Citation : 2016 Latest Caselaw 3056 Bom
Judgement Date : 21 June, 2016
912-WP-4676-15 1/4
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
WRIT PETITION NO.4676 OF 2015
Sitabai wd/o Ashok Bhanarkar
Aged about 61 years, Occ. Business,
CL-II, R/o Jagnath Budhwari Road,
Bharat Mata Chowk, Nagpur. ... Petitioner
Vs.
Mangala w/o Ravindrarao Tidke
Aged about 66 years, Occ. Household,
R/o Bharat Mata Chowk, Cradock Road,
Jagnath Budhwari, Nagpur. ... Respondents.
Shri K. B. Ambilwade, Advocate for petitioner.
Shri P. V. Vaidya, Advocate for respondent.
CORAM : A.S.CHANDURKAR, J.
DATE : JUNE 21, 2016
Oral Judgment :
Rule. Heard finally with consent of learned counsel for the parties.
The petitioner is aggrieved by the order passed by the Appellate
Court below Exhibit-15 thereby rejecting the application moved by the
petitioner for amending the memorandum of appeal.
2. The respondent is the original plaintiff who had filed suit for
eviction of the petitioner on the ground that bonafide need. The suit
was decreed by the trial Court on 17/12/2013. Against the said decree,
912-WP-4676-15 2/4
the petitioner filed an appeal. During pendency of the said appeal, the
petitioner moved an application seeking leave to amend the
memorandum of appeal. The amendment sought was that on
15/03/2015 a tree had fallen on one of the suit rooms which was not
being repaired by the appellant. A further prayer was sought to be added
that the respondent be directed to take steps therein or permit the
petitioner to repair the premises. By the impugned order, the Appellate
Court held that the petitioner had remedy under provisions of Section
14(2) of the Maharashtra Rent Control Act, 1999 (for short, the said Act)
and therefore the amendment was not necessary. It therefore rejected
the application.
3. Shri K. R. Ambilwade, the learned counsel for the petitioner
submitted that the petitioner wanted to bring on record the fact that one
of the rooms was damaged as a tree had fallen on the suit premises.
According to him the petitioner was not claiming any monetary relief and
the facts mentioned in the amendment were being broguht on record.
He therefore submitted that the Appellate Court ought to have allowed
the application for amendment.
Shri P. V. Vaidya, the learned counsel for the respondent submitted
that the amendment sought was not relevant as the decree under
challenge was passed on the ground of bonafide need of the respondent.
912-WP-4676-15 3/4
By the amendment a prayer was also being made relating to repairs of the
premises in question and the same were beyond the scope of the appeal.
He therefore submitted that the Appellate Court rightly rejected the
application.
4. I have heard the respective counsel and I have perused the
documents filed on record. It is not in dispute that the suit for eviction is
filed only on the ground of bonafide need under provisions of Section
16(1)(g) of the said Act. The amendment that has been sought while
challenging the said decree is with regard to a tree having fallen on one
of the rooms resulting in damage to the same. A prayer is also made with
regard to carrying repairs to the said room. The petitioner has not
amended his pleadings in that regard to bring the said fact on record.
Mere amendment in the memorandum of appeal which has been filed
challenging the decree for eviction on the ground of bonafide need would
serve no purpose inasmuch as said ground if permitted to be raised in the
memorandum of appeal is not supported by any pleading whatsoever on
record. Moreover, the Appellate Court has considered the fact that the
prayer for seeking repairs has been been made but the procedure
contemplated under Section 14(2) of the said Act has not been followed.
Hence the amendment as sought is misconceived in the light of the fact
the decree as passed is on the ground of bonafide need. The
912-WP-4676-15 4/4
Appellate Court therefore did not commit any error in rejecting the said
application.
5. In view of aforesaid there is no case made out to interfere in writ
jurisdiction. The present order however shall not preclude the petitioner
from bringing on record the subsequent facts or for seeking any relief
under Section 14 of the said Act in accordance with law if he so desires.
Rule stands discharged with no order as to costs.
JUDGE
Asmita
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!