Citation : 2017 Latest Caselaw 5244 Bom
Judgement Date : 31 July, 2017
Trupti CRA-190-2017.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL REVISION APPLICATION NO. 190 OF 2017
Kamgar Swa Sadan Co-operative Housing
Society Ltd. ...Applicant
Versus
Mr.Vijaykumar Vitthalrao Sarvade & Ors. ...Respondents
WITH
CIVIL APPLICATION NO. 176 OF 2017
IN
CIVIL REVISION APPLICATION NO. 190 OF 2017
Mr.Vijaykumar Vitthalrao Sarvade ...Applicant
In the matter between
Kamgar Swa Sadan C.H.S.Ltd.
Registered Co-op. Hsg. Society ...Applicant
Versus
Mr.Vijaykumar Vitthalrao Sarvade & Ors. ...Respondents
WITH
CIVIL REVISION APPLICATION NO. 235 OF 2017
Ratnaraj Reality & Anr. ...Applicants
Versus
Vijaykumar Vitthalrao Sarvade & Ors. ...Respondents
......
Page 1 of 19
::: Uploaded on - 01/08/2017 ::: Downloaded on - 06/08/2017 00:15:33 :::
Trupti CRA-190-2017.doc
Mr.Vishwajit Sawant a/w. Mr.N.R.Modi, Mr. B.N.Jadhav, Mr.Utsav Ghosh
and Mr. K.Kadam i/b. M/s. Rustamji & Ginwala for the Applicant in CRA
No. 190 of 2017.
Mr. Sandeep Vasant Bane for Respondent Nos. 1 to 11 in CRA No. 190
of 2017 and the Applicant in CAC No. 176 of 2017.
Mr.Karl Tamboly a/w. Mr. Jesse Cornelious, Mr.Nishit Tanna and Mr.
Vibhor Kapoor i/b. Dhaval Vussonji and Associates for Respondent
Nos.26 and 27 in CRA No. 190 of 2017 and the Applicant in CRA No.
235 of 2017.
Mr.Pradeep M.Patil for Respondent Nos. 33 and 38 for BMC.
Ms. Aparna Muralidharan i/b. Mr. P.G.Lad for Respondent Nos. 35, 36
and 37 in CAC No. 176 of 2017.
......
CORAM : Mrs.MRIDULA BHATKAR, J.
RESERVED ON : JULY 12, 2017
PRONOUNCED ON : JULY 31, 2017
JUDGMENT
1. These Civil Revision Applications are directed against the order
dated 08.03.2017 passed by the learned Judge, City Civil Court at
Mumbai, in Notice of Motion No. 1763 of 2016 in L.C.Suit No. 575 of
2016.
2. The respondents/plaintiffs are the members of Kamgar Swa
Sadan Co-operative Housing Society Ltd., Currey Road, Mumbai. They
had filed a Suit for declaration and injunction. Defendant no. 1 is a
Trupti CRA-190-2017.doc
Co-operative Society and other defendants are the office bearers of the
society and defendant nos. 16 to 19 are the developers/ builders.
Other defendants are the Chief Officers and members of High Power
Committee. Defendant no. 16 is a developer/ builder and a winner of
the tender. Defendant nos. 17 and 18 are also developers/builders.
The said society decided to go for the redevelopment of their plot and
therefore, decided to call the tenders. Pursuant to which, the tenders
were called and opened in the office of Defendant no. 28 i.e. the
Executive Engineer of the Municipal Corporation. Thereafter, the
development agreement was executed on 24.12.2012 between the
parties i.e. defendant no. 1 i.e. the society and defendant nos. 17 and
18 i.e. the builders/developers. Defendant no. 19 is also a developer
and landlord of the adjacent plot and intended to execute the
subsequent development agreement with defendant nos. 1 to 17. The
plaintiffs, some members of the said society, have found that the
process of taking the decision of the selection of highest bidder,
redevelopment and appointment of some other developer in the place
of tender winner is illegal and therefore, they have challenged two
resolutions passed by Special General Meeting of the society dated
12.02.2011 and 02.12.2012 and they are to be declared as null and
void and contrary to the provisions of law and adverse to the guidelines
framed in Government Resolution dated 03.01.2009 of the State of
Trupti CRA-190-2017.doc
Maharashtra. They also want a declaration against defendant no. 29
i.e. the Project Management Consultant (PMC) that the entire tender
process and declaring defendant no. 16 as a tender winner is illegal and
not transparent. Therefore, the directions be given to issue fresh tender
for the appointment of the developer as per the Government Resolution.
The plaintiffs had further sought relief of injunction against the
defendants especially the authority that it should not grant further
permission for redevelopment. Defendant nos. 1 to 9 and 11 to 15 had
moved Notice of Motion No. 1763 of 2016 that the issues of limitation
and jurisdiction be framed and be tried as preliminary issues under
Section 9A of the code of Civil Procedure, 1908 and also prayed for ad-
interim reliefs. The trial Court accordingly framed the preliminary
issues as below:
(i) Whether the Court has jurisdiction to try and entertain the Suit?
(ii) Whether the present Suit is filed within limitation?
Both the issues were answered in affirmative and the said Notice of
Motion was dismissed on 08.03.2017 by the learned Judge, City Civil
Court, Mumbai. Hence, this Civil Revision Application.
Trupti CRA-190-2017.doc
3. Mr.Sawant, the learned counsel for the applicant submitted that in
the Suit two resolutions dated 12.02.2011 i.e. about the selection of the
developer and second on 02.12.2012 to enter into an agreement with
the developers' i.e. original defendant nos. 16 and 17 are under
challenge. He argued that out of 240 members, 229 members have
agreed for the redevelopment. Only 11 members are opposing for the
redevelopment. Till today, nobody has vacated the premises. He
further submitted that the maintainability of the Suit is challenged on two
grounds. Firstly, there is a bar under Section 154 of the Maharashtra
Co-operative Societies Act, 1960. The resolutions passed by the
society pertains to the maintenance and management of the building of
the society and are touching the business of the society and therefore,
the Suit cannot be filed before the Civil Court, but respondent no.1
ought to have raised the dispute before the Co-operative Court.
Secondly, the resolutions dated 12.02.2011 and 02.12.2012 are
challenged by filing the Suit in the year 2016 and hence, it is time
barred. He pointed out the prayers made in the plaint. The learned
Judge, City Civil Court has held that third relief sought by the plaintiffs is
the substantive relief and reliefs in prayer clause (a) and (b) are
ancillary. This view of the learned Judge of the City Civil Court is
erroneous because (a) and (b) prayers sought by the plaintiffs are the
prayers of declaration of the resolutions passed by defendant no.1,
Trupti CRA-190-2017.doc
which are in fact the substantive reliefs. He further submitted that the
ratio lay down in the case of Mohinder Kaur Kochar Vs. Mayfair
Housing Private Ltd. & Ors., reported in 2012(6) Bom. C.R.194 is not
applicable. However, the trial Court has wrongly held that it is
applicable to the present case because the plaintiffs have challenged
the tender procedure adopted by defendant no. 29, who is not a
member of defendant no.1 and the redevelopment of the plots is
inter-se dispute between the Co-operative Society and its members.
He, on the point of limitation, has submitted that the trial Court has
accepted the explanation of the society that the plaintiffs have initially
filed a complaint before the Divisional Joint Registrar Co-operative
Society and therefore, the plaintiffs have prosecuted in good faith before
concern authority under the Maharashtra Co-operative Societies Act
and thereafter, persuading the proceedings before the High Court. The
suit was filed by the plaintiffs on 20.02.2016. Giving benefit of Section
14 of the Limitation Act in computing the period of limitation by the trial
Court is unwarranted. He further submitted that in the plaint, there is
no mention about Section 14 of the Limitation Act and no pleadings in
respect of the exemption from limitation were made. He further
submitted that the order passed by the Divisional Joint Registrar Co-
operative Societies is challenged by the petitioner before the High Court
by filing Writ Petition No. 6701 of 2013. The said Writ Petition is still
Trupti CRA-190-2017.doc
pending. Under such circumstances, no benefit under Section 14 of the
Limitation Act can be granted to the plaintiffs.
4. Mr. Tamboly, the learned counsel for the applicants/original
defendant nos. 16 and 17 has argued that as an absolute proposition of
law, Section 9-A of the Code of Civil Procedure is a final decision on the
issue, which is raised preliminary and it is not a demurer. In Civil
Revision Application, he has raised main contention that Section 14 of
the Limitation Act cannot be attracted to this case. Firstly, that previous
proceeding was not conducted before the Court, it was before the
Divisional Joint Registrar Co-operative Society, which is not a Court.
Secondly, the plaintiffs have failed to show that there is a delay due to
acts done in good faith. On the point of Section 14 of the Limitation Act
and good faith, he relied on the following cases :
(1) Ghisulal Ganeshi Lal Vs. Gumbhirmull Pandya & Anr,
reported in AIR 1938 Calcutta 377.
(2) Kondepu Raghavayya Vs. Elukkoru Vasudevayya
Chetty, reported in AIR (31) 1944 Madras 47.
(3) Suraj Nath Prosad Kedarnath Vs. Union of India,
reported in AIR 1975 Calcutta 203.
Trupti CRA-190-2017.doc
(4) Zafar Khan & Ors Vs. Board of Revenue, U.P.,
reported in AIR 1985 SC 39.
(5) Madhavrao Narayanrao Patwardhan Vs. Ram Krishna
Govind Bhanu, reported in AIR 1958 SC 767.
5. He has further argued that respondent nos. 26 and 27 have also
filed a separate Civil Revision Application No. 235 of 2017. He has
submitted that these resolutions were moved and approved in Special
General Body Meeting, wherein all the plaintiffs, except plaintiff no. 4
were present and have signed. He added that plaintiff no. 1 was not
present when first resolution dated 12.02.2011 was passed. Thus, all
the plaintiffs had knowledge of the resolution. None of the plaintiffs
have challenged the said resolution till 2016. He relied on Article 58 of
the Limitation Act. As per Article 58 of the said Act, the period of
limitation to obtain any declaration is three years from the date since the
right to sue first accrues and thus first it was on 12.02.2011 and
thereafter on 02.12.2012. The said Suit is filed on 20.02.2016 and thus
the Suit is time barred. He further submitted that the case of the
plaintiffs did not lead any evidence to bring the Suit within the limitation
and therefore, the trial Court ought to have held the issue in favour of
the applicants. In support of his submissions, he relied on the case of
Trupti CRA-190-2017.doc
K.S.Nanji and Company Versus Jatashankar Dossa and Ors.
reported in (1962) 1 SCR 492. He further argued that Section 14 of the
Limitation Act cannot be attracted to the facts of the present case.
Under Order 7 Rule 6 of the Code of Civil Procedure, if the parties are
relying on the exemption from the law of limitation, the plaint should
show the ground upon which exemption from such law is claimed. It is
for the plaintiffs who claim exemption from the law of limitation to show
their bonafides. He further argued that good faith is defined under
Section 2 (h) of the Limitation Act that nothing shall be deemed to be
done in good faith which is not done with due care and attention. The
plaintiffs have failed to show the same. As per Section 14 of the
Limitation Act, it is necessary that the plaintiffs have to prosecute the
case before another Court and not before any other authority. He has
further submitted that the dispute was raised by the plaintiffs before the
Divisional Joint Registrar Co-operative Society for the same reliefs and
thereafter the said order passed by the Divisional Joint Registrar Co-
operative Society was challenged before the High Court in Writ Petition
No. 6701 of 2013.
6. Per contra, the learned counsel for the original plaintiffs/contest-
ing respondents has submitted that Civil Revision Application No. 190 of
2017 is not maintainable as respondent nos. 12 to 25 are the committee
Trupti CRA-190-2017.doc
members of the applicant-society and they should have been also the
applicants in this Civil Revision Application. He further submitted that
respondent no. 10 -Sanjay Mohite is a Chairman of the society, but he
has not joined as the applicant to this Civil Revision Application. He
further submitted that the plaintiffs have challenged the appointment of
the developers for the redevelopment process. Respondent nos. 1 to
11 are the occupants of the flats in the society and the said society was
registered in the year 1960 and the Deed of Conveyance was executed
in favour of the society. He argued that the Government has issued a
Resolution dated 03.01.2009, wherein the Government has laid down
the rules and regulations as to how the redevelopment should be
scheduled and carried out. The plaintiffs had filed a complaint to the
Divisional Joint Registrar Co-operative Society, Mumbai Division about
illegalities in the process of declaring respondent no. 17 is a bidder and
giving tender to him. He further submitted that M/s. Ratanraj Reality
was shown as a highest bidder. However, M/s. Ratnaraj Blessing
Milestone has appointed as a developer, though M/s.Ratnaraj
Blessing Milestone is not a tender winner. He argued that the Divisional
Joint Registrar Co-operative Society passed order on 14.05.2013 by
which the letters dated 11.04.2011, 27.12.2012 and 17.01.2013 issued
by the Assistant Registrar, Co-operative Societies, F/S Ward, Mumbai
were quashed and set aside. The said order was challenged by the
Trupti CRA-190-2017.doc
petitioner/society in Writ Petition No. 6701 of 2013, in which interim
order was passed on 11.2.2013. In the said Order, the High Court has
granted status quo to the petitioner-society and the learned Single
Judge of this Court has observed that two resolutions cannot be
challenged before the Assistant Registrar or the Joint Registrar, but it
can be only challenged before the Co-operative Court or the Civil Court
of competent jurisdiction. Thereafter, the plaintiffs/ respondents filed the
Suit and challenged these resolutions before the City Civil Court. He
further submitted that till 11.12.2013 i.e. the date of the order of this
Court, the plaintiffs/respondents were bonafides challenging the
resolutions before the authority and therefore, L.C.Suit No. 575 of 2016
was filed by the plaintiffs/ respondents. He further argued that the
resolutions passed by Special General Meeting dated 12.02.2011 and
02.12.2012 were not circulated and not approved by the Committee
Members and thus Rule 108 of Bye Laws of the society was violated by
the society and therefore, the challenge to the appointment of the
developer is within limitation. The minutes of the Meeting dated
12.02.2011 and 02.12.2012 are still not approved. In support of his
submission, he relied on the letter dated 31.12.2016 by which a meeting
was called to approve the minutes of meeting dated 02.12.2012.
He argued that the society has appointed Shri G.D.Sambhare, Project
Management Consultant (PMC), who has filed a report in November
Trupti CRA-190-2017.doc
2010. However, in the report, PMC has not considered that Ratnaraj
Reality was not in existence, but in the place of Ratnaraj Reality, some
other group of Ratnaraj Blessing Milestone has started functioning. He
argued that out of 246 members, 175 persons are the members and
occupants, but all of them are not members.
7. I have considered the submissions of the learned counsel of both
the parties. So also the judgments relied by the parties on the point of
limitation. It is contended that the cause of action was fixed on the date
of resolutions i.e. 12.02.2011 and 02.12.2012 and the Suit for
declaration is filed after 4 to 5 years and hence, it is time barred. In
between there were other proceedings filed before the Registrar, Co-
operative Societies Act. The plaintiffs have filed a complaint before the
Assistant Registrar and the Divisional Joint Registrar Co-operative
Society in the year 2013. The letters dated 11.04.2011, 27.12.2012 and
17.01.2013 issued by the Assistant Registrar, Co-operative Societies,
F/S Ward, Mumbai were challenged and the Divisional Joint Registrar
Co-operative Society quashed and set aside those letters. The said
order was challenged in Writ Petition No. 6701 of 2013 by the petitioner
society. In the said Writ Petition, the learned Single Judge of this Court,
vide order dated 11.12.2013 has held that the challenge given to the
resolutions cannot be decided either by the Assistant Registrar or the
Divisional Joint Registrar and hence, the Co-operative Court or Civil
Trupti CRA-190-2017.doc
Court are the Courts having Competent Jurisdiction as the case may be
and refused to grant stay. The said interim order dated 11.12.2013 was
taken up before the Supreme Court by the present respondents/ original
plaintiffs in Special Leave Petition. The said Writ Petition is still
pending. Thereafter, the original plaintiffs/respondents filed the Suit in
the year 2016 and the Notice of Motion raising preliminary issue filed by
the defendants is rejected. Hence, these Civil Revision Applications.
8. The pleadings are to be read and relied to decide the jurisdiction
of the Court. After going through the pleadings and the prayers, it is
made clear that the plaintiffs have prayed for declaration that two
resolutions are void and contrary to the provisions of law and not
consistent with the guidelines framed in Government Resolution dated
03.01.2009 of the State of Maharashtra. They seek declaration that the
process of declaring defendant no. 16 as a tender winner is illegal and it
is not transparent. It is true that passing resolutions is a part of the
administration of the Co-operative Housing Societies. Undoubtedly, it
touches the business of the society and any relief pertaining to the
declaration of such resolutions passed in the General Body Meeting of
the co-operative society is to be challenged before the Co-operative
Court and the Civil Court is not a proper forum, as it is barred under
Section 154 of the Maharashtra Co-operative Societies Act, 1960.
However, alongwith the challenge to the resolutions, the plaintiffs have
Trupti CRA-190-2017.doc
also prayed for another substantive relief, which cannot be tried and
decided by the Co-operative Court, but by the Civil Court only. The
society wants redevelopment. So, appointment of Project Management
Consultant (PMC), calling tenders, choosing highest bidder, declaration
and giving tender to the winner all these actions and decisions are
included in the redevelopment scheme. The plaintiffs have challenged
the process of selection of defendant no. 16 as a tender winner. In the
case of Mohinder Kaur Kochar (supra), the Division Bench of this
Court has held as under :
"19......initial construction of a building and its redevelopment are different activities. By passage of time, as the building becomes older, the Housing Society may take a decision to repair or redevelop the property. Such activity is totally different from initial development of the building. The dispute arising from such redevelopment, which becomes necessary by passage of time, is not "business" of the society. Such activity cannot be considered as "touching" the business of the society'. The dispute involving members, developers, managing committee in respect of redevelopment of the property which becomes necessary in view of passage of time, is not relatable to the business of the society....."
Therefore, I am of the view that considering the nature of the Suit and
the relief of declaration as a whole the bar under Section 154 of the
Maharashtra Co-operative Societies Act, 1960 is not applicable to the
present case.
Trupti CRA-190-2017.doc
9. It is well settled that it is obligatory on a Court to dismiss the suit
barred by limitation, although limitation has not been set up as a
defence, indicating thereby that it is the duty of a plaintiff to establish, at
any rate prima facie, that the suit is within time. It is the obligation of the
plaintiff to satisfy the court that his action is not barred by lapse of time.
10. The Article 58 of the Limitation Act takes care of declaratory relief
prayed by the plaintiffs. A Suit for declaration is to be filed within three
year from the date of cause of action for the purpose of limitation.
11. I have considered the submissions of the learned counsel on the
point of Section 14 of the Limitation Act. In the case of Ghisulal
Ganeshi Lal (supra), if the earlier Suit is dismissed due to negligence
of the plaintiff cannot be attracted, as the act cannot be said done in
good faith. The same view is reiterated by the Single Judge on the
point of good faith in the case of Kondepu Raghavayya (supra) and in
the case of Suraj Nath Prosad Kedarnath (supra)
12. In the case of Zafar Khan & Ors (supra), the Supreme Court has
held three guidelines to attract the application of Section 14 of the
Limitation Act.
Trupti CRA-190-2017.doc
(i) The plaintiff was prosecuting another civil
proceeding with due diligence.
(ii) The earlier proceeding and the later proceeding
relate to the same matter in issue.
