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

Shreepad Balkrishna Thithe vs The Municipal Corporation Of Gr. ...
2023 Latest Caselaw 1060 Bom

Citation : 2023 Latest Caselaw 1060 Bom
Judgement Date : 1 February, 2023

Bombay High Court
Shreepad Balkrishna Thithe vs The Municipal Corporation Of Gr. ... on 1 February, 2023
Bench: Amit Borkar
                                                              25-FA-102-2007.doc


 Ghuge
            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                    CIVIL APPELLATE JURISDICTION

                       FIRST APPEAL NO. 102 OF 2007
                                  WITH
                    INTERIM APPLICATION NO.651 OF 2023


 Shreepad Balkrishna Thithe                   ... Appellant
           V/s.
 The Municipal Corporation of Greater
 Mumbai and Anr                               ... Respondents


 Mr. Mohankumar K. for the appellant.
 Mr. Santosh Parad for the respondent No.1.
 Mr. R.A. Thorat Senior Advocate a/w Pratibha D.
 Shelake for the respondent No.2.
 Mr. S.K. Dhekale Court Receiver, High Court of
 Bombay.


                               CORAM    : AMIT BORKAR, J.
                               DATED    : FEBRUARY 1, 2023


 P.C.:

1. The appeal rises out of dismissal of L.C. Suit No.2647 of 2002. The suit is filed challenging notice under Section 351 of Bombay Municipal Corporation Act, 1888 dated 11th October, 2001. By the impugned Judgment said suit has been dismissed aggrieved thereby plaintiff has filed present appeal.

2. During the pendency of the present appeal plaintiff on 15 th January, 2021 has filed application for regularization based on

25-FA-102-2007.doc

circular dated 18th August, 1987 and State State Government policy for regularization.

3. Once such application for regularization is filed by the appellant, nothing remains to be adjudicated in the present appeal. As filing of such application for regularization proceeds on the premise that the construction which was subject matter of notice was unauthorized.

4. Since the applicant applied for regularization under Section 53(3) of the Maharashtra Regional Town Planning Act, 1966. The Municipal Corporation shall decide such application for regularization in accordance with law.

5. Till the application for regularization is pending, no adverse action in relation to construction which was the subject matter of notice under Section 351 of Bombay Municipal Corporation Act, 1888 shall be taken against the appellant.

6. Since the notice had been issued in the year 2001, the appropriate authority exercising power under Section 53(3) shall decide application for regularization dated 15th January, 2021 within Twelve (12) weeks from today.

7. In case the decision of appropriate authority is against the appellant, the protection granted by this Court shall remain in force for a period of Four (4) weeks from the date of communication of the order to the appellant.

8. The First Appeal stands disposed of in the above terms. As the First Appeal is disposed of the Interim application does not

25-FA-102-2007.doc

survive.

9. Learned advocate for the appellant shall serve xerox copy of the regularization application to the learned advocate for the Municipal Corporation.

(AMIT BORKAR, J.)

 
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