Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mumbai Metropolitan Region ... vs Nirmala Ramdas Pandey And Ors
2024 Latest Caselaw 305 Bom

Citation : 2024 Latest Caselaw 305 Bom
Judgement Date : 8 January, 2024

Bombay High Court

Mumbai Metropolitan Region ... vs Nirmala Ramdas Pandey And Ors on 8 January, 2024

Author: Anuja Prabhudessai

Bench: Anuja Prabhudessai

2024:BHC-AS:718
              P.H. Jayani/ Salgaonkar                                           IA2821.2021 IN FA.doc


                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CIVIL APPELLATE JURISDICTION

                                  INTERIM APPLICATION NO. 2738 OF 2019
                                                  IN
                                      FIRST APPEAL NO. 423 OF 2003

              Mumbai Metropolitan Region Development
              Authority, Bandra, Mumbai                                        .... Applicant

              In the matter between :-

              Nirmala Ramdas Pandey and ors.                                   .... Appellants
                   v/s.
              Kanaiyalal Purushottam Shah and Ors.                             ..... Respondents

                                                     WITH

                                  INTERIM APPLICATION NO. 2821 OF 2021
                                                  IN
                                      FIRST APPEAL NO. 423 OF 2003

              Kanhaiyalal Purshottamdas Shah
              and ors.                                                         .... Applicants

              In the matter between :-
              Nirmala Ramdas Pandey and ors.                                   ..... Appellants
                     v/s.
              Mumbai Metropolitan Region Development
              Authority, Bandra and ors.                                       .... Respondents


              Mr. S.N. Vaishnav with Ms. N.J. Mukherjee and Mr. Vipul Shukla for the
              Applicants in IA/2821/2021 and for the Respondent Nos.1,2,4,7,8 and 11 in
              IA/2738/2019.

              Mr. Saket Mone a/w. Mr. Devansh Shah and Ms. Srushti Thorat i/b. M/s.
              Vidhi Partners for Respondent No.1 - MMRDA and for the Applicants in IA/
              2738/2019 and for the Respondents in IA/2821/2021 .

              Mr. A.R. Patil, AGP for the State.

              Mr. S.K. Dhekale, Court Receiver, High Court, Bombay.

                                                 CORAM: SMT. ANUJA PRABHUDESSAI, J.

DATED : 8th JANUARY, 2024.

 P.H. Jayani/ Salgaonkar                                           IA2821.2021 IN FA.doc


P. C. :-

.        By this Order, I propose to dispose of :-

(i) Interim Application No.2738/2019 filed by the MMRDA in a disposed of

First Appeal No.423/2003 seeking discharge of Court Receiver in respect of

land admeasuring 62.39 sq. meters bearing CTS No.458 (part), land

admeasuring 738.18 sq. meters bearing CTS No.442/A/3/E of Village Pahadi,

Goregaon and ;

(ii) Interim Application No.2821/2021 filed by the Respondent in the said

Appeal seeking (a) payment of Rs.1,34,72,400/- being part of the amount

deposited by MMRDA with the Court Receiver, pursuant to the order dated

10/02/2020 along with accrued interest thereon, (b) Interest @ 17% p.a. on an

amount of Rs.1,34,72,400/- from 17/02/2020 till the date of payment, (c)

directions against MMRDA to pay the balance amount of Rs.23,80,042/-

payable as per order dated 10/02/2020 with interest @ 18% p.a. till the date of

payment.

2. The brief facts necessary to decide these Applications are as under :-

3. The Applicants - Kanhayalal Shah and others (Respondent Nos.1 to 11

in First Appeal No.423/2003) had filed Civil Suit No.1173/1971 for

declaration and permanent injunction alleging that the Defendants-

Dayashankar Mishra and Tarachand Mishra (Respondent Nos.12 and 13 in

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

First Appeal No.423/2003) had encroached on the portion of the suit property

admeasuring 28427.40 sq.meters surveyed under Old Survey Nos.92, Hissa

No.4(part), 118 Hissa No.(part) and 120 Hissa Nos.3, 4 and 5 of village

Pahadi, Borivali, Greater Bombay. During the pendency of the suit, the

Court Receiver was appointed, who was directed to take symbolic possession

of the encroached portion of the suit property. Later, by judgment dated

15/04/1997, the said suit came to be decreed in favour of the

Applicants/Plaintiffs. The said judgment has been confirmed by this Court as

well as by the Hon'ble Supreme Court.

4. The Applicants/Plaintiffs sought to execute the decree by filing

Execution Application No.102/1999 and filed Chamber Summons

No.397/1999 seeking directions to the Receiver to take physical possession of

the encroached land. The tenants/occupants of the structures in the suit

property filed Chamber Summons No.137/2001 claiming independent right in

the subject premises and opposed execution of the decree.

5. The chamber summons filed by the tenants/occupants came to be

dismissed vide order dated 16/07/2002. Being aggrieved by the said order,

the tenants/occupants filed an Appeal being First Appeal No.423/2003 which

came to be dismissed on 26/11/2018 for want of prosecution under Order 41

Rule 17 of CPC. While dismissing the said Appeal, this Court directed the

Court Receiver to take physical possession of the suit property and handover

the same to the Applicants/Plaintiffs in accordance with law.

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

6. The judgment and decree dated 23/08/2019 having attained finality and

the appeal against the dismissal of chamber summons filed by the

obstructionist having been dismissed, the Applicants/Plaintiffs were entitled

for possession of the suit property. However, the records indicate that

MMRDA, who was not a party to the appeal, filed an Interim Application

No.2738/2019 in a disposed of appeal contending that the land admeasuring

62.39 sq. meters from CTS No.458 (part) (Old Survey No.120/5) and land

admeasuring 738.18 sq. meters from CTS No.442/A/3/E (Old Survey

No.120/3) of Village Pahadi, has been acquired vide order dated 23/08/2019.

The MMRDA sought discharge of the court receiver in respect of the said

land.

7. On 29/01/2020, in the course of the hearing, learned counsel for the

MMRDA and the Applicants/Original Plaintiffs made a statement that the

portion of the acquired land, which was the subject matter of the Interim

Application could be demarcated in presence of the parties and the Court

Receiver. Accordingly, this Court by order dated 29/01/2020, directed the

Surveyor from the office of the MMRDA to carry out physical demarcation in

presence of the parties and directed the Court Receiver to submit a report.

Pursuant to the said order, the Court Receiver submitted the report dated

04/02/2020 stating that the property was measured and demarcated in

presence of the parties.

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

8. Pallavi Tabhane, working as Tahsildar and authorized signatory of

MMRDA filed her affidavit stating that the acquired land was demarcated and

as per the demarcation, an area admeasuring 594 sq. meters was acquired

from CTS NO. 442/A/3/1/E and an area of 46.25 sq. mts was acquired from

CTS No.458. She has stated that portion of land admeasuring 136.25 sq. mts

from CTS No. 442/A/3/1/E which is also required for the project was already

acquired by PWD for the purpose of construction of Western Express

highway vide award dated 05.11.1963, and that an amount of Rs.614.57 was

already paid to Ishwarbhai B. Patel, the owner of the said acquired portion of

the land.

9. The records, particularly the Order dt.10.02.2020 reveals that the

learned counsel for MMRDA had made a statement that an amount of

Rs.6,33,07,920/- would be paid to the Applicants/Plaintiffs without prejudice

to its rights and contention for seeking possession of the acquired land

admeasuring 594 sq. meters of plot bearing No.442/A/3/1/E and 46.25 sq.

meters of land from plot no.458 (part). Learned counsel for the MMRDA

further stated that an area admeasuring 136.25 sq. meters from Plot

No.442/A/3/1/E was already acquired by the State Government. The

MMRDA sought possession of the said portion of the land and made a

statement that it is willing to deposit an amount of Rs.1,58,52,442/- in respect

of the said land, though it is not liable to pay the said amount. It was stated

that the MMRDA would approach the State Government in respect of the said

payment.

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

10. In view of the said statement, this Court directed the MMRDA to

release an amount of Rs.6,33,07,920/- in favour of the Applicants/plaintiffs

with further directions to MMRDA to deposit an amount of Rs.1,58,52,442/-

without prejudice to the rights and contentions of both the parties. This Court

directed that upon receipt of payment of Rs.6,33,07,920/-, the Court Receiver

shall stand discharged in respect of the land admeasuring 594 sq. meters from

CTS No. 442/A/3/1/E and 46.25 sq. meters from CTS No.458 (part), and

directed the Receiver to hand over possession of the said land to MMRDA as

per demarcation at site. It was stated that in view of the above, the

Applicants/plaintiffs would not challenge validity of the Award.

11. As regards area admeasuring 136.25 sq. meters from CTS

No.442/A/3/1/E, the Court directed that the Court Receiver shall stand

discharged in respect of the said area upon deposit of Rs.1,58,52,442/- in the

Court. Liberty was granted to the Applicants/plaintiffs to apply for

withdrawal of the said amount. The parties were put to notice that the request

for withdrawal of the amount would be considered after hearing the counsel

for the parties and the State Government.

12. Pursuant to the said order, the MMRDA paid to the

Applicants/plaintiffs an amount of Rs.6,33,07,920/- and MMRDA has been

put in possession of land admeasuring 594 sq. meters from CTS No.

442/A/3/1/E and 46.25 sq. meters from CTS No.458 (part), and the Court

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

Receiver has been discharged in respect of the said land.

13. The Applicants/plaintiffs filed the application ( IA No. 2821 of 2021)

raising a grievance that instead of depositing an amount of Rs.1,58,52,442/-,

the MMRDA had deposited only an amount of Rs.1,34,72,400/- in respect of

the area admeasuring 136.25 sq. meters from CTS No.442/A/3/1/E. The

Applicants/plaintiffs further contended that the State Government had not

raised any claim in respect of the said land and hence claimed that they are

entitled to withdraw the amount of Rs.1,34,72,400/- and sought further reliefs

as stated above.

14. Mr. Sameer Kurtkoti, the Additional Collector - 1, Metro filed his

additional affidavit that the Award dated 23/08/2019 was in respect of the

total area admeasuring 800.57 sq. meters i.e., land admeasuirng 738.18 sq.

meters from land bearing CTS No.442/A/3/1/E and land admeasuring 62.38

sq. meters from CTS No.458 and the total compensation in respect of the said

land was fixed at Rs.7,91,60,362/-. He has stated that the demarcation carried

out as per the order of the Court revealed that the actual land required for the

said project was 640.25 sq. meters i.e., an area of 594 sq. meters from CTS

No.442/A/3/1/E and 46.25 sq. meters from CTS No.458 and that the

compensation payable in respect of the said land was Rs.6,33,07,920/-.

15. The Additional Collector has further stated that the actual amount

payable in respect of the said area was Rs.1,34,72,400/- and not

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

Rs.1,58,52,442/- as erroneously stated before the Court on 10/02/2020. He

has stated that land admeasuring 136.25 sq. mts from CTS No.442/A/3/1/E

was already acquired by the PWD Department for the purpose of construction

of Western Express Highway, and hence the Applicants/plaintiffs are not

entitled to receive the said amount.

16. There is no dispute about the area of the land acquired by the

MMRDA. It is also not in dispute that the MMRDA has already paid to the

Applicants/plaintiffs an amount of Rs.6,33,07,920/- in respect of land

admeasuring 62.39 sq. meters from CTS No.458 Part and 738.18 sq. meters

from CTS No.442 A/3/1/E and the Receiver has already handed over

possession of the said land to the MMRDA and the Receiver has been

discharged in respect of the said land.

17. The dispute is relating to payment of compensation in respect of land

admeasuring 136 sq. mtrs from CTS No. 442/A/3/1/E. The MMRDA has

questioned the entitlement of the Applicants/plaintiffs to receive

compensation in respect of the said portion of the land on the ground that the

said land was already acquired by the Government. The State Government

had not claimed right in respect of the said land at any point of time. As

noted above, the suit was decreed in favour of the Applicants/plaintiffs and by

order dated 26/11/2018 in First Appeal No.423 of 2003, the Court Receiver

was directed to handover physical possession of the suit property to the

Applicants/plaintiffs. The Applicants/plaintiffs were therefore entitled for

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

possession of the suit property including the said portion of land admeasuring

136.25 sq. mtrs. It was only in view of the application filed by the MMRDA

that this Court with consent of the parties had directed demarcation of the

land acquired by MMRDA and despite order dated 26.11.2018 this Court

directed the Court Receiver to put MMRDA in possession of land

admeasuring 136.25 sq. mtrs., on deposit of compensation before the Court.

Pursuant to the said order, the Court Receiver has put MMRDA in possession

of the said portion of land, and stands discharged in respect of the said land.

In such circumstances, having taken possession of the land admeasuring

136.25 sq. mtrs from the Court Receiver, the MMRDA cannot be prima facie

absolved of its liability to pay the compensation to the Applicants/plaintiffs in

respect of the said land.

18. The issues raised by the MMRDA as well as by the State Government

in Interim Application No.1 of 2019 have absolutely no nexus with the issues

involved in the appeal and cannot be adjudicated in this interim application

filed in a disposed of appeal. As regards the claim of the Applicants/plaintiffs

for the balance amount of Rs.23,80,042/-, the MMRDA has explained that the

actual amount payable towards the area of 136.25 sq mtrs. is 1,34,72,400/-

and that the statement that the amount of Rs. 1,58,52,448/- would be

deposited was made in view of erroneous calculation. Needless to state that

it is not within the domain of this Court to decide whether the MMRDA is

liable to pay the balance amount of Rs.23,80,042/-, or whether the

Applicants/Plaintiffs are entitled for any interest on the amount of

P.H. Jayani/ Salgaonkar IA2821.2021 IN FA.doc

Rs.1,34,72,400/- or the balance amount of Rs.23,80,042/-. The issues raised

by the MMRDA/ State Government as well as by the Applicants/plaintiffs

need to be adjudicated in appropriate proceedings and not in these interim

applications filed in a disposed of appeal.

19. Under the circumstances, the Court Receiver is directed to pay to the

Applicants/plaintiffs an amount of Rs.1,34,72,400/- with interest accrued

thereon. All the points and contentions relating to previous acquisition of the

land by the State Government as well as entitlement of the

Applicants/plaintiffs for additional amount of Rs.23,80,040/- and interest as

prayed are specifically kept open with liberty to the State Government/

MMRDA and the Applicants/plaintiffs to raise the said issues in any other

appropriate proceedings. Payment/ receipt of Rs.1,34,72,400/- shall be

subject to the order passed, if any, in such proceedings.

20. Both the applications stand disposed of in above terms.

21. Learned Counsel for the MMRDA seeks stay of six weeks to enable

them to challenge the order before the Hon'ble Supreme Court. The

Receiver to defer payment of the amount of Rs.1,34,72,400/- for a period of

six weeks.

(SMT. ANUJA PRABHUDESSAI, 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