Citation : 2023 Latest Caselaw 8226 Bom
Judgement Date : 10 August, 2023
1 26 cra 348-22 with ia 20205-22 -c.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
CIVIL REVISION APPLICATION NO.348 OF 2022
WITH
INTERIM APPLICATION NO.20205 OF 2022
IN
CIVIL REVISION APPLICATION NO.348 OF 2022
Bharat Petroleum Corporation Limited ... Applicant
Vs.
Kalpataru Properties Private Limited ... Respondent
-------
Mr.Pankaj Savant, Senior Advocate with Mr.Gaurav Jain i/by M/s The
Law Point, Advocates for the Applicant.
Mr.Girish S. Godbole, Senior Advocate with Mr.Suneet Kumar Tyagi and
Mr.Omprakash Vaishnaw, Advocates for the Respondent.
-------
CORAM : ABHAY AHUJA, J.
DATE : 10 AUGUST, 2023. P.C. :
1. This Revision Application seeks to assail the order dated 10 th
February, 2022 passed by the Appellate Bench of the Small Causes Court
upholding the order of the Trial Court dated 18 th June, 2018 in Mesne
Profit Application No.612 of 2010. Mr. Savant, learned senior counsel for
the Applicant would submit that the Trial Court after considering the
instances cited by the Applicant as well as the Respondent simply
Priya R. Soparkar 1 of 4
2 26 cra 348-22 with ia 20205-22 -c.doc
considered the average of the rates of mesne profit and came up with the
figures of Rs.57.21 per sq. ft. per month for the period from 1 st November,
2003 to 31st December, 2007 and the rate of Rs.121.07 per sq. ft. per
month for the period from 1 st January, 2008 till the date of handing over
possession which is 28th January, 2013. Learned counsel would submit
that the Appellate Court has simply confirmed the order of the Trial Court.
He would submit that no independent mind has been applied and simply
an averaging of the rates by the Revision Applicant and by the Respondent
has been done which is completely in breach of the principles laid down.
Learned senior counsel draws the attention of this court to paragraph
No.6 of the Appellate Court order to submit that the Respondent
supported the judgment and decree of the Trial Court but assailed the
finding of the Trial Court. He would submit that it has been clearly
recorded in the said paragraph that according to the counsel for the
Respondent the mesne profit determined by the learned Trial Judge was
not proper. Learned counsel would submit that the Respondent has not
challenged the said order before this court, despite submitting that the
computation of the mesne profit by the Trial Judge was not proper.
Learned senior counsel would submit that on this ground alone the
Revision Application requires to be admitted. He would also submit that
Priya R. Soparkar 2 of 4
3 26 cra 348-22 with ia 20205-22 -c.doc
pursuant to order dated 5th August, 2022 the Revision Applicant has also
deposited the undisputed amount in this court albeit without interest and
be allowed to do so. Learned counsel would also submit that the
Respondent may be permitted to withdraw this amount alongwith interest
as the same is undisputed.
2. On the other hand, Mr.Godbole, learned senior counsel for the
Respondent would submit that there is no perversity in the orders of the
Trial Court as well as the Appellate Court as the method of taking an
average of the two valuations has been recognized by the Hon'ble
Supreme Court in the case of Humayun Dhanrajgir and ors. Vs. Ezra
Aboody1 and therefore, no fault can be found in the two orders.
3. Referring to paragraph No.6 of the Appellate Court order, learned
senior counsel would submit that although by following the method of
averaging the Respondent stood to loose, however, to bring quietus to the
litigation, the said order was not challenged and therefore, the submission
on behalf of the Respondent in paragraph No.6 of the Appellate Court
order be accordingly understood. Learned senior counsel would submit
that admitting the matter would delay a money claim as the Revision 1 (2008) 6 Bom CR 862
Priya R. Soparkar 3 of 4
4 26 cra 348-22 with ia 20205-22 -c.doc
Applicant has already handed over the possession to the Respondent.
4. Having heard the learned counsel at some length and having
perused the impugned decision, this court is of the view that interests of
justice would be best served if the Revision Application be finally heard at
the stage of admission.
5. Accordingly, list this matter for final disposal on 4 th October, 2023.
Filing of private paper-book is dispensed with.
6. In the meanwhile, let the Revision Applicant deposit the interest
portion at the rate of 10% on the undisputed amount already deposited
in the Appellate Court within a period of four weeks. The Respondent is at
liberty to withdraw the undisputed amount alongwith interest so
deposited subject to usual undertaking.
(ABHAY AHUJA, J.)
Priya R. Soparkar 4 of 4
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!