Citation : 2023 Latest Caselaw 1324 Bom
Judgement Date : 7 February, 2023
44-FA-48-2023.doc
Ghuge
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO. 48 OF 2023
WITH
INTERIM APPLICATION 283 OF 2021
Arvind Kharagmal Lodha ... Appellant
V/s.
Municipal Corporation of Greater
Mumbai through Municipal
Commissioner and Ors ... Respondents
Mr. S.M. Gorwadkar Sr. Advocate a/w J.J. Thakkar a/w
Renuka Negi for the appellant.
Mr. Santosh Parad for respondent No.1.
CORAM : AMIT BORKAR, J.
DATED : February 07, 2023 P.C.: 1. Arguable questions are raised. 2. Admit.
3. The appellant to file private paper book within One (1) year from today, failing which the first appeal shall stands dismissed without further reference to the Court.
INTERIM APPLICATION NO. 283 OF 2021
4. According to the appellant, the common passage which is the subject matter of notice under Section 351 of the Mumbai Municipal Corporation Act, 1888 was in existence prior to datum line. According to him, having purchase property in the year 1969
44-FA-48-2023.doc
documents in his possession are of year 1969 but according to him reply filed by the appellant to the notice have not been properly considered.
5. On perusal of the impugned Judgment, it appears that the learned Trial Court has recorded a finding that plaintiff has failed to produce document prior to datum line. However, the documents produced on record by the plaintiff to show existence structure prior to datum line have been misconstrued.
6. The applicant has, therefore, entitle to ad-interim relief in terms of prayer clause (a).
7. The respondent to file reply affidavit.
(AMIT BORKAR, J.)
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!