Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Municipal Corporation Of City Of ... vs M/S.Bilstrong Builders Pvt.Ltd
2024 Latest Caselaw 1644 Bom

Citation : 2024 Latest Caselaw 1644 Bom
Judgement Date : 19 January, 2024

Bombay High Court

The Municipal Corporation Of City Of ... vs M/S.Bilstrong Builders Pvt.Ltd on 19 January, 2024

Author: A.S. Chandurkar

Bench: A.S. Chandurkar

2024:BHC-AS:2767-DB



           ppn                                   1             7.wp-2196.07 & ors.doc


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CIVIL APPELLATE JURISDICTION

                                     FIRST APPEAL NO.2196 OF 2007

           The Municipal Corporation of City of Thane         .. Appellant
                                                              (orig.defendant)
                Versus
           M/s.Bilstrong Builders Pvt.Ltd.                    .. Respondent
                                                              (orig.plaintiff)

                                                WITH
                                     FIRST APPEAL NO.2197 OF 2007

           The Municipal Corporation of City of Thane         .. Appellant
                                                              (orig.defendant)
                Versus
           M/s.Raj Rajeshwari Builders                        .. Respondent
                                                              (orig.plaintiff)

                                                WITH
                                     FIRST APPEAL NO.2198 OF 2007

           The Municipal Corporation of City of Thane         .. Appellant
                                                              (orig.defendant)
                 Versus
           Sanjiv Manohar Karambelkar & Anr.                  .. Respondents
                                                              (orig.plaintffs)
                             ---
           Ms.Pooja Malik i/by N.R. Bubna for the appellant in all appeals.
           Mr.Roy Varghese a/w Ms.Gauratna Kale i/by Mr.S.U. Dhakephalkar for
           the respondent in all appeals.
                             ----
                                    CORAM : A.S. CHANDURKAR &
                                                JITENDRA JAIN, JJ.
                                    DATE     : 19th January 2024
           P.C.:-


           .               The challenge raised in these First Appeals is to the

           judgment and decree passed by the learned 2nd Joint Civil Judge, Senior




                 ::: Uploaded on - 20/01/2024                ::: Downloaded on - 17/02/2024 20:08:15 :::
 ppn                                  2              7.wp-2196.07 & ors.doc


Division, Thane on 3rd May 2007 in Special Civil Suit Nos.840 of 1993 in

First Appeal No.2196 of 2007, on 5th May 2007 in Special Civil Suit

Nos.694 of 1995 in First Appeal No.2197 of 2007 and on 4th May 2007

in Special Civil Suit Nos.678 of 1992 in First Appeal No.2198 of 2007.



2.              By the said judgment, the notice issued by the present

Appellants-Originals Defendant on 4th October 1993 in First Appeal

No.2196 of 2007, on 23rd September 1994 in First Appeal No.2197 of

2007 and on 12th October 1992 in First Appeal No.2198 of 2007 has

been to be held illegal. Further directions have been issued to the

Appellants-Original Defendants to issue occupancy certificate to the

Original Plaintiffs.



3.              The learned counsel for the Appellant-Original Defendant

submits that in First Appeal No.2211 of 2005, similar decree passed by

the Trial Court was challenged. By the judgment dated 22 nd December

2017, the First Appeal was partly allowed and clause (iv) of the

judgment of the Trial Court was set aside. Though, the Appellant-

Original Defendant challenged this judgment before the Hon'ble

Supreme Court that challenge has failed.



4.              We find on perusal of the impugned judgments that similar




      ::: Uploaded on - 20/01/2024                ::: Downloaded on - 17/02/2024 20:08:15 :::
 ppn                                   3             7.wp-2196.07 & ors.doc


challenge to the same has been considered and decided in First Appeal

No.2211 of 2005. We find that the parties would be governed by the

decision in the said Appeal. Hence, for reasons recorded in the judgment

dated 22nd December 2017 passed in First Appeal No.2211 of 2005,

these Appeals can also be disposed of. Accordingly, the following order

is passed :

                                     ORDER

(i) The judgment and decree passed by the learned Joint Civil

Judge, Senior Division, Thane on 3rd May 2007 in Special Civil

Suit Nos.840 of 1993 in First Appeal No.2196 of 2007, on 5 th

May 2007 in Special Civil Suit Nos.694 of 1995 in First Appeal

No.2197 of 2007 and on 4th May 2007 in Special Civil Suit

Nos.678 of 1992 in First Appeal No.2198 of 2007, except clause

(iv) stands confirmed. In case, the Respondent-Original Plaintiff

has not submitted an application for obtaining the occupation

certificate, it is free to take such steps in accordance with law

and as directed in First Appeal No.2211 of 2005.

5. The First Appeals are partly allowed in the aforesaid terms.

Decree be drawn accordingly. There shall be no order as to costs.

          JITENDRA JAIN, J.                  A.S. CHANDURKAR, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter