Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhavana Bharat Jain vs Damanjit Kaur Singh Since Decd. Thr. Lrs ...
2025 Latest Caselaw 4390 Bom

Citation : 2025 Latest Caselaw 4390 Bom
Judgement Date : 26 August, 2025

Bombay High Court

Bhavana Bharat Jain vs Damanjit Kaur Singh Since Decd. Thr. Lrs ... on 26 August, 2025

Author: N. J. Jamadar
Bench: N. J. Jamadar
2025:BHC-AS:36715
                                                                                 -WP10545-2025+.DOC

                                                                                                  Santosh

                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                              CIVIL APPELLATE JURISDICTION


                                            WRIT PETITION NO. 10545 OF 2025

                        Bhavana Bharat Jain                         ...Petitioner
                                          Versus
                        1. Damanjit Kaur Singh Since deceased
                           Through LRs Priya Prabhakar Rane
                        2. The Estate Manager (West) Division,
 SANTOSH                   Maharashtra Housing and Area
 SUBHASH                   Development Authority, Griha Nirman
 KULKARNI
                           Bhavan, Bandra (East) Mumbai          ...Respondents
  Digitally signed by
  SANTOSH
  SUBHASH
                                                   WITH
  KULKARNI
  Date: 2025.08.26                  WRIT PETITION NO. 10546 OF 2025
  21:56:06 +0530


                        Bhavana Bharat Jain                                          ...Petitioner
                                          Versus
                        1. Damanjit Kaur Singh Since deceased
                           Through LRs Priya Prabhakar Rane
                        2. The Estate Msanager (West) Division,
                           Maharashtra Housing and Area
                           Development Authority, Griha Nirman
                           Bhavan, Bandra (East) Mumbai                         ...Respondents

                        Mr. Vishal Kanade, a/w Kartik Tiwari and Aditya Kanchan,
                              i/b Lakshyavedhi Legal, for the Petitioner in both
                              Petitions.
                        Mr. Ranjeet Thorat, Senior Advocate, a/w J. Damani, for
                              Respondent No.1 in both Petitions.
                        Mr. Aniesh S. Jadhav, a/w Shyam K. Singh and Rushikesh
                              Kekane, for Respondent No.2 in both Petitions.

                                                               CORAM: N. J. JAMADAR, J.
                                                          RESERVED ON: 12th AUGUST, 2025
                                                        PRONOUNCED ON: 26th AUGUST, 2025
                        JUDGMENT:

-

1. Rule. Rule made returnable forthwith and, with the

consent of the learned Counsel for the parties, heard finally.

-WP10545-2025+.DOC

2. These petitions under Articles 226 and 227 of the

Constitution of India call in question the legality, propriety and

correctness of a common judgment and order dated 1 st July,

2025 passed by the Appellate Officer in Appeal Nos.4 of 2017

and 1 of 2018, preferred by respondent No.1 and the Estate

Manager of Maharashtra Housing and Area Development

Authority (MHADA) (R2), respectively, under Section 70 of the

Maharashtra Housing and Area Development Act, 1976 ("the

MHAD Act").

3. By the said common judgment and order, the Appellate

Officer was persuaded to allow the appeals and set aside an

order dated 17th January, 2017 passed by the Competent

Authority thereby dropping the eviction proceeding initiated by

the Estate Manager, MHADA under 66(1)(b) of the MHAD Act on

the premise that the petitioner was the unauthorized occupant

in respect of Plot Nos.356-376 RSC 37 admeasuring 100.02 sq.

mtrs. situated at Gorai, Borivali (West), Mumbai ("the subject

premises"), and direct the petitioner to hand over the vacant

possession of the subject premises.

