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

Jai Ganesh Co-Operative Housing ... vs The District Collector,Mumbai And 11 ...
2023 Latest Caselaw 11976 Bom

Citation : 2023 Latest Caselaw 11976 Bom
Judgement Date : 1 December, 2023

Bombay High Court

Jai Ganesh Co-Operative Housing ... vs The District Collector,Mumbai And 11 ... on 1 December, 2023

Author: B. P. Colabawalla

Bench: B. P. Colabawalla, M. M. Sathaye

2023:BHC-OS:14072-DB
                                                                                                WPL.5467.22.DOCX




                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                         ORDINARY ORIGINAL CIVIL JURISDICTION

                                               WRIT PETITION(L) NO.5467 OF 2022


                                Subhash V.Chawda & Anr                   ..Petitioners
                                Mumbai
                                Versus
                                The State of Maharashtra & Ors          ..Respondents
ANJALI   Digitally signed by

TUSHAR
         ANJALI TUSHAR
         ASWALE
         Date: 2023.12.01
                                                              WITH
ASWALE   18:24:45 +0530
                                                  WRIT PETITION NO.418 OF 2019

                                Jai Ganesh Co-operative Housing
                                Society
                                Vile Parle (E), Mumbai & Others         ..Petitioners
                                 Versus
                                 The District Collector, Mumbai
                                 & Others                               ..Respondents

                                                              WITH
                                                  WRIT PETITION NO.368 OF 2020

                                Sanjay Vasudev Dhage                    ..Petitioner
                                Vile Parle (E), Mumbai
                                Versus
                                The District Collector, Mumbai
                                & Others                                ..Respondents

                                                             WITH
                                                  WRIT PETITION NO.4721 OF 2022

                                Mahanagar Telephone Nigam Ltd           ..Petitioner
                                Versus
                                The State of Maharashtra & Ors          ..Respondents



                                   Mr.Vishal Kanade, with Vincent D'silva, Advocates for
                                   the Petitioner in WPL.5467/22.


                                                                  Page 1 of 25
                                                              1st December, 2023



                               ::: Uploaded on - 01/12/2023                   ::: Downloaded on - 03/12/2023 02:46:24 :::
                                                                   WPL.5467.22.DOCX




    Mr. Manish V. Khadakban i/b Anilkumar Patil,
    Advocates for the Petitioner in WP.418/19 & WP.368/20
    Ms.Dikshita Gupte with Prasanna Gupte, Advocates for
    the Petitioner in WP.4721/22.

     Mr.Sunit A. Mane, Advocates for the Applicant in
    IA.1230/23.

    Mr.Karan Bhosale i/b NCB Law, Advocates for the
    MTNL in WP.418/19, WPL.5467/22 & WP.368/20.

    Ms.Neha Bhosale i/b NDB Law, for the MTNL in
    WP.418/19, WPL.5467/22 & WP.368/20.

    Mr.Ashish S. Gaikwad, for the SRA in WP.4721/22.

    Mr.P. N. Diwan, Advocates for the SRA in WPL.5467/22.

    Mr. Girish Utangale with Rohan Sawant, Advocates for
    the SRA in WP.418/19.

    Ms.Sayali Apte with Shreya Shah i/b P. G. Lad,
    Advocates for the MHADA In WP.368/20.

    Ms.Sukanta Karmkar, AGP, for the Respondent State
    in WP.5467/22.

    Mr.Hemant Haryan, AGP, for the Respondent State in
    WP.418/19.

    Mr.S. B. Gore, AGP, for the Respondent State in
    WP.4721/22.

    Mr. Ashok R. Varma with Y. S. Bhate, Vineet Jain, for
    the UOI in WPL.5467/22.


                           CORAM   : B. P. COLABAWALLA, J &
                                     M. M. SATHAYE, JJ.

                           RESERVED ON          : 21st July, 2023
                           PRONOUNCED ON        : 1st December, 2023


                                    Page 2 of 25
                                1st December, 2023
 Aswale




::: Uploaded on - 01/12/2023                    ::: Downloaded on - 03/12/2023 02:46:24 :::
                                                                   WPL.5467.22.DOCX




 JUDGMENT:

[ Per B. P. Colabawalla, J.]

At the outset, we must state we heard the above Writ

Petitions on 21st July 2023 and reserved it for judgment.

Thereafter, on 7th August, 2023 the matter was moved before us by

the Petitioners in Writ Petition No.4721 of 2022 [Maharashtra

Telephone Nigam Ltd] requesting that judgment may not be

pronounced for a period of four weeks as MTNL has received some

proposal from the Developers [the Petitioners in Writ Petition (L)

No.5467 of 2022] and which is under consideration by MTNL.

Considering this request, on 7th August 2023, we recorded that we

shall not pronounce our judgment till 4 th September 2023.

Thereafter, on 4th September 2023, we were informed that the

proposal given by the Developers is rejected by MTNL. We

accordingly recorded in our order dated 4th September 2023 that

we shall now proceed to pronounce the judgment in due course.

This is how we have pronounced the judgment today.

2 The subject matter of the present Petitions is the

acquisition of 531.9 Sq. Mtrs of CTS No.1800 of village Ville Parle,

Tal. Andheri, Mumbai Suburban District (hereinafter referred to

1st December, 2023 Aswale

WPL.5467.22.DOCX

as the "said land"). The total area of CTS No.1800 is 607.40. Sq.

Mtrs.

3 Writ Petition No.4721 of 2022 is filed by Mahanagar

Telephone Nigam Ltd (for short "MTNL") inter alia challenging

the Notification dated 10th June 2004, and which was published in

the Government Gazette dated 30th June 2004, declaring the said

land [which forms the subject matter of the Petition] as a "slum

area" under Section 4(1) of the Maharashtra Slum Areas

(Improvement, Clearance and Redevelopment) Act, 1971 (for short

"the Slum Act"). Consequently, MTNL also challenges the

Notification dated 25th April 2006 for acquisition of the said land

under Section 14 (1) of the Slum Act.

4 Writ Petition (L) No.5467 of 2022 has been filed by

one Mr. Subhash Velji Chawda and Anupam Realities Pvt Ltd

(hereinafter referred to as "the Developers") inter alia seeking a

writ, order or direction to Respondent Nos.1 to 3 to process the

application of the Petitioners for development of the said land

without insisting upon the NOC of MTNL and directing

Respondent Nos.2 & 3 to forthwith issue a revised LOI without

any condition of consent or NOC of MTNL for the purposes of

1st December, 2023 Aswale

WPL.5467.22.DOCX

development of the said land. At the outset, Mr. Kanade, the

learned counsel appearing on behalf of the Developers, submitted

that the dispensation of the NOC of MTNL is sought only to the

extent as owners of the said land. In other words, Mr. Kanade

submitted that since MTNL is no longer the owner of the said

land, the condition imposed that their NOC is required [in their

capacity as owners] ought to be dispensed with. He has not asked

for dispensation of MTNL's NOC, if it is sought in any other

capacity, other than as the owner.

5 Writ Petition Nos.418 of 2019 and 368 of 2020 have

been filed by the Slum Dwellers as well as the Slum Society

seeking necessary directions to the authorities as well as the

Developers to stay the proposed slum rehabilitation under the

provisions of the Slum Act till necessary and appropriate

clearances, sanctions, No Objection Certificates are granted by the

concerned Respondents as well as MTNL. A direction is also

sought that MTNL grant the necessary and requisite clearances

and NOCs for the proposed rehabilitation scheme, and which is

being undertaken by the Developers.

1st December, 2023 Aswale

WPL.5467.22.DOCX

6 When all these Petitions came up before us, we found

that the result of Writ Petition No.4721 of 2022 (filed by MTNL)

will more or less decide the result in the other Writ Petitions also.

We say this because if MTNL's Petition succeeds, and we hold that

the acquisition of 531.9 Sq. Mtrs of CTS No.1800 is bad in law,

then no slum rehabilitation project can proceed especially without

the NOC of MTNL. If, on the other hand, we find that the

challenge to the acquisition is unjustified, then MTNL cannot be

held to be the owner of the said land and consequently, requiring

their NOC for the slum rehabilitation project [as owners of the

said land], cannot and would not arise. In these circumstances,

we heard the parties first on Writ Petition No.4721 of 2022.

WRIT PETITION NO.4721 OF 2022

7 As mentioned earlier, this Writ Petition is filed by

MTNL inter alia challenging two things. Firstly, they challenge the

declaration of the said land as a "slum area" under Section 4(1) of

the Slum Act. Consequently, they also challenge the acquisition of

the said land under Section 14(1) of the said Act.

8 Before we deal with the arguments canvassed in Writ

Petition No.4721 of 2022, it would be necessary to set out some

1st December, 2023 Aswale

WPL.5467.22.DOCX

very brief facts. It is the case of MTNL that land bearing CTS

Nos.1718, 1719 & 1800 of village Vile Parle, Tal. Andheri, Mumbai

Suburban District (hereinafter referred to as the "Larger Land")

was acquired for the construction of a Telephone Exchange

Building and staff quarters of the Bombay Telephone, Post and

Telegram Department. This acquisition was done on 20 th March

1981 from the original owners by following the proper procedure

as laid down in the Land Acquisition Act, 1894. According to

MTNL, possession of the Larger Land [and which includes 531.9

Sq. Mtrs. of CTS No.1800 (the said land)] was handed over to the

Bombay Telephone, Post and Telegram Department. Thereafter,

by a Deed of Sale between MTNL and the President of India dated

30th March 1987 all the assets acquired and owned by/through the

Bombay Telephone Service and Delhi Telephone District, was sold,

transferred and conveyed to MTNL. This is how MTNL claims to

be the owner of the Larger Land, including the said land [ i.e. 531.9

Sq. Mtrs. of CTS No.1800].

9 Since there were slums on the said land [531.9

Sq.Mtrs of CTS 1800], the same was declared as a "slum area" vide

a Notification issued under Section 4(1) of the Slum Act. Finally,

since the said "slum area" was not being developed, a proposal

1st December, 2023 Aswale

WPL.5467.22.DOCX

was sent by the Slum Society for acquisition of the said land, and

which was done under Section 14(1) of the Slum Act.

10 In this factual backdrop, Ms. Dikshita Gupte, the

learned advocate appearing on behalf of MTNL, submitted that

Section 3C of the Slum Act contemplates declaration of a Slum

Rehabilitation Area. She submitted that under Section 3C(1), after

publication of any Slum Rehabilitation Scheme, if the Chief

Executive Officer, on being satisfied about the circumstances in

respect of any land, whether or not previously declared as a slum

area, justifying its declaration as the Slum Rehabilitation Area for

implementing the Slum Rehabilitation Scheme, shall, after giving

the land owners 30 days notice, and after giving a reasonable

opportunity of being heard, by an order published in the Official

Gazette, declare such land to be a Slum Rehabilitation Area. She

submitted that in the facts of the present case, admittedly no

notice has been given to the landowner and which is MTNL. This

apart, she relied upon Section 3Z-6 of the Slum Act to contend that

notwithstanding anything contained in the Slum Act, nothing in

Chapter I-C shall apply to inter alia lands belonging to the Central

Government or any entity thereof unless the same is voluntarily

offered for the housing scheme. She submitted that MTNL, being

1st December, 2023 Aswale

WPL.5467.22.DOCX

a Company owned and controlled by the Central Government, is

an entity thereof and any lands belonging to this entity cannot be

utilized for any housing scheme unless voluntarily offered by

MTNL. If this be the case, then, the entire acquisition proceedings

are bad, was the submission.

11 We have heard Ms. Gupte at some length on this

contention. After going through the relevant provisions of the

Slum Act, we find absolutely no merit in the contention canvassed

by Ms. Gupte as it proceeds on an entirely wrong premise. The

question of Section 3C coming into the picture would arise only

when, after the publication of a Slum Rehabilitation Scheme

[under Section 3B], there is a declaration of a Slum Rehabilitation

Area. In the present case, no land belonging to MTNL is declared

as a Slum Rehabilitation Area as contemplated under Section 3C.

Once this is the case, there is no question of giving any notice to

MTNL as contemplated under the said Section. To put it in a

nutshell, if there is no declaration under Section 3C, there is no

question of giving any notice. As far as the reliance placed on

Section 3Z-6 is concerned, we find that even this provision relied

upon is of no consequence to the acquisition at hand. Section 3Z-6

specifically stipulates that the provisions of Chapter I-C shall not

1st December, 2023 Aswale

WPL.5467.22.DOCX

apply in certain cases. Section 3Z-6 then stipulates that nothing in

Chapter I-C shall apply to lands belonging to the Central

Government or any entity thereof unless the same is voluntarily

offered in the housing scheme. The declaration of the said land as

a "slum area" [under Section 4(1)] is not under Chapter I-C but

under Chapter-II of the Slum Act and even the acquisition of the

said land is under Chapter-V of the said Act. In these

circumstances, we fail to understand, how reliance can be placed

on the provisions of Section 3Z-6 to nullify the entire acquisition.

In these circumstances, we find that this argument/contention is

wholly misconceived and misplaced.

12 Faced with this situation, Ms. Gupte then contended

that no notice was given to the landowner even before the said

land was declared as a "slum area" under Section 4(1) of the Slum

Act. If this be the case, there was no question of there being any

acquisition of the said land for rehabilitating the slum dwellers

squatting thereon. This apart, once again reliance was placed on

Section 3Z-6 to contend that since the said land belonged to the

Central Government or any entity thereof, it could not have been

declared as a "slum area" under Section 4(1) of the Slum Act.

1st December, 2023 Aswale

WPL.5467.22.DOCX

13 We have heard Ms. Gupte at quite some length on the

issue of whether any notice is required to be issued MTNL [the

landowner at the time] before the said land was declared as a

"slum area" [under Section 4(1) of the Slum Act]. Since a

declaration of a particular land as a "slum area" is to be issued

under Section 4 of the Slum Act, it would be apposite to reproduce

the same:-

"4. Declaration of slum areas

(1) Where the Competent Authority is satisfied that-

(a) any area is or may be a source of danger to the health, safety or convenience of the public of that area or of its neighbourhood, by reason of the area having inadequate or no basic amenities, or being insanitary, squalid, overcrowded or otherwise; or

(b) the buildings in any area, used or intended to be used for human habitation are -

(i) in any respect, unfit for human habitation; or

(ii) by reasons of dilapidation, overcrowding, faulty arrangement and design of such buildings, narrowness or faulty arrangement of streets, lack of ventilation, light or sanitation facilities or any combination of these factors, detrimental to the health, safety or convenience of the public of that area,

the Competent Authority may, by notification in the Official Gazette, declare such area to be a slum area. Such declaration shall also be published in such other manner (as will give due publicity to the declaration in the area) as may be prescribed.

Explanation.- For the purposes of clause (b), the expression "buildings" shall not include,-

1st December, 2023 Aswale

WPL.5467.22.DOCX

(a) cessed buildings in the island City of Mumbai as defined in clause (7) of section 2 of the Maharashtra Housing and Area Development Act, 1976, or old buildings belonging to the Corporation;

(b) building constructed with permission of the relevant authority at any point of time;

(c) any building in an area taken up under the Urban Renewal Scheme.

(2) In determining whether buildings are unfit for human habitation for the purposes of this Act, regard shall be had to the condition thereof in respect of the following matters, that is to say,-

(a) repairs;

(b) stability;

(c) freedom for damp;

(d) natural light and air;

(e) provision for water-supply;

                  (f)   provision       for   drainage     and    sanitary
                        conveniences;

(g) facilities for the disposal of waste water;

and the building shall be deemed to be unfit as aforesaid, if, and only if, it is so far defective in one or more of the said matters that it is not reasonably suitable for occupation in that condition.

(3) Any person aggrieved by a declaration made under sub- section (1) may, within thirty days after the date of such declaration in the Official Gazette, appeal to the Tribunal. No such appeal filed after the expiry of thirty days as aforesaid shall be entertained.

(4) When an appeal is presented under sub-section (3), the Tribunal shall, by a public notice published in a newspaper in the Marathi language circulating in the local area in which the slum area is situated and also displayed at some conspicuous place in the slum area, call upon the residents of the slum area to file their objections, if any, to the appeal within a period of fifteen days from the date of publication of

1st December, 2023 Aswale

WPL.5467.22.DOCX

such public notice in the newspaper as aforesaid, either by themselves or through any association of residents in the slum area of which they are members.

(5) On expiry of the period of fifteen days as aforesaid the Tribunal shall fix a day for hearing the appeal and inform the appellant about the same by letter under certificate of posting and the residents of the slum area by displaying the notice of hearing at some conspicuous place in the slum area and upon hearing the appellant and the residents or representative of their association in the slum area, if present, or on considering the written objections, if any, made by such residents or association, if absent, the Tribunal may, subject to the provisions of sub-section (6), make an order either confirming, modifying or rescinding the declaration; and the decision of the Tribunal shall be final.

Explanation-For the purpose of sub-section (4) and this sub- section, the expression "any association of residents in the slum area" means a society, if any, of such residents registered under the Societies Registration Act, 1860 or under the Maharashtra Co-operative Societies Act, 1960.

(6) While deciding the appeal the Tribunal shall ignore the works of improvement executed in such slum area by any agency of the Government or any local authority after the declaration thereof as such slum area by the Competent Authority under sub-section (1)."

14 We find that under the scheme of Section 4, and

which deals with a declaration of a particular land as a "slum

area", does not contemplate any notice being issued to the

landowner. A declaration under Section 4(1) is given by the

Competent Authority only once it's satisfied that a particular area

is or may be a source of danger to the health, safety or convenience

of the public of that area or of its neighbourhood, by reason of that

1st December, 2023 Aswale

WPL.5467.22.DOCX

area having inadequate or no basic amenities, or being insanitary,

squalid, overcrowded or otherwise. The Competent Authority can

also declare a particular area as a "slum area" when buildings in

that area, used or intended to be used for human habitation are in

any respect unfit for human habitation, or by reasons of

dilapidation, overcrowding, faulty arrangement and design of such

buildings, narrowness or faulty arrangement of streets, lack of

ventilation, light or sanitation facilities or any combination of

these factors, is detrimental to the health, safety or convenience of

the public of that area. Sub-section (3) of Section 4 clearly gives a

right of appeal to any person aggrieved by such declaration to

approach the Slum Tribunal [under the Slum Act] within a period

of 30 days from the date of the said declaration. In fact, the

statute also stipulates that no such appeal filed after the expiry of

30 days shall be entertained. At least under Section 4, it is clear

that at the time of declaring a particular land as a "slum area", no

notice is required to be given to the landowner. Further no other

provision under the Slum Act or the Rules framed thereunder have

been brought to our attention which stipulate that before a

particular land is declared as a "slum area" [under Section 4(1)],

notice has to be issued to the landowner. Further, the landowner,

who is aggrieved by such declaration, and which would then be in

1st December, 2023 Aswale

WPL.5467.22.DOCX

the public domain [as the same is notified in Official Gazette],

would have to challenge such declaration before the Slum Tribunal

within 30 days of such declaration. We therefore find the

argument canvassed by Ms. Gupte that non issuance of notice to

the landowner before issuing a declaration under Section 4(1) is

fatal to the acquisition, is wholly unfounded. At least Section 4

does not anywhere contemplate that notice has to be given to the

landowner before his land is notified as a "slum area". This is

apart from the fact that in the present case a public notice dated

22nd December 2003 was published in the newspaper before the

said land was declared as a "slum area" under section 4(1) of the

Slum Act. In fact, the entire procedure followed by the authorities

before declaring the said land as a "slum area" is set out in

paragraphs 6 to 11 of the Affidavit dated 12 th June 2023 filed by

Respondent Nos. 2 & 3.

15 As far as the reliance placed on Section 3Z-6 (g) is

concerned, as stated earlier, Section 3Z-6 categorically

contemplates that notwithstanding anything contained in the

Slum Act, nothing in Chapter I-C shall apply inter alia to the lands

belonging to the Central Government or any entity thereof unless

the same is offered voluntarily for the housing scheme. In fact, the

1st December, 2023 Aswale

WPL.5467.22.DOCX

heading of the sub-section itself says that the provisions of

Chapter I-C are not to apply in certain areas. The declaration of

the MTNL's land as a "slum area" is not under Chapter I-C but

under Chapter II of the Slum Act. In these circumstances, we find

that the reliance placed on Section 3Z-6 (g) to buttress the

argument that no land belonging to the Central Government

and/or entity thereof can be declared as a "slum area" is wholly

misconceived. This is apart from the fact that the Central

Government has filed an Interim Application in Writ Petition (L)

No.5467 of 2022 wherein, it has stated that the Union of

India/Department of Telecommunication has not retained the said

land for any purpose, and therefore, MTNL is a proper and

necessary party to safeguard its interest in its asset and that the

Union of India/department of Telecommunication has no role to

play in the matter. In fact, in this Interim Application, Union of

India has also categorically stated that MTNL is a board driven

public Sector Undertaking and MTNL's management is completely

free to decide and finalize its commercial business and

administrative policies. The Government does not interfere in its

day-to-day affairs, including administrative matters. We,

therefore, find no merit in the argument canvassed by Ms. Gupte

that the declaration of the said land as a "slum area" under

1st December, 2023 Aswale

WPL.5467.22.DOCX

Section 4 (1) of the Slum Act, is contrary to law or suffers from any

legal infirmity.

16 This now leaves us to deal with the argument of Ms.

Gupte that the acquisition of the said land under Section 14 (1) is

bad because no notice was served on the landowner (MTNL) as

contemplated under the proviso to the said Section. Before we

deal with this argument, it would be apposite to set out the

provisions of Section 14 of the Slum Act which read thus:-

"14. Power of State Government to acquire land"

(1) Where on any representation from the Competent Authority it appears to the State Government that, in order to enable the Authority to execute any work of improvement or to redevelop any slum area or any structure in such area, it is necessary that such area, or any land within adjoining or surrounded by any such area should be acquired the State Government may acquire the land by publishing in the Official Gazette, a notice to the effect that the State Government has decided to acquire the land in pursuance of this section:

Provided that, before publishing such notice, the State Government, or as the case may be, the Competent Authority may call upon by notice the owner of, or any other person who, in its or his opinion may be interested in, such land to show cause in writing why the land should not be acquired with reasons therefor, to the Competent Authority within the period specified in the notice; and the Competent Authority shall, with all reasonable despatch, forward any objections so submitted together with his report in respect thereof to the State Government and on considering the report and the objections, if any, the State Government may pass such order as it deems fit.

(1A) The acquisition of land for any purpose mentioned in sub-section (1) shall be deemed to be a public purpose.

1st December, 2023 Aswale

WPL.5467.22.DOCX

(2) When a notice as aforesaid is published in the Official Gazette, the land shall, on and from the date on which the notice is so published, vest absolutely in the State Government free from all encumbrances."

17 Section 14 comes under Chapter V of the Slum Act

and which Chapter basically deals with the procedure for

acquisition. Section 14 (1) contemplates that where on any

representation from the Competent Authority it appears to the

State Government that in order to enable the Authority to execute

any work of improvement or to redevelop any slum area or any

structure in such area, it is necessary that such area, or any land,

within the adjoining or surrounded by any such area should be

acquired, the State Government may acquire the land by

publishing in the Official Gazette, a notice to the effect that the

State Government has decided to acquire the land in pursuance of

this Section. Sub-section (2) of Section 14 contemplates that when

a notice as aforesaid is published in the Official Gazette, the land

shall, on and from the date on which the notice is so published,

vest absolutely in the State Government free from all

encumbrances. However, there is a caveat to this. The proviso to

Section 14(1) stipulates that before publishing such notice, the

State Government, or as the case may be, the Competent

Authority, may call upon by notice, the owner or any other person

1st December, 2023 Aswale

WPL.5467.22.DOCX

who, in its opinion may be interested in such land, to show cause

in writing why the land should not be acquired. If there is any

objection/s received, the Competent Authority then, with all

reasonable despatch, forward the objection/s so submitted

together with its report in respect thereof to the State

Government. Thereafter, the State Government, on considering

the report and the objections, if any, may pass such order as it

deems fit.

18 There is no doubt that before any acquisition takes

place under Section 14(1), notice has to be issued to the landowner

to show cause why the said land ought not be acquired. In the

facts of the present case, the Slum Authority (SRA) has filed an

affidavit dated 12th June, 2023 in which it is categorically stated

that a public notice for raising objections, if any, was published in

the newspaper and specific notice for raising objections, if any,

was also issued to the landlords of the said land as well as the

Divisional Engineer (L. A.) Land Acquisition, Mahanagar

Telephone Nigam Ltd, Telephone House (East Wing), V. S. Marg,

Dadar (W), Mumbai 400 028, on 2nd July, 2005. It is further

stated in the said affidavit that the said notice issued to MTNL was

duly received by the Incharge Central Registry, MTNL, Telephone

1st December, 2023 Aswale

WPL.5467.22.DOCX

House, Prabhadevi Bombay 400 028 on 8th July 2005. Its

acknowledgment is also annexed to the affidavit as Annexure-3.

19 In answer to this, Ms. Gupte drew our attention to the

affidavit in rejoinder filed by the Petitioner wherein the Petitioner

has stated that the alleged acknowledgment of MTNL, cannot be

authenticated and the Petitioner had verified the records of the

Central Registry Unit and confirms that no such notice has been

received by the Petitioner. In this affidavit, it is also stated that

the notice number seems to have been appended later on as an

afterthought to the envelope allegedly addressed to MTNL and the

authenticity of which is questionable.

20 We find that the statements made in this affidavit (in

rejoinder) are very carefully worded. The acknowledgment has

been produced by the SRA to establish the notice being served on

MTNL. MTNL does not in its affidavit allege that the endorsement

of MTNL on the said acknowledgment is either forged or

fabricated. What they allege is that, on the envelope, something

has been appended later to somehow link that envelope to the

letter addressed by the SRA to MTNL establishing that the said

notice has been duly served. We are afraid that in light of the

1st December, 2023 Aswale

WPL.5467.22.DOCX

acknowledgment produced by the SRA and when there is no

allegation that the acknowledgment produced is forged or

fabricated, we are unable to accept this submission. This

contention anyway, is in the realm of disputed questions of fact

and therefore can not be gone into in Writ jurisdiction of this

Court. Even otherwise, we find that this argument is made too late

in the day. The property of MTNL was admittedly acquired under

Section 14(1) by publication in the Official Gazette on 25 th April

2006. Hence, the fact that the MTNL's property was acquired was

in the public domain in the year 2006 itself. Yet, the present

Petition is filed in the year 2022. Faced with this, Ms. Gupte

contended that MTNL came to know of this acquisition only when

the name of the Government of Maharashtra was recorded in

Mutation Entry No.1782 of 2019 in relation to the said land. We

are afraid we are unable to accept this argument for such a long

delay. The fact of the matter is that the acquisition of the said land

was published in the Official Gazette on 25 th April 2006. Hence, it

was in the public domain. MTNL, therefore, cannot be heard to

say that they were unaware of the acquisition till the year 2019.

This argument is stated only to be rejected. Further, we find that

MTNL has, as far back as on 31st December 2012, issued a

provisional NOC to the Developers for the proposed Slum

1st December, 2023 Aswale

WPL.5467.22.DOCX

Rehabilitation Scheme on the said land. Their letter in fact says

that final NOC will be issued on the fulfillment of the conditions

mentioned in the provisional NOC. For the sake of ready

reference, the said letter is reproduced hereunder:-

Mahanagar Telephone Nigam Limited, Mumbai (A Government Of India Enterprise) % Senior Manager (IGS), 6th Floor, Telephone House, V.S. Marg, Prabhadevi, Mumbai-400 028

To: M/s. C. Subhash and Associates 2, Ganesh Bhuvan, Daftary Road, Malad (E) Mumbai-400 097.

No.Sr.Manager (IGS)/NOC BLDG/W-I/149/2012-13 Date 31/12/2012

PROVISIONAL NO OBJECTION CERTIFICATE; VALID FOR ONE YEAR FROM THE DATE OF ISSUE.

Sub: Issue of Provisional NOC for Proposed S.R. Scheme on plot bearing C.T.S. No.1800, 1801, and 1801/1 to 13, of Village Vile Parle (E) F.P. No.307 (pt),308(pt), 309(pt) and 310(pt) TPS Vile Parle No.V of Nanada Patkar Road, Vile Parle (East), Mumbai

Ref:No.SRA/ENG/910/KE/STGL/LOI Dated:22/10/2012.

Kindly refer to your letter No.nil Dated 06/11/2012 on the above subject. The matter was examined with respect to the drawings and questionnaire submitted by you. This is to intimate you that "PROVISIONAL NO OBJECTION CERTIFICATE" is hereby accorded on behalf of MTNL Mumbai for carrying out building construction work subject to the fulfillment of following conditions w.r.t. the Floor Plan attached:-

1. One hand hole is to be provided at the entrance of the compound of building (location A in floor plan) of size 1 x 1 x 0.6 m Other hand holes at entrance of the building (location E in floor plan), and at location B, C & E in floor plan attached herewith.