(iii) The former proceeding was being prosecuted in
good faith in a Court which, from defect of jurisdiction
or other cause of a like nature, is unable to entertain
it.
13. In the case of Madhavrao Narayanrao Patwardhan (supra) the
burden is always on the plaintiff to prove that the case is covered under
Section 14 of the Limitation Act. The plaintiff will have to move to lead
evidence to show that the earlier suit was being prosecuted in good
faith and with due diligence.
14. In the present case, in fact the plaintiffs have not pleaded their
case under Section 14 of the Limitation Act. The learned Judge has
himself invoked the Section 14 of the Limitation Act. Strictly speaking
Section 14 of the Limitation Act cannot be attracted because earlier civil
proceedings filed by the original plaintiffs were not prosecuted before
any Court. Admittedly, the Office of the Assistant Registrar or the
Divisional Joint Registrar Co-operative Society though is an authority, it
Trupti CRA-190-2017.doc
is not a Court and therefore, approaching the said authority and praying
a relief before it is not a civil proceeding before the Court. Thus, the
case of the plaintiffs is not covered under Section 14 of the Limitation
Act, but is covered under proviso of Rule 6, of Order 7 of the Code of
Civil Procedure. Order 7 Rule 6 of C.P.C. reads as follows :
"6. Grounds of exemption from limitation of law - Where the suit is instituted after the expiration of the period prescribed by the law of limitation, the plaint shall show the ground upon which exemption from such law is claimed:
[Provided that the Court may permit the plaintiff to claim exemption from the law of limitation on any ground not set out in the plaint, if such ground is not inconsistent with the grounds set out in the plaint]"
Thus, the plaintiffs can explain in the plaint about computation of
period of limitation if extended. It is sufficient that the ground of
exemption is apparent on the basis of the plaint and it is not necessary
that the plaint should specifically claim the ground of limitation. The
proviso to Rule 6 of C.P.C. was inserted by the Code of Civil Procedure
(Amendment) Act, 1976 with effect from 01.02.1977. It gives power to
the Court to look into the grounds for claiming exemption from the law
of limitation if not set out in the plaint, but such grounds are not
inconsistent with the grounds set out in the plaint.
Trupti CRA-190-2017.doc
15. On this background, the case of the original plaintiffs is to be
examined.
16. The first cause of action accrued in the year 2011 and thereafter,
again in the year 2012. The issue was in respect of redevelopment,
appointment of Project Management Consultant (PMC), selecting
highest bidder and declaring and confirming as a developer in
redevelopment project of the petitioner society. In the course of
argument, the learned counsel for the original plaintiffs has relied on a
notice dated 31.12.2016, wherein approving the minutes of meeting
dated 02.12.2012 is shown on its Agenda. Thus, as the minutes of the
meeting are not approved till the date of filing of the Suit, which is a
requirement under the Bye-laws, the challenge remained open and the
cause of action continued. The evidence of Sanjay Rajaram Mohite,
DW-1 also corroborates this fact in his cross examination recorded on
14.02.2017, wherein the witness gave admission that the minutes of
Special General Meeting dated 02.12.2012 are not approved by
General Body till 2016. Thus, the declaration sought in respect of the
minutes of the said meeting is very much within limitation. So also
further acts and actions arising out of the said meeting are also within
limitation. Thus, the decision given by the learned Judge that the Civil
Court has jurisdiction to try and entertain the Suit and the Suit is within
limitation is correct and hence, no interference is required.
Trupti CRA-190-2017.doc
17. In view of the above, both the Civil Revision Applications are
disposed of.
18. In view of the disposal of the Civil Revision Application No.190 of
2017 nothing survives in the Civil Application and the same is disposed
of as such.
19. Learned counsel for the applicants seeks stay of this order for
'six' weeks, so as to challenge this order before the Hon'ble Supreme
Court.
20. Learned counsel for the respondents opposed the same.
21. In the circumstances of the case, stay is granted for six weeks.
(MRIDULA BHATKAR, J.)
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!