Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Rupji Constructions vs Unknown
2013 Latest Caselaw 77 Bom

Citation : 2013 Latest Caselaw 77 Bom
Judgement Date : 22 October, 2013

Bombay High Court
M/S Rupji Constructions vs Unknown on 22 October, 2013
Bench: Anoop V. Mohta
                                            1                   AO.826-2013

    Dond
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                        
                   CIVIL APPELLATE JURISDICTION




                                                
                  APPEAL FROM ORDER NO. 826 OF 2013
                                WITH
                   CIVIL APPLICATION NO.1037 OF 2013




                                               
    M/s Rupji Constructions
    A Partnership Firm, carrying on
    Business and having its address
    at C-36, Shree Ram Industrial Estate,




                                           
    3rd floor, G.D. Ambekar Marg,
    Wadala, Mumbai-400 031.                       ..Appellants.

           Vs.
                           ig                    (Original Defendants)
                         
    Bharati Santosh Labde & Anr.                  ..Respondents.
                                                   (Original Plaintiffs)

                                   WITH
       


                   APPEAL FROM ORDER NO. 772 OF 2013
    



                                WITH
                   CIVIL APPLICATION NO. 947 OF 2013

    M/s Rupji Constructions                       ..Appellants





          Vs.
    Sadhana Shersingh Rathour & Anr.              ..Respondents.

                                   WITH





                   APPEAL FROM ORDER NO. 759 OF 2013
                                WITH
                   CIVIL APPLICATION NO. 925 OF 2013

    M/s Rupji Constructions                       ..Appellants
          Vs.
    Vijay N. Kesarkar & Anr.                      ..Respondents.

                                                                              1 / 18




                                                ::: Downloaded on - 27/11/2013 20:28:37 :::
                                        2                   AO.826-2013




                                                                   
                                 WITH




                                           
                  APPEAL FROM ORDER NO. 781 OF 2013
                               WITH
                  CIVIL APPLICATION NO. 961 OF 2013




                                          
    M/s Rupji Constructions                  ..Appellants
          Vs.
    Paresh Dattatray Jayawant                ..Respondent




                                      
                                 WITH
                         
                  APPEAL FROM ORDER NO. 821 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1032 OF 2013
                        
    M/s Rupji Constructions                  ..Appellants
          Vs.
      


    Ravindra Shankar Chavan                  ..Respondent
   



                                 WITH





                  APPEAL FROM ORDER NO. 822 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1033 OF 2013

    M/s Rupji Constructions                  ..Appellants





          Vs.
    Pradeep Balkrishna Sawant & Anr.         ..Respondents




                                                                         2 / 18




                                           ::: Downloaded on - 27/11/2013 20:28:37 :::
                                  3                       AO.826-2013

                              WITH




                                                                 
                  APPEAL FROM ORDER NO. 824 OF 2013
                               WITH




                                         
                  CIVIL APPLICATION NO.1035 OF 2013

    M/s Rupji Constructions                ..Appellants
          Vs.




                                        
    Gopal Ganpat Samrit                    ..Respondent

                              WITH

                  APPEAL FROM ORDER NO. 825 OF 2013




                                
                               WITH
                  CIVIL APPLICATION NO.1036 OF 2013
                         
    M/s Rupji Constructions                ..Appellants
           Vs.
                        
    Vilas Vasant Sawant                    ..Respondent

                              WITH
      


                  APPEAL FROM ORDER NO. 852 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1061 OF 2013

    M/s Rupji Constructions                ..Appellants





          Vs.
    Nagesh Ram Mahindrakar                 ..Respondent

                              WITH





                  APPEAL FROM ORDER NO. 870 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1073 OF 2013

    M/s Rupji Constructions                ..Appellants
           Vs.
    Dipti Girish Pawar                     ..Respondent


                                                                       3 / 18




                                         ::: Downloaded on - 27/11/2013 20:28:37 :::
                                       4                   AO.826-2013

                                   WITH




                                                                  
                  APPEAL FROM ORDER NO. 886 OF 2013
                               WITH




                                          
                  CIVIL APPLICATION NO.1078 OF 2013

    M/s Rupji Constructions                 ..Appellants
           Vs.




                                         
    Pradip Tukaram Revandkar                ..Respondent

                                   WITH

                  APPEAL FROM ORDER NO. 888 OF 2013




                                     
                               WITH
                  CIVIL APPLICATION NO.1079 OF 2013
                         
    M/s Rupji Constructions                 ..Appellants
          Vs.
                        
    Sudarshan Ramchandra Sakpal & Anr.      ..Respondents


                                   WITH
      


                  APPEAL FROM ORDER NO. 890 OF 2013
   



                               WITH
                  CIVIL APPLICATION NO.1082 OF 2013





    M/s Rupji Constructions                 ..Appellants
          Vs.
    Dase Gangadhar G.                       ..Respondent

                              WITH





                  APPEAL FROM ORDER NO. 891 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1083 OF 2013

    M/s Rupji Constructions                 ..Appellants
          Vs.
    Pauline Peter D'Souza & Anr.            ..Respondents


                                                                        4 / 18




                                          ::: Downloaded on - 27/11/2013 20:28:37 :::
                                        5                   AO.826-2013

                                  WITH




                                                                   
                  APPEAL FROM ORDER NO. 892 OF 2013
                               WITH




                                           
                  CIVIL APPLICATION NO.1084 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.




                                          
    Gauri Govind Shukla                      ..Respondent

                                  WITH

                  APPEAL FROM ORDER NO. 893 OF 2013




                                      
                               WITH
                  CIVIL APPLICATION NO.1085 OF 2013
                         
    M/s Rupji Constructions                  ..Appellants
           Vs.
                        
    Jyoti Mangesh Gokarn & Anr.              ..Respondents

                                  WITH
      


                  APPEAL FROM ORDER NO. 897 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1088 OF 2013

    M/s Rupji Constructions                  ..Appellants





          Vs.
    Sheetal Ganesh Khanvilkar & Anr.         ..Respondents

                                  WITH





                  APPEAL FROM ORDER NO. 901 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1092 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.
    Arvind Waman Sawant & Anr.               ..Respondents


                                                                         5 / 18




                                           ::: Downloaded on - 27/11/2013 20:28:37 :::
                                        6                   AO.826-2013

                                    WITH




                                                                   
                  APPEAL FROM ORDER NO. 902 OF 2013
                               WITH




                                           
                  CIVIL APPLICATION NO.1093 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.




                                          
    Ashwini Arjun Manjrekar & Anr.           ..Respondents

                                    WITH

                  APPEAL FROM ORDER NO. 903 OF 2013




                                      
                               WITH
                  CIVIL APPLICATION NO.1094 OF 2013
                        
    M/s Rupji Constructions                  ..Appellants
          Vs.
                       
    Harshad Kashinath Naik & Anr.            ..Respondents

                                    WITH
      


                  APPEAL FROM ORDER NO. 904 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1095 OF 2013

    M/s Rupji Constructions                  ..Appellants





          Vs.
    Pratima Prakash Narkar & Anr.            ..Respondents

                                    WITH





                  APPEAL FROM ORDER NO. 908 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1100 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.
    Devendra D. Kambli & Anr.                ..Respondents


                                                                         6 / 18




                                           ::: Downloaded on - 27/11/2013 20:28:37 :::
                                         7                   AO.826-2013

                                     WITH




                                                                    
                  APPEAL FROM ORDER NO. 909 OF 2013
                               WITH




                                            
                  CIVIL APPLICATION NO.1098 OF 2013

    M/s Rupji Constructions                   ..Appellants
          Vs.




                                           
    Shri Ashok Gosavi Patil & Anr.            ..Respondents

                                     WITH

                  APPEAL FROM ORDER NO. 910 OF 2013




                                       
                               WITH
                  CIVIL APPLICATION NO.1099 OF 2013
                         
    M/s Rupji Constructions                   ..Appellants
          Vs.
                        
    Ms. Ravina Ravindra Jadhav.               ..Respondent

                                     WITH
      


                  APPEAL FROM ORDER NO. 914 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1103 OF 2013

    M/s Rupji Constructions                   ..Appellants





          Vs.
    Santosh Shivaji Dhure                     ..Respondent


                              WITH





                  APPEAL FROM ORDER NO. 915 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1104 OF 2013

    M/s Rupji Constructions                   ..Appellants
          Vs.
    Archana Ashok Sawant & Anr.               ..Respondents.


                                                                          7 / 18




                                            ::: Downloaded on - 27/11/2013 20:28:37 :::
                                        8                   AO.826-2013

                                 WITH




                                                                   
                  APPEAL FROM ORDER NO. 917 OF 2013
                               WITH




                                           
                  CIVIL APPLICATION NO.1105 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.




                                          
    Bradley M. Martins                       ..Respondent

                                 WITH

                  APPEAL FROM ORDER NO. 918 OF 2013




                                      
                               WITH
                  CIVIL APPLICATION NO.1106 OF 2013
                         
    M/s Rupji Constructions                  ..Appellants
          Vs.
                        
    Mr. Mahesh Madhukar Patke                ..Respondent

                                 WITH
      


                  APPEAL FROM ORDER NO. 919 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1107 OF 2013

    M/s Rupji Constructions                  ..Appellants





          Vs.
    Ramashankar Swamiprasad Gupta            ..Respondent

                                 WITH





                  APPEAL FROM ORDER NO. 922 OF 2013
                               WITH
                  CIVIL APPLICATION NO.1109 OF 2013

    M/s Rupji Constructions                  ..Appellants
          Vs.
    Kailash Rajaram Ekkaldevi & Anr.         ..Respondents


                                                                         8 / 18




                                           ::: Downloaded on - 27/11/2013 20:28:37 :::
                                       9                   AO.826-2013

                                   WITH




                                                                  
                  APPEAL FROM ORDER NO. 925 OF 2013
                               WITH




                                          
                  CIVIL APPLICATION NO.1113 OF 2013

    M/s Rupji Constructions                 ..Appellants
           Vs.




                                         
    Sunil Shrirang Phanse & Anr.            ..Respondents

                                   WITH

                  APPEAL FROM ORDER NO. 926 OF 2013




                                     
                               WITH
                  CIVIL APPLICATION NO.1114 OF 2013
                         
    M/s Rupji Constructions                 ..Appellants
          Vs.
                        
    Kiran Gopal Samrit                      ..Respondent

                                   WITH
      


                  APPEAL FROM ORDER NO. 937 OF 2013
                               WITH
   



                  CIVIL APPLICATION NO.1123 OF 2013

    M/s Rupji Constructions                 ..Appellants





          Vs.
    Govind Ramnayan Shukla                  ..Respondent

                                   WITH





                 APPEAL FROM ORDER NO.1101 OF 2013
                               WITH
                CIVIL APPLICATION ST.NO.19154 OF 2013

    M/s Rupji Constructions                 ..Appellants
          Vs.
    Nandini Vilas Loke                      ..Respondent


                                                                        9 / 18




                                          ::: Downloaded on - 27/11/2013 20:28:37 :::
                                          10                        AO.826-2013

                                  WITH




                                                                           
                 APPEAL FROM ORDER NO. 823 OF 2013
                               WITH




                                                   
                CIVIL APPLICATION ST.NO.16140 OF 2013

    M/s Rupji Constructions                          ..Appellants
          Vs.




                                                  
    Ashok R. Dhatrak & Anr.                          ..Respondents


                                  WITH




                                        
                 APPEAL FROM ORDER NO. 933 OF 2013
                          ig   WITH
                CIVIL APPLICATION ST.NO.16197 OF 2013

    M/s Rupji Constructions                          ..Appellants
                        
          Vs.
    Paresh Dattaram Korgaonkar                       ..Respondent

                                  ---------
      


    Mr. Suresh Gole a/w Ms. Pragati Patil i/b Mr. Sachin Gangan for Appellant
   



    in all matters.
    Mr. Satyan Vaishnav a/w Ms. Nupur Mukeshrji and Mr. Anil Chauhan i/b
    M/s N.N. Vaishnawa & Co., for Respondents.





