Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Golden Medows Properties (Pvt.) Ltd vs Hansa Holdings And Trading Co. Pvt. Ltd. ...
2023 Latest Caselaw 11968 Bom

Citation : 2023 Latest Caselaw 11968 Bom
Judgement Date : 1 December, 2023

Bombay High Court

Golden Medows Properties (Pvt.) Ltd vs Hansa Holdings And Trading Co. Pvt. Ltd. ... on 1 December, 2023

Author: Nitin B. Suryawanshi

Bench: Nitin B. Suryawanshi

2023:BHC-AS:35603




                                                 1/7
                                                                    901-IA-1342-15051-23.doc


                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            CIVIL APPELLATE JURISDICTION

                         INTERIM APPLICATION NO.1342 OF 2023
                                          IN
                             FIRST APPEAL NO. 236 OF 2023
                                          IN
                                SUIT NO. 10640 OF 1991
                          (HIGH COURT SUIT NO. 3772 OF 1991)

           Golden Medows Properties (Pvt. Ltd.)            ...Applicant

           In the matter between :

           Golden Medows Properties (Pvt. Ltd.)            ...Appellant
                 vs.                                   (Original Defendant No.1)
           Hansa Holdings And Trading
           Co. Pvt. Ltd. And Ors.                          ...Respondents

                                        WITH
                        INTERIM APPLICATION NO.15051 OF 2023
                                         IN
                            FIRST APPEAL NO. 236 OF 2023
                                         IN
                               SUIT NO. 10640 OF 1991

           Hansa Holdings And Trading
           Co. Pvt. Ltd. And Ors.                          ...Applicant

           In the matter between :

           Golden Medows Properties (Pvt. Ltd.)            ...Appellant
                vs.                                    (Original Defendant No.1)
           Hansa Holdings And Trading
           Co. Pvt. Ltd. And Ors.                          ...Respondents


           Mr. Vinit Naik, Senior Counsel a/w Mr. Vishal Kanade a/w Ms.
           Pearl Majithia i/b FZB Associates for Applicants in IA 15051 of
           2023 and for Respondent No.1 in FA 236 of 2023.



      Chaitanya

                  ::: Uploaded on - 01/12/2023             ::: Downloaded on - 02/12/2023 09:02:44 :::
                                                2/7
                                                                  901-IA-1342-15051-23.doc
     Mr. Sukand Kulkarni with Mrs. Chhaya Parab i/b M/s. Shah &
     Sanghavi for Appellant in FA 236 of 2023 and for Respondent
     No.1 in IA 15051 of 2023.


                            CORAM          :   NITIN B. SURYAWANSHI, J.

               RESERVED ON :                   3RD NOVEMBER, 2023
            PRONOUNCED ON :                    1ST DECEMBER, 2023


     P. C. :

     1.                Interim Application No. 1342 of 2023 is filed by

     Original Defendant No.1/Appellant for stay to the Judgment and

     Decree dated 9th January, 2023, passed by City Civil Court,

     Greater Mumbai, in Suit No. 640 of 1991 filed by Plaintiff

     No.1/Respondent. Appeal is admitted on 14th March, 2023 and

     considering the fact that there was no interim relief granted in

     favour of plaintiff during the pendency of suit, ad-interim relief

     staying the execution implementation and operation of the

     impugned Judgment and Decree granted in favour of Appellant

     vide Order dated 14th February, 2023 is continued to operate

     until further Orders.

                    Interim Application No.15051 of 2023 is filed by

     Plaintiff No.1 for restraining the Appellant/occupants of Ambuj

     Annexe Building from obstructing the occupants of Ambuj Main

     Building for enjoyment of the amenities constructed at the



Chaitanya

            ::: Uploaded on - 01/12/2023                 ::: Downloaded on - 02/12/2023 09:02:44 :::
                                                   3/7
                                                                          901-IA-1342-15051-23.doc
     ground floor of Ambuj Annexe Building.

     2.             Original        Plaintiffs    filed   suit   for   declaration          that

     Indenture of Conveyance dated 16th February, 1991 is null and

     void and to cancel the said Indenture. Prayer for permanent and

     mandatory injunction demolishing the additional construction

     constructed by Defendant No.1 was also made. Trial Court after

     hearing the parties partly decreed the suit, thereby restraining

     defendant No.1, their agents, servant or any person claiming on

     their behalf from obstructing the occupants of Ambuj Main

     Building in the enjoyment of the amenities constructed in the

     common area of the ground floor of Ambuj Annexe Building,

     without following due process of law.

     3.             Heard Mr. Vinit Naik, learned Senior Counsel for

     Appellant/Defendant               No.1      and    Mr.   Vishal   Kanade         learned

     Advocate for Applicant.

