Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indusind Bank Ltd. vs State Of Maharashtra
2025 Latest Caselaw 3740 Bom

Citation : 2025 Latest Caselaw 3740 Bom
Judgement Date : 21 August, 2025

Bombay High Court

Indusind Bank Ltd. vs State Of Maharashtra on 21 August, 2025

Author: N.J.Jamadar
Bench: N.J.Jamadar
2025:BHC-AS:36212

                                                                  13 wp 11210 of 2025.doc

                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               CIVIL APPELLATE JURISDICTION
                               WRIT PETITION NO.11210 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11211 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11212 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11218 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11219 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11220 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner
                  versus
            State of Maharashtra and Ors.               ...     Respondents
                                             WITH
                                 WRIT PETITION NO.11222 OF 2025

            Indusind Bank Ltd.                          ...   Petitioner


            SSP                                                            1/9
                                                     13 wp 11210 of 2025.doc

      versus
State of Maharashtra and Ors.             ...     Respondents
                               WITH
                   WRIT PETITION NO.11223 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...    Respondents
                               WITH
                   WRIT PETITION NO.11226 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...     Respondents
                               WITH
                   WRIT PETITION NO.11228 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...    Respondents
                               WITH
                   WRIT PETITION NO.11230 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...     Respondents
                               WITH
                   WRIT PETITION NO.11233 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...    Respondents
                               WITH
                   WRIT PETITION NO.11238 OF 2025

Indusind Bank Ltd.                        ...   Petitioner
      versus
State of Maharashtra and Ors.             ...     Respondents
                               WITH
                   WRIT PETITION NO.11240 OF 2025



SSP                                                          2/9
                                                        13 wp 11210 of 2025.doc

Indusind Bank Ltd.                            ...   Petitioner
      versus
State of Maharashtra and Ors.                 ...     Respondents
                               WITH
                   WRIT PETITION NO.11242 OF 2025

Indusind Bank Ltd.                            ...   Petitioner
      versus
State of Maharashtra and Ors.                 ...     Respondents
                               WITH
                   WRIT PETITION NO.11244 OF 2025

Indusind Bank Ltd.                            ...   Petitioner
      versus
State of Maharashtra and Ors.                 ...     Respondents
                               WITH
                   WRIT PETITION NO.11245 OF 2025

Indusind Bank Ltd.                            ...   Petitioner
      versus
State of Maharashtra and Ors.                 ...     Respondents
                               WITH
                   WRIT PETITION NO.11246 OF 2025

Indusind Bank Ltd.                            ...   Petitioner
      versus
The State of Maharashtra and Ors.             ...     Respondents

Mr. V.S.Kapse with Mr. Upendra Mahadik i/by Fast Track Legal, for
Petitioners.
Mr. Anchit Ojha i/by Mr. Sunder Dangar for Respondent No.2 in all matters.
Mr. Amolesh Mukherjee - General Manager (Admn) of Respondent No.2
present.
Smt. M.S.Shrivastava, AGP for State in WP No.11210 of 2025 and 11230 of
2025.
Mr. J.P.Patil, AGP for State in WP No.11211 of 2025.
Mr. H.D.Mulla, AGP for State in WP No.11212 of 2025.
Mrs. S.R.Crasto, AGP for State in WP No.11218 of 2025.
Mrs. S.S.Jadhav, AGP for State in WP No.11219 of 2025.
Mr. P.V.Nelson Rajan, AGP for State in WP Nos.11220 of 2025, 11233 of
2025, 11238 of 2025, 11244 of 2025.


SSP                                                              3/9
                                                                 13 wp 11210 of 2025.doc

Mr. B.B.Dahiphale, AGP for State in WP Nos.11222 of 2025, 11240 of 2025
and 11246 of 2025.
Mr. S.L.Babar, AGP for State in WP No.11223 of 2025.
Mrs. V.S.Nimbalkar, AGP for State in WP Nos.11226 of 2025 and 11228 of
2025.
Mrs. A.A.Nadkarni, AGP for State in WP No.11242 of 2025 and 11245 of
2025.


                   CORAM:       N.J.JAMADAR, J.

                   DATE :       21 AUGUST 2025
P.C.

1.     Heard the learned Counsel for the parties.

2.     These Petitions are directed against identical orders passed by the

Appellate Bench of the Court of Small Causes in Revision Applications

preferred by the Petitioner - Defendant Bank against the orders passed by

the learned Judge, Court of Small Causes in the suits, whereby the

applications preferred by the Petitioner for rejection of the plaint on the ground

that the Petitioner had already vacated the subject premises which was given

on leave and licence to the Petitioner by the tenant.

3.     It was the claim of the Petitioner Bank that it had taken the premises on

leave and licence basis, in view of the exemption under Section 3(b) of the

Act, 1999, it was not covered by the provisions contained in the Maharashtra

Rent Control Act, 1999, and had also vacated the subject premises, and,

therefore, the suits were not tenable against the Petitioner.

4.     Learned Judge, Court of Small Causes, rejected the applications for


SSP                                                                     4/9
                                                               13 wp 11210 of 2025.doc

rejection of the plaint. Aggrieved by the said orders, Revision Applications

were filed before the Appellate Bench. On 10 July 2025, when the Revision

Applications were listed before the Appellate Bench, realizing that the plaint

cannot be rejected in part, the Petitioner filed applications seeking permission

to withdraw the Revision Applications with liberty to file applications under

Order 1 Rule 10(2) of the Code of Civil Procedure, 1908, to strike out the

name of the Petitioner - defendant Bank from the array of parties.

5.    The Appellate Bench took note of the said application and submission

on behalf of the Petitioner and permitted the Petitioner to withdraw the

Revision Applications, subject to payment of costs of Rs.500/- to the Plaintiffs.

However, the liberty as sought by the Petitioner to file applications for striking

out the name of the Defendant Bank from the array of Defendants, was

refused.

6.    Being aggrieved, the Defendant Bank has invoked the writ jurisdiction.

7.    It appears, on the first day of the listing of the Revision Applications

before the Appellate Bench, the Petitioner - Defendant Bank sought leave to

withdraw the Revision Applications with liberty to file applications under Order

1 Rule 10(2) of the Code, before the Trial Court. The Appellate Bench merely

granted permission for withdrawal of the Revision Applications without liberty

to file such application, observing thus :

             "6.   Since the applicant has now admitted the legality and


SSP                                                                   5/9
                                                                 13 wp 11210 of 2025.doc

             propriety of the Trial Court's order and wishes to withdraw
             the present application, we find no impediment in allowing
             such withdrawal. However, the liberty sought to file a fresh
             application under Order 1 Rule 10(2) of the CPC cannot be
             granted at this stage."


8.     The aforesaid order passed by the Appellate Bench does not appear to

be in consonance with law. Under Order 23 Rule 1(3) of the Code, when a

party seeks permission to withdraw the suit with liberty to file a fresh suit on

the same cause of action on the ground that the suit would fail on account of

a formal defect, the Court is empowered to grant permission to withdraw the

suit with such liberty. However, the Court cannot grant the prayer in such

application in part, in the sense that, the Court would grant permission to

withdraw the suit while refusing to grant liberty to institute a fresh suit. If the

Court is not inclined to permit a party to withdraw the proceeding with liberty

to institute a fresh proceeding, proper course is to reject the application in its

entirety.

9.     A profitable reference in this context can be made to a judgment of the

learned Single Judge of this Court in the case of Devidas Tulsiram Brijwani

V/s. The Commissioner, Poona Municipal Corporation 1 wherein the

Plaintiff therein had filed an application to withdraw the suit with liberty to file a

fresh suit under Order 23 Rule 1(2) of the Code. The learned Trial Judge

1

SSP                                                                     6/9
                                                                        13 wp 11210 of 2025.doc

declined to allow the suit to be withdrawn with liberty to the Plaintiff to file a

fresh suit and instead made an order whereby the suit stood withdrawn

without such liberty. This Court held that the order passed by the learned Trial

Judge was erroneous. It was observed as under :

              "For withdrawing a suit without liberty under Order 23, Rule
              1(1) of the Civil Procedure Code, no permission or order of
              the Court was required by the Plaintiff.             The Plaintiff's
              application was for withdrawing with liberty to file a fresh suit
              under Order 23, Rule 1(2) and, if the learned Jude of the
              Court below thought that that liberty should not be granted,
              he could reject that application, but he could not make an
              order whereby the Plaintiff's suit stood withdrawn without
              liberty to file a fresh suit, with the result that the plaintiff would
              be precluded from filing a fresh suit in respect of the same
              cause of action as stated in sub-rule(3) of Order 23, Rule 1 of
              the Code of Civil Procedure. The order passed by the lower
              Court is, therefore, erroneous and must be set aside."



10.    In the case of Mario Shaw V/s. Martin Fernandez and Anr. 2 the

principle was again reiterated in the context of withdrawal of a dispute before

the Co-operative Court with liberty to institute a fresh proceeding. Learned

Judge, Co-operative Court had permitted the unconditional withdrawal of the

suit without granting any liberty for institution of fresh proceedings. In that

context, this Court held that, the application made by the respondents before


2   AIR 1996 Bombay 116

SSP                                                                            7/9
                                                              13 wp 11210 of 2025.doc

the Co-operative Court was for withdrawal of the dispute with a liberty to file

fresh proceedings. If that was so, the Co-operative Court was clearly in error

in passing an order of withdrawal without granting permission to initiate fresh

proceedings. It is well settled that if an application is made for withdrawal of

the suit with liberty to file a suit, it is not open for the Court to grant only

permission for withdrawal without liberty to institute the proceedings though it

is open for the Court to reject such application.

11.     The aforesaid being the position in law, the Revisional Court was not

justified in disposing of the Revision Applications as withdrawn while refusing

to grant liberty to file applications under Order I Rule 10(2) of the Code. If the

Court was not inclined to grant such liberty, proper course would have been to

reject the application for withdrawal and decide the Revision Applications on

their    own merits.     Therefore, the impugned orders cannot be sustained.

Resultantly, the Petitions deserve to be allowed.

12.      Hence, the following order :

                                          ORDER

(i) The Writ Petitions stand partly allowed.

(ii) The Impugned orders stand quashed and set aside.

(iii) Revision applications stand restored to the file of the Appellate

Bench of the Court of Small Causes.

(iv) The Appellate Bench is requested to decide the applications for

13 wp 11210 of 2025.doc

withdrawal of the Revision Applications with liberty to file applications under

Order 1 Rule 10(2) of the Code afresh, after providing an opportunity of

hearing to the parties, and depending upon the orders which may be passed

on the said applications, decide the Revision Applications also in accordance

with law, as expeditiously as possible.

(v) It is hereby made clear that this Court has not entered intro the

merits of the matter as regards the prayer for rejection of the plaint.

( N.J.JAMADAR, J. )

Signed by: S.S.Phadke Designation: PS To Honourable Judge Date: 22/08/2025 20:52:04

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter