Citation : 2023 Latest Caselaw 6919 Bom
Judgement Date : 12 July, 2023
2023:BHC-AS:19230-DB 905-906-OSWPL-8288-2022 WITH ASWP-9845-2022.DOC
Digitally
signed by
GANESH
GANESH SUBHASH
SUBHASH LOKHANDE
LOKHANDE Date: Ganesh
2023.07.13
11:26:16
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L) NO. 8288 OF 2022
WITH
WRIT PETITION NO. 9845 OF 2022
(CIVIL APPELLATE JURISDICTION)
Ahmad Dawood Surve & Ors ...Petitioners
Versus
The State of Maharashtra & Ors ...Respondents
Mr Anil Anturkar, Senior Advocate, with Mr Amol Gatne, for the
Petitioners in both Writ Petitions.
Mr Gaurav Jathar, with Ashutosh M Kulkarni, for Respondent No. 1-
MHADA in WPL/8288/2022.
Dr Milind Sathe, Senior Advocate, with Dhruti Kapadia, for
Respondent-SRA in both Writ Petitions.
Mr Abhijit Patil, i/b Vijay D Patil, for Respondent No. 2-AGRC in
WP/9845/2022.
Mr Shashikant G Surana, with Madhur S Surana, for Respondent
No. 4 in both Writ Petitions.
Mr Girish Utangale, with Saurabh Utangle, i/b Utangle & Co for
Respondent No.6-MHADA in WP/9845/2022.
Mr Milind More, Addl. GP, for the Respondent-State in
WPL/8288/2022.
Mr NC Walimbe, AGP, for the Respondent-State in WP/9845/2022.
Dr Abhinav Chandrachud, with Ashish Suryavanshi, i/b Manoj
Pandey, for Respondent No. 5 in WP/8288/2022.
Ms Ravleen Sabharwal, i/b Kunal Haresh Punjabi, for Respondent
No. 2-SRA in WP/8288/2022.
Page 1 of 4
12th July 2023
::: Uploaded on - 13/07/2023 ::: Downloaded on - 13/07/2023 13:07:21 :::
905-906-OSWPL-8288-2022 WITH ASWP-9845-2022.DOC
CORAM G.S. Patel &
Neela Gokhale, JJ.
DATED: 12th July 2023 PC:-
1. We have heard the matter fully this morning when it was placed by consent. Arguments concluded just before the lunch recess and we asked Mr Anturkar, learned Senior Advocate, to take instructions.
2. He has been able to take instructions and the following order is by consent of the Petitioners. All sides agree that no reasons are required.
3. We note the submissions by Dr Sathe for the Slum Rehabilitation Authority ("SRA"), and this is important to allay a preliminary anxiety expressed by the Petitioners through Mr Anturkar, namely that they are not being treated as 'trespassers' or 'unauthorised occupants'.
4. The Petitioners all agree that they will accept in situ alternative premises in the redeveloped building being constructed and completed by Mr Surana's client. The redeveloped premises are commercial premises and Mr Surana clarifies that the fresh allotment will be on the ground and first floor with the Petitioners being treated on parity with all other commercial occupants. There will be no discrimination against the Petitioners in that regard.
12th July 2023
905-906-OSWPL-8288-2022 WITH ASWP-9845-2022.DOC
5. The exact allotment is not known but will be as per a lottery to be conducted by the SRA.
6. We are told that of the 15 Petitioners, the premises of 12 have already been demolished. The removal of the other three is planned and is in progress. This statement is noted.
7. The consequence is twofold. First, that all Petitioners will be entitled to a Permanent Alternate Accommodation Agreement ("PAAA") with the Developer on exactly the same terms and on parity with all others entitled to re-accommodation in the redeveloped building.
8. Second, all Petitioners will be entitled to receive regular transit rent per square foot at the same rate and on the same terms as other persons entitled to re-accommodation, from the respective dates of vacating the site.
9. Mr Sathe also clarifies that the reallotted premises in the redeveloped building in favour of the Petitioners will be free of cost on ownership basis without the 20% additional area but also without any lock-in period as contemplated under Development Control Regulation 33(10) and will be freely transferable on a full ownership basis.
10. Mr Gatne clarifies that four of the Petitioners are present and these statements are made on their specific instructions and that
12th July 2023
905-906-OSWPL-8288-2022 WITH ASWP-9845-2022.DOC
these Petitioners have obtained consent and instructions from the remaining Petitioners as well.
11. No further orders are required in the Petitions. We have not been asked to render judgment on any of the points of law that have been canvassed before us and these contentions are obviously kept open for an appropriate matter.
(Neela Gokhale, J) (G. S. Patel, J)
12th July 2023
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!