Citation : 2025 Latest Caselaw 8820 Bom
Judgement Date : 16 December, 2025
2025:BHC-AS:55135
wp538-2015-J.doc
AGK
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.538 OF 2015
Rachana Developers,
A registered partnership firm, having
its office at B-1/802/203, Dayal Smruti,
Shantilal Modi Road, Kandivli (West),
Mumbai 400 067 ... Petitioner
ATUL
GANESH V/s.
KULKARNI
Digitally signed by
ATUL GANESH
KULKARNI
1. State of Maharashtra, through Minister
Date: 2025.12.16
11:46:06 +0530
for Cooperation Affairs,
Cooperation, Marketing & Textile
Department, Mantralaya,
Mumbai - 400 032
2. Divisional Joint Registrar,
Cooperative Societies, Mumbai
3. Dy. Registrar, Coop. Societies,
R-Ward, Mumbai
4. Dayal Smruti Coop. Housing Society
Limited, CTS No.322, 322/1 to 10,
Shantilal Modi Road, Kandivli (West),
Mumbai 400 067
5. Rasiklal Thakker, Chief Promoter,
Dayal Smruti Coop. Housing Society
Limited, CTS No.322, 322/1 to 10
Shantilal Modi Road, Kandivli (West),
Mumbai 400 067.
6. President and Secretary,
Dayal Smruti Coop. Housing Society
Limited, CTS No.322, 322/1 to 10
Shantilal Modi Road, Kandivli (West),
Mumbai 400 067.
1
::: Uploaded on - 16/12/2025 ::: Downloaded on - 16/12/2025 21:03:06 :::
wp538-2015-J.doc
7. Smita Ajay Shah,
Room No.B-1-101
8. Jignesh Bhupendra Shah,
Room No.B-1-102
9A. Ashish R. Shah,
Room No.B-1-103
10. Nilesh Navin Chheda,
Room No.B-1-201
11. Mayur Ramanlal Shah,
Room No.B-1-1202
12A. Vimla M. Shah,
Room No.B-1-203
12B. Nilesh M. Shah,
Room No.B-1-203
13. Chandrika M. Dattani,
Room No.B-1-301
14. Bhavesh Maganlal Dharod,
Room No.B-1-401
15. Mahul Mahesh Sayani,
Room No.B-1-501.
16. Kanta Kantilal Mehta,
Room No.B-1-403
17. Jaykumar G. Dadlani,
Room No.B-1-402,
Alternate address : Ram Shyam,
1st Floor, Opp. N.L. High School
Near Sapna Hotel, S.V. Road,
Malad (West), Mumbai 400 064.
18.A Nirmala Rasiklal Thakker,
Room No.B-1-502.
19. Hitesh Kantilal Mehta,
Room No.B-1-503.
2
::: Uploaded on - 16/12/2025 ::: Downloaded on - 16/12/2025 21:03:06 :::
wp538-2015-J.doc
20. Daksha Chandrakant Saiya,
Room No.B-1-601.
21. Gayatri Kamakrai Joshi,
Room No.B-1-603
22A. Atul G. Shah,
Room No.B-1-101
23. Haresh Mansuklal Shah,
Room No.B-2-102
24. Mukesh Vallabhdas Shah,
Room No.B-2-103
25. Sudhirbhai Rasiklal Radia,
Room No.B-2-202
26. Deepak Sanghvi,
Room No.B-2-301
27A. Nilesh S. Shah,
Room No.B-2-401
28. Kanaiyalal Mansukhlal Gandhi,
Room No.B-2-501
29. Mukeshkumar D. Sanghvi,
Room No.B-2-502,
30. Bharatkumar Jagjeevandas Sony,
Room No.B-2-601
31. Parthiv N. Ashar,
Room No.B-2-602
32. Meena Chandrakumar Chaplot,
Room No.B-2-701.
33A. Raghav Sulzcon Private Limited,
Room No.B-2-702-802
34. Jayesh Jayantilal Shah,
Room No.B-1-302
35. Deepak Jayantilal Shah,
Room No.B-1-303
3
::: Uploaded on - 16/12/2025 ::: Downloaded on - 16/12/2025 21:03:06 :::
wp538-2015-J.doc
36. Rajesh Dungarasi Shah,
Room No.B-1-602
37. Seema Hasmukh Sagar,
Room No.B-1-701
38. Anil & Minashhi Chopra,
Room No.B-1-702
39. Anil and Minaxi Chopra,
Room No.B-1-703
40A. Meera K. Davada,
Room No.B-1-801
41. Mahendra Dayalji Rughani Alias
Thakkar, Room No.B-1-802
42. Mahendra Dayalji Rughani Alias
Thakkar (HUF), Room No.B-1-803
43. Nilima Bharat Veghani,
Room No.B-2-201
44A. Vijay Vinodchandra Shah,
Room No.B-2-302
45 Chintan Mahesh Sangani,
Room No.B-2-402,
46 Chirag P. Gokani,
Room No.B-2-801
all above respondent Nos.5 to 46
R/at Dayal Smruti CHS Ltd., CTS No.
322, 322/1 to 10, Shantilal Modi Road,
Kandivli (West), Mumbai 400 067 ... Respondents
Mr. Mayur Khandeparkar with Mr. Vikram Garewal, Mr.
Bharat Jain and Mr. Hrishikesh Tajane i/by IC Legal for the
petitioner.
Ms. Savina R. Crasto, AGP for respondent Nos.1 to 3-State.
Mr. Bhaven Gada with Mr. Aryaman Jagtap, Mr. S.S. Mohanty
i/by Harakhchand & Co., for respondent Nos. 4, 6to 8, 10, 11,
13 to 17, 19 to 21, 23 to 25, 28 to 32, 34 to 40 and 43.
4
::: Uploaded on - 16/12/2025 ::: Downloaded on - 16/12/2025 21:03:06 :::
wp538-2015-J.doc
CORAM : AMIT BORKAR, J.
RESERVED ON : DECEMBER 11, 2025
PRONOUNCED ON : DECEMBER 16, 2025
JUDGMENT:
1. By this writ petition under Article 227 of the Constitution of India, the petitioners call in question the order passed by Respondent No.1. By the said order, the revision application filed by the petitioners came to be dismissed. The revisional authority thereby confirmed the order registering Respondent No.4 as a cooperative housing society under Section 9 of the Maharashtra Cooperative Societies Act, 1960.
2. The facts leading to the present petition are not in dispute. By a development agreement dated 2 December 2000, the owners of the property granted development rights to the petitioners. The property bears CTS No. 322 and 322 by 1 to 10. It is situated at Shantilal Mody Road, off Village Malad, Kandivali West, Mumbai. On or about 24 March 2003, the petitioners executed several agreements for sale in favour of Respondent Nos.5 to 46. Under these agreements, the petitioners reserved to themselves the discretion to form either a condominium or a cooperative housing society in respect of the said property.
3. According to the petitioners, on 18 December 2004, the petitioners along with all the owners executed a declaration as contemplated under Section 2 read with Section 11 of the Maharashtra Apartment Ownership Act, 1970. On 18 February
wp538-2015-J.doc
2005, the said declaration was registered with the Sub Registrar of Assurances under Registration No. 0850 of 2005. The bye laws of the condominium were annexed to the declaration. Thereafter, on 31 August 2005, the declaration deed was again registered with the Sub Registrar of Assurances. On 14 June 2005, the petitioners informed Respondent Nos.5 to 46 about the execution and registration of the declaration under the MAO Act. On 16 June 2005, the petitioners also informed Respondent No.3 that a condominium had been formed in respect of the said property.
4. On 21 December 2006, Respondent No.11, acting on his own, submitted an application to Respondent No.3 for registration of Respondent No.4 as a cooperative society under the MCS Act. Acting on this application, Respondent No.3 passed an order on 21 February 2007 registering Respondent No.4 society and issued a registration certificate in its favour.
5. On 16 March 2007, the petitioners preferred Appeal No.49 of 2007 before Respondent No.2 under Section 152 of the MCS Act. The appeal challenged the registration of Respondent No.4 society. The petitioners also sought interim protection. On 17 March 2007, Respondent No.2 granted an order of status quo. However, by order dated 26 July 2011, Respondent No.2 dismissed the appeal. The appellate authority held that the declaration relied upon by the petitioners was not executed by all the owners of the property.
6. Being aggrieved, the petitioners filed Revision Application No.964 of 2011 before Respondent No.1. By order dated 20
wp538-2015-J.doc
September 2012, Respondent No.1 dismissed the revision application and confirmed the registration of Respondent No.4 society. The petitioners challenged the said order before this Court. By order dated 3 April 2014, this Court set aside the order dated 20 September 2012 and remanded the matter to Respondent No.1 for a fresh decision. After remand, Respondent No.1 heard the parties on 1 July 2014 and 10 July 2014. Thereafter, by the impugned order dated 28 August 2018, Respondent No.1 again dismissed the revision application and confirmed the order registering Respondent No.4 society. This order is the subject matter of challenge in the present writ petition.
7. Mr. Khandeparkar, learned Advocate appearing for the petitioners, submitted that clauses 24, 25 and 31 of the agreements confer upon the developer full discretion. According to him, these clauses permit the developer either to form a cooperative housing society or to submit the building to the provisions of the Maharashtra Ownership Flats Act, 1963.
8. Drawing attention to clause 24, he submitted that the clause contemplates filing of a declaration by the owners along with the promoter under the Maharashtra Apartment Ownership Act. Such declaration, according to the clause, is to be executed only after the property is fully developed, all flats are sold, and full consideration is received from the purchasers. He submitted that registration of a cooperative society can take place only before the building is submitted to the provisions of the MAO Act. In the present case, on 18 December 2004, the petitioners and the owners executed a declaration as required under Section 2 read
wp538-2015-J.doc
with Section 11 of the MAO Act. The said declaration was registered on 18 February 2005 with the Sub Registrar of Assurances along with the bye laws of the condominium. Thereafter, a supplemental deed of declaration was also registered on 31 December 2004. On 16 June 2005, the petitioners informed Respondent No.3, the Deputy Registrar, Cooperative Societies, about the formation of the condominium and forwarded copies of the declaration and bye laws. He pointed out that the application for registration of the society was filed much later, on 21 December 2006. On this basis, he submitted that the Registrar lacked authority to grant registration in favour of Respondent No.4 society.
9. Referring to clause 31, learned Advocate for the petitioners submitted that the clause permits the promoter to utilise the amounts deposited by the purchasers for preparation of documents and for meeting legal expenses required for transfer of the building to the condominium. Such expenditure, according to the clause, was to be borne by the purchasers in proportion to their respective shares.
10. On the other hand, Mr. Gada, learned Advocate for Respondent No.4, submitted that clause 24 of the agreements executed with the purchasers gives a choice to the promoter. The promoter may either form a cooperative society or submit the building to the provisions of the MAO Act by executing a declaration. He further invited attention to clause 30 and submitted that, at the time of execution of the agreements under Section 4 of the MOFA, the promoter accepted an amount of
wp538-2015-J.doc
Rs.3,000 from each purchaser towards formation and registration of the society. This amount, according to him, has not been refunded till date. He also contended that the declaration relied upon by the petitioners was signed by only seven purchasers, out of whom six are members of the promoter's family.
11. He further relied upon Section 4(1A)(v) of the MOFA and submitted that the statute requires the agreement to disclose the exact nature of the organisation to be constituted by the flat purchasers. According to him, any clause conferring an open ended discretion upon the promoter is inconsistent with the statutory mandate and therefore invalid. He placed reliance on the judgment of this Court in Cipla Limited v. The Competent Authority and others, Writ Petition (L) No.3706 of 2019, decided on 22 April 2021. In that case, the Division Bench, after considering the earlier decisions on the subject, held that unilateral execution and registration of a deed of declaration is contrary to the provisions of the MAO Act and cannot be treated as a valid declaration even for the purposes of Section 10(2) of the MOFA. It was held that a declaration must strictly conform to Sections 11 and 19 of the MAO Act, and the findings of the authorities under the Act were upheld.
12. He also relied upon the judgment of this Court in Writ Petition No.8337 of 2009, in the case of Vasant Buddhiram Gonte v. State of Maharashtra and others, decided on 12 September 2024. In that case, a deed of declaration unilaterally executed by the promoter was held to be contrary to the provisions of the MAO Act and therefore legally unsustainable.
wp538-2015-J.doc
13. The controversy before the Court centres around a narrow but important question. It concerns the legality of registration of Respondent No.4 as a cooperative housing society when the developer asserts that the property had already been submitted to the regime of the Maharashtra Apartment Ownership Act by execution and registration of a declaration.
14. For the purpose of adjudicating the issues arising in the present writ petition, it becomes necessary to advert to the relevant statutory provisions. In particular, Sections 4 and 10 of the Maharashtra Ownership Flats Act, 1963, and Sections 2 and 11 of the Maharashtra Apartment Ownership Act, 1970, assume significance. The said provisions, which have a direct bearing on the controversy, read as under.
"4. Promoter before accepting advance payment or deposit to enter into agreement and agreement to be registered.--
(1) Notwithstanding anything contained in any other law, a promoter who intends to construct or constructs a block or building of flats, all or some of which are to be taken or are taken on ownership basis, shall, before he accepts any sum of money as advance payment or deposit, which shall not be more, than 20 per cent. of the sale price enter into a written agreement for sale with each of such persons who are to take or have taken such flats, and the agreement shall be registered under 19[the Registration Act, 1908 (Act 16 of 1908) (hereinafter in this section referred to as Registration Act) and such agreement shall be in the prescribed form.
(1-A) The agreement to be prescribed and sub-section (1) shall contain inter alia the particulars as specified in clause
(a); and to such agreement there shall be attached the copies of the documents specified in clause (b)--
wp538-2015-J.doc
(a) particulars.--
(i) if the building is to be constructed, the liability of the promoter to construct it according to the plans and specifications approved by the local authority where such approval is required under any law for the time being in force;
(ii) the date by which the possession of the flat is to be handed over to purchaser;
(iii) the extent of the carpet area of the flat including the area of the balconies which should be shown separately;
(iv) the price of the flat including the proportionate price of the common areas and facilities which should be shown separately, to be paid by the purchaser of flat; and the intervals at which instalments thereof may be paid;
(v) the precise nature of the organisation to be constituted of the persons who have taken or are to take the flats; (vi) the nature, extent and description of limited common areas and facilities;
(vii) the nature, extent and description of limited common areas and facilities;
(viii) percentage of undivided interest in the common areas and facilities appertainingto the flat agreedto be sold;
(ix) statement of the use of which the flat is intended and restriction of its use, if any;
(x) percentage of undivided interests in the limited common areas and facilities, if any, appertaining to the flat agreed to be sold;
10. Promoter to take steps for formation of co-operative society or company.--(1) As soon as a minimum number of persons required to form a co-operative society or a company have taken flats, the promoter shall within the prescribed
wp538-2015-J.doc
period submit an application to the Registrar for registration of the organisation of persons who take the flats as a co- operative society or, as the case may be, as a company; and the promoter shall join, in respect of the flats which have not been taken, in such application for membership of a co- operative society or as the case may be of a company. Nothing in this section shall affect the right of the promoter to dispose of the remaining flats in accordance with the provisions of this Act:
Provided that, if the promoter fails within the prescribed period to submit an application to the Registrar for registration of society in the manner provided in the Maharashtra Co-operative Societies Act, 1960 (Mah. Act 24 of 1961), the Competent Authority may, upon receiving an application from the persons who have taken flats from the said promoter, direct the District Deputy Registrar, Deputy Registrar or, as the case may be, Assistant Registrar concerned, to register the society:
Provided further that, no such direction to register any society under the preceding proviso shall be given to the District Deputy Registrar, Deputy Registrar or, as the case may be, Assistant Registrar, by the Competent Authority without first verifying authenticity of the applicants, request and giving the concerned promoter a reasonable opportunity of being heard.
Sections 2 and 11 of the Maharashtra Apartment Ownership Act reads thus:
"2. Application of Act.--This Act applies only to property, the sole owner or all of the owners of which submit the same to the provisions of this Act by duly, executing and registering a Declaration as hereinafter provided:
11. Contents of Declaration.-- (i) The Declaration shall contain the following particulars, namely:--
wp538-2015-J.doc
(a) Description of the land on which the building and improvements are or are to be located; and whether the land is freehold or leasehold [and whether any lease of the land is to be granted in accordance with the second proviso to Section 2 of this Act;
(b) Description of the building stating the number of storeys and basements, the number of apartment and the principal materials of which it is or is to be constructed;
(c) The apartment number of each apartment, and a statement of its location, approximate area, number of rooms, and immediate common area to which it has access, and any other date necessary for its proper identification;
(d) Description of the common areas and facilities;
(e) Description of the limited common areas and facilities, if any, stating to which apartments their use is reserved;
(f) Value of the property and of each apartment, and the percentage of undivided interest in the common areas and facilities appertaining to each apartment and its owner for all purposes, including voting; and a statement that the apartment and such percentage of undivided interest are not encumbered in any manner whatsoever on the date of the Declaration;
(g) Statement of the purposes for which the building and each of the apartments are intended and restricted as to use;
(h) The name of a person to receive service of process in the cases hereinafter provided, together, with the residence or place of business of such person which shall be within the city, town or village in which the building is located;
wp538-2015-J.doc
(i) Provision as to the percentage of majority of votes by the apartment owners which shall be determinative of whether to rebuild, repair, restore, or sell the property in the event of damage or destruction of all or part of the property;
(j) Any other details in connection with the property which the person executing the Declaration may seem desirable to set forth consistent with this Act;
(k) The method by which the Declaration may be amended, consistent with the provisions of this Act. (2) A true copy of each of the Declaration and bye-laws and all amendments to the Declaration or the bye-laws shall be filed in the office of the competent authority. Provided that, no property shall be submitted to the provisions of this Act, [unless it is used or proposed to be used for residence, office, practice of any profession or for carrying on any occupation, trade or business or for any other type of independent use:"
15. The rival submissions cannot be decided in isolation. They must be tested against the statutory framework of the MOFA Act and the MAO Act. Both enactments operate in different areas. Yet, they meet at a crucial stage of housing development. That stage is when the promoter collects money, enters into agreements, and decides the form of organisation of flat purchasers. It is at this point that the rights of purchasers crystallise and statutory duties of the promoter become enforceable.
16. The MOFA Act regulates the relationship between the promoter and the flat purchaser at the very beginning. It is a welfare legislation meant to protect purchasers, who invest their life savings in a flat. The Act insists on certainty before any
wp538-2015-J.doc
substantial amount is accepted. Section 4 lies at the heart of this protection. It restrains the promoter from accepting advance payments unless a written and registered agreement for sale is executed. Sub section (1A) clearly prescribes what the agreement must contain. These particulars are compulsory. They are statutory disclosures meant to inform the purchaser of his future rights and obligations. Clause (v) of Section 4(1A) has direct relevance to the present dispute. It requires the agreement to clearly state the precise nature of the organisation to be formed. The legislature has deliberately used clear and firm language. The purchaser must know at the time of signing the agreement whether he will become part of a cooperative society, a company, or a condominium. These are not interchangeable arrangements. Each has different rules of management, voting rights, ownership of common areas, and remedies in law. The statute does not permit the promoter to postpone this decision or keep it flexible. Certainty at the threshold is the essence of this provision. If an agreement contains a clause that allows the promoter to decide the form of organisation at a later stage, such a clause directly conflicts with Section 4(1A)(v). It may give convenience to the promoter, but it weakens the protection given to the purchaser by law. A clause which gives an open ended discretion to the promoter defeats the statutory mandate. The law requires the promoter to make his choice clear at the outset. It does not permit him to keep the matter undecided and alter it later to suit his convenience. When the statute insists on disclosure of the exact form of organisation, any clause that postpones or avoids that disclosure runs contrary to the law. Such
wp538-2015-J.doc
a clause weakens the protection given to flat purchasers. The purchaser signs the agreement believing that the stated terms will govern his rights. If the promoter is allowed to change the form of organisation at any later stage, the purchaser is left without certainty. The law does not recognise such uncertainty. Statutory rights cannot be diluted by drafting clauses that reserve unchecked power in favour of the promoter. Therefore, an open ended discretion strikes at the very purpose of the statute. It allows the promoter to bypass mandatory requirements and defeats the legislative intent of ensuring certainty in housing transactions. A promoter cannot use clever drafting to escape a statutory obligation. Where a statute mandates disclosure and certainty, any contractual term inconsistent with it must yield. MOFA overrides such clauses. The discretion claimed by the promoter, therefore, cannot be unfettered or absolute.
17. Section 10 of MOFA strengthens this legislative intent. It casts a clear duty on the promoter to initiate formation of a cooperative society or a company once the minimum number of purchasers is reached. He must initiate formation of the organisation that was disclosed in the agreement under Section 4(1A)(v). This duty is not optional. It is time bound. The statute also provides a remedy if the promoter defaults. In such a case, purchasers can approach the Competent Authority, which can direct registration of a society. This provision shows that the law does not tolerate delay, indecision, or unilateral control by the promoter. It favours prompt formation of an organisation that represents the collective interests of purchasers.
wp538-2015-J.doc
18. The MAO Act stands on a different footing. It is an enabling statute. It applies only when the owner or all owners of the property consciously decide to submit the property to its provisions. Section 2 makes this requirement explicit. Submission to the MAO Act is not automatic. It requires execution and registration of a declaration. This declaration is not a routine document. Section 11 lays down its contents in great detail. It must cover the entire property, all apartments, common areas, undivided interests, intended use, voting rights, and the manner in which the declaration can be amended. The declaration is the foundation of a condominium. It fixes rights permanently.
19. The character of a declaration under the MAO Act clearly shows that it is based on collective ownership and collective consent. A condominium cannot come into existence by unilateral action. It presupposes participation of all apartment owners, because each owner acquires an undivided share in the common areas. These rights cannot be fixed without their consent. A declaration signed by only a few purchasers does not reflect collective will. The position becomes more serious when those few purchasers are closely connected to the promoter. Such a declaration does not meet the statutory intent. Mere registration of such a document does not cure the defect. Registration records a document. It does not validate non compliance with mandatory statutory requirements.
20. When MOFA and the MAO Act are read together, the legal position becomes clear. At the agreement stage, MOFA demands certainty and full disclosure. The promoter must declare the form
wp538-2015-J.doc
of organisation upfront. If he opts for a cooperative society, Section 10 obliges him to act within the prescribed time. If he chooses the condominium route, the strict requirements of the MAO Act must be fully satisfied. Partial compliance, unilateral action, or selective consent does not amount to lawful submission of the property to the MAO Act.
21. In the present case, the agreements show that amounts were collected for formation of a cooperative society. At the same time, the declaration under the MAO Act was not executed by all purchasers. It was brought into existence without clear collective consent. Such conduct does not conform to either statute. MOFA does not permit uncertainty at the agreement stage. The MAO Act does not permit unilateral submission of property.
22. In these circumstances, the authorities were right in looking at the substance rather than the form. They correctly held that the statutory requirements of the MAO Act were not fulfilled. They rightly concluded that the promoter could not rely on an incomplete and unilateral declaration to defeat the statutory right of purchasers to form a cooperative society under MOFA. This interpretation advances the object of both enactments. It safeguards flat purchasers and ensures that statutory mandates are not diluted by contractual clauses or one sided acts of the promoter.
23. The petitioners rely heavily on the contractual clauses contained in the agreements executed with the flat purchasers. Clauses 24, 25 and 31 are pressed into service to contend that the
wp538-2015-J.doc
developer retained discretion to decide the form of organisation. According to the petitioners, this discretion was lawfully exercised when a declaration under the MAO Act was executed on 18 December 2004 and registered on 18 February 2005 along with the bye laws of the condominium. The submission is that once the declaration came into existence and was communicated to the Registrar in June 2005, the field stood occupied by the MAO Act. On this premise, it is urged that the subsequent application made in December 2006 for registration of a cooperative society was legally impermissible, and the Registrar acted without jurisdiction in granting registration.
24. This argument appears attractive at first glance. However, it cannot be examined in isolation from the statutory framework governing flat transactions. The rights and obligations arising under MOFA and the MAO Act are not left entirely to contractual discretion. They are regulated by mandatory statutory provisions enacted to protect flat purchasers and to ensure transparency in the formation of associations. Clause 24 of the agreement does speak of a declaration under the MAO Act. Yet, the clause itself postpones such declaration until the building is fully developed, flats are sold, and full consideration is received. More importantly, the clause cannot override the requirements of the statute. The mere existence of a contractual clause does not validate an act if the statute requires something more. A declaration under the MAO Act is a statutory instrument. It must strictly comply with Sections 11 and 19 of the MAO Act which is mandatory.
wp538-2015-J.doc
25. The record shows that the declaration relied upon by the petitioners was not executed by all flat purchasers. It was signed only by seven persons. Six of them allegedly belong to the promoter's family. This fact is not in dispute. Such a declaration cannot represent the collective will of persons who have taken or are to take flats in the building. A condominium, by its very nature, rests on consent and participation of all apartment owners. A unilateral or selective declaration defeats the statutory scheme.
26. The argument that the Registrar was informed of the declaration in June 2005 also does not advance the petitioners' case. Intimation cannot cure a substantive illegality. If the declaration itself does not conform to the statute, its registration or communication does not give it legal sanctity. Registration is a ministerial act. It does not validate an instrument that is otherwise contrary to law.
27. The conduct of the promoter also assumes significance. At the time of execution of agreements under Section 4 of MOFA, amounts were collected from purchasers towards formation and registration of a cooperative society. These amounts have admittedly not been refunded. This conduct is inconsistent with the case now set up that the promoter had irrevocably opted for a condominium. Actions speak louder than clauses drafted in agreements.
28. The reliance placed on the judgment in Cipla Limited is apposite. The Division Bench has authoritatively held that unilateral execution and registration of a deed of declaration is
wp538-2015-J.doc
contrary to the MAO Act and cannot be recognised even for the purposes of MOFA. The Court has made it clear that a declaration must conform strictly to Sections 11 and 19 of the MAO Act. Anything short of that has no legal efficacy. The later judgment in Vasant Buddhiram Gonte follows the same principle. These decisions leave little scope for doubt.
29. Viewed in this legal backdrop, the orders passed by the Registrar, the appellate authority, and the revisional authority do not suffer from perversity or jurisdictional error. They have consistently held that the so called declaration did not meet statutory requirements and therefore could not prevent registration of a cooperative society. The authorities have applied settled law to admitted facts. No error apparent on the face of the record is demonstrated.
30. The supervisory jurisdiction of this Court under Article 227 is limited. It is not an appellate jurisdiction. When statutory authorities act within their bounds and apply correct legal principles, interference is neither warranted nor permissible.
31. For these reasons, the challenge to the registration of Respondent No.4 society fails. The petitioners have not made out a case for interference. The impugned order confirms a legally valid registration and calls for no further scrutiny. The writ petition, therefore, deserves to be dismissed.
(AMIT BORKAR, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!