     4.             Defendant No.1 in written statement has made

     following averments ;

                    "The Plaintiffs are still having access to the amenities

                    on the ground floor and there is no restrain to

                    them.... The residents of Ambuj Building and Ambuj

                    Annexe are provided with the water from the suction



Chaitanya

            ::: Uploaded on - 01/12/2023                         ::: Downloaded on - 02/12/2023 09:02:44 :::
                                                   4/7
                                                                        901-IA-1342-15051-23.doc
                    tank with the help of pump which is maintained in

                    good order and condition by defendant No.1. Also the

                    servant of the occupants of main buildings are having

                    access         to      the   servant   room.    Their       right      and

                    enjoyment is not restrained or denied by errection of

                    the Gate on the entrance of Ambuj Annexe.

     5.             On Perusal of Indenture of Conveyance dated 16th

     February, 1991 it prima-facie appears that, amenities on the

     ground floor of Ambuj Annexe Building of common areas are for

     the benefit of respective owners of the flats constructed on the

     land of Ambuj Limited. Residents of Ambuj Main Building are

     entitled to enjoy the amenities on the ground floor of Ambuj

     Annexe Building.

     6.             In the Judgment impugned in the First Appeal, Trial

     Court has held ;

                     "Admittedly the ground floor area is consisting of the

                     amenities of the water tank suction, pump house,

                     servant room.

                      It also seems that, the amenities on the ground floor

                      of the Ambuj Annexe Building and common area and

                      benefit of the same are to be enjoyed by all the



Chaitanya

            ::: Uploaded on - 01/12/2023                       ::: Downloaded on - 02/12/2023 09:02:44 :::
                                            5/7
                                                              901-IA-1342-15051-23.doc
                      respective owners of the flat constructed on the land

                      of whole Ambuj Limited.

                      It therefore seems that even occupants of Ambuj

                      Main Building are entitled for the said amenities

                      erected on the ground floor. ....... There is no dispute

                      that, plaintiffs are also the co-owners/tenants in

                      common to the extent of the area purchased by

                      them."

     7.             From the photographs annexed with the Interim

     Application, it appears that repairing work is being carried out at

     Ambuj Annexe Building. Photographs also indicate that certain

     articles are stored in the common W.C. due to which, it can not

     be used. Therefore there appears substance in the contention of

     original Plaintiff that they are prevented from using the common

     area and because of the dumping of articles they are unable to

     utilize common W.C. at the ground floor of Ambuj Annexe

     Building.

     8.             Prima-facie it is clear that Respondent No.1/plaintiff

     and occupants of Ambuj Main Building are entitled to access the

     common area and the facilities on the ground floor of Ambuj

     Annexe Building. Plaintiff has made out a prima-facie case and



Chaitanya

            ::: Uploaded on - 01/12/2023             ::: Downloaded on - 02/12/2023 09:02:44 :::
                                               6/7
                                                                 901-IA-1342-15051-23.doc
     balance of convenience lies in favour of plaintiff. Plaintiff would

     suffer irreparable loss if the injunction granted in favour of

     Defendant No.1 is continued. If the ad-interim relief is vacated

     and plaintiff and/or their servants, workers are permitted to

     utilize the common area including the common W.C., no

     prejudice is likely to be caused to the Appellant/Defendant No.1.

     9.              For the aforestated reasons and since the Trial Court

     has partly allowed the suit filed by Plaintiffs, though since the

     year 1991 Plaintiffs and occupants of Ambuj Main Building were

     not permitted to utilize the common area and amenities at the

     ground floor of Ambuj Anexe Building, this Court is inclined to

     vacate ad-interim relief granted in favour of Appellant. Hence

     the following Order :

                                            ORDER

(i) Interim Application No. 1342 of 2023 is dismissed.

Ad-interim relief granted in favour of Appellant vide

Order dated 14th February, 2023 and continued by

Order dated 14th March, 2023 stands vacated.

(ii) Interim Application No. 15051 of 2023 is allowed to

the above extent.

[NITIN B. SURYAWANSHI, J.]

Chaitanya

901-IA-1342-15051-23.doc

At this stage, learned Advocate appearing for

Appellant in First Appeal No. 236 of 2023 seeks stay of this

Order.

This Order shall remain stayed for a period of two

weeks from today.

[NITIN B. SURYAWANSHI, J.]

Digitally signed by CHAITANYA CHAITANYA ASHOK ASHOK JADHAV JADHAV Date:

2023.12.01 15:54:32 +0530

Chaitanya

 
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 : MAIMS

 
 
Latestlaws Newsletter