Friday, 05, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ambit Urbanspace vs Poddar Apartment Co Operative Housing ...
2025 Latest Caselaw 5 Bom

Citation : 2025 Latest Caselaw 5 Bom
Judgement Date : 1 April, 2025

Bombay High Court

Ambit Urbanspace vs Poddar Apartment Co Operative Housing ... on 1 April, 2025

  2025:BHC-OS:5395

                                                                         CARBPL.38696.2024 Final.doc



                                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                              ORDINARY ORIGINAL CIVIL JURISDICTION
                                                        IN ITS COMMERCIAL DIVISION
                                 COMMERCIAL ARBITRATION PETITION (L) NO.38696 OF 2024
                       Ambit Urbanspace                                               ...Petitioner
                           Versus
                       Poddar Apartment Co-operative Housing
                       Society Limited & Ors.                                         ...Respondents


                            Mr. Mayur Khandeparkar a/w. Mr. Santosh Pathak a/w. Ms. Namita
                            Natekar & Ms. Archana Karmokar i/b. M/s. Law Origin, Advocates for
                            Petitioner.

                            Mr. Amogh Singh a/w. Mr. Nimish -Lotlikar i/b. Mr. Nimish Lotlikar,
                            Advocates for Respondent No.1-Society.

                            Mr. Ashish Kamat, Senior Advocate a/w. Mrs. Pooja Kane, Mr. Jitendra
                            Jain & Mr. Rohit Bamne i/b. Mr. Yogesh Adhia, Advocates for
                            Respondent Nos.2 to 4.

                            Mr. Vishal Kanade a/w. Monil Punjabi i/b. Mr. Sandeep Mahadik & Mr.
                            Narayan G. Samant and Duhita Desai, Advocate for Respondent Nos.5, 7
                            & 8.



                                            CORAM                 : SOMASEKHAR SUNDARESAN, J.
                                            RESERVED ON           : JANUARY 21, 2025.
                                            PRONOUNCED ON : APRIL 1, 2025.

                       JUDGEMENT:

Context and Factual Background:

1. This is a Petition under Section 9 of the Arbitration and Conciliation

Act, 1996 ("the Act") filed by Ambit Urbanspace ("Developer"), which has Digitally signed by AARTI AARTI GAJANAN GAJANAN PALKAR PALKAR Date:

2025.04.01 executed a Development Agreement dated May 21, 2024 (" Development 11:34:01 +0530

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

Agreement") with Poddar Apartment Co-operative Housing Society Limited,

a Housing Society ("Society") to redevelop a building, seeking protective

measures from this Court pending arbitration being invoked.

2. At the outset, it is worth mention that this is not a conventional case of

such petitions, which now have left a long legacy of jurisprudence in this

Court. The difference from the usual and typical pattern seen in Section 9

Petitions relating to redevelopment of properties in Mumbai, is stark.

Learned Counsel for all the parties fairly state that they do not have a specific

precedent of the specific nature involved in these proceedings.

3. This is not a case where a developer, who has a development

agreement with a co-operative society, seeking to invoke the interim

protective measures against recalcitrant and dissident members of the

society, where some members assert their individual will in multiple

directions, in conflict with the wider collective will of all members expressed

through the actions of the society. On the contrary, in this case, the

protective measures are sought against tenants occupying premises in the

property on a standalone basis, distinct and separate from the building in

question, who are not members of the Society, and out of the reach of the

collective will of the Society. In fact, their premises physically stand as

separate structures within the same plot of land. The landlord of the tenants

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

is a member; has not initiated any proceedings for eviction in any forum; and

naturally has interests that are aligned with the Developer in eviction of the

tenants, invoking the jurisdiction under Section 9.

4. By the very pleadings of the Developer in this very Petition, it is evident

that the tenanted premises that are in dispute for purposes of this Petition

are five enclosed garages ("Subject Garages"). The Subject Garages have

been enclosed garages even when the original landlord one Sushilabai

Makhanlal Poddar ("Vendor") had executed a Deed of Conveyance dated May

12, 1972, conveying the premises now owned by the Society - the Petition

pleads that the Vendor retained absolute ownership of the ground floor,

consisting of shops, the basement and five "enclosed garages" , and also

became a member of the Society (as pleaded in Paragraph 3.2 of the Petition).

Respondent No. 2, Respondent No. 3 and Respondent No. 4, Yogendra J.

Poddar, Pawan J. Poddar and Raghavendra S. Poddar, (executors of the

Estate of the Vendor i.e. Late Sushilabai Makhanlal Poddar), are now the

landlords of the Subject Garages ("Landlords").

5. The ownership of the Landlords includes all the commercial shops in

the Society, two basements, all of which are tenanted, and which tenants are

being housed in the redeveloped premises. However, the Subject Garages,

which too are tenanted out to Respondents No. 5 to 8 (" Tenants") are

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

proposed to be given different treatment. In lieu of the Subject Garages, the

Tenants are proposed to be simply given open car parking spaces in the

redeveloped building, and that too under an agreement to which they are not

even signatories. Respondent No. 9 has been termed an illegal occupant of

one of the tenanted Subject Garages by the Developer and by the Landlords

in their respective pleadings.

6. In this Petition, the Developer is seeking " eviction" (to quote the

pleadings of the Landlords in Paragraph 3 of their affidavit-in-reply) of the

Tenants, and that too, claiming under an agreement not even executed by the

Tenants. The Development Agreement purports to make the Tenants parties

in the title clause of the agreement, but there is not even a placeholder for

their signatures in the agreement. Worse, the Development Agreement was

supplemented by a Supplemental Development Agreement, also dated

October 21, 2024 ("Supplemental Agreement"), and that instrument does not

even purport to depict the Tenants as a party even in the title clause.

Privity - implications under Section 9:

7. The Development Agreement is purported to be structured as an

agreement among the Developer, the Society, the Landlords (termed as

'Confirming Parties'), all the members (termed as 'Members') and all the

tenants including the Tenants. The Development Agreement proceeds to

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

stipulate entitlements of the Landlords, the Members and the Tenants.

However, the Development Agreement is neither negotiated nor signed by

the Tenants. Not being members of the Society, the Tenants are out of the

reach of the collective will of the Society, which is usually brought to bear in

the equity jurisdiction of the Section 9 Court. Curiously, there is nothing in

the form of pleadings from the Developer, the Society or the Landlords to

even assert, much less confirm that the Tenants have executed the

Development Agreement. On the contrary, the material on record shows a

clear assertion from the Tenants that they were not even consulted about the

redevelopment and they have been unaware of the terms of the

redevelopment - a position not controverted and even endorsed by

implication, since the assertion is that the Tenants have no right to have a

say.

8. The Tenants who have no privity to the Development Agreement do

not have privity to the arbitration agreement. This is precisely why the

submissions of Mr. Mayur Khandeparkar, Learned Counsel on behalf of the

Developer, which are entirely based on what the Development Agreement

requires the Tenants to do, stand undermined. The submissions by Mr.

Khandeparkar copiously cite and rely on the provisions of the Development

Agreement. Unlike members of the Society, whose members are bound to

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

conduct themselves in compliance with the larger collective will of the

Society, the Tenants stand on a completely different footing.

9. A suggestion from the Court asking the parties if they would be willing

to proceed to arbitration with the Tenants regardless (so that equities could

be balanced and competing considerations could be adjusted and an

arrangement could be worked out), was spurned by counsel on instructions.

10. It became evident in the course of the proceedings that the parties to

the arbitration agreement have no inter-se dispute for the subject-matter of

the arbitration agreement to be secured. There is also no dispute between the

Developer and the Landlords - the latter supports the grant of relief against

the Tenants as sought by the Developer. There is no dispute between the

Society and the Landlords either. These three parties support one another in

the hearing and apart from academic articulation of the possibility of claims

arising against one another, through the conduct of the proceedings, there

has been no invocation of arbitration by any of the three parties against

either of the other two parties. Even a praecipe filed recently seeking to

highlight the risk to life with the redevelopment being conducted alongside

the Subject Garages did not point to any arbitration proceedings being

invoked.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

11. The provisions of Section 9 of the Act and the scope of jurisdiction

must be borne in mind. Under Section 9, a party to an arbitration agreement

may apply to the Court to make interim measures of protection to preserve

the subject-matter of the arbitration agreement. Such interim measures may

also include the detention or preservation of the subject-matter of the dispute

in arbitration. Any property as to which any question may arise in the

arbitration could also be detained or preserved in this jurisdiction. Indeed,

such other interim measure of protection as may appear to the Court to be

just and convenient, may also be taken.

12. Indeed, it is now settled law that a third party whose interests would be

affected by interim protective measures that may be made in exercise of the

powers under Section 9 of the Act can be made a party to such a Petition. The

very objective of such a course is to enable the third party whose interests

would be affected, to have notice of the proceedings so that their interests

could also be factored in when formulating an interim protective measure.

The third party gets an opportunity of being heard, and if in the Court's

discretion, the third party's interests outweigh the protection sought, the

Section 9 Court, could take an appropriate decision on whether at all to grant

any protective reliefs, or whether to grant such reliefs by imposing such terms

and conditions as may be appropriate, to also address the interests of the

third party. It is in this spirit that I tried to draw out the parties to come up

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

with reasonable proposals to balance interests, but such effect came to

naught.

13. A suggestion was put to the Developer, the Society and the Landlords

that to adjust equities, the Landlords could earmark specific units in the

redeveloped premises for being kept distinct and clear of encumbrances

pending resolution of the dispute between the Landlords and the Tenants.

The idea was to examine if it would be possible to make pro tem

arrangements to secure competing interests of the parties, but this was firmly

rebuffed by the Landlords, with copious written and verbal submissions on

how the Landlords could never be put to terms as part of equitable terms and

conditions that the Section 9 Court could impose on a Petition filed by the

Developer.

14. Therefore, this Petition would need to be dealt without the assistance

of any reasonable proposals forthcoming from the parties that would benefit

from the grant of the reliefs sought, necessitating exercising the Court's

discretion, balancing competing considerations and examining what would

be appropriate in the facts and circumstances of the case.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

Usage of Subject Garages by Tenants:

15. Evidently, the Tenants are statutory protectees of the Maharashtra

Rent Control Act, 1999 ("Rent Act"). The Landlords assert that the only use

the Tenants could have put the Subject Garages to was to park an identified

car and nothing else. It is equally true that the Landlords have not taken any

proceedings in decades to deal with what they allege to be unauthorised and

illegal usage of the Subject Garages.

16. Of course, it is argued by Mr. Ashish Kamat, Learned Senior Counsel

on behalf of the Landlords that mere silence of the Landlords would not

amount to acquiescence by them, or give rise to any estoppel to prevent their

assertion that the usage of the Subject Garages is illegal. The Landlords now

assert that the Tenants deserve no consideration beyond being given open car

parking spaces in lieu of the enclosed Subject Garages, since their usage of

the Subject Garages is different from the parking of cars. The Landlords were

fully aware of the nature of usage by the Tenants. Mr. Vishal Kanade,

Learned Counsel on behalf of the Tenants would assert that the Landlords

have charged rent as if the Subject Garages were commercial premises, since

they have demanded that the Tenants pay additional assessment tax

demanded by the Municipal Corporation of Greater Mumbai.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

17. The Landlords assert that rent receipts issued by them specify the

usage to which the Subject Garages could be put. I have carefully examined

the rent receipts to see if this contention is borne out, and I find that the rent

receipts simply provided for pre-printed options for allusion and reference to

the property. The options were "Ground / Basement / Shop / Garage" and the

Landlords simply struck out the three options other than "Garage". Nothing

in the rent receipt would show that the exclusive use to which the Subject

Garages could be put, was regulated by that instrument. It is wholly

inaccurate to submit that the rent receipts "expressly mention" that the

Subject Garages "would be used for garages only".

18. That the Subject Garages were always enclosed, and they were put to

use other than to park a car, and that rent was collected on their usage with

full knowledge of the nature of usage is potentially even discernible from the

tenancy agreements that have been brought on record by the Landlords,

without their annexures. The tenancy agreements produced in the

Landlords' reply are near identical in their terms. Mr. Kamat would assert

that these agreements recite a specific number of a car that would be parked

in the garage. In my opinion, such a recital would not be dispositive of

whether the usage for any other purpose was not envisaged and was contrary

to the knowledge or desire of the Landlords. The very same agreements also

make references to flooring and ceiling and their maintenance. They also

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

make it clear that the rent amount would not include electricity and water

supply charges. Prima facie, it would be rather odd to have metered

electricity and water supply to a mere parking space. It cannot be ruled out

that the parties knew what use it would be put to, and when their relations

were not sour as it is now, they had agreed to purport that a parking for a car

would be recited, but tacitly acknowledging that there would be electricity

and water supply to the enclosed Subject Garages, to enable the real purpose

to which they were put.

19. In any case, such assertions by each of these parties would evidently lie

in the appropriate jurisdictional forum under the Rent Act. These issues

involve answering mixed questions of fact and law that would need trial.

That the Landlords have chosen not to assert any right arising out of allegedly

unauthorised abuse of tenancy (meant to simply park a car) for two and half

decades (going by the vintage of most of the tenancy agreements), would give

a prima facie pointer to the state of mind of the parties about the nature of

the use to which the Subject Garages had been consensually put.

20. The Section 9 Court cannot be called upon to declare conclusively

whether the Subject Garages were put to unauthorised use. Purely to get a

prima facie view on what transpired, the Section 9 Court could examine the

contentions of the parties and see what appropriate measures, if any, may be

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

adopted, and that too only in aid of a real arbitration under the arbitration

agreement. That is all that I have attempted above. I am not convinced that

the nature of the usage of the Subject Garages by the Tenants could be held to

be without the knowledge and consent of the Landlords, for the Landlords to

assert strongly that the Tenants are illegal users of the Subject Garages such

that they have no better rights than open car parking spaces in the

redeveloped property, and that too in terms of the Development Agreement

and the Supplemental Agreement to which the Tenants are not even parties.

Tenants - Different from Members of a Society:

21. This brings me to the facet of the difference between the law governing

rights of dissentient members of a co-operative society and the rights of

tenants who are not members of such a society. It is noteworthy that in the

instant case, the Landlords are the ones who have membership of the Society.

If there were to be a hindrance to the redevelopment, causing problems

under the Development Agreement, it would be because such member of the

Society has been unable to engage with the Tenants in a manner that would

enable a smooth conduct of the Development Agreement. Therefore, should

there arise a need to make an equitable adjustment, one would need to factor

in how to adjust equities for and against the Landlords, who have, prima

facie, with full knowledge, willingly suffered the usage of the Subject Garages

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

for two decades or more and have sought to simply give the Tenants open car

parking spaces in lieu of the Subject Garages.

22. It is also noteworthy that the record shows that the access to the

Subject Garages is distinct and their existence has not come in the way of the

building being demolished. When the Petition was heard, the building was

already demolished. It was the desire to remove the Tenants and bind them

to their "entitlement" (to open car parking spaces) under an agreement they

did not even execute, that appears to drive the Petition. Therefore, while Mr.

Kamat is indeed right about the scope of the Section 9 jurisdiction being

primarily driven by the subject matter of the contract that contains the

arbitration agreement, this is a case where the agreement affecting the rights

of the Tenants does not even have the Tenants as a party. The assertion by

the Tenants that they have never been briefed about the redevelopment and

that the Development Agreement was never even shown to them has a ring of

truth to it, particularly when the pleadings of the parties does not purport to

assert that the Tenants had executed it, and more so since the agreement

annexed does not even show a placeholder for them to execute. Prima facie,

it appears that the template used in approaching any and every

redevelopment litigation under Section 9 has been blindly adopted here too.

The Developer and the Landlords have repeatedly referred to the Tenants'

"entitlement" under the Development Agreement. All it amounts to is their

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

proposal as to what the Tenants should expect, rather than an agreement

either executed by the Tenants or executed by anyone with authority to bind

the Tenants.

23. This is precisely, why the various submissions about the obligations of

the Tenants as purportedly contained in the Development Agreement, as

made by the Landlords, cannot be countenanced. The Tenants never

contracted any obligations under the Development Agreement. This is

completely distinct from the legal position in which members of the Society

are routinely placed. When the Developer contracted the Development

Agreement with the Society, the members of the Society were bound by the

terms contracted by the Society on their behalf. A co-operative society is a

body corporate that is governed by an elected managing committee, which is

the governing body. The members of the co-operative society elect such

managing committee. Statutorily, what is contracted by the society cannot be

deviated from by the members. It is in this context that in Section 9

proceedings, members who hold up the larger interest of the society present

inequitable conduct, which can be remedied in this jurisdiction, and even

then, taking care not to subvert or unduly undermine the interests of the

dissenting members. Tenants who are not part of such a collective or

constituents of a body corporate, and are in fact, protectees of the Rent Act,

stand on a different footing. The equity principles that would apply in the

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

case of members of a society who do not fall in line would not be blindly and

absolutely applicable when adjusting for the interests of tenants.

24. As stated above, the Tenants are statutory protectees of the Rent Act.

Indeed the tenancy agreements relied on by the Landlords refers to them as

"statutory" tenants. Eviction of a tenant is subject matter of special

provisions and procedures under the Rent Act. In my opinion, what is writ

large on the record is an attempt to get an eviction on terms materially

different from what the Tenants enjoy, by the intervening redevelopment.

Mr. Khandeparkar's allusion to the reliefs sought in the Petition being a

"temporary displacement" of the Tenants pending the redevelopment rings

hollow since the Tenants are not being given any redeveloped premises akin

to what they are currently entitled to and protected for under the Rent Act.

This is a clear distinguishing feature in these proceedings as compared with

the facts covered in all the case law cited. I deal with the case law later.

25. The Landlords have also vociferously submitted that the usage of the

Subject Garages is illegal and a punishable offence under the Maharashtra

Town Planning Act, 1966, and that there can be no estoppel against law. No

detailed elaboration of this facet is warranted since the Section 9 Court

cannot pronounce upon whether an offence under that law has been

committed and which parties would be guilty of such an offence if there were

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

one - whether it would be just the Tenants or the Tenants along with

Landlords. That would be a matter of evidence and trial. That no invocation

of such alleged offence has been made for over two decades would be a prima

facie pointer to the seriousness (or the lack of it) of the issue for the limited

purpose of deciding whether the Section 9 jurisdiction would come to the aid

of removal of the Tenants from the Subject Garages. In this light, the

invocation of Section 24 of the Indian Contract Act, 1872 too need not detain

further judicial attention at stage of the matter in this jurisdiction.

26. Mr. Kamat would equally argue in the same breath that only the

jurisdictional forums under the Rent Act would have jurisdiction to

determine issues of tenancy. I agree with him. This is precisely why the

strong assertions of violations by the Tenants ought not to detain my

attention. More importantly, this is precisely why the Section 9 proceedings,

in my opinion, ought not to be used as a back-door eviction proceedings,

when no such proceedings have been taken during the two decades of the

tenancy relationship, that too on facts within the knowledge of the Landlords.

FSI - the economic driver of this conflict:

27. The key driver of this conflict is this: the Subject Garages were

constructed in 1967. Mr.Khandeparkar would explain that no floor space

index ("FSI") benefits would arise from them. It was only in the

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

Development Control Regulations of 1991 that garages were included in the

FSI computation. Therefore, in the sharing of the spoils of the redevelopment

among the Developer, the Society and the Landlord, they do not have an

incentive to provide for any component of their negotiated inter-se

entitlements to accommodate the Tenants' interests. Towards that end, they

do not perceive any economic value in negotiating with the Tenants who are

tenants using the Subject Garages in the same pattern for decades. They have

executed the Development Agreement and the Supplemental Agreement

without negotiation with the Tenants and without a bargain being struck with

the protected Tenants. They are indeed entitled to advisedly adopt such an

approach, but equally, such approach brings with it consequences in the law.

28. The usual approach adopted towards members of the Society cannot be

used against the Tenants. This is why it was put to these parties if they would

objectively come up with interim measures to balance and protect the

Tenants' interests, to enable the Court to consider a "temporary

displacement" as Mr. Khandeparkar puts it. However, without any such

adjustment, if what is sought is granted, it would constitute a permanent

displacement in the factual matrix. A measure taken under Section 9 of the

Act, in my opinion, ought not to conflict with special protective provisions in

ameliorative legislation such as the Rent Act.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

29. It is the Landlords' desire not to share any of the redevelopment

benefit with Tenants in lieu of the redevelopment. Towards that end, making

submissions about illegality that has been the course of conduct for decades,

makes it inequitable to benefit the Landlords and the Developer by granting

the reliefs sought by them. The allocation of open car parking slots to

Tenants who have been using the Subject Garages, prima facie, with the full

knowledge and consent of the Landlords, is not a proposal that was even put

to the Tenants for it to be claimed as a contracted "entitlement".

30. Purely from the perspective of assessing reasonableness in conduct of

the parties in order to exercise discretion under Section 9 of the Act, I have

examined the correspondence between the parties. The Tenants have

indicated their willingness to engage on the redevelopment when they were

confronted with a demand of compliance with an agreement that was neither

negotiated nor signed with them. They were informed that they would be

treated differently from the other tenants (those using shops and the

basement, whose structures qualify for computing FSI). It is in this context

that to see how reasonable a party claiming in equity is, I put to the

Developer and the Landlords if they would either earmark specific premises

and keep it apart, for a resolution of the issues arising from this peculiar

situation. However, that was rejected outright and therefore equity

considerations in this facet of the matter failed.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

31. Mr. Kanade is right when he submits that effectively, the grant of

reliefs in this Petition would efface the existing status of protected "statutory

tenants" with existing usage of the Subject Garages. They would be reduced

to owning mere parking spaces in a redeveloped building with no other

connection to the redeveloped premises. Such ownership would hardly be of

any real value and is indeed without known precedent. In my opinion, this is

hardly a position of equity that can be embraced in the discharge of

discretion, when such permanent consequences would be visited on the

Tenants in the garb of "temporary displacement". In fact, grant of the reliefs

sought would partake the character of final reliefs in eviction proceedings,

and would not even be in aid of arbitration proceedings (which are non-

existent), considering the alignment of interests of the Developer, the Society

and the Landlords.

32. One of the reliefs sought by the Developer comes close to being

reasonable despite the above analysis. Prayer clause (c) relies on Clause 12.3

of the Development Agreement to direct the Tenants and the Landlords to

pay to the Developer a sum of Rs. 10,000 per day to preserve liquidated

damages contracted, for the period of the stand-off from November 5, 2024

until the date of handover of the Subject Garages to the Developer. It would

not be possible to grant such relief against the Tenants for obvious reasons -

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

the simplest reason being the Tenants were not even offered a draft of the

Development Agreement to see if they would agree to the clause stipulating

liquidated damages. However, the Landlords have actively negotiated the

Development Agreement, which provides that "Members / Tenants" who do

not vacate when scheduled, would be liable to pay such amount of Rs. 10,000

per day. The Landlords are members of the Society. Getting the Subject

Garages vacated could be said to be their responsibility. The Landlords in

their capacity as members have failed to deliver vacant and peaceful

possession as contracted. It would be open to the Developer to claim the

liquidated damages from the Landlords. However, there is not even an

invocation of arbitration until now against them. Moreover, merely because

there is a liquidated damages clause, the amount cannot become payable in

absolute terms, as indicated by the Supreme Court in Kailash Nath1 - that

damages have been suffered would still have to be demonstrated.

33. More importantly, Clause 12.3 of the Development Agreement entitles

the Developer to set off costs of litigation from the financial dues payable

under the Development Agreement to the "Members / Tenants". However,

Clause 7.3 envisages that only Members shall be entitled to financial

payments - transit rent, brokerage, shifting charges, corpus fund etc. Clause

7.4 which sets out what would be paid to tenants, does not identify the

M/s. Kailash Nath Associates Vs. Delhi Development Authority & Anr.- (2015) 1 SCR

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

Tenants who are tenants of the Subject Garages as recipients of any payment.

In these circumstances, if the Developer is desirous of setting off Rs. 10,000

per day from the amounts payable to Landlords, it is for the Developer to take

such action as advised without needing assistance of this Court. On this

limited (and only) facet of ostensible conflict between the Developer and the

Landlords, Mr. Kamat's written submissions resist grant of any relief by this

Court on the premise that interim relief cannot be in the nature of final relief.

34. Whether the Landlords, who are identified as "Confirming Parties" and

not as "Members" in the Development Agreement, could also be treated as a

defaulting "member" is for the Developer to take advice on. This Court's

jurisdiction under Section 9 would not be necessary for enabling this

measure as a temporary interim measure.

Consideration of Case Law:

35. A catena of judgements have been pressed into service by Mr.

Khandeparkar and Mr. Kamat. I would necessarily have to deal with them.

As stated earlier, a basic element of differentiation of these judgments is that

most of them are passed in the context of members of a co-operative society

(a body corporate) being bound by the actions of the collective will of the

wider body of constituents of such body corporate. In these cases, equity

considerations were crystal clear - those objecting to the redevelopment were

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

indeed being given redeveloped premises in lieu of their existing premises,

and typically, larger premises upon redevelopment. That apart, in every case,

they would be entitled to financial entitlements as well, to enable them to

make arrangements during their temporary displacement and for future

entitlements to the corpus of the society. In all the precedents, it is the

unreasonableness in such members' grievances, despite getting a larger

entitlement, that drove the Court's discretion to make appropriate

interventions.

36. The case at hand stands on a peculiarly different footing. The Tenants

alone would get a downgrade upon redevelopment. They have been users of

the enclosed Subject Garages with water and electricity connections and have

the statutory protection as tenants. In sharp contrast, they would be thrown

to a purported ownership of an open car park in the redeveloped building.

37. The Developer and the Landlords have pressed into service the

judgments rendered in Shree Ahuja Properties2; Rajesh Mishra3; Calvin

Shree Ahuja Properties Pvt. Ltd. Vs. Brij Maraj - Notice of Motion No.1318 of 2019 in

Rajesh Mishra and Mrs. Beena R. Mishra & Ors. Vs. Shree Ahuja Properties Pvt. Ltd. & Ors. - Appeal (L) No.11941 of 2021 in Notice of Motion No.1318 of 2019 along with Notice of Motion No.1518 of 2019 in Suit No.760 of 2019 with Interim Application (L) No.11946 of 2021.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

Properties4; Choice Developers5; Sarthak Developers6; Heritage Lifestyles7;

Ferrum Realtors8; Kankubai Jain9; and Shantilal Gandhi10.

38. Both the Developer and the Landlords emphatically endorse the

rulings in Shree Ahuja and Rajesh Mishra. These two decisions relate to the

same litigation. Rajesh Mishra being an appellate decision, Shree Ahuja

merges into it. This was a case of garages too but it is of no avail to the

Developer and the Landlords simply because the Court clearly recorded that

the developer had agreed to provide all garage occupants residential premises

in the new redeveloped building in lieu of the garages, which would be of a

size upgraded by 38% of the size of the garages. This was considered by the

Court to be fair. Such a fact pattern is completely distinguishable with the

peculiar facts of the instant case, where the Tenants get a downgrade to an

open car parking slot in lieu of the enclosed Subject Garages from which they

cannot be evicted except with due process of law under the Rent Act.

M/s. Calvin Properties and Housing Vs. Green Fields Co-operative Housing Society Limited & Ors. - Arbitration Petition No.638 of 2013.

Choice Developers Vs. Pantnagar Pearl Co-operative Housing Society Limited & Ors. - 2022 SCC Online Bom 786.

M/s. Sarthak Developers Vs. Bank of India Amrut/Tara Staff Co-operative Housing Society Limited & Ors. - Appeal (Lodging) No.310 of 2012 with Notice of Motion (Lodging) No.2137 of 2012 in Arbitration Petition No.1385 of 2010.

Heritage Lifestyles and Developers Pvt. Ltd. Vs. Amar-Villa Co-Operative Housing Society Ltd. & Ors. - 2011 SCC OnLine Bom 349.

Ferrum Realtors Private Limited Vs. Sind Maharashtra Co-operative Housing Society Limited & Ors. - Commercial Arbitration Petition (L) No.38354 of 2022.

Kankubai Harkhlal Jain and Ors. Vs. MCGM & Ors. - Order dated 1/10/2015 passed in Writ Petition 2351 of 2015

Shantilal Gandhi Vs. Prabhakar Balkrishna Mahanubhav - 2005 (4) Mh.L.J.507.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

39. In Calvin Properties, Choice Developers and Sarthak Developers, the

interests of a wide general body of members of a co-operative society was in

conflict with the interest of a minuscule number of members of that society.

Each of these members was being offered an upgrade from the pre-

redevelopment position. Their conduct was therefore not tenable either in

equity or in law (their own sweet will could not override the collective will of

the other constituents of the co-operative society, which is a body corporate).

With that framework in play, interventions were made by the Court.

40. Heritage Lifestyles and Ferrum Realtors involve an element of tenancy,

but are distinguishable and indeed stand on a different footing. In Heritage,

the tenant indeed received a redeveloped flat and the tenancy rights were

kept intact. In Ferrum too, although it was a case of a tenant of a member

holding up the redevelopment, the landlord-member had an eviction decree

in his favour under the Rent Act. Yet, the Learned Single Judge left open the

contentions on entitlement to tenancy in respect of the flat in question and a

rehabilitation unit in lieu of the tenanted flat.

41. In sharp contrast, in the facts of the matter at hand, far from having an

eviction decree, despite continued usage of the Subject Garages for over at

least twenty years, the Landlords have not even filed any proceedings alleging

violation of the tenancy agreement and the allegedly unauthorised and illegal

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

change of user. The Landlords have collected rent without demur or protest

and indeed as indicated earlier, the allusion to a car parking objective

appears incidental or even contrived, with the parties knowing what the

actual usage was meant to be. Any determination of the legitimacy of use

would be a mixed question of fact and law that only proceedings under the

Rent Act could answer. Worse, the Tenants rights would not at all be kept

intact. Their tenancy rights would be wiped out and worse, they would be

downgraded from enclosed premises that they have been operating from, to

an open car parking slot.

42. Kankubai Jain is a case of a Learned Division Bench of this Court

dealing with a writ petition seeking a direction to the Maharashtra Housing

and Area Development Authority to consider an application for change of

occupancy status of a garage. In a tenanted garage, jewellery business was

being carried on. The petitioners in that case were desirous of getting an

alternate commercial area in lieu of the garage that they were using, and

instead they were being given an equivalent residential area in the

redeveloped premises. It is in that context that the Learned Division Bench

held that a writ petition was misconceived. The Court made an observation

that a "garage" had a connotation of an area for repairing of vehicles or

parking of vehicles. That was not a case of a Section 9 Court presented with

an inequitable position of the tenant of an enclosed garage getting nothing

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

but an open parking space in the redeveloped premises. I am afraid this case

is evidently distinguishable in view of the clear difference in the nature of

facts involved and the nature of jurisdiction involved. Therefore, it would not

be of any assistance to the Developer or the Landlords.

43. Finally, Shantilal Gandhi is a case of a landlord having obtained an

eviction decree on the premise of an unauthorised change of usage and a

prohibition on the change of usage from residential premises to commercial

premises, under applicable law. Far from having a decree, the Landlords in

the instant case have not even taken up any proceedings of any nature on the

allegedly illegal change of usage. As stated earlier, the Section 9 Court cannot

pronounce upon what would essentially entail a trial to answer a mixed

question of fact and law under the Rent Act. It is the denuding of the very

protection of the Rent Act coupled with a downgrade from the current

situation that the Tenants are in, that informs my view of it being inequitable

and inappropriate to exercise discretion to grant the reliefs sought by the

Developer, which would also aid the Landlords, whose burden it is to comply

with obligations.

Conclusion and Directions:

44. To sum up, I am not persuaded that this is a fit case of a bona fide

invocation of Section 9 of the Act seeking interim protective measures to

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

preserve the subject-matter of a dispute. A dispute is not perceptible or even

ephemeral - evidently there is none. The jurisdiction under Section 9 is an

equitable jurisdiction to be exercised with a fair and just discretion of the

Court. In the circumstances of the case, I am not convinced that these

principles have been demonstrated to warrant the Court's intervention to

exercise discretion to make arrangements for removal of statutorily-

protected Tenants from their premises permanently, and hand them open car

parking spaces, and to label such action as "temporary displacement."

45. The Tenants are not objecting to the redevelopment. They are open to

redevelopment but want their interests and rights as tenants to be respected

and recognised, commensurate with their actual use. I am afraid it would not

be open to the Landlords to pretend that this is not a case of a backdoor

eviction or that they are victims of the allegedly illegal occupation. It would

simply not be open to the Landlords to pretend that the Tenants had a right

to only park vehicles when, to their knowledge, for years, the tenants have

been using the Subject Garages for purposes far different from parking cars.

Therefore, to try to give them an ostensible "choice" of an open parking space

and to quote the larger good of the majority would not present a fit case to

exercise my discretion in favour of removing the Tenants.

April 1, 2025 Aarti Palkar

CARBPL.38696.2024 Final.doc

46. Therefore, the Section 9 Petition is disposed of without grant of any

relief as sought. It is however directed that the Developer and the Society,

shall ensure the safety and the current free independent access to the Subject

Garages during the course of the redevelopment. The Tenants, not being

bound by the Development Agreement, which they are not even a party to,

cannot be directed to comply with it. Needless to say, if the parties reach any

other means of resolution of their current stand-off, they would be at liberty

to agree on how to re-arrange their affairs and their inter-se relationship.

47. In the peculiar facts and circumstances of the case, I am persuaded not

to impose costs on any party despite this being a Commercial Arbitration

Petition.

48. All actions required to be taken pursuant to this order, shall be taken

upon receipt of a downloaded copy as available on this Court's website.

[SOMASEKHAR SUNDARESAN J.]

April 1, 2025 Aarti Palkar

 
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 : MAIMS

 
 
Latestlaws Newsletter