                                  ----

                                          CORAM : ANOOP V. MOHTA, J.

DATE : OCTOBER 22, 2013.

ORAL JUDGMENT:

1 All Appeals filed by the original Defendants as the learned

Judge, by separate orders dated 16 April 2013 in respective motions and

10 / 18

11 AO.826-2013

suits filed by Plaintiffs-Respondents, granted ad-interim relief in terms of

prayer clauses (a) and (c),which are reproduced below:

"(a) That pending the hearing and final disposal of the suit, the Defendants, their servants, agents and/or anybody claiming through them from selling, transferring, encumbering, alienating and/or creating any third party right in respect of the

suit flat being Flat No.401, 4th floor, at 184-A, N.M. Joshi Marg, Lower Parel, Mumbai-400 013 bearing C.S. No.205, in any manner whatsoever;

(c) That pending the hearing and final disposal of the suit, the

Defendants be restrained by an order of injunction of this Hon'ble Court from carrying out any further modification in

the plan or the proposed construction without the written consent of the Plaintiffs in respect of flats to be constructed at Rupji Skyline, at 184-A, N.M. Joshi Marg, Lower Parel,

Mumbai-400 013 bearing C.S. No.205."

2 The submission is made by the learned Counsel appearing for

the Appellant that he is mainly aggrieved by grant of prayer clause (c)as

that resulted into halting the project in all respect, as no further

modification in the plan and/or proposed construction can be made of the

flats to be constructed at Rupji Skyline, 184-A, N.M. Joshi Marg, Lower

Parel bearing C.S. No.205. There is no serious dispute with respect to the

Plaintiffs contract/agreement in the year 2006. They were made known that

the development of the property/proposal is in joint venture with

Maharashtra Housing And Area Development Authority (MHADA). It is

11 / 18

12 AO.826-2013

also made known that the proposal is sent to MHADA for their approval,

therefore, sanction/permission is necessary to develop the respective

flats/society. The Plaintiffs knowing this, agreed to purchase the respective

flats and paid the consideration. The subsequent amount as asked at later

stage was also paid. Lastly, the demand of Rs.4,000/- each made by the

Appellant, it was objected/resisted by the Plaintiffs, as even by that time

there was no substantial progress made to develop the property though

amount received by the Appellant.

3 The Plaintiffs-Respondents, therefore, in this background filed

respective suits for a decree of specific performance of sale in the proposed

project in question. The prayers are also made to enter into regular

agreement for sale. The prayers is also made to set aside letter dated 27

August 2012 whereby the Appellant threaten to cancel the agreement and

to sell the flats in open market. The submission is also made by referring to

the documents on record by the learned Counsel appearing for the

Plaintiffs-Respondents that the Appellant (Builder) is still advertising and

booking/selling the salable flats.




                                                                                 12 / 18





                                          13                           AO.826-2013

    4            The injunction so granted in terms of prayer clause (a) as there




                                                                              

was no progress whatsoever shown and/or made except the time to

time assurances to develop the property inspite of receipt of

amount/consideration. There is no denial so far as this part is concerned

and even the agreement and the receipt of money from respective

Plaintiffs. There is also no denial to the fact that the property could not be

developed for want of permissions for various reasons including

grant/sanction/cooperation from the MHADA.

5 The Respondents-Plaintiffs, in view of specific provisions of

Maharashtra Ownership of Flats (Regulation of the Promotion of

Construction, Sale Management and transfer) Act, 1963 (MOFA Act)

invoked/filed respective criminal complaints before the Sessions Court of

Greater Mumbai. The same are still pending. The Appellant expressed

willingness to refund the amount and accordingly submitted an

affidavit/undertaking on 21.9.2013. This is the development after the

impugned order. The same is subject matter of the criminal proceedings as

initiated by respective Plaintiffs. This Court, therefore, would not like to

interfere with. Let the respective Court deal with the same in accordance

with law.


                                                                                  13 / 18





                                           14                           AO.826-2013




                                                                               
    6            So far as order granting prayer clause (c)is concerned, it is




                                                       

difficult and not possible for the Appellant-Builder, to develop and/or

change the plan for further development in view of present scenario

including pending proposal with MHADA and/or with the Government

with regard to the alleged joint project in question.

7 Admittedly, MHADA not made party though the basic

letters/allotment letters and the averments in the written statement

including the plaint shows the reference and the requirement of MHADA's

presence to finalise the plan/sanction to develop the project. The Plaintiffs

are fully aware of this. The objection raised and/or not raised, the fact of

demolition of tenanted premises/structure by the appellant, just cannot be

overlooked. Their alternative accommodation/premises development, in

view of the injunction granted, could not be and cannot be proceed further.

8 Admittedly, the project requires to provide accommodation to

the old tenants/occupants and the remaining saleble portion can be

disposed of and/or permissible for the Appellant-builder to sell/transfer.

The Plaintiffs are concerned with those salable property/flats. To say that

14 / 18

15 AO.826-2013

the salable flats can be permitted to develop without developing and/or

constructing the tenanted premises for tenants/occupants who have

vacated, in my view, is unacceptable. The party and the Court should

consider simultaneous development, otherwise the project would be halted

for all the time to come.

9 Normally, there is no reason to deal with the third parties right

who are not parties to the proceedings, but considering the averments and

dispute so raised, it is very clear that this dispute is not only between the

Plaintiffs and the Defendants, but it also involves other tenants/third parties

who have already vacated their respective premises and the Appellant, has

admittedly demolished the same for reconstruction. Everything is halted

now.

10 There may be other various reasons because of which the

Appellant could not proceed with the development even after the receipt of

money. But I am inclined to observe that it will be in the interest of all to

see that the property should be developed at the earliest. Necessary

cooperation, as well as, steps require to be taken jointly, there is no point in

halting the project in such fashion which is incomplete since 2006.


                                                                                   15 / 18





                                           16                          AO.826-2013




                                                                              
    11           There is force in the contentions of the learned counsel




                                                      

appearing for the Plaintiffs-Respondents that if the Appellant desires and/or

has intention to develop the property by submitting the map and/or taking

such further steps, it cannot be done unilaterally. The learned Judge has

considered the scheme and purpose of the MOFA Act and granted prayer

clause (c) to the extent that any development and/or modification of plan

be subject to the consent of respective Plaintiffs. I see there is nothing to

oppose such order though it affects other third parties/tenants but this

cannot continue permanently till the disposal of the suit, as trial may take

its own time for the settlement and/or for the decree as prayed.

12 The suit for specific performance even if filed and if

ultimately not possible for the Appellant-Builder to provide flats including

reasons as contemplated under Section 55 of the Contract Act 1872, the

Court at the end of the day may pass an order of compensation including

the refund of amount. The appellant has already recorded his willingness to

refund the amount. All these facets, in my view, just cannot be overlooked

by the parties while considering their respective rights.




                                                                                  16 / 18





                                           17                           AO.826-2013




                                                                               
    13           As I am disposing of all these Appeals and as the third party




                                                       

like MHADA cannot be joined as party only for these Appeals. Their

presence, in my view, in a given facts and circumstances would definitely

move-forward the development project further. MHADA is necessary party

and/or proper party, the issue can be gone into if objected by either of the

parties in the suit. Considering the above undisputed position on record

and for proper adjudication of the suit, I am inclined to observe that by

keeping all points open, MHADA need to be joined as party-defendant in

the matter. The parties are at liberty to take steps accordingly and if not, the

Court considering Order 1 Rule 10 of CPC, may pass appropriate order

before proceeding further with the matter.

14 All suits, in view of above, are expedited and to be disposed of

within one year as there are common facts, agreements and issues are

involved.

15 All above Appeals are disposed of with liberty to the

Appellant to apply for an appropriate order/modification of plan for the

proposed construction of the flats.


                                                                                   17 / 18





                                   18                            AO.826-2013




                                                                        

16 Liberty is also granted to the parties to settle the matter.

17 All Civil Applications are also disposed of. No costs.

(ANOOP V. MOHTA, J.)

18 / 18

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter