Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohammad Bin Syed Chaus Died Through Lrs ... vs The Chief Officer Municipal Council ...
2024 Latest Caselaw 15543 Bom

Citation : 2024 Latest Caselaw 15543 Bom
Judgement Date : 10 June, 2024

Bombay High Court

Mohammad Bin Syed Chaus Died Through Lrs ... vs The Chief Officer Municipal Council ... on 10 June, 2024

                              1
                                                   wp5373.24.odt

     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                BENCH AT AURANGABAD


             WRIT PETITION NO. 5373 OF 2024

                  Ashok Murlidhar Utikar
                           VERSUS
             The Chief Officer Municipal Council

                         WITH
             WRIT PETITION NO. 5385 OF 2024

Haribhau Shankarrao Toke Died Thorugh Lr Bhausaheb Haribhau
                             Toke
                           VERSUS
          The Chief Officer Municipal Council Pathri

                         WITH
             WRIT PETITION NO. 5389 OF 2024

Mohammad Bin Syed Chaus Died Through Lrs Shabana Mohd Bin
                    Kileb And Others
                         VERSUS
        The Chief Officer Municipal Council Pathri

                         WITH
             WRIT PETITION NO. 5390 OF 2024

                   Mohd Azhar Mohd Idris
                            VERSUS
           The Chief Office Municipal Council Pathri

                         WITH
             WRIT PETITION NO. 5393 OF 2024

               Chandrakala Shivaji Chinchane
                           VERSUS
          The Chief Officer Municipal Council Pathri
                               2
                                                   wp5373.24.odt


                           WITH
            WRIT PETITION NO. 5384 OF 2024
               Namdeo Bapurao Chinchane
                          VERSUS
            The Chief Officer Municipal Council

                        WITH
            WRIT PETITION NO. 5386 OF 2024

                Shivaji Bapurao Chinchane
                           VERSUS
          The Chief Officer Municipal Council Pathri

                        WITH
            WRIT PETITION NO. 5383 OF 2024

                Mohd Yunus Halimji Ansari
                           VERSUS
             The Chief Officer Municipal Council

                        WITH
            WRIT PETITION NO. 5382 OF 2024

                   Laxman Pralhad Khatri
                           VERSUS
          The Chief Officer Municipal Council Pathri

                        WITH
            WRIT PETITION NO. 5392 OF 2024

               Hanuman Ravan Ambegaonkar
                           VERSUS
          The Chief Officer Municipal Council Pathri

                        WITH
            WRIT PETITION NO. 5374 OF 2024

Anand Devrao Shinde Died Through Lrs Pravin Anantrao Shinde
                          VERSUS
         The Chief Officer Municipal Council Pathri
                              3
                                                 wp5373.24.odt

                         WITH
           WRIT PETITION NO. 5379 OF 2024

                  Mohd Babar Mohd Idris
                          VERSUS
         The Chief Officer Municipal Council Pathri

                       WITH
           WRIT PETITION NO. 5381 OF 2024

            Mohd Akbar Abdul Gaffarr Bagwan
                          VERSUS
         The Chief Officer Municipal Council Pathri

                       WITH
           WRIT PETITION NO. 5391 OF 2024

                   Masoom Shaikh Amin
                          VERSUS
         The Chief Officer Municipal Council Pathri

                       WITH
           WRIT PETITION NO. 5377 OF 2024

Babulal Ramgopal Mantri Died Through Lrs Ramsukh Babulal
                           Mantri
                          VERSUS
         The Chief Officer Municipal Council Pathri

                       WITH
           WRIT PETITION NO. 5378 OF 2024

              Shaikh Rasool Shaikh Ashraf
                          VERSUS
         The Chief Officer Municipal Council Pathri

                       WITH
           WRIT PETITION NO. 5376 OF 2024

                    Ram Pralhad Khatri
                          VERSUS
         The Chief Officer Municipal Council Pathri
                                    4
                                                       wp5373.24.odt

                                 WITH
                 WRIT PETITION NO. 5380 OF 2024
      Murlidhar Ramnath Mundada Died Through Lrs Sanjaykumar
                          Ratanlal Mundada
                                VERSUS
               The Chief Officer Municipal Council Pathri

                              WITH
                  WRIT PETITION NO. 5387 OF 2024

                        Subhash Munjaji Bedre
                                VERSUS
               The Chief Officer Municipal Council Pathri

                              WITH
                  WRIT PETITION NO. 5388 OF 2024

                   Badroddin Mohammad Khajamiya
                                VERSUS
               The Chief Officer Municipal Council Pathri

                              WITH
                  WRIT PETITION NO. 5375 OF 2024

     Vithal Kondiba Kawale Died Through Lrs Rukhmini Vithal Kawale
                                 VERSUS
                The Chief Officer Municipal Council Pathri

Mr. M. B. Kolpe, Advocate holding for Mr. V. B. Deshmukh, Advocate
for the Petitioners.
Mr. M.P. Tripathi, Advocate for the Respondent.

                               CORAM : R. M. JOSHI, J.

RESERVED ON: 10th JUNE, 2024 PRONOUNCED ON : 1st JULY, 2024.

PER COURT :

1. These Petitions involve issue for determination as to

whether a District Judge who has put in less than 10 years of judicial

wp5373.24.odt

service can entertain and decide appeal under Section 7 of Bombay

Government Premises (Eviction) Act, 1955 (for short 'the Act').

2. Petitioners filed appeals under Section 7 of the Act

against order passed by Competent Authority directing eviction of

about 30 persons, in a proceedings filed by Municipal Council,

Pathri. Principal District Judge, Parbhani, assigned those appeals to

District Judge - 4 (Now District Judge -3) for its decision. During the

pendency of these appeals an application was moved before the

Principal District Judge, Parbhani, for transfer under Section 24 of

the Code of Civil Procedure (for short 'CPC') of these appeals pending

on the file of District Judge - 3 to the Court of Principal District

Judge, Parbhani, or to any Judicial Officer with 10 years standing.

Since the said applications were rejected by order dated 06.03.2024,

these Petitions.

3. Learned counsel for the Petitioners submits that the

learned Principal District Judge, Parbhani fell in error in rejecting the

applications for transfer in ignorance of the provisions of Act and that

the Appellate Authority being persona designata, only the Principal

District Judge of the District or other Judicial Officer of not less than

wp5373.24.odt

10 years of standing could entertain such appeal. To support his

submission, he drew attention of the Court to the provisions of

Section 7 of the Act which according to him, indicate that the District

Judge who is renamed as Principal District Judge, only could

entertain appeals even though not having 10 years standing but

other District Judges can-not. It is further submitted that admittedly

District Judge - 3 who is seized with these appeals has not completed

10 years of judicial services and therefore, he has no jurisdiction to

entertain appeals.

4. Learned counsel for the Respondent opposed the said

submission by contending that any District Judge would be

competent to decide these appeals under Section 7 of the Act as

Appellate Authority, in absence of any amendment to the said

provision. To support his submission, he placed reliance on the

judgment of Delhi High Court in case of Young Men S. Tennis Club

versus NDMC, 2022 SCC OnLine Del 3341.

5. There is no dispute about the fact that the learned

District Judge - 3, Parbhani does not have 10 years of standing as a

Judicial Officer. Petitioners, therefore, relying upon Section 7 of the

wp5373.24.odt

Act sought to contend that District Judge - 3 would be a "Judicial

Officer" as contemplated by second part and since he has less than

10 years standing, he would not have jurisdiction to entertain such

appeals.

6. For the purpose of deciding the controversy involved in

these Petitions, it would be necessary to take into consideration the

relevant provisions of the Act as well as the provisions of

Maharashtra Civil Court Act (for short 'Civil Court Act').

Section 7 of the Act reads thus :

7. (1) An appeal shall lie from every order of the competent authority, made in respect of any Government premises, under section 4 or section 5 to an appellate officer who shall be the District Judge of the district in which the Government premises are situate, or such other judicial officer in that district, being, a judicial officer of not less than ten years' standing, as the District Judge may designate in this behalf.

      (2)    xxx
      (3)    xxx
      (4)    xxx
      (5)    xxx

                                                         wp5373.24.odt

7. According to this provision, an appeal would lie from

every order of the competent authority under Sections 4 or 5 to the

Appellate Officer who shall be the District Judge of the District or

such other Judicial Officer in that District, being a Judicial Officer of

not less than 10 years standing, who may be designated by the

District Judge in this behalf.

8. In order to ascertain the powers of District Judges and

other Judges in the State of Maharashtra, it would be relevant to take

into consideration the provisions of Civil Courts Act. Section 5 of the

said Act states that there shall be in each District a District Court

presided over by a Judge to be called as District Judge. There is

provision of appointment of Joint Judge under Section 12 and

Assistant Judge under Section 14 of Civil Courts Act. By virtue of

amendment to these provisions in 1984, nomenclature of these posts

is changed to 'Joint District Judge' and 'Additional District Judge',

respectively. Thus, Section 12 permits the State Government to

appoint a Joint District Judge who shall be invested with powers co-

extensive and concurrent jurisdiction with the District Judge except

that he shall not keep a file of civil suit and shall transact civil

business only as he may receive from the District Judge. This

wp5373.24.odt

indicates that under Civil Courts Act, apart from District Judge,

there existed posts of Joint District Judge and Additional District

Judge. According to Section 14, one or more Additional District

Judges can be appointed in a District. Section 19 of the Act

empowers the State Government by notification in the Official Gazette

to invest all or any power of a District Judge within a particular part

of a District. Thus, Civil Courts Act not only provides for

appointment of District Judge but Joint and Additional District

Judges as well and they hold co-extensive powers and concurrent

jurisdiction with the District Judge.

9. After acceptance of recommendations of Justice Shetty

Commission, there is merger of posts in cadre of District Judge in the

District Judiciary. Thereafter, the nomenclature of District Judge has

been changed to Principal District Judge. Posts of Joint District

Judge as well as Additional District Judges are replaced by the

District Judges. Though Maharashtra Civil Services Rules, 2008 are

amended in exercise of powers conferred by Articles 233 and 234 and

proviso to Article 309 of the Constitution of India read with Article

235, State of Maharashtra in consultation with High Court whereby

(i) District Judges (ii) Additional District Judges (iii) Principal Judge,

wp5373.24.odt

Additional Principal Judge and Judge of City Civil Court and

Sessions Court Mumbai are redesignated as 'District Judges'.

Surprisingly, though such change is effected, no amendment to that

extent is yet effected by the appropriate Government to Civil Courts

Act. Similarly no amendment is effected in Section 7 of the Act. At

present, District Judges exercise all judicial powers exercised by

Principal District Judge except control and inspection over Courts in

District and power to transfer/assign proceedings to Courts/Judges.

Now the question arises as to when the posts of Joint District Judge

and Additional District Judges were conferred similar powers as

exercisable by the Principal District Judge except for administration

and power to withdraw and assign matters to the other Courts, why

same powers/jurisdiction cannot be exercised by District Judges.

The notifications issued by the Government clarify this situation.

One of such notifications issued by the Law and Judicial Department

with regard to the appointment of District Judges is reproduced

below :-

NOTIFICATION

Law and Judiciary Department, Madam Kama Road, Hutatma Rajguru Chowk, Mantralaya, Mumbai 400 032, Dated the 9th July, 2012.

wp5373.24.odt

No CRC 1309/170/(30)/XII. - In exercise of the powers conferred by section 19 of the Bombay Civil Courts Act, 1869 (Act No. XIV of 1869), the Government of Maharashtra hereby directs that, with effect from the 22th day of July, 2012. -

(a) there shall be a Court of District Judge at Vaijapur in Aurangabad District and the said Court shall be presided over by the District Judge - 1.

(b) the local limits of the ordinary jurisdiction of the said court shall be co-extensive with the existing jurisdiction of Court of Civil Judge, Senior Division, Vaijapur, Civil Judge, Junior Division, Vaijapur and Civil Judge, Junior Division, Vaijapur and Gangapur in Aurangabad District.

(c) all the powers of the Principal District Judge, Aurangabad shall vest in the said District Judge -1, except those vested in the Principal District Judge, under section 9 of the said Act and his power of assign to District Judge, at Aurangabad of withdraw unto himself or to assign to another Court of competent jurisdiction, such matters as he thinks fit.

By order and in the name of the Governor of Maharashtra

(xxx) Solicitor (M.L.) -cum-Joint Secretary"

10. A conjoint reading of provisions of Section 12, 14 and 19

of the Civil Court Act coupled with the Notification issued under

Section 19 of the Act, unquestionably shows that judicial powers and

jurisdiction exercised by the District Judge (now Principal District

Judge) vest with District Judges except for the control and inspection

wp5373.24.odt

of Courts and power to transfer proceedings from one Court to

another. No exception therefore can be made thereto to enable him to

act as Appellate Officer under Section 7 of the Act, for want of specific

prohibition/exception made to by legislature.

11. Basic rule of interpretation/construction of any statute is

to avoid absurd results. If it is interpreted that the term "Judicial

Officer" as contemplated in Section 7 of the Act covers District Judge

and therefore a District Judge, who has not put in 10 years of judicial

service, then he would not have authority/power to entertain said

appeal. In a given case a District Judge who has completed 9 years

of Judicial service would not be allowed to entertain the appeal

whereas even a Civil Judge Junior Division who has completed 10

years of service could do so. This would lead to a absurd situation as

the District Judge who is appellate authority over the orders passed

by the Civil Judge Junior Division and Civil Judge Senior Division (to

the extent of pecuniary jurisdiction of the District Court) would not

be permitted to entertain appeal under Section 7 of the Act unless he

has 10 years judicial standing. In considered view of this Court,

even while interpreting the provisions of Section 7 to the extent of the

term 'Judicial Officer', no interpretation would be permissible which

wp5373.24.odt

would create such absurd situation. Having regard to the nature and

scope of the proceedings as contemplated by Section 7 of the Act and

powers exercised by District Judges at par with Principal District

Judge, term 'Judicial Officer' must be held to be any Judicial Officer

other than then Joint and Additional District Judge and present

District Judges. Thus, for a District Judge, condition of 10 years of

judicial service would not apply to enable him to act as appellate

officer under Section 7 of Act. It is, therefore, held that District

Judge 3, Parbhani has authority/power to entertain and decide

appeals under Section 7 of the Act. In the result, the impugned order

passed by the Principal District Judge, Parbhani does not deserve

any interference.

12. Learned counsel for the Respondents submits that the

Petitioner never raised objection to the proceedings before District

Judge -3 for substantial period and the said objection is now raised

with the intention to protract the said proceedings. It is submitted

that having regard to the nature of the proceedings it would be in the

interest of justice that the concerned Court directs to decide the said

proceedings expeditiously.

wp5373.24.odt

13. It is not in dispute that these proceedings were pending

before the same Judicial Officer for 2 years or so and that learned

Judge has granted interim protection to the Petitioners herein. It is

only when these appeals were due for hearing, objection to the

authority of Judge is raised. This Court, therefore, finds substance

in the contention of Respondent that such objection is raised in order

to delay the proceedings. Having regard to the nature and scope of

the proceedings, it is possible for the Court to decide the same

expeditiously. In such circumstances, learned District Judge - 3 to

decide proceedings within a period of six (06) months from date of

passing of this order. Registry to communicate this order to the

learned Judge for its compliance.

14. Petitions stand dismissed in above terms.

( R. M. JOSHI) Judge

dyb

 
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