4. The background facts necessary for the determination of

these petitions can be summarized as under:

-WP10545-2025+.DOC

4.1 Late Damanjit Kaur Singh had submitted an application

for allotment of a plot in the scheme floated by MHADA. Vide

communication dated 11th October, 1994, MHADA declared late

Damanjit eligible for allotment of the developed plot. Late

Damanjit deposited the lease premium of Rs.3,63,000/- and

advance lease rent of Rs.3,680/-. After the submission of the

acceptance letter, an Indenture of Lease dated 13th March, 1996

came to be executed by MHADA in favour of late Damanjit. The

possession of the subject premises was delivered to late

Damanjit on 15th April, 1996. The allottee was to construct a

building on the subject premises within three years from the

date of execution of the Lease Deed.

4.2 The petitioner claimed, late Damanjit was not in a position

to develop the plot and construct a building thereon. Thus, late

Damanjit had executed an Irrevocable Power of Attorney in

favour of Smt. Leeladevi Lohar on 22nd January, 1996. On the

strength of the said Irrevocable Power of Attorney Leeladevi

Lohar entered into a transaction to assign the leasehold rights

in the subject premises in favour of the petitioner. MHADA gave

approval for the assignment of the leasehold rights. Thereupon,

a registered Deed of Assignment came to be executed on 6 th

August, 2002 by and between late Damanjit, through her Power

-WP10545-2025+.DOC

of Attorney, the petitioner, and MHADA, as the confirming party.

The petitioner thereafter obtained the consent of MHADA to

develop the plot and also raise finance for carrying out the

development. Eventually, with the approval of the Planning

Authority the petitioner constructed a bungalow on the subject

premises.

4.3 Around the year 2012, respondent No.1 who claimed to be

the Constituted Attorney of late Damanjit, lodged complaints

with the Authorities in regard to the assignment of leasehold

rights in the subject premises and the construction of the

building thereon by the petitioner. It was, inter alia, alleged

that, on the strength of the false and fabricated documents the

subject premises came to be assigned in favour of the petitioner.

Allegations were made against Smt. Leeladevi Lohar, the

Constituted Attorney of Damanjit.

4.4 MHADA initiated an enquiry. On 5th December, 2012, the

Deputy Chief Executive Officer passed an order thereby

cancelling the assignment of the leasehold rights in the subject

premises in favour of the petitioner recording that the petitioner

had obtained the transfer of the leasehold rights by submitting

false and forged document. Transfer fee of Rs.50,000/-

deposited by the petitioner was forfeited.

-WP10545-2025+.DOC

4.5 On the strength of the aforesaid order, the Estate Manager

(R2) instituted proceeding before the Competent Authority,

MHADA, under Section 66 of the MHAD Act, being Case No.26

of 2013. The Competent Authority after appraisal of the

material on record and the evidence adduced by the parties

dropped the eviction proceeding observing that the transaction

between the allottee and petitioner appeared to be genuine and,

thus, the order dated 5th December, 2012 passed by the Deputy

Chief Officer cancelling the transfer of the leasehold rights in

favour of the petitioner was not sustainable. The fact that the

Deed of Assignment was a registered instrument and, thus, it

could not have been modified, varied or cancelled except by way

another registered instrument or by the order of the Competent

Court, weighed with the Competent Authority.

4.6 Being aggrieved, respondent Nos.1 and 2 preferred the

appeals before the Appellate Officer. By a common judgment

and order dated 3rd December, 2024, the Appellate Officer

allowed the appeals and set aside the judgment and order

passed by the Competent Authority.

4.7 The petitioner had challenged the said judgment and order

passed by the Appellate Officer in Writ Petition Nos.612 of 2025

and 618 of 2025. By an order dated 1 st April, 2025 this Court

-WP10545-2025+.DOC

allowed the aforesaid petitions and set aside the orders passed

by the Appellate Officer. It was, inter alia, observed that it was

incumbent upon the Appellate Officer to thoroughly examine the

legal effect of the cancellation order dated 5 th December, 2012,

evaluate its binding nature and then decide the appeals by

recording appropriate findings on the question whether such

cancellation has the effect of invalidating the petitioner's

possession. The Appellate Officer was thus directed to decide

the appeals afresh on their own merits. The Appellate Officer

was also directed to pass appropriate orders regarding the

disbursement of the sum of Rs.50,00,000/- deposited by the

petitioner, pursuant to the interim order passed by this Court

on 15th January, 2025, in accordance with the final outcome of

the appeals.

4.8 The Appellate Officer, again heard the parties and passed

the impugned common judgment and order thereby allowing the

appeals and directing the petitioner to hand over the vacant

possession of the subject premises. As regards the

disbursement of Rs.50,00,000/- deposited by the petitioner, it

was ruled that the appropriate order would be passed after

receipt of the report from the Estate Manager in regard to the

amount that would be liable to be paid by the petitioner on

-WP10545-2025+.DOC

account of her unauthorized occupation of the subject

premises.

5. Being aggrieved, the petitioner has again invoked the writ

jurisdiction.

6. I have heard Mr. Vishal Kanade, the learned Counsel for

the petitioner, Mr. Ranjeet Thorat, the learned Senior Advocate

for respondent No.1, and Mr. Aniesh Jadhav, the learned

Counsel for respondent No.2, at some length. The learned

Counsel for the parties took the Court through the material on

record and the orders passed by the Competent Authority and

the Appellate Officer.

7. Mr. Kanade, the learned Counsel for the petitioner,

submitted that the impugned order suffers from the same

infirmities which had persuaded this Court to remit the matter

back to the Appellate Officer, with specific directions. In the

impugned order, the Appellate Officer has again committed the

very same mistakes and delved into the legality and validity of

the instruments executed by and between the parties, which

was clearly beyond the remit of the jurisdiction of the Appellate

Officer.

8. Amplifying the aforesaid submission, Mr. Kanade would

urge that the registered Deed of Assignment still holds the field.

-WP10545-2025+.DOC

It has not been declared null and void by any Competent Court.

Nor any proceeding has been instituted before the Civil Court

seeking declaration regarding the legality and validity of the said

Deed of Assignment. In this backdrop, according to Mr. Kanade,

the Appellate Officer committed a grave jurisdictional error in

pronouncing upon the legality and validity of the Deed of

Assignment and the other documents executed by and between

the parties.

9. Secondly, Mr. Kanade would urge, the Appellate Officer

lost sight of the fact that for over 10 years no grievance was

made regarding the legality and validity of the transfer of the

leasehold rights in favour of the petitioner. In the intervening

period, the petitioner had carried out development over the

subject premises and constructed a bungalow by obtaining

necessary permission from the Planning Authority and raising

finance from the Bank, with the approval of MHADA. The

absolute ownership of the petitioner over the superstructure,

constructed on the subject premises, is indisputable.

10. Mr. Kanade further submitted that the transfer in favour

of the petitioner could not have been lawfully cancelled by the

Deputy Chief Executive Officer by the order dated 5 th December,

2012, especially after a registered Deed of Assignment came to

-WP10545-2025+.DOC

be executed by MHADA as a confirming party. Therefore it was

not necessary for the petitioner to challenge the said order dated

5th December, 2012. At any rate, the Competent Authority had

examined the legality and validity of the said termination order

dated 5th December, 2012 and declared that the said

termination order was not legal and valid. In that view of the

matter, it was not open for the Appellate Officer to overturn the

findings of the Competent Authority by delving into the legality

and validity of the Deed of Assignment and the other documents

executed by and between the parties. Thus, the impugned order

warrants interference, submitted Mr. Kanade.

11. Mr. Thorat, the learned Senior Advocate for respondent

No.1, submitted that the petitioner does not deserve any relief in

exercise of discretionary writ jurisdiction. The material on

record would indicate that the petitioner had practiced an

egregious fraud on the original allottee and MHADA, and

obtained the transfer of the leasehold rights by placing reliance

on false and fabricated documents. Inviting the attention of the

Court to the sequence of the events and the nature of the

documents executed between the parties, Mr. Thorat would urge

that, the fraud is writ large. Thus, the Deputy Chief Executive

Officer, MHADA, was within his rights in terminating the

-WP10545-2025+.DOC

transfer of the leasehold rights in favour of the petitioner as the

documents were ex facie false and fabricated. Mr. Thorat further

submitted that mere registration of the Deed of Assignment does

not clothe it with legality and validity, when the approval of the

MHADA was obtained by pressing into service false and

fabricated documents. In these circumstances, the Appellate

Officer committed no error which would warrant correction in

exercise of extraordinary writ jurisdiction, submitted Mr. Thorat.

12. Mr. Jadhav, the learned Counsel for respondent No.2,

supplemented the submissions of Mr. Thorat. Attention of the

Court was invited to the execution of the NOC affidavit and

Indemnity Bond in favour of the petitioner on 25 th January,

1996, when the petitioner was not at all in the frame. This

factor coupled with the execution of the alleged irrevocable

Power of Attorney by late Damanjit in favour of Smt. Leeladevi

Lohar on 24th January, 1996, much before the execution of the

Lease Deed by MHADA in favour of late Damanjit, underscores

the fraudulent nature of the transaction, submitted Mr. Jadhav.

Mr. Jadhav also urged that the discretionary writ jurisdiction

need not be exercised in favour of a party whose conduct is

dishonest and fraudulent. To this end, reliance was placed by

Mr. Jadhav on the judgments of the Supreme Court in the cases

-WP10545-2025+.DOC

of M. P. Mittal vs. State of Haryana and others 1 and Garment

Graft vs. Prakash Chand Goel 2.

13. I have given anxious consideration to the rival

submissions canvassed across the bar.

14. To start with with, it may be apposite to note few

uncontroverted facts. Firstly, the process of allotment of the

subject premises to late Damanjit in the year 1994, culminating

in the execution of the Indenture of Lease in favour of late

Damanjit on 13th March, 1996, is not in contest. The fact that

pursuant to the Lease Deed late Damanjit was put in possession

of the subject premises is also incontestible. Secondly, the

petitioner claimed to have acquired the leasehold rights under

registered Deed of Assignment dated 6th August, 2002,

purportedly executed by Smt. Leeladevi Lohar, as the

Constituted Attorney of late Damanjit, the assigner, and the

MHADA, as the confirming party. Thirdly, the cancellation of the

allotment by the Deputy Chief Executive Officer, MHADA by

order dated 5th December, 2012 is also not much in dispute. The

controversy between the parties revolves around the question

whether the said order dated 5 th December, 2012 entailed

1 (1984) 4 Supreme Court Cases 371.

2 (2022) 4 Supreme Court Cases 181.

-WP10545-2025+.DOC

the consequence of rendering the occupation of the subject

premises by the petitioner unauthorized?

15. Respondent No.1 approached the Authorities with a case

that the Deed of Assignment came to be executed fraudulently.

Smt. Leeladevi Lohar had no authority to execute the said Deed

of Assignment as she was not the Constituted Attorney of late

Damanjit. The Deed of Assignment came to be executed on the

strength of false and forged documents and in connivance with

the officers and officials of MHADA.

16. Per contra, the petitioner laid emphasis on the registered

Deed of Assignment and the subsequent development of the

subject premises by constructing a bungalow thereon by

obtaining the permission of the concerned Authorities including

the MHADA. At any rate, according to the petitioner, the

authorities under the MHAD Act had no jurisdiction to decide

the legality and validity of the registered Deed of Assignment

and the documents executed by late Damanjit in favour of Smt.

Leeladevi Lohar.

17. In the backdrop of the aforesaid controversy, it becomes

evident that the order of cancellation of the assignment in

favour of the petitioner passed by the Deputy Chief Executive

Officer, MHADA, dated 5th December, 2012 was not challenged

-WP10545-2025+.DOC

by the petitioner. Mr. Kanade made a valiant attempt to draw

home the point that notwithstanding the failure on the part of

the petitioner to challenge the said order dated 5 th December,

2012, the petitioner was entitled to contest the action of MHADA

of declaring the petitioner as an unauthorized occupant for two

reasons. First, MHADA could not have cancelled the

assignment in favour of the petitioner once a registered Deed of

Assignment was executed. Second, the said order dated 5 th

December, 2012 was a subject matter of challenge in the

eviction proceeding initiated at the instance of MHADA i.e. Case

No.26 of 2013, before the Competent Authority. Since the

Competent Authority had declared that the said action of the

Deputy Chief Executive Officer, MHADA, was not justified, the

petitioner was not required to assail the said order.

18. In order to appreciate the aforesaid submissions, it may be

apposite to note the provisions contained in Section 66(1)(b) of

the MHAD Act, which reads as under:

"Section 66. Power to evict certain persons from Authority premises.

(1) If the Competent Authority is satisfied-

       (a)      .......
       (b)    that any person is an unauthorised occupation of any

Authority premises, the Competent Authority may, for reasons to be recorded in writing, by notice served (i) by post, or (ii) affixing a copy of it on the outer door or some other conspicuous part of such premises, or (iii) in such other manner as may be prescribed, other that person, as well as any

-WP10545-2025+.DOC

other person, who may be in occupation of the whole or any part of the premises, to vacate the premises in unauthorised occupation, within 24 hours of the date of service of notice, and in any other case within a period of seven days of the date of such service."

Explanation 1.- For the purpose of this Chapter, the expression unauthorised occupation' in relation to any person authorised to occupy any Authority premises includes the continuance ofoccupation by him or by any personclaiming through or underhim ofthe premises aftertheauthority under which he was allowed to occupy the premises has expired or has been duly determined."

19. From the text of sub-section (1)(b) of the Section 66, it

becomes abundantly clear that the remit of the jurisdiction of

the Competent Authority is to decide whether a person is in an

unauthorized occupation of any Authority premises. And, if so,

order him to vacate the premises. The Explanation 1 to Section

66 further clarifies that the expression "unauthorized

occupation" includes in its fold continuance of occupation of

premises, after the authority under which the concerned person

was allowed to occupy the premises has expired or has been

duly terminated. Consequently, the termination of the

allotment, or for that matter cancellation of the transfer or

assignment, would bring the case within the ambit of the latter

part of Explanation 1 to Section 66.

20. The Competent Authority was thus required to examine

whether the authority under which the alleged unauthorized

occupant was allowed to occupy the Authority premises has

-WP10545-2025+.DOC

expired or has been duly determined. However, the Competent

Authority, could not have gone into the larger question as to

whether the order of cancellation of the assignment dated 5 th

December, 2012 passed by the Deputy Chief Executive Officer

was legal and valid. The proper course for the petitioner was to

assail the legality and validity of the said order in an

appropriate proceeding.

21. It is also necessary to note that the proceedings under

Section 66 of the MHAD Act were initiated at the instance of

MHADA, after the Deputy Chief Executive Officer cancelled the

assignment of the leasehold rights in favour of the petitioner. It

was not the case of the petitioner that the petitioner had

assailed the legality and validity of the said order dated 5 th

December, 2012 in any proceeding. Keeping this context in view,

the challenge in the instant petition is required to be

appreciated.

22. Upon the careful consideration and analysis of the

material on record, it becomes abundantly clear that the

circumstances which preceded and attended the execution of

the Deed of Assignment in favour of the petitioner are hard and

gross. Firstly, the purported Power of Attorney on the strength

of which Smt. Leeladevi Lohar had executed the Deed of

-WP10545-2025+.DOC

Assignment, was allegedly executed on 22nd January, 1996,

much before the Indenture of Lease came to be executed by

MHADA in favour of the late Damanjit. The blank spaces left in

the said Power of Attorney with regard to the particulars of the

allotment and execution of the lease in favour of late Damanjit,

underscore the said fact.

23. Secondly, the Indenture of Lease came to be executed by

late Damanjit on 13th March, 1996. It is not the case that the

Indenture of Lease was executed by Smt. Leeladevi Lohar in her

capacity as the Constituted Attorney of late Damanjit. Nor any

of the contemporaneous documents evidencing the acceptance

of the allotment and deposit of lease premium and advance

lease rent indicate that the said Smt. Leeladevi Lohar had

executed the documents as a Constituted Attorney of late

Damanjit.

24. Thirdly, it is imperative to note that on the very next day of

the execution of the Lease Deed, late Damanjit purportedly

applied for duplicate copies of the letters issued in respect of the

subject premises on the ground that those documents were lost

while traveling. To further confound the confusion, those

documents were allegedly provided to late Damanjit, a day prior

to the application i.e. 13th March, 1996 itself.

-WP10545-2025+.DOC

25. Fourthly, it was the positive case of the petitioner in her

affidavit-in-reply before the Competent Authority that Smt.

Leeladevi Lohar had approached the petitioner in the year 2002

and offered to transfer the subject premises. This stand plainly

implies that the petitioner came in the frame in the year 2002

and, thereafter, negotiations were held and the transaction was

executed between the petitioner and late Damanjit. However, the

reliance on two of the documents by the petitioner, alongwith

the letter dated 15th July, 2002, betrays the fraudulent nature of

the transaction, beyond the pale of controversy.

26. The petitioner had placed reliance on the NOC affidavit

and Indemnity Bond executed by late Damanjit affirming the

fact that the subject premises was transferred in favour of the

petitioner. It defies comprehension that late Damanjit could

have sworn such an affidavit in the year 1996 to transfer the

subject premises in favour of the petitioner in the year 2002.

Indemnity Bond relied upon by the petitioner was also executed

on 25th January, 1996 professing to indemnify MHADA from the

consequences of the transfer of the subject premises in favour of

the petitioner. The existence of, and reliance upon, these

documents if considered in conjunction with the circumstances

in which the Power of Attorney in favour Smt. Leeladevi Lohar

-WP10545-2025+.DOC

was executed, much prior to the execution of the Indenture of

Lease in favour of the petitioner, significantly erodes the

genuineness of the transaction.

27. Lastly, it is material to note that under the Deed of

Assignment no consideration flowed to late Damanjit. The

contentions in the affidavit-in-reply of the petitioner before the

Competent Authority that the petitioner had paid an amount of

Rs.7,00,000/- by cheque and in cash to Smt. Leeladevi Lohar

does not merit consideration in the face of the intrinsic evidence

of the registered Deed of Assignment, which incorporates the

terms of disposition.

28. The situation which thus emerges is that an endeavour

was made to deprive the original allottee of the subject premises

by pressing into services the Deed of Assignment, under which

the original allottee did not receive any consideration, executed

by a purported Constituted Attorney; on the strength of a

document, which predates the Indenture of Lease, and the

purported affidavit and Indemnity Bond, executed by the

original allottee in favour of the petitioner, who was not at all in

picture in the year 1996. The Competent Authority overlooked

these glaring facts and documents and proceeded on an

-WP10545-2025+.DOC

erroneous premise that a registered Deed of Assignment cannot

be varied, modified or cancelled but by a registered instrument.

29. The submission of Mr. Kanade which proceeds on the

same premise that the execution of the registered Deed of

Assignment lends credence to the transaction does not carry

any substance. There is no magic or charm in a registered

instrument. Registration does not cure the defect in title or

insulate the parties from the consequences of fraudulent

transactions. The Appellate Officer was, therefore, fully justified

in reversing the order passed by the Competent Authority.

30. In the light of the aforesaid factual position, which stares

in the face, the question of justifiability of exercise of writ

jurisdiction arises for consideration. Whether the petitioner

deserves the discretionary relief in the face of the aforesaid

material, which unmistakably indicates the fraudulent nature of

the transaction, is the moot question. It is trite, fraud vitiates

every act. A party who seems to have obtained an unfair

advantage by making false statement or relying upon patently

false documents, does not deserve any relief.

31. The reliance by Mr. Jadhav on the judgment of the

Supreme Court in the case of M. P. Mittal (supra) appears to be

-WP10545-2025+.DOC

well founded. In the said case, the Supreme Court observed as

under:

"5. ...... The appeal arises out of a writ petition, and it is well settled that when a petitioner invokes the jurisdiction of the High Court under Article 226 of the Constitution, it is open to the High Court to consider whether, in the exercise of its undoubted discretionary jurisdiction, it should decline relief to such petitioner if the grant of relief would defeat the interests of justice. The Court always has power to refuse relief where the petitioner seeks to invoke its writ jurisdiction in order to secure a dishonest advantage or perpetuate an unjust gain. This is a case where the High Court was fully justified in refusing relief. On that ground alone, the appeal must fail."

(emphasis supplied)

32. Another principle which assumes critical salience in the

cases of the present nature, is the dictate of justice. The

exercise of writ jurisdiction ought to be to advance the cause of

justice. If the Court finds that by exercising the writ

jurisdiction the ultimate cause of justice would be defeated,

though the law might appear to be on the side of the party

seeking the relief, the Court would be justified in declining to

grant the relief. A useful reference can be made to a decision of

this Court, in the case of The State of Bombay vs. Morarji

Cooverji3, wherein the aforesaid principle was enunciated as

under:

"This is not a case where a tenant in occupation has been thrown out. This is, on the contrary, a case where the premises requisitioned for a public purpose are occupied by a Government servant and are sought to be taken possession of by the landlord by asking the Court to throw the Government servant out and restore possession to the

3 1958 BLR Vol. LXI 318.

-WP10545-2025+.DOC

landlord when that landlord has never shown his need of those premises by occupying them himself. Therefore, this is clearly a case where justice is not on the side of the petitioner, it is on the side of the State, and we see no reason why we should grant any relief to the petitioner."

(emphasis supplied)

33. In the case of State of Maharashtra and others vs.

Prabhu4, the Supreme Court emphasised this principle in the

following words:

"4. Even assuming that construction placed by the High Court and vehemently defended by the learned counsel for respondent is correct should the High Court have interfered with the order of Government in exercise of its equity jurisdiction. The distinction between writs issued as a matter of right such as habeas corpus and those issued in exercise of discretion such as certiorari and mandamus are well known and explained in countless decisions given by this Court and English Courts. It is not necessary to recount them. The High Courts exercise control over Government functioning and ensure obedience of rules and law by enforcing proper, fair and just performance of duty. Where the Government or any authority passes an order which is contrary to rules or law it becomes amenable to correction by the courts in exercise of writ jurisdiction. But one of the principles inherent in it is that the exercise of power should be for the sake of justice. One of the yardstick for it is if the quashing of the order results in greater harm to the society then the court may restrain from exercising the power."

(emphasis supplied)

34. In view of the aforesaid exposition of law, I am not inclined

to interfere with the impugned order. The construction of the

bungalow on the subject premises, by the petitioner, and, thus,

the order of eviction would cause hardship to the petitioner need

not be the factors which should weigh with the Court, as the

actions of the petitioner were at her own peril.

4 (1994) 2 Supreme Court Cases 481.

-WP10545-2025+.DOC

35. Hence, the following order:

:ORDER:

(i)     The petitions stand dismissed.

(ii)    Rule discharged.

(iii)   No costs.

                                           [N. J. JAMADAR, J.]


At this stage, Mr. Kanade, the learned Counsel for the

petitioner, seeks stay to the execution and implementation of

this order.

To provide a reasonable time to the petitioner to deliver

vacant possession of the subject premises, the execution and

operation of this order stands stayed for a period of six weeks.

[N. J. JAMADAR, J.]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter