Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vivek Madhavlal Pittie vs State Of Maharashtra Through Its ...
2025 Latest Caselaw 4939 Bom

Citation : 2025 Latest Caselaw 4939 Bom
Judgement Date : 23 April, 2025

Bombay High Court

Vivek Madhavlal Pittie vs State Of Maharashtra Through Its ... on 23 April, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
   2025:BHC-OS:6782-DB

                      apn                                                1-oswp-204-2025-F-18-4-25 K.doc

                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         ORDINARY ORIGINAL CIVIL JURISDICTION

                                                     WRIT PETITION NO.204 OF 2025

                      Vivek Madhavlal Pittie,                             ]
                      Indian Inhabitant, residing at Suket,               ]
                      29-B, Dongersey Road, Malabar Hill,                 ]
                      Mumbai - 400 006, in his capacity as                ]
                      the Receiver appointed by the High                  ]
                      Court of Judicature at Bombay in                    ]
                      Suit No.224 of 1961                                 ]        ...Petitioner.

                                       V/s.
                      1.     State of Maharashtra                 ]
                             Through its Secretary, Ministry of   ]
                             Urban Development/Housing Department ]

                      2.     Slum Rehabilitation Authority                ]
                             an authority established under the           ]
                             provisions of the Maharashtra Slum           ]
                             Areas (Improvement, Clearance and            ]
                             Redevelopment) Act, 1971, through            ]
                             Chief Executive Officer.                     ]

                      3.     Omkar Realtors & Developers Pvt. Ltd.,    ]
                             a company incorporated under the          ]
                             Companies Act, 1956 having its registered ]
                             office at Omkar House, Opp. Sion-         ]
                             Chunabhatti Signal, off. Eastern Express  ]
                             Highway, Sion (East), Mumbai - 400022. ]

                      4.     Piramal Capital and Housing Finance Ltd. ]
                             a company within the meaning of the        ]
                             Companies Act, 2013, having its registered ]
                             office at 601, 6th Floor, Amiti Building,  ]
                             Agastya Corporate Park, Kamani Junction, ]
                             LBS Marg, Kurla (W), Mumbai- 400070.       ]
         Digitally
         signed by
         ASHWINI
ASHWINI
H        GAJAKOSH
                      5.     Alperton Developers and Contractors Pvt. ]
GAJAKOSH Date:
         2025.04.23
                             Ltd. a company incorporated under the      ]
         15:58:56
         +0530               Companies Act, 2013, having its registered ]
                             office at 4th Floor, Commerce House 3,     ]

                                                                                                          1/37



                            ::: Uploaded on - 23/04/2025                  ::: Downloaded on - 23/04/2025 22:27:25 :::
 apn                                                1-oswp-204-2025-F-18-4-25 K.doc

       Currimbhoy Road, Ballard Estate,              ]
       Mumbai - 400001.                              ]       ... Respondents

                     ______________________________________

Mr. Darius Khambata, Senior Advocate, a/w Mr. Mustafa Doctor, Senior
Advocate, Mr. Jehangir Jeejeebhoy and Ms. Aishwaryageeta Tawde, i/by
Kanga & Co. for the Petitioner.
Dr. Birendra B. Saraf, Advocate General, a/w Ms. Prachi Tatake, Addl. GP,
Mr. Vaibhav Charalwar and Ms. Usha Rahi, AGP for the Respondent No.1-
State.
Mr. Mayur Khandeparkar, i/by Mr. Anoop Patil for the Respondent No.2-
SRA.
Mr. Bhushan Deshmukh, a/w Mr. Haaris Reshamwala, i/by Diamondwala &
Co. for Respondent No.3.
Mr. Dinyar Madon, Senior Advocate, a/w Mr. Chirag Kamdar and Ms. Gauri
Joshi, i/by Ganesh & Co. for Respondent No.4.
Mr. Ravi Kadam, Senior Advocate, a/w Mr. Rohaan Cama, Mr. Anish
Karande, Mr. Dhawal Mehta, Ms. Jasmin S., Mr. Viren Mandhle and Mr.
Sahil Singh, i/by Wadia Ghandy & Co. for Respondent No.5.
             _____________________________________________

                                     CORAM : A. S. GADKARI AND
                                             KAMAL KHATA, JJ.

RESERVED ON : 26th February, 2025.

PRONOUNCED ON : 23rd April, 2025

Judgment (Per : Kamal Khata, J) :-

1) Rule. Rule made returnable forthwith and heard finally with the

consent of parties.

2) By this Writ Petition under Article 226 of the Constitution of India

the Petitioner seeks a Writ of Certiorari to quash and set aside the Order

dated 29th April, 2024 derived from the Minutes of the Meeting dated 13 th

February, 2024 and the communication to the Slum Rehabilitation Authority

apn 1-oswp-204-2025-F-18-4-25 K.doc

(SRA) by letter dated 14th March, 2024.

BRIEF FACTS :

3) The Petitioner a successor of one Mr. Madhavlal Pittie

(hereinafter referred to as "Pittie") is the owner of the land bearing

Cadastral Survey (CS) No.426 admeasuring approximately 19,741.51 sq.

mtrs. at Parel (Pittie Plot). It was notified as a slum on 14th March 2006.

3.1) Omkar Realtors and Developers Pvt. Ltd. ('ORDL') a developer,

who was developing an adjoining slum property admeasuring 79,176.95 sq.

mtrs. (ORDL's plot), proposed an amalgamation of Pittie's plot for

development in the Scheme in 2013. Pittie and ORDL agreed to

amalgamate their respective plots for the existing Scheme on the terms and

conditions stated in the MoU dated 24 th February 2014. On the basis of the

application dated 3rd May 2014 ORDL was granted a revised Letter of Intent

('LoI') by the SRA for amalgamation of the two plots in the Scheme.

Pursuant thereto on 8th September 2015 a Development Agreement

between ORDL and Pittie was executed and registered.

3.2) Similarly, unknown to Pittie, after execution of their

Development Agreement, ORDL acquired and amalgamated various other

lands to form a part of the Slum Rehabilitation Scheme (SRS) which now

aggregately measures 1,07,988.64 sq. mts. From 3 rd March, 2016 to 1st

February, 2019 the SRA issued further LoIs to ORDL recording the enhanced

FSI available for construction of saleable area in the SRS.

 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

3.3)             Since ORDL breached the Development Agreement and failed

to commence work for the Pittie's building, they held several negotiations to

work out alternate solutions between October 2018 to August 2019. It is

important to note that these meetings were attended by a common

Advocate for ORDL and M/s. Piramal Capital and Housing Finance Ltd.

('Piramal'). Pittie recorded these breaches by ORDL under the Development

Agreement by their letter dated 2nd January, 2020 to the SRA.

3.4) During the arbitration proceedings initiated by Pittie against

ORDL, they obtained a Commencement Certificate Report, on an

application under Right to Information (RTI) 2020. The report revealed

that, ORDL had consumed all the FSI generated from rehabilitation

tenements on the amalgamated land and therefore, further FSI for

construction of free sale buildings would necessarily be generated from the

construction of additional rehabilitation tenements solely on Pittie's plot.

The project stalled.

3.5) On 25th May 2022, the Government of Maharashtra ("GoM")

implemented the Abhay Yojna Amnesty Scheme ("Amnesty Scheme").

Under the Amnesty Scheme SRA was authorised to permit Financial

Institutions who have invested funds with the defaulting developers, to

complete stalled project as a "Co-Developer" recorded in the same LoI.

Apparently on 9th December, 2022 the Amnesty Scheme was partially

amended by a Government corrigendum.

 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

3.6)             In the meantime on 29th July 2022, unknown to Pittie, Piramal

executed a Development Agreement with Vistra ITCL India limited (a

Debenture trustee acting on instructions of (Piramal) Alperton and ORDL

(as the confirming party). By this agreement, Alperton was appointed as the

new developer for the project, thereby being entitled to all rights, title,

interest and benefits in respect of the free sale component.

3.7) On 4th December 2023, 29th January 2024, and 13th February

2024 meetings were held by GoM to consider Piramal's proposal.

3.8) On 5th April 2024, ORDL and Piramal were informed about

hearing before the CEO, SRA on 12 th April 2024 under Section 13(2) of the

Maharashtra Slum Areas (Improvement, Clearance and Redevelopment)

Act, 1971 ("Slums Act"). It was only in mid-June 2024 that the Pittie

became aware of the impugned Order dated 29 th April, 2024 passed by the

SRA. Piramal filed an Appeal before the Apex Grievance Redressal

Committee ('AGRC') against the impugned Order.

3.9) In these circumstances, the Pittie filed this Petition on 4 th

September, 2024.

4) Mr. Darius Khambata, the learned Senior Counsel appearing for

Pittie argued that, Pittie appointed ORDL to develop the subject property

since ORDL was developing the surrounding areas under the Slum Scheme.

It was ORDL who failed complete the development of the slum, that the

SRA decided to terminate ORDL as the developer for the SRS. Now, by the

apn 1-oswp-204-2025-F-18-4-25 K.doc

impugned Order, Pittie's rights to their land, which is now a part of the

Slum Scheme - partially implemented, is sought to be nullified by the

appointment of the new developer by the SRA.

4.1) Upon taking into consideration the State's Amnesty Scheme

called the Abhay Yojna Scheme, SRA passed the impugned Order which

effected in the following:

i) Terminated ORDL as developer of the SR Scheme under Section

13(2) of the Slums Act.

ii) Confirmed the appointment of Lender - M/s Piramal Capital and

Housing Finance Private Limited (Piramal) as the Co-Developer

along with developer M/s Alperton Developers (Alperton)

authorised by Lender.

iii) directed Piramal to take steps in accordance with Circular No.

210.

4.2) He asserted that, prior to the Amnesty Scheme, in the event of

default by the developer, proceedings under Section 13(2) of the Slums Act

could be initiated and the defaulting Developer would be removed and a

new developer would be appointed through a transparent tendering

process. Needless to say that the Financier too stood removed. In such

scenario, the Financial Institution who had invested in the project would

suffer a complete financial loss of the monies invested.


4.3)              Under the Amnesty Scheme, the financier of the developer is






 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

sought to be protected. The financier therefore is given an opportunity to

introduce its own developer, who would not only secure their finance but

also complete the Scheme. In this case, Piramal who were financing ORDL

were allowed to choose developer of their choice. Consequently, Alperton

was appointed as the new developer.

4.4) He asserted that, the SRA's termination of ORDL as developer

by the impugned Order, is contrary to the provisions of the Amnesty

Scheme (read with the Corrigendum) under which Piramal made its

application to be appointed as a Co-Developer. According to him, the

Amnesty Scheme enables such Financial Institution to come forward to

complete a stalled Scheme by being recorded as a Co-Developer in the LoI.

In doing so, the Amnesty Scheme in Clause 11, expressly states that action

cannot be taken against the developer under Section 13(2) of the Slums Act

during the prescribed period of the Scheme. Therefore necessarily, Piramal

was required to be appointed as the Co-Developer with ORDL in the LoI.

Thus by appointing Alperton, the Scheme is misread and misinterpreted

resulting in Piramal and Alperton being entitled to all the benefits, in the

form of free sale area, arising from the project, without any obligations to

pay consideration to Pittie for ownership rights.

4.5) Mr. Khambata submits that, the ORDL obtaining finance from

Piramal did not concern them since their rights were not affected. He

therefore submits if Piramal chooses to substitute Alperton Developers for

apn 1-oswp-204-2025-F-18-4-25 K.doc

ORDL they would have no objection. However, Alperton would be bound

and liable for all the terms and conditions in place of ORDL and must

adhere to it in its true letter and spirit.

4.6) Mr. Khambata contends that, the Respondent No.1-State in

paragraphs 3 and 6.5 of its Affidavit in Reply dated 10 th February, 2025 has

supported the Pittie. It states that the Piramal and Alperton are not

absolved of the obligations towards the Pittie, if any, and are bound to

execute all terms and conditions stipulated in the registered Development

Agreement dated 8th September, 2015.

4.7) He submits that, the Amnesty Scheme does not dilute the rights

of the Pittie in any manner by virtue of the removal of ORDL, who has

failed to complete the Scheme. The Scheme's object is to protect all

concerned in this situation, which is the owner, the financier/s as well as

the slum dwellers. He submits that merely because a new developer is

appointed, he cannot claim all the benefits that are available under the

Scheme and eliminate or dilute all the liabilities that were agreed to by the

original developer. The Amnesty Scheme cannot be interpreted in a manner

that would render the Scheme contrary to the provisions of the Slums Act.

4.8) The contentions of both Piramal and Alperton are that, they did

not inherit the contractual commitments and obligations of ORDL. The

Amnesty Scheme entitled them to take the Scheme on a 'clean slate'. He

countered this by pointing out their statements in the 'Questionnaire' and

apn 1-oswp-204-2025-F-18-4-25 K.doc

other documents annexed to the letter dated 10 th October, 2023 where they

acknowledged their liability towards the outstanding obligations of ORDL

to the Pittie under the Development Agreement dated 8 th September, 2015

including the obligation to provide additional area to the Pittie. He relied

on the Alperton's Development Agreement dated 29 th July, 2022, its

application to the SRA dated 8th July, 2022 and on 1st February, 2022 for

issuance of the amended LoI and communication dated 10 th October 2023,

to submit that, the present stand is contrary to their own stated position

and conduct while applying under the Amnesty Scheme to avail the

benefits. He submits that, even in the Appeal, Piramal has taken stand that

is at complete odds with both, the Amnesty Scheme and the position taken

while applying to avail benefits thereunder thereby trying to renege on its

representations to the State and SRA.

4.9) Mr. Khambata submits that, ORDL too has taken a stand in the

Arbitration proceedings that, by virtue of its termination as a developer, it is

absolved of its obligations under the Development Agreement. Resulting in

the Pittie losing its inherent right to the property both from ORDL - Piramal

and Alperton without any compensation whatsoever while all benefits

accruing therefrom will be available to Piramal /Alperton and the slum

dwellers - who are trespassers on Pittie's plot.

4.10) Mr. Khambata asserted that, the impugned Order was passed

without their knowledge and intimation despite all concerned parties being

apn 1-oswp-204-2025-F-18-4-25 K.doc

well aware of Pittie's ownership rights to the subject property. In support of

his contention he relied upon the communication dated 23 rd January, 2020

(Exhibit 'T' at page 229), Piramal's response to GoM's Questionnaire in

October 2023 particularly Annexure 1 (Exhibit 'UU' at page 706 at Sr. Nos.

23 and 24) and Annexure 22 (Exhibit 'WW' at page 722 paragraph B.9),

Fact Sheet prepared by SRA on 23 rd April 2024, SRA's notice dated 5 th April

2024. He added that ORDL who continued to participate in the arbitral

proceedings failed to even disclose Piramal's Application under the Amnesty

Scheme and the existence of Alperton's Development Agreement with

Piramal. In view of the above, he contended that there was collusion

between ORDL, Piramal and Alperton to deprive the Pittie of its property

without any consideration.

4.11) In response to the contention raised by Piramal - Alperton that

the Pittie can prefer an Appeal under Section 35 of Slums Act, he contended

that no appeal was available in relation to the impugned decision taken in

the Minutes of Meeting dated 13 th February, 2024 of GoM, impugned

communication dated 14th March, 2024 by GoM to SRA and impugned

Order dated 29th April, 2024 passed by SRA. Alternately, he submitted that,

the present case was an exception to the discretionary rule of alternate

remedy.

4.12) Mr. Khambata relied upon the judgements of the Supreme

Court in the case of Dharampal Satyapal Limited V/s. Deputy Commissioner

apn 1-oswp-204-2025-F-18-4-25 K.doc

of Central Excise, Gauhati and Others reported in (2015) 8 SCC 519,

particularly paragraphs 18, 28-32, 34, 36 and 37 and State of U.P. V/s.

Mohammad Nooh reported in AIR 1958 SC 86, paragraphs 10 and 11 in

support of his contentions.

4.13) Finally Mr. Khambata submitted that, undisputedly all existing

(unused) and future free sale FSI was demonstrably and necessarily

generated from the construction of rehabilitation tenements on the Pittie

Plot which Piramal and Alperton seek to usurp and they moreover have a

legitimate expectation that the State of Maharashtra would acquire Pittie

Plot under the Slums Act resulting in usurpation of Pittie's right at the

expense of State while retaining huge benefits from the Scheme.

5) Dr. Saraf, the learned Advocate General representing

Respondent No.1-State asserts that, the State has not in any manner sought

to dilute the rights of the landowners. He drew our attention to the

Affidavit in Reply dated 10th February, 2025 and particularly pages 836 and

843 thereof. In support of his contention and the clear stand of the State

that the Amnesty Scheme does not absolve the new developer of the

obligations towards the owners, if any. Consequently, it was in this context,

he submitted that in the Affidavit it is stated that the Petition is

misconceived and requires to be dismissed.

6) Mr. Ravi Kadam, learned senior counsel appearing for

Respondent No.5-Alperton, the new developer, submits that, they are

apn 1-oswp-204-2025-F-18-4-25 K.doc

appointed by the SRA pursuant to the Order under Section 13(2) of the

Slums Act and therefore the liabilities of the earlier developer cannot be

foisted upon them. He submits that they are not liable to adhere to all the

terms and conditions that were agreed to by the erstwhile Developer-ORDL

to the Pittie-owner else the Scheme may be unviable for implementation.

6.1) He contends with reference to the Scheme of the Slums Act

that, any slum area declared under Section 4 of the Slums Act is now

covered by Chapter 1A and is treated as a slum rehabilitation area under

Section 3C of the Slums Act for the purpose of implementation of a Slum

Scheme. Therefore Chapter 1A applies to the Slum Rehabilitation Area. He

contends that Section 12(10) of the Slums Act contemplates that the owner

of the land may redevelop the land in accordance with the plans approved

by the competent authority and subject to the restrictions and conditions, if

any, that the authority may think fit to impose.

6.2) Mr. Kadam submits with reference to the right of an owner of

land declared as a Slum Rehabilitation Area that, this right of the owner is

contemplated as being a one-time preferential right that lapses under

certain conditions of the Slums Act and cannot be exercised again and again

as held in the case of Rajan Garg, Resolution Professional of Truly Creative

Developers Pvt. Ltd. V/s. Chief Executive Officer, Slum Rehabilitation

Authority reported in 2024 SCC OnLine Bom 1060, Veekaylal Investment

Company Private Limited V/s. State of Maharashtra and Others in Writ

apn 1-oswp-204-2025-F-18-4-25 K.doc

Petition No. 995 of 2018 Order dated 22nd October 2019 and Deena Pramod

Baldota V/s. State of Maharashtra reported in 2022 SCC OnLine Bom 5102.

6.3) Mr. Kadam submits that, upon removal of the developer under

Section 13(2) of the Slums Act as applicable under Chapter 1A the CEO

SRA may determine to develop the land declared as Slum Rehabilitation

Area by entrusting it to any agency or other developer recognised by him

for the purpose. Section 13(2) of the Slums Act does not contemplate any

rights continuing in respect of the erstwhile developer or any person

claiming through such erstwhile developer or to whom the erstwhile

developer may have entered into any private contractual obligations. The

Scheme under Section 13(2) of the Slums Act contemplates that the new

developer would complete the Scheme that was left incomplete by the

erstwhile developer and the State and SRA would value the expenses that

were incurred by the erstwhile developer and reimburse the same in

accordance with Section 13(2) of the Slums Act. In this process, the

landowners also loose their right to develop this property. Referring to

Sections 14, 16 and 17 he submitted that, the State may then acquire the

land from the owners under Section 14 of the Slums Act and the owner and

developer may be entitled to the compensation contemplated under the

Statute and substantiated by the judgement in the case of Sara Harry

D'Mello V/s. State of Maharashtra reported in 2013 SCC OnLine Bom 662

that, held that the compensation contemplated thereunder is not illusory.

apn 1-oswp-204-2025-F-18-4-25 K.doc

He accordingly submits that the new developers would have a 'clean slate'

and will not be foisted with the liabilities of the erstwhile developer.

6.4) He then drew our attention to the conduct of the Pittie in

attempting to obfuscate the SRS and monetize the said land at the expense

of the slum dwellers. He submitted that, the Pittie has failed twice in

implementing the Scheme first through Darshan Group and then through

ORDL. Therefore referring to Section 226 of the Contract Act,1872 he

submitted that the actions of the agent bind the principal and on that

analogy Pittie has failed twice already and therefore too is not entitled to

one more chance and are only entitled to compensation as contemplated

under the Act from the State upon acquisition of the land. Consequently, the

Pittie's right under Article 300A of the Constitution of India also lapses after

their failure to develop under the Scheme.

6.5) With regard to the Amnesty Scheme, he submits that Alperton

is not required to take over ORDL's contractual obligations with Pittie.

He placed reliance on the Government Resolution No. Miscellaneous-

2021/C.No.135/S.I.-1 issued by the GoM dated 25th May, 2022 to submit

that it provides for two measures for completion of delayed Slum

Rehabilitation Schemes viz. (i) appointment of a new developer through the

process of tender and (ii) appointment of the Financial Institutions who

have invested in Slum Schemes and induction of a new developer at their

instance. According to him neither alternative requires the new developer -

apn 1-oswp-204-2025-F-18-4-25 K.doc

Alperton to meet with all the contractual liabilities and promises of the

defaulting developer. If therefore just as the liabilities of the defaulting

developer are not foisted on the new developer who steps in through the

tender process, similarly it cannot be foisted on the developer brought in by

the Financial Institution.

6.6) Mr. Kadam also drew our attention to the various

correspondences and documents to submit that Piramal has not accepted or

agreed to the terms of the Development Agreement executed between

ORDL and Pittie. According to him the Committee has accepted Piramal's

proposal without conditions of taking over liabilities or old contracts of the

erstwhile defaulting developer. He submits that, the contention that

contractual rights with ORDL are binding on Alperton is untenable for want

of privity of contract between Pittie and Piramal.

6.7) He contends that, the assertion by GoM that Alperton steps in

the shoes of ORDL is misconceived as neither the Amnesty Scheme nor any

correspondence reflects the same. He placed reliance on the Judgement in

Sanjeev Coke Manufacturing Company V/s. M/s Bharat Coking Coal

Limited & Anr. reported in (1983) 1 SCC 147, to submit that interpretation

is not to be judged by Affidavit filed by the State but by what the legislature

or the State has said in Scheme itself. According to him such contention

would have a drastic consequence and may result in making the Scheme

entirely unviable.

 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

6.8)             Mr. Kadam refutes the contention of Pittie that the Amnesty

Scheme does not provide for appointment of a new developer on the basis

of the plain language used in the Amnesty Scheme itself. He submits that

while the Amnesty Scheme contemplates issuance of modified LoI in favour

of the Financial Institution as a Co-Developer along with the newly

appointed developer, the Section 13(2) of Slums Act contemplated issuance

of a new LoI after terminating the old developer in which case the Financial

Institution/s would loose their money invested with the old developer.

6.9) He also vehemently opposed the contentions that the Order

dated 29th April, 2024 was passed by SRA without giving notice under

Section 13(2) of the Slums Act to Pittie placing reliance on the Sections of

the Slums Act, Power of Attorney given to ORDL and Section 229 of the

Contract Act which provides that notice given to the agent will have the

same legal consequences as given to the principle. He also denied any

collusion between Alperton, Piramal and ORDL. He then relied upon

Annexure 22 to the letter dated 10th October, 2023 to submit that Piramal's

communication to SRA evinced that it intended to proceed with the project

only if certain pre-requisites were fulfilled. Thus, it was clear that no person

would have any right or recourse against Alperton.

6.10) Mr. Kadam finally submitted that, Pittie has already an ongoing

arbitration proceeding against ORDL. Alperton cannot be forced to step into

the shoes of ORDL and defend those arbitration proceedings. The claim of

apn 1-oswp-204-2025-F-18-4-25 K.doc

Pittie against ORDL is a separate matter and Alperton cannot be forced to

accept the terms and conditions that ORDL had agreed to with Pittie. There

would be a possibility that the project would then become unviable.

Accordingly, he submitted that the Petition is liable to be dismissed.

7) Mr. Dinyar Madon, learned Senior Counsel representing

Respondent No.4- Piramal submits that, he adopts all the arguments of Mr.

Kadam. He further submits that his contract was with ORDL. ORDL had

mortgaged the 'sale component' to Piramal. The Amnesty Scheme was to

protect his interest. The foisting of the terms by Pittie on Piramal's

appointed developer would make the Scheme unviable and thereby the

finance lent to ORDL would then be at stake. He therefore submits that,

Pittie can claim only against ORDL and cannot foist the entire contract on

his developer. He therefore submits that the Petition be dismissed.

8) We have heard all the learned counsel for the parties and

perused the entire record.

REASONS AND CONCLUSIONS:

9) At the outset, it would be pertinent to analyze the Amnesty

Scheme and its clauses to understand the reason for our conclusion.

9.1) The relevant portion of the Amnesty Scheme is reproduced

hereinbelow for ready reference:

 apn                                                1-oswp-204-2025-F-18-4-25 K.doc


       "Government Resolution:-

Approval is given hereby to the Slum Rehabilitation Authority, to take up the following measures to complete stalled slum rehabilitation projects:-

1) To appoint Developer through the process of tender:-

...

2) Execution of Abhay Scheme (Amnesty Scheme)

Investment is made by various financial institutions in the slum rehabilitation projects. The authority to sell the sale component that will be available through the Developer of the slum rehabilitation scheme, is given to such financial institutions in relation to their investment.

The said financial institutions are not on the records of the Slum Rehabilitation Authority. The Developer of the slum rehabilitation scheme is not completing the rehabilitation component in the said scheme due to some reasons. In spite of finance being provided, the rents of eligible hutment holders are kept in arrears and since the scheme is being deliberately stalled, the rehabilitation of the slum holders is not being done on time. The financial institutions who have invested in such rehabilitation schemes are facing financial loss. Since the said financial institutions are not on the records of the Slum Rehabilitation Authority, it is does not become possible for the Slum Rehabilitation Authority to give them approval in spite of their having financial capability to complete the scheme. In such stalled schemes, if those financial institutions approved by the Reserve Bank of India, SEBI or NHB, come forward, they will be given permission to complete the stalled scheme. [Those financial institutions (approved by RBI, SEBI, NHB) which have provided funds for implemention of the scheme, should be entered in the Letter

apn 1-oswp-204-2025-F-18-4-25 K.doc

of Intent as Co-Developer/Lender. Permission to implement the scheme will also be given to the competent institution appointed/authorised by them.]1

The following terms and conditions will be applicable to both the aforementioned schemes.

1) It will not be necessary to take approval of the General meeting of the Committee of hutment holders for appointment of new Developer/Financial Institution.

2) The condition to pay 5% premium by the said financial institution as per the slum rehabilitation policy, will not be there.

3) It will be binding on the Developer/Financial Institution to complete construction of the rehabilitation component within the prescribed period.

4) It will be binding on the new Developer to pay the rents of all eligible hutment holders regularly.

5) In connection with payment of the rent arrears of the hutment holders in the scheme, the Chief Executive Officer, Slum Rehabilitation Authority will take proper decision through consensus after holding joint meetings with the Developer/Financial Institution as well as Office bearers of the concerned housing society. The Letter of Intent (LOI) will be given only after that.

6) It will be binding on the said financial institution to submit certificate regarding financial capability (Annexure- III).

7) If the said Financial Institution/Developer does not complete construction of the rehabilitation component within the prescribed time period, penalty will have to be paid as 1 As per corrigendum dated 9th December 2022 at page 677 of the record.

 apn                                                       1-oswp-204-2025-F-18-4-25 K.doc


       follows:-
         Sr. Stages of time           Percentage of      Penalty that will be
         No.     period              construction to   charged if there is delay
                                      be completed         in construction
                                     within the said
                                       time period
          1      Within 1 year             33           Amount equivalent to
                                                         1% of value of land
                                                        required to construct
                                                           sale component
          2     Within 2 years             66           Amount equivalent to
                                                         2% of value of land
                                                        required to construct
                                                           sale component
          3     Within 3 years       Construction of    Amount equivalent to
                                        all flats        2% of value of land
                                                        required to construct
                                                           sale component

(Note- The above time period will be calculated from date of giving permission for construction of the redevelopment component).

8) However, regarding large schemes, wherein if it is not possible to complete the work as per the above schedule,

for such projects, the Chief Executive officer, Slum Rehabilitation Authority will have the authority to fix the time period required to complete the scheme as per the size of the scheme.

9) It will be binding to mention in the Letter of Intent (LOI), the information regarding the penalty to be charged to the Financial institution/Developer if the construction of the rehabilitation component or the construction is not completed within the prescribed time period.

10) If any instruction is received from the Hon'ble High Court or the Government in connection with the scheme, it will be binding on the Financial institution/new Developer to

apn 1-oswp-204-2025-F-18-4-25 K.doc

comply with the said instruction.

11) In the said scheme, action cannot be taken against the Developer under Section 13(2) of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 during the prescribed period of the scheme. However, if the aforementioned terms and conditions are breached, or the said Financial institution/new Developer is unable to complete the slum rehabilitation scheme, action will be taken against him under Section 13(2) of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971. Any new scheme submitted by him thereafter will not be accepted."

[Emphasis Supplied] 9.2) This Amnesty Scheme came into effect on 25 th May, 2022. It

was for those projects that were stalled despite all efforts, including

concessions offered and finance being provided to the developer.

10) Pertinently, the Amnesty Scheme is for such Financial

Institutions that are approved by Reserve Bank of India (RBI), Securities

Exchange Board of India (SEBI) or National Housing Bank (NHB) who

come forward to complete the Scheme. Such Financial Institutions will be

given permission by bringing them on record as Co-Developer in the LoI to

complete the stalled Schemes. It is to enable them from facing financial

losses despite having financial capability to finance completion of the

Scheme.

11) Upon perusal of the entire Scheme, we are unable to accept the

Mr. Khambata's contention that the clause 11 of the Amnesty Scheme

apn 1-oswp-204-2025-F-18-4-25 K.doc

contemplated continuance of ORDL as developer, though terminated under

section 13(2) of the Slum Act, because the clause 11 did not use the words

"new developer". His interpretation, of the words 'action cannot be taken

against the Developer....' to mean the 'defaulting developer' would in fact

be a misinterpretation and misreading of the Amnesty Scheme. Since the

Scheme is for all those who are affected by the non-performance by

'defaulting developer' and his consequent removal. The subsequent line

which mentions the words "...said Financial institution/ new Developer...'

clarifies that the clause refers to the new developer and not the 'defaulting

developer' Additionally, a plain reading of paragraphs 7 and 11 reveals that

it is regarding that new developer appointed by the Co-Developer/Lender

who will not face action under Section 13(2) of the Slums Act during the

prescribed period of the Scheme except in the event of breach of the terms

and conditions mentioned in the Amnesty Scheme.

12) We however agree with Mr. Khambata that, though Pittie has

no privity of contract with Piramal, his rights as landowner does not

extinguish or get nullified on account of ORDL's termination, since Pittie

was not a developer of SRS to whom LoI was issued. A careful reading of

the Amnesty Scheme would indicate that even the financiers who had the

financial capability to complete the scheme could not be granted approval

since they were 'not on the records of the Slum Rehabilitation Authority'.

Therefore, since Pittie who was neither on record of the SRA nor was in any

apn 1-oswp-204-2025-F-18-4-25 K.doc

way responsible for the stalling of the scheme, cannot face abrogation of his

rights. It would be akin to nullifying the rights of the financier who

financed the Developer. According to us both are similarly placed as they

are not on record of the SRA.

13) Regarding the contention of Mr. Kadam, learned senior Counsel

for the for Alperton Developers and Contractors Pvt. Ltd.-Respondent No.5,

that the owner's right to redevelop the property is a one-time preferential

right relying on the Judgments of Rajan Garg (supra), Veekaylal Investment

(supra) and Deena Pramod Baldota (supra), we find this proposition

unacceptable. These judgements do not lay down any such principle.

14) A closer look at Rajan Garg (supra), particularly the line in

paragraph No.23 which reads thus, "This is understandable where no letter

of intent is issued at all or has been issued to somebody else to the

exclusion of the owner." reveal that it excludes the owner, when letter of

intent is issued to someone else . Thus, this judgment considers a situation

where the LoI has been issued to a developer and not the owner himself.

15) Similarly, in the case of Veekaylal Investments (supra), it was

Veekaylal Investments who had submitted the rehabilitation scheme as

mentioned in paragraph 19 of the judgement and was on the record of the

SRA.

16) Even in the case of Deena Pramod Baldota (supra) to the Court

has categorically observed in paragraph No.34 that, "ultimately the Court is

apn 1-oswp-204-2025-F-18-4-25 K.doc

called upon to adjudicate matter structured by provisions of beneficial

legislation competing rights of land owner and slum dwellers will have to

be balanced after considering the facts and circumstances in exercise of its

extraordinary writ jurisdiction under Article 226 of the Constitution of

India. The Court has to consider all the relevant facts and circumstances

and is required to satisfy itself that its interference will serve the interest of

justice."

17) Thus, the commonality in all three cases referred by Mr. Kadam

was that the property owner was granted an opportunity to develop the

land and had failed. The present case is clearly distinguishable. Here Pittie

had offered the land to ORDL a developer who was developing the

adjoining lands under the slum scheme. The LoI was in the name of ORDL

and Pittie's land was merged in the Scheme. Therefore, the principle laid

down in these judgments will not assist Mr. Kadam's contention in the

present case.

18) We are unable to accept Mr. Kadam's contention that if the

developer appointed by the owner, who is not on the record of SRA, fails to

develop the property even then his land is liable to be acquired under

Section 14 read with Sections 16 and 17 of the Slums Act and the owner

will only have a right to receive compensation for the acquisition in

accordance with Sections 16 and 17 of the Slums Act.


18.1)           In our view, this submission would not be applicable to this






 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

case. Firstly, because the owner is not on record of SRA and undertaken to

develop the property it was ORDL and secondly, Section 14 contemplates

representation from the competent Authority, which is absent in this case.

19) Further, if these contentions are to be accepted, it would result

in the Financier and new Developer enjoying the fruits of Scheme at the

cost of the State who would require paying for the acquisition of the land

from Pittie. Consequently, Pittie's rights under the contract with developer

are nullified and would get far lesser value than the market value for his

property. In these circumstances, only two stake holders i.e., the financier-

developer and slum dwellers who have no right as such on the property

enrich themselves at the cost of the landowner. This is not justified in any

manner from any point of view.

20) We are also unable to accept the contention of Mr. Kadam that

Pittie attempted to obfuscate the SR Scheme and monetize the land at the

expense of the slum dweller. Pittie's inability to develop the land cannot be

construed as an attempt to obfuscate the SR Scheme. Pittie has all rights to

monetize the land as an owner. On the contrary, it is the slum dwellers who

have illegally trespassed on Pittie's land and deprived him of his rights. The

State has failed to help Pittie in protecting his land.

20.1) In this context the learned Single Judge of this Court in the

case of Reverend Father, Peter Paul Fernandes, Parish Priest and Sole

Trustee of the Church of St. Francis Xavier V/s. State of Maharashtra

apn 1-oswp-204-2025-F-18-4-25 K.doc

reported in 1991 SCC OnLine Bom 92 : AIR 1991 Bom 445, has observed

about the formation of slum colonies in Bombay way back in 1991. The

relevant passage is reproduced for ready reference.

"6. ....... It is unthinkable that person whose land has been encroached upon, which land is situated in Greater Bombay, would keep quiet and not seek the assistance of Public Authorities to get rid of squatters. It will have to be presumed that the Petitioners predecessors had done so and an indirect confirmation of this comes from the portion accepted from the Order at Exh. A. The same speaks of demolition by the B.M.C. or the demolitions squad of the encroachment department of the revenue. This demolition of the unauthorized structure is to be undertaken by the B.M.C. and the Revenue Authorities and that is they alone who can deal with the squatters. Slum colonies in Bombay had their origin in acts of trespass and the private citizens suffering could do little to get even with the wrongdoers. For this reason, demolition of unauthorized structures is the responsibility of the Corporation or the demolitions squad of the Revenue Authorities. Judicial notice can be taken of the fact that the squatters are the creations of either slumlords or they themselves and that where the lands encroached upon are of private parties: the latter having no remedy against the wrongdoers. Mr. Bora says that the Petitioner or his predecessors could have filed a complaint or a suit in a Court of law against the trespassers. It is well known that the complaints and the suits take decades to reach decision in the city of Bombay and that even where relief is granted, it is merely on paper. To execute decrees and secure the eviction of trespassers through the process of Criminal Court is virtually impossible and, in this situation,

apn 1-oswp-204-2025-F-18-4-25 K.doc

to impose upon the owner the burden of N.A. assessment or fine or penalty is to add insult to injury. The owners whose property has been occupied and perhaps lost forever, are further burdened with liability to pay for the benefits originating in the acts of trespass and enjoyed by the trespassers or their successors-in-interest...."

[ Emphasis Supplied ]

21) This case is the stark reality of the learned Judge's prediction in

1991. Pittie is a victim and thus cannot be blamed for not being able to

protect his land. It is the concerned authorities and the State that are to be

blamed.

22) All landowners are not developers and have the wherewithal or

the expertise in development. Obviously, in the eventuality that illegal

structures are erected on their land and declared as Slum, they would either

sell, assign or self-develop as they deem fit.

23) In this case, Pittie has assigned his rights to ORDL for

consideration because he was developing the adjoining lands. Prior to

ORDL Pittie had attempted to develop through another developer. That too

did not fructify.

24)             Questions that arise in our minds are:

                i)      Can the owner be blamed in these circumstances?

                ii)     Should his rights be nullified for contracting with a

                        developer who fails for whatever reason?

24.1)           In our view, the owner cannot be faulted. He is the victim in






 apn                                               1-oswp-204-2025-F-18-4-25 K.doc

this whole scheme. But the Slum Act gives preference to those illegal

trespassers on private land. They are permitted to dictate terms and their

rights are sought to be protected contrary to all general principles.

25) Thus Mr. Kadam's contention that Pittie attempted to develop

his land twice and failed and cannot get a chance again is to be rejected.

Moreover, a landowner's right cannot be nullified on account of breach by a

developer-a third party whose actions are not within the control of the

landowner.

26) We are unable to accept the contention of Mr. Kadam that,

Pittie has sought to delay the SRS for his own personal motives and has

failed to take steps for completion of the SRS.

27) According to us, this is merely a bald statement with no

particulars stated in support of this contention. He is unable to point out

the obligations that were reneged by Pittie which led to the delay in

implementation of the SR scheme. In the absence of such particulars, it

cannot be asserted that Pittie was responsible for delay in implementation

of the SR scheme. Consequently, the same can only be called as a conjecture

or surmise. The allegation that Recital 18 of the Development Agreement

and Clause 8 of the MoU evinces that Pittie contracted with ORDL to avoid

acquisition of the land and utilize the slum process to enrich himself is

baseless. However, in our view, Pittie cannot be blamed for trying to protect

his rights to the land.

 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

28)              Moreover, non-termination of contract with ORDL by Pittie

cannot be construed as collusion between them to thwart the SR scheme by

any stretch of imagination. In our view, Pittie was only a recipient under the

contract without any obligations. ORDL had to perform by constructing a

building for Pittie on it plot apart from other consideration. Whilst, Pittie's

land is used and rehab constructed thereon, no part of the consideration is

received by them as contended. Obviously therefore, Pittie has chosen not

to terminate the contract with ORDL. In these circumstances, we are unable

to accept Mr. Kadam's contention that, a bona fide owner would have

forthwith terminated the deal with the developer.

29) We also do not agree with Mr. Kadam's contention that since

Alperton was appointed pursuant to the termination of the old developer

under Section 13(2) of the Slums Act, it was not required to take over

ORDL's contractual obligations with Pittie relying on the Government

Resolution dated 25th May 2022. According to us if the Amnesty Scheme

were not applicable then, even the financier of the developer would be

ousted from the Scheme as contemplated under Section 13(2) of the Slums

Act.

30) In our view, the status of the Financier cannot be higher than

the landowner. If viewed from the perspective of a financier to a developer

in a redevelopment project, is a financier who finances the developer for his

entitlement to the free sale component in the redeveloped building would

apn 1-oswp-204-2025-F-18-4-25 K.doc

be placed in the same position as a third-party purchaser.

31) In the case of Deepak Prabhakar Thakoor and Others V/s.

Maharashtra Housing and Area Development Authority (MHADA) and

Others reported in 2023 SCC Online Bom 2234, the Division Bench of this

Court has held that a flat purchaser of the free sale component of a building

proposed to be developed by the developer will have no right to decide on

the developer of the society whose building was being redeveloped.

Applying the same ratio, a financier to the developer, will also have no right

to decide on the new developer of the society whose building was to be

redeveloped. It would thus be preposterous to contend that a financier to

the developer of a society redevelopment project, who is similarly placed in

the slum project would eliminate the right of the society whose building

was sought to be developed. According to us the only right the financier has

is against the developer who has reneged on his contractual obligations

with the financier.

32) In this context, the Amnesty Scheme must be read in the

broader sense and purposively to secure both the landowner and the

financier. It cannot be only to secure the financier. In the present case he

stands on a lower footing than Pittie who is the landowner. It would be

different if Pittie as developer would have been removed under section

13(2) of the Slums Act.


33)             In our view if this contention of Mr. Kadam is accepted it would






 apn                                                 1-oswp-204-2025-F-18-4-25 K.doc

be doing sheer injustice to Pittie the landowner who is principally a victim

in this Scheme. He is not only stripped of his rights to vacant land by

slumlords (against whom no action is taken by the State), then by the slum

dwellers who claim right to shelter though are trespassers and whose

interest the State seeks to protect and the financier who has no right

whatsoever save and accept to recover the money from the developer who

has reneged on his contractual terms. We cannot and do not propose to

permit such ex-facie blatant injustice to perpetrate.

34) We are also unable to accept the contention of Mr. Kadam that

notice under Section 13(2) of the Slums Act was required to be given only

to the defaulting Developer (who was a Power of Attorney holder of Pittie)

and would be deemed notice to the landowner. In our view, Pittie ought to

have been given Notice as provided under Section 13(2) of the Slums Act

inasmuch as he was clearly and directly affected with the outcome of the

hearing.

35) While considering this aspect, it would be pertinent to note the

definition of "developer" and "owner" under the Slum Act. The definitions

are reproduced herein for ready reference:

"2 (c-a) "developer" means such agency as may be appointed or registered under section 3B by the Chief Executive Officer of the Slum Rehabilitation Authority to implement the Slum Rehabilitation Scheme.

       2 (f)        "owner", when used with reference to any building or






 apn                                                  1-oswp-204-2025-F-18-4-25 K.doc

land, means the person who receives or is entitled to receive the rent of the building or land, if the building or land were let, and includes, -

                (i)     an agent or trustee who receives such rent on
       account of the owner;
                (ii)    an agent or trustee who receives the rent of, or is

entrusted with, or concerned for, any building or land devoted to religious or charitable purpose;

(iii) a receiver, sequestrator or manager appointed by a court of competent jurisdiction to have the charge of or to exercise the rights of owner of the said building or land, and

(iv) a mortgage in possession but does not include, a slumlord."

36) A plain reading of the owner's definition reveals that it does

not include a developer. Moreover, an agent under the definition of the

owner also does not include a developer. Therefore, a developer cannot be

read into the definition of owner under the Slums Act, enlarging it, though

not contemplated by the Act.

37) Additionally, the proviso to Section 13(2) of the Slums Act

contemplates notice to the landowner. The Section 13 (2) and the relevant

proviso under section 3D is reproduced herein for ready reference:

"S. 13(2) Where on declaration of any land as Slum Rehabilitation Area, the Chief Executive Officer is satisfied that, the land in the Slum Rehabilitation Area has been or is being developed by the owners, land holders or occupants or developers in contravention of the plans duly approved, or

apn 1-oswp-204-2025-F-18-4-25 K.doc

any restrictions or conditions imposed under sub-section (10) of section 12, or in contravention of any provision of any Slum Rehabilitation Scheme or any condition specified in the approval or has not been developed within the time, as specified under such conditions of approval, he may, by order, determined to develop the land declared as Slum Rehabilitation Area by entrusting it to any agency or the other developer recognised by him for the purpose.

Provided that, such compensation shall not be payable by the agency appointed by the Chief Executive Officer, for any expenditure incurred towards construction to meet conditional obligations made to any third party by the landowners or occupants or previous developers, as the case may be. The Chief Executive Officer before passing such order shall obtain report from approved valuer independently appointed on his behalf and by the concerned parties to the proceeding before the Chief Executive Officer.

Provided further that, before passing such order by the Chief Executive Officer, the concerned landowner or occupant or developer, as the case may be, shall be given a reasonable opportunity of being heard and time which shall not be more than thirty days of showing cause why the order should not be passed."

[Emphasis supplied]

38) According to us when the rights of the landowner are likely to

be affected by termination of the developer a separate entity, then notice to

the landowner, being an affected party, is necessary and cannot be

dispensed with by the SRA. The Sections or the provisos cannot and ought

not to be read to exclude the landowner's right to be heard which is

contemplated by the Slums Act. The words "as the case may be" is meant to

apn 1-oswp-204-2025-F-18-4-25 K.doc

include all parties affected and not otherwise as contended by Mr. Kadam.

39) In the present case admittedly, no notice was given to Pittie.

Hence, the Order under Section 13(2) of Slums Act would necessarily have

no binding effect on Pittie.

40) Sections 226 and 229 of the Contract Act referred to by Mr.

Kadam would therefore not be applicable to a 'developer' under the Slums

Act as he is not an "agent" as contemplated or covered under the definition

of the "owner" under the Slums Act. The word "developer" and "owner"

have two distinct definitions under the Slums Act and are not interlinked in

any manner or form.

41) We are unable to accept and accede to the contentions and

propositions of Mr. Kadam and Mr. Madon who are the new developers and

financiers respectively in this case. Pursuant to the termination of ORDL -

the developer, under Section 13(2) of the Slums Act, since the Scheme is

partially implemented and there cannot be restitution for the landowner or

recovery for the financier, the incoming developer must secure rights of

both. The Amnesty Scheme must be effectively read to secure the rights of

all the three stakeholders namely, the landowner, slum dwellers and the

financier.

42) On an overview of the matter, according to us, the Abhay Yojna

Amnesty Scheme evidently caters to all the three stakeholders. The Amnesty

Scheme envisages the developer's failure to perform his obligations and is

apn 1-oswp-204-2025-F-18-4-25 K.doc

initiated to protect the rights of the three stakeholders under the Scheme.

While the Abhay Yojna Scheme has categorically protected the financier and

the slum dweller, in our view, it also protects the right of the landowner. It

is the defaulting developer who is substituted. The State has rightly taken a

stand in its Affidavit in Reply dated 10 th February 2025 to the said effect in

unequivocal terms that Piramal/Alperton will be bound by the terms of the

Registered Development Agreement between the Private entity and

erstwhile Developer dated 8th September 2015 and is bound to execute all

terms and conditions stipulated therein and we appreciate. The State's

stand is absolutely justified being rational. The only thing that the State has

sought to do by bringing out the Amnesty Scheme is to protect the interests

of all concerned. In this regard in paragraph 6.5 of the same Affidavit it

states that the new developer is not absolved of the obligations towards the

owners, if any.

43) In this context Mr. Kadam's contention that, Affidavits cannot

bind the parliament and validity of legislation is not to be judged merely by

affidavits filed on behalf of the State relying on the case of Sanjeev Coke

(supra) is misconstrued. As held by the Supreme Court we have therefore

judged this case and the intention of the Amnesty Scheme not merely on

basis of affidavits filed on behalf of the State but by taking into

consideration all the relevant circumstances and especially from what we

gathered from what the legislature has itself said. This statements amply

apn 1-oswp-204-2025-F-18-4-25 K.doc

clarify that the Amnesty Scheme certainly does not permit the new

developer to get a 'clean slate' and take the benefits under the Scheme and

thereby deprive the landowner of their benefits for having volunteered to

join the Scheme for the development of their lands.

44) In conclusion, with a view to balance the equities amongst all

the parties herein Alperton-the developer's appointment is to continue. It

may choose to either agree to the terms and conditions of ORDL in totality

or may choose to enter into another set of terms with the landowners.

Choice is left to the new developer. If an agreement (either on the same

terms or other terms) with Pittie is not possible then they may choose to

decline the contract and exit the Scheme. In which case Piramal may choose

to bring in another developer who will cater to the terms of Pittie. But

having accepted the contract, it is bound to secure the rights of all the three

stakeholders namely, Pittie, Piramal and Slum Dwellers.

45) The plea of alternate efficacious remedy raised by Piramal and

Alperton is to be rejected as ex facie and admittedly, Pittie was neither

given a notice nor a hearing, and therefore the ratio in the case of State of

U.P vs Mohammad Nooh reported in AIR 1958 Supreme Court 86, would

squarely apply as this case is clearly an exception to the discretionary rule

being in violation of the principles of natural justice.

46) Pittie's claim against ORDL in the arbitration proceedings will

have no bearing to the issue before us and hence we do not propose to

apn 1-oswp-204-2025-F-18-4-25 K.doc

comment on the same. As fairly submitted by Mr. Khambata, the arbitration

proceedings will independently continue.

47) We accordingly dispose off the Petition in the above terms.

          (KAMAL KHATA, J.)                   (A.S. GADKARI, 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 : IDRC

 
 
Latestlaws Newsletter