appellants should not be allowed to take advantage of a technicality of Order 39 Rule 2A not being applicable in a situation like this. The appellants must be punished for the breach. Action under Rule 2A of Order 39 of the C.P.C is penal in nature. Penal Provision must be strictly construed and benefit of doubt must go to the offender. It is true that the appellants have pulled a first one on the respondent by giving an undertaking that the structure would not be demolished except by due process of law by issuance of necessary notice. The respondent however, chose a wrong remedy. He could have filed a petition under the Contempt of Courts Act in this Court. The remedy chosen was inappropriate. Rule 2A of Order 39 of the C.P.C. in terms is not applicable and therefore punishment cannot be sustained, in the circumstance the appeal is required to be allowed and is accordingly allowed. The impugned order is set aside. It is however clarified that the respondent is free to take such other action as he may be entitled in law against the appellants.

P.C.:

This appeal is directed against the same order which has been impugned in Appeal No. 288 of 1998. Hence for the reasons recorded in the order passed today in Appeal No. 288 of 1998 this appeal is also allowed with liberty to the respondent to take such action against the appellant and its officers as may be allowed under the law. He is free to take such other action as may be just in law against the appellants.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter