Citation : 2024 Latest Caselaw 2286 Bom
Judgement Date : 24 January, 2024
5-6-WP-10789.17.docx
Gayatri IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 10789 OF 2017
WITH
WRIT PETITION NO. 11767 OF 2017
Mavji Kanji and others ... Petitioners
Vs.
Sardar Nagar Anand CHSL and another ...Respondents
Ms. Sonal Hemant Misha a/w Mr. Kunal Bhange, Advocate for
Petitioner Nos. 1 to 5.
Mr. S. B. Pawar a/w Mr. Lubna Shaikh i/b Mr. S. K. Legal Associates
LLP for Respondent No. 2.
Mr. Nirav Doshi i/b Mr. Amit Karle, Advocate for Respondent No. 1.
CORAM : GAURI GODSE, J.
DATE : 24th JANUARY 2024
P.C.
Writ Petition No. 11767 of 2017
1. This petition challenges the order passed by the State Co-
operative Appellate Court allowing the appeal preferred by the
respondent no. 2. The appeal was preferred for challenging the
5-6-WP-10789.17.docx
Judgment and Award passed by the Co-operative Court on 30 th
November 2015 allowing the dispute filed by the petitioner. By the
said order, opponent nos. 1 to 5 in the dispute were directed to
handover the possession of the disputed office premises to the
petitioners. However, the said order has been set aside in appeal filed
by respondent no. 2 herein.
2. Learned counsel for the petitioners submitted that the petitioners
are claiming right on the basis of an Agreement dated 9 th January
1986. Learned counsel for the respondent no. 2 states that the said
agreement is cancelled long back and the petitioners have also
received refund.
3. So far as the right of the petitioners is concerned, there is no
dispute that except the said agreement of the year 1986, the
petitioners' claim is not based on any other transaction and/or any right
to claim the disputed office premises.
4. Though the petitioners do not admit to have received refund, it is
not disputed that the agreement dated 9 th January 1986 is cancelled.
5-6-WP-10789.17.docx
5. On perusal of the impugned order passed in the appeal, I do not
find any perversity, illegality or infirmity in the order to invoke the
powers under Article 227 of the Constitution of India to interfere in the
impugned order.
6. In view of the aforesaid facts, I do not see any reason to interfere
in the order as the petitioners are unable to point out their right to claim
possession of the disputed office premises. The petition is devoid of
any merits.
7. For the reasons stated above, writ petition is dismissed.
Writ Petition No. 10789 of 2017
8. This petition arises out of the appeal preferred by the
respondent-society for challenging the same Judgment and Award
which is the subject matter of Writ Petition no. 11767 of 2017.
9. For the reasons recorded in the order passed in Writ Petition No.
11767 of 2017, this petition is also dismissed.
[GAURI GODSE, J.] GAYATRI by GAYATRI RAJENDRA RAJENDRA SHIMPI SHIMPI Date: 2024.02.12 13:51:24 +0530
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!