Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Royal Palms (India) Pvt.Ltd. And ... vs Bharat Shantilal Shah And Anr
2009 Latest Caselaw 174 Bom

Citation : 2009 Latest Caselaw 174 Bom
Judgement Date : 13 January, 2009

Bombay High Court
Royal Palms (India) Pvt.Ltd. And ... vs Bharat Shantilal Shah And Anr on 13 January, 2009
Bench: D.K. Deshmukh, A.A. Sayed
                                                       =1=



                 IN      THE          HIGH        COURT         OF       JUDICATURE          AT       BOMBAY

                       ORDINARY                     ORIGINAL                CIVIL                JURISDICTION

                                      APPEAL                    NO.113                  OF                  2008




                                                                                              
                                                         IN




                                                                      
                             NOTICE            OF            MOTION           NO.1538           OF          2007

                                                         IN

                                       SUIT                    NO.1186                  OF                  2007




                                                                     
    Royal Palms (India) Pvt.Ltd. and ors.                                            ...Appellants

                       v/s




                                                     
    Bharat Shantilal Shah and anr.          ...Respondents
                                 ig                    WITH
                               
                                      APPEAL NO.114 OF 2008

                                                         IN

NOTICE OF MOTION NO.1974 OF 2007

IN

SUIT NO.1316 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Solo Real Estate Pvt.Ltd. ...Respondents

WITH

APPEAL NO.115 OF 2008

IN

NOTICE OF MOTION NO.1973 OF 2007

=2=

IN

SUIT NO.1314 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Bina Bharat Shah and ors. ...Respondents

WITH

APPEAL NO.116 OF 2008

IN

NOTICE OF MOTION NO.1977 OF 2007 ig IN

SUIT NO.1317 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Rashesh B. Shah and anr. ...Respondents

WITH

APPEAL NO.117 OF 2008

IN

NOTICE OF MOTION NO.1976 OF 2007

IN

SUIT NO.1318 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

=3=

Rajiv B. Shah ...Respondent

WITH

APPEAL NO.118 OF 2008

IN

NOTICE OF MOTION NO.1982 OF 2007

IN

SUIT NO.1689 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Reshma R. Mehta and anr.

                                 ig         ...Respondents
                               
                                                       WITH

                                     APPEAL NO.119 OF 2008

                                                         IN
      


NOTICE OF MOTION NO.1980 OF 2007

IN

SUIT NO.1740 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Jothawat Construction Pvt.Ltd. ...Respondents

WITH

APPEAL NO.120 OF 2008

IN

=4=

NOTICE OF MOTION NO.1979 OF 2007

IN

SUIT NO.1741 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Reshma Rashesh Diamonds Pvt.Ltd. ...Respondents

WITH

APPEAL NO.121 OF 2008

IN

NOTICE OF MOTION NO.1981 OF 2007

IN

SUIT NO.1724 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Vishal Rajeev Diamonds Pvt.Ltd. ...Respondents

WITH

APPEAL NO.122 OF 2008

IN

NOTICE OF MOTION NO.2123 OF 2007

IN

SUIT NO.1725 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

=5=

v/s

Banyan Properties Pvt.Ltd. ...Respondents

WITH

APPEAL NO.123 OF 2008

IN

NOTICE OF MOTION NO.1553 OF 2007

IN

SUIT NO.1194 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

Anoop Vrajlal Mehta v/s ig ...Respondent

WITH

APPEAL NO.124 OF 2008

IN

NOTICE OF MOTION NO.1978 OF 2007

IN

SUIT NO.1259 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Devaunshi Anoop Mehta ...Respondent

WITH

APPEAL NO.125 OF 2008

=6=

IN

NOTICE OF MOTION NO.1975 OF 2007

IN

SUIT NO.1258 OF 2007

Royal Palms (INdia) Pvt.Ltd. and ors. ...Appellants

v/s

Dia Anoop Mehta ...Respondent

WITH

APPEAL NO.126 OF 2008 ig IN

NOTICE OF MOTION NO.2124 OF 2007

IN

SUIT NO.1199 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Master Mohit Anoop Mehta ...Respondent

WITH

APPEAL NO.127 OF 2008

IN

NOTICE OF MOTION NO.2125 OF 2007

IN

SUIT NO.1269 OF 2007

=7=

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Anoop Vrajlal Mehta ...Respondent

WITH

APPEAL NO.128 OF 2008

IN

NOTICE OF MOTION NO.2126 OF 2007

IN

SUIT NO.1638 OF 2007

v/s

Royal Palms (INdia) Pvt.Ltd. and ors. ...Appellants

Desai Trade Credits Pvt.Ltd. ...Respondents

WITH

APPEAL NO.129 OF 2008

IN

NOTICE OF MOTION NO.2128 OF 2007

IN

SUIT NO.1637 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Desai Home Finance Pvt.Ltd. ...Respondents

WITH

=8=

APPEAL NO.130 OF 2008

IN

NOTICE OF MOTION NO.2127 OF 2007

IN

SUIT NO.1688 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Desai Equipment Finance Pvt.Ltd. ...Respondents

WITH ig APPEAL NO.131 OF 2008

IN

NOTICE OF MOTION NO.2842 OF 2007

IN

SUIT NO.1268 OF 2007

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Desai Built-in Finance Pvt.Ltd. ...Respondents

WITH

APPEAL NO.132 OF 2008

IN

NOTICE OF MOTION NO.2843 OF 2007

IN

SUIT NO.1267 OF 2007

=9=

Royal Palms (India) Pvt.Ltd. and ors. ...Appellants

v/s

Desai Auto Credits Pvt.Ltd. ...Respondents

Mr I.M. Chagla, Sr.Counsel with Mr F. D'Vitre, Sr.

Counsel, Mr Naval Agarwal, Mr Pesi Modi with Ms Dimple

Shah and Mr Firdaus i/b M/s Mulla and Mulla and Craigie

Blunt and Caroe for Appellants.

Mr Vaibhav Krishna i/b M/s Juris Consillis for

Respondents in Appeal No.113 of 2008.

    Mr              Aspi         Chinoy,
                                        ig       Sr.

Ms Laxmi Modekar for Respondent in Appeal No.125 of Counsel i/b Mr Vaibhav Krishna and

2008.

CORAM : D.K. DESHMUKH AND A.A. SAYED JJ.

DATE : 13TH JANUARY 2009

ORAL JUDGMENT (PER D.K. DESHMUKH J.) :-

1. These appeals are preferred against the common

order dated 30th October 2007 passed by the learned

Single Judge of this Court in notices of motion taken

out in different suits. Since these appeals are against

the common order as the questions of fact and law

involved are substantially the same, these appeals can

be conveniently disposed off by a common order.

=10=

2. For convenience, in this order, we will be

referring to the parties by their nomenclatures as Shah

Group and Mehta Group. These appeals have been filed by

the defendants in civil suits, the defendants in all the

suits are the same. The suits, 20 in number, are filed

for specific performance of each of the agreement

entered into by the respective plaintiffs and the

defendants and for other ancillary reliefs. It is the

claim of the plaintiffs that they are in possession of

the suit property and an order for protection of that

possession

suits belong is

to also

the Shah sought.

                                                                                       Group            and
                                                                                                           The           plaintiffs

                                                                                                                       Mehta                   Group.
                                                                                                                                                              in              these

                                                                                                                                                                               The
                                            
    defendant                  No.1                         is           owner              of          the            land            admeasuring                            about

    240         acres          at            Andheri,                   Mumbai.                           The            defendants                      in             all     the

    suits                are            common.                                The           property               falls              in            no            development
      


    zone                 wherein                             only                certain               restricted             /              controlled                        and
   



    limited             development                              is              permissible                       under                     the                   Development

Control Regulations for Greater Mumbai 1991. The

defendants entered into an agreement in the year 1993

with the plaintiffs for conveying plot admeasuring 2.5

acres each. Thus, 20 plots admeasuring 2.5 acres each

are the subject matter of the suits. In these suits,

notices of motion were taken out for interim relief

restraining the defendants from disturbing possession of

the plaintiffs of the suit property as also restraining

them from creating third party rights and also

=11=

restraining them from carrying out any construction. In

those notices of motion, ad-interim order was made

granting status-quo in favour of the plaintiffs.

Thereafter, all the notices of motion were finally heard

and by order dated 30th October 2007, all notices of

motion are disposed off and interim relief in terms of

prayer clause (b) of notices of motion has been granted

i.e. restraining the defendants from carrying out any

construction on the suit plots, creating any third party

rights on the suit plots and also restraining them from

making any application to the authorities for sanction

of

the any

suit

building

plots.

plan

In for

these construction

appeals, interim of buildings

order on

has

been passed permitting the appellants - defendants to

carry on construction on a part of the property subject

to certain conditions.

3. Perusal of the order passed by the learned

Single Judge which is impugned in these appeals shows

that one of the grounds raised by the defendants

opposing the notices of motion was that the suits are

barred by the law of limitation. According to the

defendants, the agreements were terminated by the

defendants by letter dated 29th January 2003, in any

case, the agreements were terminated on 17th January

2004 and therefore, suits instituted on 18th April 2007

have not been filed within the period of limitation.

=12=

The learned Single Judge, though objection to the

jurisdiction of the Court to entertain the suits was

raised, ignoring the provisions of section 9A(1) of

C.P.C. without framing preliminary issue, has proceeded

to make the interim order. We find that the procedure

adopted by the learned Single Judge is contrary to the

provisions of section 9A of C.P.C. Section 9A of C.P.C.

reads as under :-

"9A. Where at the hearing of application

relating to interim relief in a suit,

objection ig to

to be decided by the Court as a preliminary jurisdiction is taken, such issue

issue -

(1) Notwithstanding anything contained in this

Code or any other law for the time being in

force, if, at the hearing of any application

for granting or setting aside an order of

injunction, appointment of a receiver or

otherwise, made in granting an interim relief,

whether by way of stay, in any suit, an

objection to the jurisdiction of the Court to

entertain such suit is taken by any of the

parties to the suit, the Court shall proceed

to determine at the hearing of such

application the issue as to the jurisdiction

=13=

as a preliminary issue before granting or

setting aside the order granting the interim

relief. Any such application shall be heard

and disposed of by the Court as expeditiously

as possible and shall not in any case be

adjourned to the hearing of the suit.

(2) Notwithstanding anything contained in

sub-section (1), at the hearing of any such

application, the Court may grant such interim

relief as it may consider necessary, pending

determination by it of the preliminary issue

as to the jurisdiction."

. Perusal of provisions of section 9A of C.P.C.

quoted above makes it clear that whenever there is an

application for grant of temporary injunction or

appointment of Receiver is sought before any Court and

an objection to the jurisdiction of the Court to

entertain the suit in which the application for such

interim relief has been made by any of the parties, then

it becomes the duty of the Court to first frame the

preliminary issue as to the jurisdiction of the Court to

entertain the suit and decide that issue and thereafter

take up for consideration the application for interim

relief. The scope and ambit of the provisions of

section 9A of the C.P.C. has been considered by the

=14=

Supreme Court in its judgment in the case of Tayabbhai

Bagasarwalla and anr. v/s Hind Rubber Industries

Pvt.Ltd., reported in AIR 1997 SC 1240 and after quoting

the provisions of section 9A of C.P.C., the Supreme

Court in paragraph 16 has observed thus :-

"16. According to this section, if an

objection is raised to the jurisdiction of the

Court at the hearing of an application for

grant of, or for vacating, interim relief, the

Court should determine that issue in the first

instance

granting ig as

or a

setting aside preliminary

the issue

relief before

already

granted. An application raising objection to

the jurisdiction to the Court is directed to

be heard with all expedition. Sub-rule (2),

however, says that the command in sub-rule (1)

does not preclude the Court from granting such

interim relief as it may consider necessary

pending the decision on the question of

jurisdiction. In our opinion, the provision

merely states the obvious. It makes explicit

what is implicit in law. Just because an

objection to the jurisdiction is raised, the

Court does not become helpless forthwith - nor

does it become incompetent to grant the

interim relief. It can. At the same time, it

=15=

should also decide the objection to

jurisdiction at the earlier possible moment.

This is the general principle and this is what

section 9A reiterates."

4. The Supreme Court has thus held that when the

Court at the time of hearing an application for

temporary injunction finds that an objection to its

jurisdiction to entertain the suit has been raised

though it has power to make an ad-interim order if such

an order is necessary to be made, it is under a duty to

take

entertain up

the

the

suit for objection raised

consideration to

at its

the jurisdiction

earliest to

and

decide that objection finally. The question whether

compliance with the provisions of section 9A is

mandatory or not has also been considered by the

Division Bench of this Court in its judgment in the case

of Smithkline Beecham Consumer Healthcare GHBH and ors.

v/s Hindustan Lever Ltd. and anr. reported in 2003

Vol.105(2) Bom.L.R. 547 and the Division Bench after

referring to the provisions of section 9A and the object

and reasons clause of the Maharashtra Amendment Act of

1969, which introduced section 9A in C.P.C., has held

that compliance with the provisions of section 9A is

mandatory. The observations of the Division Bench in

paragraphs 13 and 14 are relevant which read thus :-

=16=

"13. There is thus ample authority

justifying the Court in looking into the

history of the legislation not for the purpose

of construing the Act, but for the limited

purpose of ascertaining the background,

conditions and circumstances which led to its

passing, the mischief it was intended to

prevent and remedy it furnished to prevent

such mischief. The statement of objects and

reasons also can be legitimately used for

ascertaining the object which the legislative

had

Act.

                  ig in

                                 The
                                          mind,         though

                                                  statement            of
                                                                           not           for

                                                                                       objects             and
                                                                                                                construing

                                                                                                                               reasons
                                                                                                                                              the

                                                                                                                                               of
                
      Maharashtra                         (Amendment)                      Act               of            1969                 recites         -

      'The                effect            of          the       judgment                     of          the             High            Court

      in             Institute                    Indo           Portuguese                   v/s                    Borges                    is
      


      that          the               Bombay                    City             Civil               Court                     for            the
   



      purposes                       of            granting                 interim                  relief                cannot              or

      need          not              go            into           the                  question                  of                 jurisdiction.

      Sometimes                       declaratory                suits              are              filed                in                  the





      City                 Civil             Court             without                   a          valid              notice              under

      section              80                of          the       Code                of                  Civil                     Procedure,

      1908.                      Relying                      upon              another             judgment                   of             the





      High                 Court             recorded             on               the             7th           September                  1961

      in           Appeal                 No.191                 of         1960,             it      has                  been               the

      practice                  of          the           City             civil             Court              to             adjourn          a

      notice              of                motion                for             injunction               in                   a            suit





                                                      =17=



      filed                     without                 such              valid              notice,              which                          gives

      time            to                     the                    plaintiff           to             give              the                    notice.

      After            expiry                       of                    the         period             of               notice,                  the




                                                                                                                         
      plaintiff            is               allowed                  to               withdraw                   the           suit               with




                                                                                 
      liberty                   to           file              a                   fresh                 one.                  In                  the

      intervening                           period,                       the                          Court                grants                  an

      ad-interim                              injunction                        and               continues                 the                  same.




                                                                                
      This             practice                         of                  granting                        injunctions,                    without

      going                      into              the              question                 of             jurisdiction                          even

      though                    raised,             has             led          to           grave              abuse.                    It        is




                                                   
      therefore                 proposed                       to                provide                          that                if             a

      question

      hearing
                   ig            of

                                 of                 any
                                                        jurisdiction

                                                                     application
                                                                                            is

                                                                                                  for
                                                                                                        raised

                                                                                                                       granting
                                                                                                                               at                  the

                                                                                                                                                    or
                 
      setting                   aside                     an           order            granting                       an                    interim

relief the Court shall determine that question

first.'

14. The statement of objects and reasons

specifically refers to the practice followed

in the City Civil Court in filing the suits

against the Government without giving notice

under section 80 of the C.P.C. and in

continuing such interim relief, by permitting

the plaintiff to withdraw the suit and file a

fresh suit. The Legislature intended to stop

this abuse of process and therefore provision

of 9A was introduced by the Amendment Act of

=18=

1969 requiring the Court to decide the issue

of jurisdiction at the time of granting the

interim relief or consider the application for

vacating the interim relief. Section 9A casts

a duty on the Court to forthwith hear the

application for granting or setting aside the

order granting an interim relief and determine

the question of the jurisdiction of the Court

wherever it is taken. The decision on the

issue of jurisdiction of Court cannot be

postponed or adjourned. The object underlying

section

jurisdiction ig 9A

of is

the to decide

Court the

at question

the about

interlocutory the

stage itself to avoid hearing of issues on

merits even for prima facie purpose of grant

of interim reliefs. The term 'jurisdiction'

as used in section 9A will have to be

construed harmoniously with section 9 of the

C.P.C. Section 9 lays down that the Courts

shall (subject to the provision herein

contained) have jurisdiction to try all suits

of a civil nature excepting suits of which

their cognizance is either expressly or

impliedly barred. The scope of section 9A

will have to be considered keeping in view the

provisions of section 9. In Official Trustee

West Bengal and others v/s Sachindra Nath

=19=

Chatterjee and another, the Court observed :

'From the above discussion it is clear

that before a Court can be held to

have jurisdiction to decide particular

matter it must not only have

jurisdiction to try the suit brought

but must also have the authority to

pass the orders sought for. It is not

sufficient that it has some

jurisdiction in relation to the ig subject

jurisdiction matter

must of

include the

the suit.

power Its

to

hear and decide the questions at

issue, the authority to hear and

decide the particular controversy that

has arisen between the parties.'

Therefore, it is not sufficient that the Court

has territorial or pecuniary jurisdiction or

jurisdiction in relation to subject matter of

the suit. If the suit is barred by any

statute the Court will have no authority to

hear and decide the controversy between the

parties. Considering the history of the

legislation, the background and the

circumstances in which section 9A was enacted

=20=

and the object of section 9A, we are inclined

to agree with the submission of Dr Tulzapurkar

that the Legislature has used the word

'jurisdiction' in a wider sense and the Court

is required to consider the bar to the

maintainability of the suit under section 9A

of the C.P.C."

. It is thus clear that non-compliance by the

learned Single Judge with the provisions of section 9A

will be a material irregularity which would vitiate the

order.

    is             barred
                                      The
                                               
                                               by
                                                          question

                                                            the          law
                                                                                whether

                                                                                      of
                                                                                                       an

                                                                                                 limitation
                                                                                                                   objection

                                                                                                                      is        an
                                                                                                                                           that

                                                                                                                                               objection
                                                                                                                                                            the        suit

                                                                                                                                                                         to
                                              
    the       jurisdiction                     of            the            Court                for           the           purpose                  of           section

    9A              of         C.P.C.                       has           been             decided            by      the           Division                Bench       of

    this             Court                in          its          judgment                 in          the        case             of          Foreshore             CHS
      


    Ltd.                      v/s         Shri              Praveen             D.                Desai            and          ors.,           reported                 in
   



    2008(6)               All                   MR              600.                  The        Division            Bench               has        relied              on

    the             judgment                           of           the          Constitution                 Bench            of          the                    Supreme

    Court                in         the             case           of          Pandurang               D.              Chougule                 v/s                 Maruti





    H.              Jadhav,               reported                in           AIR          1966              SC         153             holding            that       the

    plea             of                   limitation               is          plea         of          law        concerned                        with               the

    jurisdiction                     of                      the           Court.                       Thereafter,                       the                     Division





Bench of this Court in the above referred judgment has

observed thus :-

"18. The moment, the issue of jurisdiction

=21=

is raised under section 9-A of the Code of

Civil Procedure, the said issue should be

decided at first, and not to be adjourned to a

later date. The main reason is that if the

Court comes to finding that it does not have

jurisdiction vested in it in law, then no

further enquiry is needed and saves a lot of

valuable judicial time. In fact, section 9-A

itself mandates that when an objection to the

jurisdiction of the Court to entertain such a

suit is taken by any of the parties, the Court

will ig have

and in no case to be adjourned to the hearing to decide the issue expeditiously

of the suit.

19. A Division Bench judgment of our High

Court in Smith Kline Beechan Cons v/s

Hindustan Lever, 2003 Vol (105) 2 Bom.L.R.

547 : 2002(1) All MR 1043 has categorically

held that it is not sufficient that the Court

has territorial or pecuniary jurisdiction or

jurisdiction in relation to the subject matter

of the suit but if the suit is barred by any

statute, the Court will have no authority to

hear and decide the same. The said judgment

clearly holds that the use of the word

'jurisdiction' is used in a wider sense under

=22=

section 9-A which would include the bar to

maintainability of the suit i.e. to say any

statutory bar to the maintainability of the

suit. Section 3 of Limitation Act clearly

mandates the Court to dismiss the suit if the

same is barred by limitation.

20. To put it in other words, if the suit

is barred by Limitation, the Court has no

jurisdiction to entertain it and the Court is

duty bound to dismiss the same, and the

parties cannot confer jurisdiction by consent.

21. It is explicitly clear that a plea of

limitation is a plea which goes to the

jurisdiction of the Court and it is a plea on

law, and it is a settled position in law that

when a suit is barred by limitation, the Court

is precluded from proceeding on the merits of

the contentions and in fact obliged to dismiss

the suit."

. It is clear from the law laid down by the

Division Bench in its aforesaid judgment that when an

objection to the jurisdiction of the Court to entertain

the suits as the suits are barred by the law of

limitation is raised, at the hearing of notices of

=23=

motion wherein interim order is claimed, the Court is

obliged by provisions of section 9A of C.P.C. to frame

preliminary issue as to the ground raised to the

jurisdiction of the Court to entertain the suits and

proceed to decide that preliminary issue and it is only

on decision of that preliminary issue, that the notices

of motion can be taken up for final decision. We find

that the learned Single Judge has made the order

disposing of the notices of motion even after noting

that one of the objections raised was to the

jurisdiction of the Court to entertain the suits as they

are

made barred

by by

the ig the

learned law

Single of

Judge limitation,

will have therefore

to the

be order

set

aside and the notices of motion will have to be remitted

back to the learned Single Judge for consideration and

decision in accordance with law.

5. Now, as we have set aside the order passed in

notices of motion and as the ad-interim order that was

passed by the learned Single Judge stands merged in the

final order passed in the notices of motion and as we

have set aside that order, in our opinion, it will be

for us to decide what should be the ad-interim order

operating, if at all, during the pendency of the notices

of motion. For consideration of that aspect of the

matter, in our opinion, we will have to take into

consideration the question whether it can be said that

=24=

the plaintiffs have made out a strong prima facie case

for grant of temporary injunction in the terms in which

it is sought in their favour. So far as that question

is concerned, the plaintiffs in these suits seek a

decree of specific performance of the agreement dated

27th September 1993. It was pointed out by the

defendants that as the land admittedly falls in no

development zone, sub-division of the plot cannot be

permitted. Similarly, because of the guidelines that

have been framed under the Development Control

Regulations for Greater Mumbai, the entire land has to

vest

subdivided into

at any

single

time.

ownership

What and

is the

permitted land

to be cannot

done be

is

that there can be more than one owner of the land.

Therefore, before us, there was no debate on the

question that in view of the Development Control

Regulations, there cannot be a decree for specific

performance of the agreement to sell the land to the

plaintiffs. The learned counsel appearing for

plaintiffs therefore, invited our attention to clause 19

of the agreement and submitted that when the agreement

was entered into, the Development Control Regulations

were already in force and therefore, the parties were

aware that sub-division of the property may not be

possible and therefore sale of the property may not be

permissible. Therefore, a provision was made in Clause

19 of the agreement which reads as under :-

=25=

"19. It is agreed by and between the

parties hereto that the Vendor shall get the

larger property subdivided by the Municipal

Corporation of Greater Bombay and other

concerned bodies and authorities on or before

the concerned bodies and authorities on or

before the 30th day of April 1994 time being

essence of the contract at its own costs and

expenses. However, in the event the

sub-division is not sanctioned by the

Municipal

other ig Corporation

concerned bodies of Greater

and Bombay

authorities and

then

the Vendor shall demarcate the said premises

and convey the same to the Purchaser."

. Perusal of above quoted clause 19 shows that

it was in contemplation of the parties that sub-division

may not be possible and therefore, it was contemplated

that without sub-division there shall be transfer in

favour of the plaintiffs. The learned counsel therefore

submitted that there were negotiations between the

parties for execution of lease deeds of the property in

favour of the plaintiffs. The learned counsel took us

through the correspondence between the parties which is

annexed to the plaint to contend that if sale is not

possible, the Court can make a decree for execution of

=26=

lease deeds in favour of the plaintiffs. Perusal of the

correspondence between the parties does show that the

proposal for grant of lease instead of sale of the

property was considered by both the parties. However,

in our opinion, perusal of the plaint shows that in the

plaint, it is not the case of the plaintiffs that they

are seeking execution of lease deeds of the property in

their favour. Perusal of the averments in paragraphs 17

and 23 of the plaint clearly shows that according to the

plaintiffs, there was no agreement between the parties

for execution of lease deeds after it is found that

execution of sale deeds is not possible. The plaintiffs

have stated in paragraph 23 of the plaint thus :-

"The plaintiffs agree that the discussions

relating to the proposed lease were not

binding till the execution of the lease deed

and since that event did not take place the

said agreement dated 27th September 1993

continues to hold good and subsists and binds

the parties. The plaintiffs' efforts were to

resolve the matter, in terms of the discussion

initiated by the defendant No.1 in or about

the year 1997 for a lease instead of a sale,

however as confirmed by the 1st defendant,

those discussions did not fructify into a

binding agreement."

=27=

. What is stated in paragraph 23 by the

plaintiffs clearly shows that according to them the

agreement of September 1993 is agreement to sell the

property and not agreement to grant lease of the

property in the alternative. Following sentence from

paragraph 25 of the plaint makes the position absolutely

clear :-

"In the circumstances the plaintiffs say and

submit that the defendant No.1 agreed to sell

the ig suit plot

the said agreement dated 27th September 1993."

to the plaintiffs in terms of

. What is further to be seen here is that

according to the plaintiffs, they have been placed in

possession of the property as prospective purchasers and

not as prospective lessees and they also seek an order

of protection from the Court as prospective purchasers

and not as prospective lessees. Had it been the case of

the plaintiffs that they want execution of the lease

deeds in the alternative, then they would have sought an

order for protection of their possession as prospective

lessees. In our opinion, therefore, from the averments

in the plaint it cannot be said that the plaintiffs are

seeking any decree for execution of lease deeds in their

favour. It is clear that the plaintiffs are seeking a

=28=

decree for execution of sale deeds in their favour when

it appears to be an admitted position that execution of

sale deeds is not possible because of Development

Control Regulations. In our opinion, therefore, it

cannot be said that reading the plaint as framed and

filed makes out a strong prima facie case in favour of

the plaintiffs. The case of the plaintiffs which has

been accepted by the learned Single Judge in his order

which is impugned in the appeal is that by letter dated

29th January 2003, the agreement for execution of

sale-deed was terminated. Because of the conduct of the

defendants

plaintiffs after of ig 29th sending

January maintenance

2003, it bills

has been to the

inferred

by the learned Judge that the defendants waived the

termination of the contract for execution of sale-deed.

Thereafter, the possibility of performing the contract

in the alternate mode viz. by execution of lease-deed

was explored by the parties and the negotiations for

performance of the contract by the alternate mode i.e.

by executing lease-deed, was terminated by letter dated

17th January 2004 and therefore, the learned Single

Judge has held that because termination of the contract

for execution of sale-deed was waived, the contract for

execution of sale-deed continues in force. However, it

is clear from the order impugned that negotiations for

performing the contract by the alternate mode viz. by

execution of lease-deed was terminated by letter dated

=29=

17th January 2004 and there is no plea of waiver in

relation to that termination. Thus, if one goes by this

case of the plaintiffs which has been accepted by the

learned Single Judge, the proposal for execution of

lease-deed was terminated by letter dated 17th January

2004 and therefore, if the present suit is for a decree

of specific performance of the agreement to execute

lease-deed, then the suit may not be within the period

of limitation because the suit has not been filed within

the period of three years from 17th January 2004. It

does appear to our mind that in the plaint as framed and

filed,

grant of there

a is ig no

decree case made

for specific out by the

performance plaintiffs

of for

the

agreement to execute lease-deed firstly and secondly

even assuming that such a case is made out, the other

case of the plaintiffs which found favour with the

learned Single Judge that what was terminated by the

letter dated 17th January 2004 was a proposal for

adopting alternate mode of performing the contract viz.

by execution of lease-deed when the suit may not be

within the period of limitation. We make it clear that

the observations that we have made above are relevant

strictly for the purpose of considering the question of

grant of ad-interim order and they are not relevant for

any other purpose. The fact, however, remains that the

agreement was entered into in the year 1993, the

defendants have received full amount of consideration

=30=

from the plaintiffs. It is also common ground that on a

part of the property, construction has already been

started and it has been completed to a large extent. We

also find that third party rights have been created even

before the civil suits were filed. In our opinion,

therefore, it will not be appropriate to make any order

of temporary injunction restraining construction

activity already started. In so far as that portion of

the land which can be described as plots allotted to

Mehta Group is concerned, admittedly though according to

the plaintiffs, S.E.Z. in relation to this land has

been

sanctioned sanctioned,

for ig today

carrying even

out building

any plans have

construction not been

activities.

In our opinion therefore, as the notices of motion are

yet to be finally decided, some interim order is

necessary to be made. In our opinion therefore,

following ad-interim order should operate during the

pendency of the notices of motion before the learned

Single Judge.

6. There shall be no ad-interim order in relation

to the plots where construction has already been

started, however, the construction to be made by the

defendants shall be subject to the result of the suits

and the defendants will have to file an affidavit in

this Court within a period of two weeks from today

stating that the defendants will not claim any equity on

=31=

the basis of constructions which they raise during the

pendency of the suits. The defendants shall also within

a period of two weeks from today, supply to the

plaintiffs any documents executed or entered into or to

be entered into by them for creation of third party

rights in those constructions.

7. So far as the land which can be loosely

described as plots allotted to Mehta Group are

concerned, in our opinion, as there is no question of

there being any construction carried out unless the

building

therefore, plans

a ig are

temporary sanctioned.

                                                                                                      injunction
                                                                                                                     In               our

                                                                                                                                      restraining
                                                                                                                                                              opinion,

                                                                                                                                                                   the
                                                
    plaintiffs                        from               carrying              out              any           construction               on                      those

    plots                       and              creating              third              party          rights                should             be           granted

    and               it             is          accordingly             so           granted.                     However,                 in         case       any
      


    building                    plans                    are                   sanctioned                     and                    negotiations                  for
   



    creation                     of              any            third           party             rights            in          the                     construction

    to                be              made               on           those           plots            are          finalised,              the          defendants

    shall        be             at             liberty           to        move                 the           learned             Single           Judge           for





modification of the ad-interim order. Appeals are

disposed off.

8. We request the learned Single Judge that

considering that the notices of motion are pending for a

long time to hear and dispose off preliminary issue and

the notices of motion as expeditiously as possible. We

=32=

have been informed that so far as the land which is

described as Mehta Group land is concerned, there is

already a reservoir constructed. The order of temporary

injunction will not come in the way of operation of that

reservoir.

. Parties to act on the copy of this order duly

authenticated by the Associate / Private Secretary of

the Court.

. Certified copy is expedited.

                                   ig                        ( D.K. DESHMUKH J.)
                                 
                                                             ( A.A. SAYED J.)
      
   







 

 
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 : MAIMS

 
 
Latestlaws Newsletter