2. 110 m.m. HDPE pipes marked as "MTNL Duct" on Floor Plan, are to be laid between hand holes.

3. 63 m.m. PVC pipes has to be laid from last hand hole to the D.P. Box.

4. Space for D.P. Box is to be provided in each wing.

5. U/G cable will be laid by MTNL in each wing.

6. Separate pipe exclusively for Telecom facilities is to be provided in the building to ensure proper maintenance without affected other services like cable TV, Internet etc.

The above works may be carried out in consultation with Deputy General Manager External of Vile Parle Telephone Exchange area. On fulfillment of the above mentioned conditions the same is be intimated to this office.

Final NOC will be issued on fulfillment of the above conditions. For any further clarification you may contact the u/s personally or on telephone Nos.24362165 or 24310444 or Fax 24311002.

Thanking you,

sd/-

1st December, 2023 Aswale

WPL.5467.22.DOCX

Senior Manager (IGS) MTNL, Mumbai.

Encl.As mentioned above.

21 Thereafter, another letter dated 16 th June 2014 is

addressed by MTNL to the Chief Executive Officer-Slum

Rehabilitation Authority, wherein MTNL has issued a NOC for

cable laying and wiring of telecom facility in the proposed

building. At least these two letters prima facie show that MTNL

was very much aware that the Slum Scheme was being

implemented by the Developers on the said land. We, therefore,

find no merit in the contention of Ms. Gupte that MTNL became

aware of the acquisition only in the year 2019. Hence, even on the

ground of delay and laches, we do not think that MTNL is in a

position to challenge the acquisition on the specious ground that

no notice was served on them under the proviso to Section 14 (1)

before their land was acquired. For all these reasons, we find no

merit in Writ Petition No.4721 of 2022 and the same is hereby

dismissed. However, there shall be no order as to costs.

WRIT PETITION (L) NO.5467/2022

22 As mentioned earlier, this Writ Petition is filed by the

Developers seeking a dispensation of the NOC of MTNL. Mr.

Kanade has restricted himself to Condition No.36 of the LOI dated

1st December, 2023 Aswale

WPL.5467.22.DOCX

22nd October 2012 which contemplates that No Objection

Certificate from the respective land owning authority shall be

obtained within one month from approval of S.R. Scheme as per

clause No.2.8 of DCR 33 (10), if any.

23 It was Mr. Kanade's contention that relying upon this

Clause, the authorities are insisting on the NOC of MTNL. Since

we have held that MTNL is no-longer the owner of the said land,

and the same vest in the Government of Maharashtra, there is no

requirement of MTNL giving their NOC as contemplated under

Condition No. 36 of the LOI dated 22nd October 2012.

24 We however, make it clear that this does not mean

that if MTNL's NOC is required under any other clauses of the

LOI, the same are dispensed with. It only means that NOC of

MTNL is not required as the land owner, since it was divested of

its ownership on the acquisition of the said land by the State of

Maharashtra.

25 Writ Petition (L) No. 5467 of 2022 is accordingly

disposed of in the aforesaid terms. No order as to costs.

1st December, 2023 Aswale

WPL.5467.22.DOCX

WRIT PETITION NO. 418 OF 2019 AND WRIT PETITION

368 OF 2020

26 As far as these two Petitions are concerned, Mr.

Manish V. Khadakban, the learned Counsel appearing on behalf of

the Petitioners, submitted that if MTNL's NOC is not required as a

land owner, then, nothing would really survive in these Writ

Petitions because in these Writ Petitions the apprehension was

that the slum dwellers would be dis-housed and the project would

not go forward because of MTNL refusing to give its NOC. Since

now this Court has held that MTNL is not required to give its NOC

[as the landowner], these Writ Petitions can be disposed of in

terms of this order. It is accordingly so ordered.

27 In these circumstances, all the above Writ Petitions

are disposed of. No order as to costs.

28 This order will be digitally signed by the Private

Secretary/ Personal Assistant of this Court. All concerned will act

on production by fax or email of a digitally signed copy of this

order.

[M. M. SATHAYE, J.] [ B. P. COLABAWALLA, J ].

1st December, 2023 Aswale

 
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