Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cozihom Co-Operative Housing ... vs Tajdar Amrohi S/O Kamal Amrohi
2021 Latest Caselaw 7475 Bom

Citation : 2021 Latest Caselaw 7475 Bom
Judgement Date : 19 May, 2021

Bombay High Court
Cozihom Co-Operative Housing ... vs Tajdar Amrohi S/O Kamal Amrohi on 19 May, 2021
Bench: C.V. Bhadang
                                                  1-wpst-1929-21 & group.odt


          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  CIVIL APPELLATE JURISDICTION

                    WRIT PETITION (ST) NO. 1929 OF 2021

 Cozihom Co-operative Housing Society Ltd.
 A Cooperative Housing Society registered
 under the relevant provisions of Maharashtra
 Co-operative Societies Act, 1960, situated
 at 251, Pali Hill, Bandra, Mumbai - 400 050.         .. Petitioner

         V/s.

 1. Shri. Tajdar Amrohi s/o Kamal Amrohi
 Age 74 years, Occ. Business, an Indian
 Inhabitant of Mumbai, R/at. : Rambrant,
 Pali Hill, Bandra, Mumbai - 400 050.

 2. Mrs. Rukhsare Zehra Noori
 Age : adult, Indian Inhabitant of Bombay,
 R/at. Flat No.7, Sagar Sameer, Machhimar,
 Versova Road, Mumbai - 400 063.

 3. Arham Land Developers Pvt. Ltd.
 (Formerly known as Dinku Property Private
 Limited), a Registered Company incorporated
 under the Companies Act, 1956, having its
 registered office at 7, Shantinath Shopping
 Centre, 1st Floor, S. V. Road, Malad (West),
 Mumbai - 400 064.                                    ..Respondents

                                   WITH
                    WRIT PETITION (ST) NO. 1930 OF 2021

 Cozihom Co-operative Housing Society Ltd.
 A Cooperative Housing Society registered
 under the relevant provisions of Maharashtra
 Co-operative Societies Act, 1960, situated
 at 251, Pali Hill, Bandra, Mumbai - 400 050.         .. Petitioner

         V/s.

 1. Shri. Tajdar Amrohi s/o Kamal Amrohi

     Mamta Kale                                                   page 1 of 32



::: Uploaded on - 20/05/2021                 ::: Downloaded on - 20/05/2021 21:55:22 :::
                                                  1-wpst-1929-21 & group.odt


 Age 74 years, Occ. Business, an Indian
 Inhabitant of Mumbai, R/at. : Rambrant,
 Pali Hill, Bandra, Mumbai - 400 050.

 2. Arham Land Developers Pvt. Ltd.
 (Formerly known as Dinku Property Private
 Limited), a Registered Company incorporated
 under the Companies Act, 1956, having its
 registered office at 7, Shantinath Shopping
 Centre, 1st Floor, S. V. Road, Malad (West),
 Mumbai - 400 064.                                   ..Respondents

                                    ----

                                   WITH
                    WRIT PETITION (ST) NO. 4009 OF 2021
                                   WITH
                    WRIT PETITION (ST) NO. 4011 OF 2021

 Shri. Tajdar Amrohi S/o. Kamal Amrohi
 Age 74 years, Occ. Business, an Indian
 Inhabitant of Mumbai, R/at. : Rambrant,
 Pali Hill, Bandra, Mumbai - 400 050.                .. Petitioner

         V/s.

 1. Cozihom Co-operative Housing Society
 Ltd. a Cooperative Society registered under
 the Maharashtra Co-operative Societies Act,
 25 Pali Hill, Bandra, Mumbai - 400 050.

 2. Arham Land Developers Pvt. Ltd.
 Formerly known as Dinku Property Private
 Limited, a Registered Company incorporated
 under the Companies Act, 1956, having its
 registered office at Shantinath Shopping
 Centre, 1st Floor, S. V. Road, Malad (West),
 Mumbai - 400 064.                                   ..Respondents

                                    ----

 Mr. Kevic Setalwad, Senior Advocate with Mr. Farid Karachiwala a/w
 Mr. Sandeep Bhimekar and with Ms. Azraa Millwalla i/b J.Sagar &

     Mamta Kale                                                  page 2 of 32



::: Uploaded on - 20/05/2021                ::: Downloaded on - 20/05/2021 21:55:22 :::
                                                     1-wpst-1929-21 & group.odt


 Associates for the Petitioner in WP(ST) No.1929/2021 & WP(ST)
 No.1930/2021 and Respondent No.1 in WP (ST) No.4009/2021 and
 WP (ST) No.4011/2021.
 Mr. P.K. Dhakephalkar, Senior Advocate a/w. Mr. Shailendra Singh,
 Mr. Vikas Kumbhar and Ms. Samruddhi Warang i/b M/s. P.V. Nichani
 & Co. for the Petitioner in WP (ST) No.4009/2021 & WP (ST)
 No.4011/2021 and Respondent No.1 in WP(ST) No.1929/2021 &
 WP(ST) No.1930/2021.
 Mr. Sharan Jagtiani, Senior Advocate a/w Mayur Khandeparkar with
 Bhavin Gada and Ms. Najafiya i/b Harukhchand & co. for the Arham
 Land Developers / Respondent No. 2 in WP (ST) No.1930/2021, WP
 (ST) No.4009/2021 and WP (ST) No.4011/2021 and Respondent
 No.3 in WP (ST) No.1929/2021.

                                      ----

                               CORAM : C.V. BHADANG, J.

RESERVED ON : 03rd FEBRUARY, 2021

PRONOUNCED ON : 19th MAY 2021 (Through Video Conferencing)

JUDGMENT.

. All these petitions are between the same parties and

essentially challenge the impleadment of Arham Land Developers

Private Ltd (formerly known as Dinku Property Private Ltd) 'Arham

Developers' for short as a party in the appeals before the Appellate

Bench of the Small Causes Court. The petitions involve common

questions of law and facts. The petitions are heard finally and they

are being disposed of by this common judgment.

Mamta Kale page 3 of 32

1-wpst-1929-21 & group.odt

WP St No. 1929/2021 and WP St. No.1930/2021

2. The petitioner Cozihom Cooperative Housing Society

Ltd ('Society' for short) is having five buildings A to E at Palli Hill

Bandra Mumbai. The buildings A to C are situated on Land leased

out to the petitioner society by the predecessor in title of the first

respondent Tajdar Amrohi. RAE & R Suit no 184/525 of 1991 was

filed by Kamal Amrohi, father of the first respondent for eviction

against the petitioner, on the ground of arrears of rent under section

12(2) of the Bombay Rent,Hotel & Lodging Houses Rates Control

Act 1947 ( Act for short) which suit has been decreed by the learned

Small Causes Court on 16/17 October 2007. The petitioner has

challenged the said judgment and decree in Appeal No.41/2008

which is pending before the Appellate Bench of the Small Causes

Court at Mumbai. The execution of the eviction decree has been

stayed on conditions.

3. The first respondent has filed another suit being TE &R

suit no 14/24/2004 against the petitioner which has been dismissed

on 16 April 2008. That is subject matter of challenge at the instance

of the first respondent in Appeal No.193/2008 pending before the

Appellate Bench, of the Small Causes Court at Mumbai.

Mamta Kale page 4 of 32

1-wpst-1929-21 & group.odt

4. During the pendency of the appeals the first respondent

has executed a deed of conveyance dated 19 May 2010 in favour of

the third respondent Arham developers. According to the petitioner

by the said deed the first respondent has not transferred the rights

as landlord nor the benefit of the decrees which are subject matter

of challenge in the two appeals. The tenancy rights have also not

been attorned in favour of Arham Developers.

5. Be that as it may, on the basis if the said deed Arham

Developers filed an application ( Ex 40) for impleadment in appeal

no 41/2008 on 23 July 2012.

6. The first respondent claims to have "terminated" the

deed of conveyance vide notice dated 15 April 2019. The first

respondent has filed Suit (Lodging) No.1145/2019 challenging the

said deed. Arham Developers has also filed Suit (Lodging) No

9811/2020 against the first respondent and the petitioner for a

declaration that the deed of conveyance is valid and subsisting and

binding between the parties. Both these suits are pending before the

original side of this Court. By an order dated 4 January 2021 in IA

(L) no 9993/2020 injunction is granted in favour of 'Arham

Mamta Kale page 5 of 32

1-wpst-1929-21 & group.odt

Developers' restraining the first respondent from creating third

party rights in the suit property.

7. On 14 January 2021 the petitioner and the first and the

second respondents filed an application/ pursis in Appeal no

41/2008 for disposal of the appeal as the dispute is settled between

the parties. According to the petitioner it was not necessary for the

Appellate Bench to have called say of Arham Developers on the said

application, in as much as 'Arham Developers' was not yet impleaded

as a party respondent.

8. The Appellate Bench however allowed application

Exh.40 on 14 January 2021 for impleadment and granted time to

'Arham Developers' to file say to the application for disposal of the

appeal in view of the settlement between petitioner and the first and

the second respondent. It is this order which is subject matter of

challenge in WP St No.1929/2021.

9. A similar order passed in Appeal No.193/2008 is

challenged in WP St No.1930/2021, by the petitioner society.

Mamta Kale page 6 of 32

1-wpst-1929-21 & group.odt

WP St. No.4009/2021 and WP No. 4011/2021

10. In Writ Petition No.4009/2011 petitioner Tajdar Amrohi

(the appellant in Appeal No.193/2008) is challenging the order

dated 14 January 2021 and is seeking permission to withdraw the

appeal on the basis of the application/pursis filed before the

Appellate Bench.

11. In WP St No.4011/2021 petitioner Tajdar Amrohi is

challenging the order dated 14 January 2021 passed in Appeal No.

41/2008. The petitioner is seeking an order for allowing the appeal

on the basis of the settlement and setting aside of the Judgment and

decree dated 16/17 October 2007 passed in RAE & R Suit

No.184/525 of 1991.

12. Before proceeding further it is necessary to state few

more facts. Shandar Amraohi brother of Tajdar Amrohi died on 21

August 2011. The Trial Court by an order dated 27 November 2013

and the order passed by this Court on 18 February 2014 directed

deletion of Shandar Amrohi from the array of parties. The Society,

challenged the said order before the Supreme Court in Special Leave

Petition(C) No.7386-87 of 2014 which is pending. 'Arham

Mamta Kale page 7 of 32

1-wpst-1929-21 & group.odt

Developers', sought impleadment before the Supreme Court in the

aforesaid SLP which has been allowed on 11 September 2019 with

liberty to the parties to raise their objections available under the law.

It may be mentioned that Tajdar Amrohi filed an application being

IA No.159743/2019 before the Supreme Court for deletion of

Arham Developers from the SLP which is rejected on 10 February

2020. According to the petitioners, 'Arham Developers' cannot take

shelter of the said order passed by the Supreme Court in seeking

impleadment in the appeals pending before the Appellate bench and

supporting the impugned orders.

13. I have heard the learned counsel for the parties.

Perused record.

14. Mr. Setalwad, the learned Senior counsel for the

petitioner society submitted that the application (Exh.40) was filed

by 'Arham Developers' under Order XXII Rule 10 of CPC. He points

out that Order XXII deals with death, marriage and insolvency of the

party. He submitted that thus the application as framed and filed

was not maintainable under Order XXII, in as much as there is

neither death, marriage or insolvency, pursuant to which such

application could have been filed. He submitted that Rule 10 of

Mamta Kale page 8 of 32

1-wpst-1929-21 & group.odt

Order XXII of CPC would apply only during the pendency of the suit.

Thus, the application being filed in the appeal after the suit was

already disposed of was not maintainable. He pointed out that sub-

Rule 1 of Rule 10 of Order XXII deals with substitution and not

addition of party. Thus, the application filed for addition /

impleadment is not maintainable. He pointed out that sub-Rule 2 of

Rule 10 of Order XXII is inapplicable as it deals with attachment of a

decree.

15. It is next submitted that the impugned order is passed

in violation of Section 52 of the Transfer of Property Act, 1882 ('TP

Act' for short). He submitted that the deed of conveyance has been

executed without obtaining any leave, during the pendency of the

appeal. It is submitted that 'Arham Developers' is claiming

impleadment on the basis of the rights based on the purported deed

of conveyance dated 19 May 2010 which is disputed. He submitted

that the said deed of conveyance has been terminated vide notice

dated 15 April 2019 and Suit No.01/2021 (Lodging No.1145/2019)

seeking cancellation of the purported deed of conveyance is

pending. He pointed out that the suit filed by 'Arham Developers'

for declaration that the deed of conveyance is valid and subsisting

and binding on first respondent Tajdar Amrohi is also pending. In

Mamta Kale page 9 of 32

1-wpst-1929-21 & group.odt

short, it is submitted that the issue about the transfer / acquisition

of title by 'Arham Developers' on the basis of the deed of conveyance

being pending before the Original Side of this Court, it was not open

for the Small Causes Court to have allowed the impleadment, more

so, when the Small Causes Court cannot go into the question of title.

16. It is submitted that the society and the first respondent

had sought disposal of the appeal in view of the settlement reached

and a prayer was also made for referral of the dispute to mediation.

It is submitted that the Appellate Bench was in error in refusing to

act on the application / pursis filed on the basis of the settlement

which would have put an end to a long standing dispute mostly

involving Senior citizens. It is pointed out that 'Arham Developers'

cannot place reliance on the order passed by the Hon'ble Supreme

Court in as much as the Supreme Court has granted liberty to the

parties to raise their objection available under the law by order

dated 11 September 2019. On behalf of the petitioner reliance is

placed on the decisions in (i) Ranbir Singh Vs. Asharfi Lal1

1(1995) 6 SCC 580

Mamta Kale page 10 of 32

1-wpst-1929-21 & group.odt

(ii) Foolchand Vs. Shabbir2 (iii) Kanaklata Das Vs. Naba Kumar 3

(iv) Patna Noorul Hoda Vs. B. N. Prasad 4 (v) Ramchandra

Bhikachand Nahar Vs. Narhar Maruti Udavant & Ors. 5 (vi) Anil

Dinmani Shankar Joshi and Anr. Vs. Chief Officer, Panvel Municipal

Council, Panvel and Anr.6

17. Mr. Dhakephalkar, the learned Senior Counsel

appearing for the petitioner Tajdar Amrohi has also challenged the

impugned order on similar grounds. In so far as the withdrawal of

Appeal No.193/2008, it is submitted that the petitioner as an

appellant has every right to withdraw the appeal and once the

appeal stood withdrawn, the Appellate Bench could not have

directed impleadment of Arham Developers in the appeal. The

learned Senior Counsel took strong exception to the Appellate Bench

permitting Arham Developers to be impleaded as co-appellant

without the permission of the petitioner. It is pointed out that no

party can be directed to be added / impleaded as a plaintiff /

appellant without consent of the plaintiff or the appellant as the

case may be. The learned Senior Counsel was at pains to point out 21998(1) Mh.L.J. 429

3(2018) 2 SCC 352

4MANU/BH/1884/2017

5AIR 1996 Bom 338

62003 SCC Online 24

Mamta Kale page 11 of 32

1-wpst-1929-21 & group.odt

that the impugned order in so far as impleadment in Appeal

No.193/2008, would lead to a situation where the petitioner as an

appellant is desirous of withdrawing the appeal while 'Arham

Developers' as co-appellant is desirous of prosecuting the appeal. It

is submitted that such a situation cannot be conceived and the

Appellate Bench was oblivious of such a incongruous situation

resulting from the impugned order.

18. In so far as the Appeal No.41/2008 is concerned, it is

submitted that the society and the petitioner having settled their

interse dispute had sought disposal of the appeal by setting aside

decree dated 16/17 October 2007 and the same ought to have been

allowed. It is pointed out that Rule 10 of Order XXII, speaks about

continuation of suit / proceeding in the eventuality of assignment or

devolution or any interest in the suit and does not mandate addition

/ impleadment of the party on account of such assignment /

devolution. It is pointed out that 'Arham Developers' is neither a

necessary nor a proper party to the appeal or the suit.

19. The learned Senior Counsel has extensively taken me

through the impugned order passed in order to submit that the

Appellate Bench has exceeded its jurisdiction by dwelling on the

Mamta Kale page 12 of 32

1-wpst-1929-21 & group.odt

nature and the effect of the deed of conveyance and the notice of

cancellation when the Appellate Bench was not entitled to go into

the question of title more so when the validity and the binding

nature of deed of conveyance is subject matter of dispute before this

Court. It is pointed out that the Appellate Bench was in error in

coming to the conclusion that the parties had intended that 'Arham

Developers' would be a beneficiary of the decree dated 16/17

October 2007 particularly when the eviction was granted by the said

decree on the basis of the arrears of rent for the period prior to the

alleged purchase of the suit property by 'Arham Developers'. In

short, it is submitted that by virtue of the alleged deed of

conveyance Arham Developers was not vested with any right, title or

interest to prosecute the suit or the appeal or to claim the benefit of

the decree of eviction. It is submitted that the Appellate Bench by

virtue of "convoluted reasoning" has arrived at a wrong conclusion

permitting impleadment.

20. Mr. Sharan Jagtiani, the learned Senior Counsel and

Mr. Mayur Khandeparkar, the learned Counsel for the 'Arham

Developers' has supported the impugned order. It is submitted that

there is a registered deed of conveyance executed in favour of the

'Arham Developers' which still subsists. It is pointed out that the

Mamta Kale page 13 of 32

1-wpst-1929-21 & group.odt

party to a registered deed of conveyance cannot conceivably

"terminate" the same as has been purported to be done by a notice

dated 15 April 2019. It is submitted that in any event, the suit filed

by the society seeking cancellation of the said deed of conveyance is

still pending and in the absence of any order being passed in respect

of the said deed of conveyance, 'Arham Developers' was entitled to

seek impleadment. It is submitted that such impleadment has also

been allowed by the Supreme Court in the SLP filed by the society.

It is submitted that the impleadment has rightly been allowed on the

basis of the deed of conveyance.

21. In so far as the ground based on the Arham Developers

being allowed to be joined as co-appellant in Appeal No.193/2008 is

concerned, it is pointed out that there is also an application for

deletion/transposition of the appellant Tajdar Amrohi which is

pending before the Appellate Bench. It is submitted that the

impugned order does not suffer from any infirmity much less results

into any manifest injustice on the parties and no case for

interference is made out under Article 227 of the Constitution of

India.

Mamta Kale page 14 of 32

1-wpst-1929-21 & group.odt

22. I have carefully considered the rival circumstances and

the submissions made.

23. At the outset, it is necessary to note that although

certain allegation have been made as to the manner in which the

appeals have been conducted and the parties were allegedly not

allowed to go for mediation, I do not propose to go into these

allegations more so, for the reason that an application for transfer

was filed and was said to be pending at the relevant time. The

learned counsel for the Petitioners submitted that the concerned

Presiding Officer has since retired and therefore, nothing survives in

the transfer application. As indicated earlier, it is not necessary to

go into these allegations.

24. It further appears that initially the dispute was between

the landlord Tajdar Amrohi and tenant Cozihom society. The deed

of conveyance is dated 19 May 2010 and the impleadment was

sought on 23 July 2012 and the application was pending.

WP St. No.1929/2021 & WP St. No.4011/2021

25. The challenge in both these petitions is to the order

dated 14 January 2021 passed by the Appellate Bench of the Small

Mamta Kale page 15 of 32

1-wpst-1929-21 & group.odt

Causes Court in Appeal No.41/2008. By the impugned order, the

Application (Exh.40) filed by the 'Arham Developers' seeking

impleadment as respondent No.1 (D) has been allowed. The facts

which are undisputed and/or which are matters of record are that

the predecessor-in-title of petitioner Tajdar Amrohi had leased out

the land to the Cozihom Co-Operative Society and the suit filed for

eviction against the society has been decreed on 16/17 October

2007 on the ground of arrears of rent which judgment and decree is

subject matter of challenge in the appeal. It is a matter of record

that during the pendency of the appeal, a Power of Attorney, re-

development agreement and a registered deed of conveyance has

been executed in favour of the 'Arham Developers' and on the

strength of the same, the impleadment is sought. It is also a matter

of record that there are two suits filed and pending before the

Original Side of this Court. In one of the suit, there is a challenge to

the deed of conveyance on the ground that the same has been

cancelled by virtue of a notice dated 15 April 2019. The second suit

is by Arham Developers seeking declaration that the deed of

conveyance is subsisting and binding between the parties. It is

further a matter of record that this Court by an order dated 4

January 2021 in Interim Application (L) No.9993/2021 in Suit (L)

No.9811/2020 has granted interim relief in favour of Arham

Mamta Kale page 16 of 32

1-wpst-1929-21 & group.odt

Developers by which Tajdar Amrohi (Defendant No.1) or anybody

on his behalf has been restrained from disposing of and/or creating

any third party rights / interest in the suit property. A perusal of

para 6 of the said order would indicate that this Court had prima

facie found that the property "has admittedly passed". It would be

worthwhile to reproduce para 6 of the said order as under.

6. Having heard parties, I am of the view that ad-interim relief would have to be granted since the property has admittedly passed. Pendency, if any, of a suit being Suit (Lodging) No.1145 of 2019 filed by the first defendant for cancellation of the deed of conveyance will be of no consequence at this ad-

interim stage. In the meantime, Mr. Purohit submits that in the suit filed by defendant No.1 all office objections have been complied.

26. It is true that application (Exh.40) was filed under

Order XXII Rule 10 of CPC. Although, Order XXII pertains to death,

marriage and insolvency of the parties, Rule 10 provides for

procedure in case of assignment before final order in suit. Sub-Rule

1 of Rule 10 of Order XXII which is relevant for the purpose reads

thus-

10(1) - In other cases of an assignment, creation or devolution of any interest during the pendency of a

Mamta Kale page 17 of 32

1-wpst-1929-21 & group.odt

suit, the suit may, by leave of the Court, be continued by or against the person to or upon whom such interest has come or devolved.

It can thus be seen that it provides for assignment,

creation or devolution of any interest during the pendency of

the suit.

27. The Supreme Court in the case of Amit Kumar Shaw

and Another Vs. Farida Khatoon and Anr.7 has interalia held that

under Order XXII Rule 10, no detailed inquiry at the stage of

granting leave is contemplated. The Court has only to be prima

facie satisfied for exercising its discretion in granting leave "for

continuing the suit by or against the person on whom the interest

has devolved by assignment or devolution". It has further been held

that the power of Court to add the party to a proceeding cannot

depend solely on the question whether he had interest in the suit

property. Para 10 and 12 of the judgment are apposite and may be

reproduced thus-

10. The power of a Court to add a party to a proceeding cannot depend solely on the question whether he has interest in the suit property. The question is whether the right of a person may be affected if he is not added as a party. Such right,

7(2005) 11 SC 403

Mamta Kale page 18 of 32

1-wpst-1929-21 & group.odt

however, will necessarily include an enforceable legal right.

12. Under Order XXII Rule 10, no detailed inquiry at the stage of granting leave is contemplated. The Court has only to be prima facie satisfied for exercising its discretion in granting leave for continuing the suit by or against the person on whom the interest has devolved by assignment or devolution. The question about the existence and validity of the assignment or devolution can be considered at the final hearing of the proceedings. The Court has only to be prima facie satisfied for exercising its discretion in granting leave for continuing the suit.

28. It has further been held that the application under

Order XXII Rule 10 can be made to the Appellate Court, even though

the devolution of the interest occurred when the case was pending

during the trial.

29. In the present case, the transfer although challenged by

the vendor has happened during the pendency of the appeal.

However, what is relevant is that the Supreme Court has held that

an application under Order XXII Rule 10 can even be made to the

Appellate Court. Even otherwise an appeal is a continuation of the

suit and therefore the contention that Order XXII Rule 10 was

Mamta Kale page 19 of 32

1-wpst-1929-21 & group.odt

inapplicable for the reason that it applies to a suit, to my mind,

cannot be accepted.

30. In Amit Kumar Shaw it has further been held that the

transferee, on whom such interest devolves can be joined both

under Order XXII Rule 10 or Order I Rule 10 of CPC, given that such

transferee is bound by the final decree under Section 52 of the TP

Act.

31. It can thus be seen that the principles which can be

deduced are that the transferee can apply and can be joined both

under Order XXII Rule 10 or Order I Rule 10 of CPC, albeit, if

otherwise, a case for addition / impleadment is made out. At the

stage of said addition / impleadment, a detailed inquiry is neither

contemplated nor necessary and prima facie satisfaction of the Court

will be sufficient and the power of the Court to add a party to a

proceeding cannot depend solely on the question whether he has

interest in the suit property. The question is whether the right of a

person may be affected if he is not added as a party. Such right,

however, will necessarily include an enforceable legal right.

Mamta Kale page 20 of 32

1-wpst-1929-21 & group.odt

32. It is further well settled that the label under which a

particular application is filed or relief is sought is not decisive and

the Court can always grant relief provided the power to grant relief

otherwise exists albeit on satisfaction of the necessary conditions.

33. Coming to the present case, prima facie, there is a

registered deed of conveyance which is now disputed by the vendors

in respect of which the suit filed by the vendors and the counter suit

filed by the vendee are pending. Prima facie, at this stage, there is

no order about cancellation and/or invalidity of the said deed of

conveyance.

34. It is true that the Small Causes Court and for the matter

of that the Appellate Bench entertaining an appeal arising out of a

suit before the Small Causes Court, cannot go into the question of

title. The suit before the Small Causes Court essentially proceeds on

the basis of existence of landlord-tenant relationship. The learned

Senior counsel for the petitioners have strenuously urged that

notwithstanding the settled position, the Appellate Bench has indeed

dwelt on the aspect of title based on the deed of conveyance. In

order to support the said contention, certain paragraphs from the

impugned order were read out.

Mamta Kale page 21 of 32

1-wpst-1929-21 & group.odt

35. In my considered view, it would not be necessary to go

into the said contention, for the reason that the learned Single

Judge of this Court entertaining Suit (L) No.9811/2020 filed by

'Arham Developers' has prima facie found that the property has

'admittedly passed' in paragraph 6 which has been reproduced

above. In my considered view, the Small Causes Court would be

bound by the said prima facie finding particularly when at the stage

of impleadment, no detailed inquiry is contemplated.

36. Prima facie, in my opinion, there is a registered deed of

conveyance in favour of 'Arham Developers' and although it is

sought to be "cancelled" by virtue of a notice dated 15 April 2019,

there is no order of cancellation or even a prima facie finding that

the document is invalid or inoperative at this stage. Quite to the

contrary, there is a prima facie finding that the 'property has passed'

in favour of the 'Arham Developers' on the basis of which interim

relief is granted to 'Arham Developers'.

37. The question is essentially whether prima facie the

vendors have any subsisting interest in the face of the deed of

Mamta Kale page 22 of 32

1-wpst-1929-21 & group.odt

conveyance and/or whether the vendor 'Arham Developers' have

acquired an interest thereby entering in the shoes of the landlord.

38. It is further necessary to note that the Hon'ble Supreme

Court by an order dated 11 September 2019 has allowed the

application for impleadment filed by 'Arham Developers' and

permitted it to participate in the proceedings.

39. Coming to the ground based on Section 52 of the TP

Act, it is evident that Section 52 of the TP Act does not contain any

prohibition for transfer of property pendente lite. All that Section

52 provides is that in any suit or proceeding (which is not collusive)

and in which any right to immovable property is directly and

specifically in question, the property cannot be transferred or

otherwise dealt with by any party to the suit or proceeding "so as to

affect the rights of any other party thereto", under any decree or

order which may be made therein, except under the authority of the

Court and on such terms as it may impose. It can thus be seen that

the transfer pendente lite governed by Section 52 of the TP Act is

subject to the decree or order passed in the suit or proceeding and

such transfer cannot affect the rights of any other party to the suit.

There is a clear distinction between a transfer pendente lite

Mamta Kale page 23 of 32

1-wpst-1929-21 & group.odt

governed by Section 52 of the TP Act and a transfer which is in

breach of any prohibitory order passed by the Court. These two

transfers clearly differ in so far as their effect is concerned. In the

prior case, governed by Section 52, the transfer is only subject to the

outcome or the order or the decree passed in the suit or proceeding

as the case may be.

40. It is necessary to note that prima facie at this stage, the

petitioner society as well as petitioner Tajdar Amrohi have filed a

pursis claiming that there is a settlement amongst them and

therefore, in order to examine the interest of the Arham Developers,

the Appellate Bench was within its bounds to allow the

impleadment.

41. A brief reference may be made at this stage to the

decisions cited on behalf of the petitioner.

42. In Ranbir Singh , the Supreme Court has held that the

question of title of the property is not germane, "however, may be

examined incidentally", in a eviction suit between the landlord and

the tenant. However, the question of title cannot be decided finally

in the eviction suit.

Mamta Kale page 24 of 32

1-wpst-1929-21 & group.odt

43. In the case of Foolchand , the non-applicant No.1 had

sought eviction against the non-applicant No.2 claiming that he was

a tenant and had defaulted in the matter of payment of rent. The

applicant before this Court had sought impleadment on the ground

that he was an owner of the suit property. This Court noted that

there was a dispute between the applicant and the non-applicants

regarding the ownership of the said premises. What is significant is

that there was a decree passed in favour of the non-applicant No.1

by the Trial Court on adjudication although, this Court had directed

maintenance of the status-quo. It was in these circumstances found

that the order refusing impleadment did not require any

interference. In the present case, there is no such decree passed in

favour of the vendors and quite to the contrary, there is a prima

facie finding that the property has passed.

44. In the case of Kanaklata Das, in an eviction suit, an

application was filed under Order I Rule 10(2) of the CPC for

impleadment as co-plaintiff on the ground that he was a member of

the plaintiff's family and being so, has a right, title and interest in

the suit premises. The Supreme Court interalia having noted that if

there are co-owners or co-landlords, then one co-owner or co-

landlord can file a suit for eviction, refused to allow the

Mamta Kale page 25 of 32

1-wpst-1929-21 & group.odt

intervention, as the respondent No.1 was found to be neither

necessary nor proper party to the suit.

45. In the case of Anurag Mittal , the question was about

validity of marriage contracted during pendency of an appeal

against a decree for dissolution of earlier marriage. The question

was whether the date of dismissal of appeal, against dissolution of

marriage relates back to the filing of the application for withdrawal

of appeal. It can thus be seen that the case is clearly distinguishable

on facts. What is relied upon by the learned counsel for the

petitioner is that Order XXIII Rule 1(1) of CPC gives absolute right

to the plaintiff to withdraw his suit or abandon any part of his claim.

Taking note of the said provision, the Supreme Court held that if

such an application is made, the Court has to grant it.

46. Coming to the present case, in so far as Appeal

No.41/2008 is concerned which was filed by the society against the

judgment and decree dated 16/17 October 2007, the society was

not seeking withdrawal of the appeal but was in fact seeking order

by which the appeal was required to be allowed, thereby setting

aside the decree of eviction passed against the society. I would

revert back to this aspect while deciding the Writ Petition St.

Mamta Kale page 26 of 32

1-wpst-1929-21 & group.odt

No.1930/2021 and Writ Petition St. No.4009/2021 in which the

appeal was sought to be withdrawn.

47. Even the decision of this Court in Ramchandra Nahar

would not apply on facts. In that case, it was held that only the

family members residing with the tenant at the time of his death

would get the tenancy rights and no other heir of tenant can be

brought in to bestow upon him the tenancy rights.

48. Lastly, in the case of Pannala Renuka and Anr. Vs. Kavali

(Rajumouni) Venkataiah & Ors.8 , it was found in paragraph 5 that

although purchaser of the property during the pendency of the suit,

as of right, cannot claim to be a necessary or proper party to the

suit, having regard to the circumstances of the each case, the Court

may permit the purchaser pendente lite to come on record.

WP (St) No.1930/2021 and WP (St) No.4009/2021

49. Coming to these petitions, the only distinguishing

feature in these petitions is that the respondent Arham Developers

had sought impleadment by virtue of application (Exh.17) as co-

 82006(3) A.P.L.J. 348 (HC)


   Mamta Kale                                                        page 27 of 32




                                                     1-wpst-1929-21 & group.odt


appellant No.2. The petitioner Tajdar Amrohi who is the appellant in

Appeal No.193/2008 has sought withdrawal of the appeal in which

such impleadment as a co-appellant has been allowed.

50. Mr. Dhakephalkar, the learned Senior counsel for the

petitioner submitted that such impleadment as a co-appellant could

not have been allowed and it would lead to a situation where Tajdar

Amrohi appellant No.1 is desirous of withdrawing the appeal while

appellant No.2 Arham Developers is interested in prosecuting the

appeal. He also submitted that such impleadment would not be

permissible under Order XXII Rule 10 of CPC.

51. I have gone through para 10 of the impugned order

dealing with the said aspect. The Appellate Bench has found that -

(i) this ground was not raised in the reply filed by the petitioner

herein to the application for impleadment. (ii) the Cozihom society

(defendant No.1) has nothing to do with the impleadment in the

appeal filed by the petitioner Tajdar Amrohi (original plaintiff). (iii)

the effect of such addition and whether there will be conflict of

interest between the existing appellant and the Arham Developers

can be seen at the later stage and not at the sage of considering

Mamta Kale page 28 of 32

1-wpst-1929-21 & group.odt

impleadment. (iv) the aggrieved appellant may take appropriate

recourse for transposition amongst them if deemed fit.

For aforesaid reasons, the Appellate Bench has refused

to accept the contention "at this stage".

52. I have given my anxious consideration to the

circumstances and the submissions made. It is true that normally a

person cannot be added or foisted as a plaintiff or as an appellant

without the consent of the plaintiff or the appellant as the case may

be. However, it prima facie, appears that Order I Rule 10 envisages

even the 'continuation of any suit' by such person upon whom such

interest has come or devolved. Thus, prima facie, Order XXII Rule

10 would show that the person can even be added as a plaintiff, in

as much as the said provision envisages continuation of the suit by

or against the person upon whom such interest is devolved. As a

necessary corollary it will also apply to continuation of an appeal, in

as much as an appeal is a continuation of the suit. It transpires that

an application for deletion of the existing appellant is pending

before the Appellate Bench.

53. Having regard to the fact that the Appellate Bench has

also observed that the contention cannot be accepted at this stage, it

Mamta Kale page 29 of 32

1-wpst-1929-21 & group.odt

would be open to the parties to urge the same and the Appellate

Bench can consider the same while considering the application for

deletion and/or the application / pursis for withdrawal of the

appeal.

54. I would now propose to briefly deal with the cases on

which reliance is placed by Mr. Dhakephalkar, the learned Senior

counsel for the petitioner. The case of Shiv Prasad Vs. Durga Prasad

and Anr. 9 and Prakash Kaur (Smt) Vs. Sandhooran (Smt) and Anr. 10

involved withdrawal of an application under Order XXI Rule 89(2)

of CPC.

It can thus be seen that both these cases are

distinguishable on facts. In para 12 of Shivprasad , the Supreme

Court has observed that "even on the interpretation of Rule 89(2)

which we have put we are not prepared to accept the contention put

forward on behalf of the appellant that an application under Rule 90

does not stand withdrawn until an order to that effect is recorded by

the Court".

55. It can thus be seen that the said observation is in

context of Rule 89(2) of Order XXI. In the present case, admittedly, 9(1975) 1 SCC 405

10(1993) 3 SCC 312

Mamta Kale page 30 of 32

1-wpst-1929-21 & group.odt

there is no formal order passed for withdrawal of the Appeal

No.193/2008.

56. To conclude, prima facie, there is a registered deed of

conveyance executed in favour of Arham Developers. Although the

said deed is sought to be cancelled by virtue of a notice, the suit

filed by the vendors as well as suit filed by the Arham Developers is

pending before this Court. In the suit filed by the later, there is a

prima facie finding while granting interim relief that the property

has passed. That apart, the Hon'ble Supreme Court in the SLP filed

by the society arising out of the suit between the landlord and the

tenant i.e. the society and Tajdar Amrohi has granted impleadment

of 'Arham Developers' permitting it to participate in the proceedings.

At the stage of impleadment, the Court is only required to look at

the prima facie case.

57. In that view of the matter, no case for interference is

made out. The petitions are accordingly dismissed with no order as

to costs.

58. At this stage, the learned counsel for the Petitioners

seeks continuation of the interim relief which was operating in these

Mamta Kale page 31 of 32

1-wpst-1929-21 & group.odt

petitions. He seeks the continuation of the interim relief for a

period of eight weeks.

59. Mr. Khandeparkar, the learned counsel for the

respondent/ Arham Developers has opposed the said prayer.

60. Considering the over all circumstances and the fact that

the interim relief was already operating from 3 February 2021, the

same shall continue for a period of eight weeks.

C.V. BHADANG, J.

   Mamta Kale                                                        page 32 of 32




 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter