Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Niranjan Co Op Housing Society ... vs Jai Vishwa Bharati Sahakari Gruhnirman ...
2025 Latest Caselaw 2206 Bom

Citation : 2025 Latest Caselaw 2206 Bom
Judgement Date : 13 August, 2025

Bombay High Court

Niranjan Co Op Housing Society ... vs Jai Vishwa Bharati Sahakari Gruhnirman ... on 13 August, 2025

2025:BHC-AUG:21972-DB
                                     1                WRIT PETITION NO.2059-2025.doc



                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                            BENCH AT AURANGABAD

                          WRIT PETITION NO.2059 OF 2025
                                       WITH
                        CIVIL APPLICATION NO.6219 OF 2025
                                       WITH
                        CIVIL APPLICATION NO.1940 OF 2025

         1]   Jai Vishwa Bharati Sahakari
              Gruhnirman Sanstha Limited,
               Having its office At-Near Mahadev Temple,
              Garkheda, Chhatrapati Sambhajinagar
              Through its Authorized Director,
              Sandeep Bhagwanrao Deshpande
              Age: 45 years, Occ: Advocate
              R/o- As above                                       ..Petitioner


                                     VERSUS

         1]   The State of Maharashtra,
              Through its Principal Secretary,
              Urban Development Department,
              Mantralaya Mumbai,

         2]   The Municipal Corporation
              Chatrapati Sambhajinagar,
              Through its, Commissioner,

         3]    Shri Sainath Education Society,
              The Society Registered under
              The Societies, Registration Act,
               having its office at:-Aurangabad,
              through its secretary Shashtri Nagar,
              Near Dr. Hegdewar Hospital,
                                       2                  WRIT PETITION NO.2059-2025.doc


            Smt. Anamika Pruthviraj Supekar                           ...Respondents


                                           *****
          *Advocate for the Petitioner : Mr.R.N.Dhorde, Senior Advocate
                                         a/w. Mr.P.S.Dighe i/by. Mr. Vikram R.Dhorde
                     *AGP for Respondent No.1 : Mr. D.B.Bhange
     *Advocate for the Respondent No.2 : Mr.S.B.Deshpande, Senior Advocate
            i/by Mr.S.P.Urgunde a/w. Mr. Amit Vaidya and Ms. Priyanka A.Deshpande
     *Advocate for Respondent No.3 : Mr. Harish S.Adwant h/f. Mr. S.V.Adwant
*Advocate for the Applicant in C.A. No.1940 of 2025 : Mr. V.S.Sapkal, Senior Advocate
                       i/by Mr. S.R.Sapkal and Mr.A.D.Khedkar
      *Advocate for the Applicant in C.A No. 6219 of 2025 : Mr A.C.Darandale
                                          ******
                                     CORAM : SHAILESH P. BRAHME AND
                                             NEERAJ P.DHOTE JJ.

                                       RESERVED ON : 23rd JULY 2025

                                   PRONOUNCED ON : 13th AUGUST 2025

            JUDGMENT :

(Per : Shailesh P.Brahme,J.)

1. Rule.

2. Rule is made returnable forthwith with the consent of the

parties. Heard litigating sides as well as both the intervenors.

3. By invoking jurisdiction under Article 226 of the Constitution of

India, petitioner is assailing the order of the co-ordinate bench dated

23.01.2025 passed in Writ Petition No.8517 of 2024 of which one of us

(Hon'ble Shri Justice Shailesh P.Brahme) was a party. Petitioner has

also solicited direction to restrain the Respondent No.2/ corporation

from constructing 9 meter's width road from the disputed land and to

provide approach road to the Respondent No.3/education society

from adjoining open space.

4. At the outset, it needs to be clarified that the scope of the

present petition is mainly to examine validity of the order dated

23.01.2025 passed in Writ Petition No.8517 of 2024, as it has been

recorded in order dated 19.06.2025 while deciding Civil Application

No.5913 of 2025 in the present matter. We do not propose to expand

the scope of our enquiry by going into validity of resolution dated

28.02.2024 passed by the Respondent/ corporation allotting piece of

land to the Respondent No.3/Education society and lease deed

executed on 22.06.2024 by the respondent/corporation in pursuance

of it. By recording reasons in our order dated 19.06.2025, we refused

permission to petitioner to incorporate the pleadings in respect of the

action of the corporation of allotting the suit plot to the respondent

No.3. In that view of the matter, the rival submissions of the parties

need to be assessed.

5. Petitioner is a co-operative society and owner of Sy.No.62

located at village Garkheda, Dist.Aurangabad of which Site No.149

was part and parcel. For securing sanctioned lay-out from the

planning authority, open space of about 1 acre and 32 gunthas

comprising of Site No.149 was transferred to the Respondent

No.2/corporation by registered gift deed dated 28.10.1970. The

adjoining site No.148 was reserved for school. The respondent

No.2/corporation allotted 3600 sq.mt. area bearing C.T.S

No.15735/1/P to the respondent No.3/education society by passing

resolution on 28.02.2024. In pursuance of that, a lease deed was

executed by the respondent No.2 in favour of the respondent

No.3/education society on 27.06.2024 for period of 30 years. A clause

No.5 is incorporated in the lease deed mandating the corporation to

provide road to the respondent No.3. The Respondent No.3 requested

to provide road. The corporation did not respond. Hence, Respondent

No.3 filed Writ Petition No.8517 of 2024 on 06.08.2024 in High Court

against corporation.

6. Petitioner noticed in June 2024 that respondent/corporation

started felling the trees to provide approach road from site No.149 for

the school. Feeling aggrieved by the action and apprehending invasion

on the peace, tranquility on it's members and public at large, it filed

R.C.S No.37 of 2024 before Civil Judge Senior Division, Aurangabad on

05.08.2024 which was registered on 05.09.2024 for the relief of

perpetual injunction. The Respondent/corporation caused it's

appearance and filed written statement-cum-say. Petitioner learnt

about order dated 28.05.2025 passed in Writ Petition No.8517 of 2024.

In this backdrop, present petition is filed contending that order dated

23.01.2025 passed in earlier writ petition is obtained by fraud and

suppression of material facts. The respondents were in collusion and

did not disclose pendency of R.C.S No.37 of 2024. It is further

contended that it is impermissible for the corporation to provide road

from site No.149. The action of the corporation is arbitrary and high

handed.

7. Respondent Nos.2 and 3 have filed affidavit in reply contesting

the claim of the petitioner. They have raised preliminary objections on

maintainability of the petition and various pleas to demonstrate that

order dated 23.01.2025 is in accordance with law and inter alia

contending that it's a obligation of the respondent/corporation to

provide road. Two civil applications are filed by intervenors who are

the adjoining residents.

8. Learned Senior Counsel Mr.Dhorde appearing for the petitioner

submits that impugned order dated 23.01.2025 passed in Writ Petition

No.8517 of 2024 has been obtained by suppression of material facts

and fraud. Hence present writ petition is maintainable. He would

submit that open space of site No.149 wherein garden is developed

can not be used for the approach road. It is impermissible to the

corporation to provide any road to the Respondent No.3. It is further

submitted that petitioner has already approached civil court vide

R.C.S No.37 of 2024 in which respondent/corporation appeared.

These facts are suppressed while securing impugned orders from the

Division Bench. It is submitted that respondent/corporation acted in

collusion with the Respondent No.3 in consenting before the division

bench for providing road and this has been done behind the back of

the petitioner. The petitioner was necessary party. It is further

submitted that the corporation even did not disclose various

representations and the complaints made by representatives against

felling of the trees. Lastly, it is submitted that open space is meant

for common utilization and part of it can not be converted into road.

9. Per contra, learned senior counsel Mr.Deshpande appearing for

the Respondent No.2/corporation has canvassed that petitioner has

no right, title or interest either in site No.149 or the road in question. It

has no locus standi to claim any relief against the respondents. . The

maintainability of the petition is strongly challenged by him. It is

further submitted that gift deed, allotment of the land and lease deed

were not challenged and therefore petitioner is estopped from

claiming any relief. It is submitted that all relevant facts were

disclosed before division bench in Writ Petition No.8517 of 2024. The

allegations of suppression of facts, fraud and collusion are refuted. It

is further contended that by filing written statement, the corporation

had brought to the notice of the Civil Court as well as to present

petitioner that Writ Petition No.8517 of 2024 had been filed but the

petitioner did not intervene in the petition. Learned counsel would

submit that the corporation is under statutory obligation to provide

road to the landlocked land. It has secured permissions from the

competent authority for the felling of trees and it is developing the

garden to safeguard the interest of the local residents and no

prejudice would be caused to them as well as environment.

10. Learned counsel Mr.Adwant for the Respondent No.3 would

support the submissions of the Respondent No.2/coporation.

Additionally, it is submitted that by spending huge money, the land of

3600 Sq.mt. of plot of C.T.S No.15735/1/P is being allotted to the

Respondent No.3 for running a school. It's a landlocked plot and it is

not possible to start construction unless there is approach road. He

would point out various provisions from Development, Control and

Promotional regulations, M.R.T.P Act and The Maharashtra Municipal

Corporations Act,1949 to buttress that to provide approach road is a

legal duty. It is further submitted that after following due procedure of

law it has been allotted a plot with which the petitioner is not

concerned. It is further submitted that conduct of the petitioner is

objectionable because for self-same relief it has chosen two forums.

It failed to prosecute suit diligently.

11. Learned Senior Counsel Mr.Sapkal appearing for the intervenors

discloses his client's interest by adverting our attention to the prayer

clause 'D' of the petition. His client is adjoining society and it's

members are entitled to receive the benefits of open space and

garden. He also questions the conduct of the corporation in providing

road. The corporation should have disclosed the dispute raised by the

petitioner and pendency of civil suit before the bench which passed

impugned order. He would further submit that lease deed executed in

favour of Respondent No.3 is bad in law.

12. Learned counsel Mr.Darandale appearing for the intervenor

adopts the submissions of petitioner. He also would question

impugned order on grounds of suppression of facts and collusion.

13. We have considered rival submissions of the parties. We have

already clarified that this Court can not go into the allotment of plot in

question to the Respondent No.3, the procedure followed by the

corporation and the lease deed. Till this date the petitioner and the

intervenors have not challenged the allotment of land to the

Respondent No.3.

14. The respondents have raised preliminary objections regarding

maintainability of the writ petition. Petitioner is seeking quashment of

order dated 28.01.2025 passed in Writ Petition No.8517 of 2024 and

direction against respondent/corporation. Petitioner was not party to

the petition. It is claiming locus being adjoining society and it's

members are the beneficiaries of the open space of site No.149

through which 9 mt. road is proposed to be carved out. The grounds

of objection in the petition and the submissions of learned senior

counsel Mr.Dhorde indicate that suppression of material fact, fraud

and collusion are the grounds on which order passed in earlier writ

petition is sought to be challenged. The challenge is not merely on the

basis of illegality or propriety.

15. To sustain objection for maintainability of the petition, learned

senior counsel Mr. Deshpande relied on the judgment of the

Constitution Bench of the Apex Court in the matter of Naresh

Shridhar Mirajkar and others Vs. State of Maharashtra and others

reported in (1966) 3 SCR 744. Our attention is adverted to para Nos.

37, 38 and 59. In that case oral orders of the learned Judge on the

original side of the Bombay High Court prohibiting publication of

evidence of Mr. Guda was the subject matter. The question was that

whether impugned order affects fundamental rights of the petitioner

under Article 19(1) of the Constitution of India. In that context

observations are made in above referred paragraphs. The law laid

down by the Constitution Bench cannot be made applicable to the

case at hand because in the present matter writ petition is filed on

the allegations of fraud, collusion and suppression of material facts.

16. Further reliance is placed on the judgment in the matter of

Triveniben Vs. State of Gujrat reported in (1989) 1 SCC 678. We have

gone through para No. 22 of the judgment. The facts are

distinguishable and this judgment also will not help the respondents.

Lastly reliance is placed on the judgment in the matter of Maninder

Kaur Vs. Delhi High Court and others reported in 1995(1) SLR 320. We

have gone through paragraph No. 21 of the judgment. In that case the

decision of the Division Bench was sought to be reviewed. Cited

judgment is in the context of altogether different facts. In the present

matter fraud and suppression of material facts besides violation of

principles of natural justice are pressed into service. Hence this

judgment also will not help the respondents.

17. Learned senior counsel Mr. R. N. Dhorde relied on the judgment

in the matter of Ramchandra Ganpat Shinde and another Vs. The

State of Maharashtra and others reported in AIR 1994 SC 1673. In

that case two members of the co-operative society had filed writ

petition for mandamus to the Collector and Election Officer to

conduct election. Division Bench passed order. Second Writ Petition

was filed and earlier order got modified to enable 2000 newly enrolled

voters to participate in election. Third writ petition was filed pointing

out collusion and fraud. It's maintainability was questioned.

Interestingly, judgment of Constitution Bench in case of Naresh

Shridhar Mirajkar and Ors. vs. State of Maharashtra and Ors.

reported in AIR 1967 SC 1 which is sited by respondents in present

case was referred to and it is held that such writ petition is tenable.

Following are the relevant extracts :

"11. Obviously finding the piquant situation in which Patil, More and Mule have been placed themselves, Sri Ashok Desai the learned Senior counsel appearing for Society, sought to salvage their problem placing reliance on the ratio of this Court in Naresh Shridhar Mirajkar and Ors. v. State of Maharashtra and Anr. [1966]3SCR744. Therein the facts were that the High Court of Bombay, while trying a suit for defamation against the editor of a weekly newspaper, exercised its inherent power under Section 151 C.P.C., conducted the trial of the suit in camera and prohibited publication of the evidence and the proceeding so as to prevent business of the editor of the newspaper being affected. A writ petition was filed under Article 32 in this Court challenging the validity of the order of the High Court contending inter alia that the High Court had no jurisdiction to prohibit publication of the news; it affected their rights under Article 19(1)(a) and it was resisted on the ground that the writ petition under Article 32 was not maintainable to review judicial order of the court. This Court by seven Judges per majority held that the petitioners had no fundamental right under Article 19(1)(a). The Court had inherent power and jurisdiction under Section 151 CPC to conduct in camera trial and to prohibit publication of its proceeding of evidence and that writ petition under Article 32 is not maintainable to quash the judicial order. It is seen that the court, in order to protect the interest of one of the parties to the suit, exercised inherent power and jurisdiction under Section 151 CPC, passed a judicial order prohibiting publication of the proceeding in the suit or the evidence of the witness. It being a judicial order no third party has a right to intervene and challenge the same in the proceedings under Article 32 of the Constitution. The ratio therein has no application to the facts of this case. Undoubtedly, the order passed by the High Court under Article 226 is a judicial order exercising its constituent power but when its process is abused and an order of minutes obtained by consent hedged with collusion and fraud on the Court and obviously, though not pleaded, on general body of the members of the

society, when the facts were brought to the notice of the High Court, it is the High Court alone or on appeal this Court which is to correct such and order.

12. Mr. Justice Arthur T. Venderbilt in his "The Change of Law Reform 1955"

at pages 4 and 5, stated that:

...it is in the Courts and not in the legislature that our citizens primarily feel the keen, the cutting edge of the law. If they have respect for the work of their courts, their respect for law will survive the short comings of every other branch of the Government; but if they lost their respect for the work of the Courts, their respect for the law and order will vanish with it to the great detriment of society.

(vide the Judicial Process by H.J. Abraham, p.3)

13. Respect for law is one of the cardinal principles for an effective operation of the constitution, law and the popular Government. The faith of the people is the source and succour to invigorate justice intertwined with the efficacy of law.

The principle of justice is ingrained in our conscience and though ours is a nascent democracy which has now taken deep roots in our ethos of adjudication

- be it judicial, quasi-judicial or administrative as hallmark, the faith of the people in the efficacy of judicial process would be disillusioned, if the parties are permitted to abuse its process and allowed to go scot free. It is but the primary duty and highest responsibility of the court to correct such orders at the earliest and restore the confidence of the litigant public, in the purity of fountain of justice; remove stains on the efficacy of judicial adjudication and respect for rule of law, lest people would lose faith in the courts and take recourse to extra-constitutional remedies which is a death-knell to the rule of law."

18. Reliance is placed by the petitioner on the judgment of Pohla

Singh alias Pohla Ram (D) By LRS. Vs And Others vs. State of Punjab

and Others reported in (2004) SC 126. It is pointed out that the

second writ petition seeking to recall the decision passed in earlier

writ petition in which they were not parties and the decision was

adversely affecting the interest, is maintainable. In the present

petition we have already held that petition is maintainable. However,

we have our reservations for the claim of the petitioner that it is a

necessary party. Therefore, to the limited extent the ratio can be

made applicable. Further reliance is placed on the judgment of A.V.

Papayya Sastry and Ors. Vs. Government of A.P and Ors. reported in

AIR 2007 SC 1546 for the proposition that if the order is obtained by

playing fraud then it is a non est and can not be allowed to stand. It's

a nullity. As in the case at hand, the petitioner has come up with a plea

of fraud and suppression of material facts, we have to entertain the

petition on merits. The ratio is applicable to the present case.

19. A trite law is that fraud vitiates everything and order obtained

by suppression of facts and fraud is Non est. Petitioner claims to be

necessary party in earlier petition. Obviously adherence to the

principles of natural justice needs to be gone into. In our considered

view, we find that present petition is maintainable. The objection of

the respondents for maintainability of the petition is overruled.

20. Petitioner has a layout at the adjoining area of the plot bearing

C.T.S No.15735/1/P allotted to the Respondent No.3. By gift deed

dated 28.10.1970, 1 acre 32 gunthas comprising of site No.149 was

transferred to the Respondent No.2/corporation and it is in

possession of the same. Being local body as well as planning

authority, it is a prerogative of the Respondent No.2/corporation to

utilise the land vested in it. Petitioner or any other stakeholder can not

object the action of the corporation unless that is in violation of any

statute, rules or the public policy.

21. Earlier Writ Petition No.8517 of 2024 was filed by the

Respondent No.3/education society against state and municipal

corporation on 06.08.2024 praying for following reliefs :

"(a) Rule nisi be issued

(b) By issuing an appropriate writ or order, in the nature of mandamus, the respondent be directed to provide 9 meter wide access road to the leasehold property of the petitioner, given on a 30 year lease on 27.6.2024, under registered lease deed No.4499/2024.

(c) By issuing an appropriate writ or order, in the nature of mandamus, the respondent be directed to honour its commitment under clause 10(f) of the registered lease deed dated 27.6.2024.

(d) Pending hearing and disposal of the petition, the respondent be directed to provide an approach road for ingress and egress to the leasehold property specified in the lease deed dated 27.6.2024, to enable the petitioner to undertake and commence development activity on the leasehold property.

(e) Any other equitable relief, to which the petitioner is found to be entitled in the circumstances of the case, be granted in the interest of justice."

22. In order to appreciate the submissions of learned senior

counsel Mr.Dhorde and the intervenors, we have gone through

pleadings and affidavits in reply of the corporation therein and

pleadings of R.C.S No.37 of 2024. Respondent No.3 was allotted a

piece of land for running a school. As per terms of lease deed, it was

requesting for providing approach road. Respondent No.3 could not

have asked any relief against the petitioner which was adjoining

society. It was upto the corporation being local body and the planning

authority to provide approach road. Pertinently, the Respondent No.3

was not demanding road from any of the plots of lay out of the

petitioner's society or any piece of land which was exclusively in its

possession. It can not be said that for execution of any of the relief

the petitioner's participation was required. In the earlier writ petition,

present petitioner can not be said to be a necessary party.

23. The petitioner has filed R.C.S No.37 of 2024 on 04.09.2024, for

perpetual injunction. Just because suit is filed, would not make it a

necessary party in the petition filed by the Respondent No.3. The

petitioner was not granted interim injunction in suit.The reliefs claimed

in the petition before High Court and in suit before civil court were

distinct. The non-disclosure of pendency of suit is inconsequential.

Therefore, we do not find any substance in the allegations of

suppression of material facts.

24. Respondent No.3 filed Writ Petition No.8517 of 2024 on

06.03.2024. Petitioner filed R.C.S No.37 of 2024 on 05.08.2024 before

Civil Court at Aurangabad but it was registered on 05.09.2024.

Roznama produced on record indicates that in pursuance of the

summons, Respondent No.2/corporation appeared on 15.10.2024 and

time was sought for filing say or written statement. On 30.11.2024

say-cum-written statement was filed. Following paragraph of the say

is relevant :

22] The defendant submits that, the allottee Shri Sainath Education Society has filed Writ Petition no 8517/2024 before the Hon'ble High Curt Chh. Sambhaji Nagar for the relief of providing Access road to the land given to It on lease i.e. portion marked "C" in the above map. In the said Writ Petition this defendant has filed Its detailed Affidavit In Reply. The defendant reserves its right to produce the copy thereof, on record before this Hon'ble Court.

25. The matter was adjourned on 30.11.2024 for arguments of

Exhibit-5 and was posted on 09.12.2024. The advocates of both the

sides were absent and no arguments were advanced on application

Exhibit-5. Matter was adjourned to 13.01.2025 when application D-14

was filed by the petitioner praying to defer the hearing of Exhibit-5.

Thereafter, on the next date i.e on 13.01.2025 pursis was submitted by

the petitioner not pressing application Exhibit-5. Petitioner did not

prosecute application Exhibit-5 before the civil court and has given up

claim for temporary injunction. This conduct creates doubt for the

bona-fides of the petitioner, if it was concerned with trees and

garden.

26. In the say filed by the corporation before civil court on

30.11.2024, it was candidly disclosed in paragraph No.22 referred

above that Respondent No.3 had filed writ petition No.8517 of 2024.

The writ petition was pending from 30.11.2024 to 23.01.2025 in the High

Court. The petitioner had every opportunity to approach High Court

either by intervening in the petition or for filling independent petition

against the respondents but no timely steps were taken. Therefore,

hue and cry made by the petitioner that order sought to be recalled is

passed behind it's back has no substance. We find that petitioner is

to be blamed for the lapses and can not be heard to say that

impugned order is obtained by suppression of facts in civil

proceedings.

27. We have recorded that petitioner was not a necessary party in

Writ Petition No.8517 of 2024. The allotment of the plot and the lease

deed have not been challenged by the petitioner. Being a local body

and the planning authority, Respondent No.2/corporation was bound

to provide the approach road. A specific term No.(f) is incorporated in

the lease deed to that effect. Therefore, there was nothing wrong on

the part of Respondent No.3 to demand approach road. Learned

counsel for the Respondent No.3 has referred to various provisions of

Municipal Corporations Rules, 2023 for transferring the plot. Section

205(a) of The Maharashtra Municipal Corporations Act, 1949

empowers the corporation to make a new street. Regulation No.3.2.1,

3.2.2 and 3.3.14 stipulate obligation on the corporation to provide road.

Prima facie there is reason to believe that it was a statutory

obligation upon the corporation and therefore there was nothing

wrong in giving consent before the division bench for providing road.

28. It is the look out of the corporation to provide road to landlocked

plots. The manner in which and the site from which the it is to be

provided is its discretion. If the intervenor or adjoining owners or

stakeholders are offended by action of the corporation then they can

resort to the remedy available in law. The recalling of order passed in

Writ Petition No.8517 of 2024 can not be the recourse. No rights and

liabilities of the parties are decided as such by the order in question.

29. Impugned order shows the readiness of respondent/

corporation to provide road as per the lease agreement. The consent

given by the corporation can not be said to be extraneous or besides

their statutory obligation. The corporation filed affidavit in reply before

the division bench disclosing relevant facts. Reply was filed on

28.08.2024 i.e before registration of suit filed by the petitioner. It is not

recorded in the impugned order to provide road from a particular land

or plot. It is left to the discretion of the corporation. No case is made

out for bordering fraud or collusion .

30. It is forcefully contended by the intervenor that the corporation

should have disclosed to the Division Bench that civil suit was sub-

judice. Even if it was disclosed, we do not think that it would have

affected or changed the order in question. The affected party chose

not to appear before High court. The learned counsel for the

corporation was in agreement with the request for providing approach

road, principally. We find no element of collusion or the fraud.

31. Learned Senior Counsel Mr. Dhorde relied on the judgment of

Pt.Chet Ram Vashist (Dead) by LRS. vs. Municipal Corporation of

Delhi reported in (1995) 1 SCC 47 and Vrajlal Jinabhai Patel, Since

deceased through his L.R.s Smt. Jagrati Vrajlal Patel and another vs.

State of Maharashtra and others reported in 2003 (3) Mh.L.J. Both

the judgments are on the same lines. Therefore, they are dealt with

commonly. By referring the ratio it is tried to be impressed that

corporation has right to examine the lay out plan submitted by the

colonizer but while exercising such power it can not impose

restrictions and conditions which are unreasonable and against law.

The issue germane the matter at hand is totally different and

therefore the ratio can not be made applicable.

32. Learned counsel Mr.Adwant for Respondent No.3 relied on

following judgments :

A) Pt.Chet Ram Vashist (Dead) by LRS. vs. Municipal Corporation of

Delhi reported in (1995) 1 SCC 47.

. Our attention is adverted to paragraph Nos.4,6 and 7 of the

judgment. It is held that once the open space is transferred to the

corporation it is the custodian of the public interest and has to

manage the land in the interest of society in general. The effect of

transfer of the property is that the transferor ceased to be owner of it

and ownership stands transferred to the person in whose favour it is

transferred. As we are not deciding the issue in respect of the vesting

of the open space of site No.149, we refrain ourselves from

commenting anything on the basis of the cited judgment.

B) P.R.Narhari Rao vs. State of Kerala and Others reported in

(2012) 12 SCC 451.

. The facts are distinguishable and therefore the ratio laid

down is not applicable to the facts involved in the present case.

C) Budhia Swain and Others vs. Gopinath Deb and Others

reported in (1999) 4 SCC 396.

. In this case the power to recall is explained by Hon'ble Apex

Court in paragraph Nos.6 to 8 of the judgment. In the present case

we are not purely exercising the powers under Article 215 of the

Constitution of India because the petitioner was not a party to

earlier writ petition. The allegations of fraud and collusions are

levelled in the case at hand and therefore we have held that writ

petition is maintainable.

D) Ramchandra Tukaram Mohite (Since deceased) through LRs.

vs. Ramchandra Tukaram Mohite, Since deceased through heirs

and L.R.'s and Others vs. State of Maharashtra, Through its

Department of Urban Development and Others reported in 2023

SCC Online Bom.2640.

. We have gone through paragraph No.32 of the judgment. The

facts are different and the ratio is not applicable.

E) Vijay Nanikram Bhatia and Others vs. State of Maharashtra,

Through Department of Urban Development and Others reported in

2023 SCC Online Bom.2707.

. The judgment can not be made applicable because that is

distinguishable on facts.

F) Shridhar and Another vs. Revanna and Others reported in

(2020) 11 SCC 221.

. We have gone through paragraph No.25 of the judgment which

explains what is the 'public duty' of the municipal corporation. We have

already observed that corporation is duty bound to provide approach

road for the landlocked properties. We derive support from the ratio

laid down in paragraph Nos.25, 26 and 27 of the judgment in observing

that in the present case also, Respondent/corporation is obliged to

provide road to the Respondent No.3.

33. For the reasons assigned above, we find no merit in the writ

petition. Hence,we pass following order :

ORDER

A) Writ Petition is dismissed.

      B)    Rule is discharged.

      C)    Civil Applications are disposed of.




  [ NEERAJ P.DHOTE J. ]                     [ SHAILESH P. BRAHME, J.]


34. After pronouncement of the judgment, learned counsel for the

petitioner prays for the continuation of the statement made by

learned senior counsel Mr. Deshpande which is in operation till

today.

35. Learned counsel Mr. Advant appearing for respondent No.3

vehemently opposes the request. He would submit that his plot is

landlocked and he is unable to utilize the same for the purpose for

which it is allotted to.

36. There was statement made by learned senior counsel Mr.

Deshpande which is in operation till today. It is in the form of status

quo. Today, there is nobody to either continue the statement or

make the statement. As the status quo is in operation till this date,

we continue the status quo for the period of three (3) weeks from

today.

37. It is clarified that the order shall stand vacated without

reference to Court after expiration of three (3) weeks.

 [ NEERAJ P.DHOTE J. ]                    [ SHAILESH P. BRAHME, J.]




vsj
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter