Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Corporation Of Greater ... vs Kalpita Enclave Co-Operative Housing ...
2025 Latest Caselaw 8886 Bom

Citation : 2025 Latest Caselaw 8886 Bom
Judgement Date : 15 December, 2025

[Cites 8, Cited by 0]

Bombay High Court

Municipal Corporation Of Greater ... vs Kalpita Enclave Co-Operative Housing ... on 15 December, 2025

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2025:BHC-AS:55051
                                                                        3.AOST.30859.2025.doc

  Ajay

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION

                          APPEAL FROM ORDER (ST) NO. 30859 OF 2025
                                           WITH
                         INTERIM APPLICATION (ST) NO. 30861 OF 2025
                                           WITH
                         INTERIM APPLICATION (ST) NO. 30862 OF 2025
                                            IN
                          APPEAL FROM ORDER (ST) NO. 30859 OF 2025

             Municipal Corporation of Greater Mumbai                   Appellant
                                                                    .. (Orig. Defendant)
                   Versus
             Kalpita Enclave Co-operative Housing Society    Respondents
             and Ors.                                     .. (Orig. Plaintiffs)

                                            WITH
                            INTERIM APPLICATION NO. 13090 OF 2025
                                             IN
                          APPEAL FROM ORDER (ST) NO. 30859 OF 2025

             Panom Developers LLP                                   .. Applicant
             IN THE MATTER BETWEEN:
             Municipal Corporation of Greater Mumbai                   Appellant
                                                                    .. (Orig. Defendant)
                   Versus
             Kalpita Enclave Co-operative Housing Society    Respondents
             and Ors.                                     .. (Orig. Plaintiffs)

                                           WITH
                         INTERIM APPLICATION (ST) NO. 36164 OF 2025
                                            IN
                          APPEAL FROM ORDER (ST) NO. 30859 OF 2025

             Shiv Siddhi Vinayak CHS Ltd. and Ors.                     Applicants /
                                                                    .. Intervenors
             IN THE MATTER BETWEEN:
             Municipal Corporation of Greater Mumbai                   Appellant
                                                                    .. (Orig. Defendant)
                   Versus
             Kalpita Enclave Co-operative Housing Society    Respondents
             and Ors.                                     .. (Orig. Plaintiffs)



                                                                                               1


                ::: Uploaded on - 15/12/2025                     ::: Downloaded on - 15/12/2025 20:34:06 :::
                                                                    3.AOST.30859.2025.doc


                          ....................
 Mr. Drupad Patil a/w. Mr. Vagale and Ms. Neeta Jadhav, Advocate
  i/by Ms. Komal Punjabi for Appellant - Municipal Corporation of
  Greater Mumbai.
 Mr. Rohan Savant a/w. Mr. Sushil Singh, Advocate i/by Mr.
  Abhijeet Mahadeokar for Respondent Nos.1, 2 and 3 (Plaintiffs) in
  Appeal From Order.
 Mr. Vijay Sharma, Advocate for Applicants - Intervenors in Interim
  Application (St.) No.36164 of 2025.
 Mr. Vishal Kanade a/w. Mr. Maulik Vora, Advocates i/by
  Pramodkumar & Co. for Applicant in Interim Application No.13090
  of 2025.
                                    ....................
                                        CORAM            : MILIND N. JADHAV, J.
                                        DATE             : DECEMBER 15, 2025.

JUDGMENT:

1. Heard Mr. Patil, learned Advocate for Appellant - Municipal

Corporation of Greater Mumbai; Mr. Savant, learned Advocate for

Respondent Nos.1, 2 and 3 (Plaintiffs) in Appeal From Order; Mr.

Sharma, learned Advocate for Applicants - Intervenors in Interim

Application (St.) No.36164 of 2025 and Mr. Kanade, learned Advocate

for Applicant in Interim Application No.13090 of 2025.

2. Present Appeal From Order is filed by Appellant - Municipal

Corporation of Greater Mumbai (for short 'Corporation') i.e. Original

Defendant to challenge order dated 31.07.2025 passed by City Civil

Court, Borivali Division, Dindoshi, Goregaon, Mumbai in Notice of

Motion No.315 of 2025 in L.C. Suit No.2032 of 2023 partly allowing

the said Notice of Motion and injuncting the Corporation from taking

any action against the Suit structures i.e. security cabin, entrance gate

3.AOST.30859.2025.doc

and MS tin sheet Gate until completion of development and

construction of road measuring 13.40 meters as per Development Plan

and as per the directions of this Court by order dated 03.10.2023 in

Appeal From Order No.811 of 2023. Corporation's case is that without

considering material facts and documents on record, the impugned

order is passed restraining Corporation from complying with directions

contained in order dated 03.10.2023 passed by this Court in previous

proceedings. Order dated 03.10.2023 is the precursor order which is

the subject matter of interpretation and dispute.

3. Interim Application No.13090 of 2025 is filed by Panom

Developers LLP seeking intervention in the present Appeal From Order

being an interested party seeking to set aside the impugned order

dated 31.07.2025. Panom Developers LLP is the Developer of the

adjoining plot who has completed a SRA scheme successfully on the

said plot. Interim Application (St.) No.36164 of 2025 filed Shiv Siddhi

Vinayak Co-operative Housing Society Ltd. 7 Co-operative Housing

Societies and one (1) Tenant Association seeking to intervene and

challenge the impugned order being aggrieved with the inaction and

failure of the Corporation to open up the connector DP road between

Sahar Road and Sai Mandir Road at Andheri (East) which is already

acquired by the Corporation and now stands developed.

3.AOST.30859.2025.doc

4. Mr. Patil, learned Advocate for the Corporation being

aggrieved with the impugned order would submit that Plaintiffs were

directed to retain the impugned structures only till the time

Corporation completes development and construction of the DP Road

on the adjoining plot. He would draw my attention to the order dated

03.10.2023 to contend that this Court has not contemplated that

development and construction of the road line has to be completed

having width of 13.40 meters in the directions given by Court.

4.1. He would submit that Trial Court has incorrectly and

wrongly interpreted directions in the order dated 03.10.2023 while

passing the impugned order by observing that unless and until the

13.40 meters wide DP road is constructed, the impugned structures

would stand protected. He would submit that order dated 03.10.2023

is completely bereft of the width of the road and all that it directs is

construction and development of DP Road and handing over the same

by the Developer developing the adjacent SRA plot to the Corporation.

4.2. He would submit that once that is done, there is no reason

whatsoever for Plaintiffs to persist with impugned strictures and on

intimated by the Corporation Plaintiffs have to abide by the directions

contained in the order dated 03.10.2023 and remove the three (3)

obstructing structures within two weeks thereof.

3.AOST.30859.2025.doc

4.3. He would submit that the intent and purpose of the order

dated 03.10.2023 has not been considered at all by the Trial Court

while passing the impugned order and therefore the impugned order is

prima facie not justifiable on the face of record. He would submit that

Trial Court was provided with not only photographs but a video

recording of the construction and development of the fact that the said

public road was now fully developed and completed on the adjoining

plot right up to the entrance gate of the Plaintiffs' - Societies, despite

which it has been incorrectly observed that the said road is not

completed as per the DP Plan having width of 13.40 meters for the

entire stretch.

4.4. He would submit that Trial Court got swayed with the

observations made in the order dated 02.05.2024 which for the first

time referred to 13.40 meters wide road and has passed the impugned

order. He would submit that since the road is fully developed and

completed, it would serve as a great relief to all Societies adjacent and

adjoining to the said road as also it would serve as connector / feeder

road between Sahar Road and Sai Mandir Road to ease traffic and

pedestrian congestion for the benefit for the public at large. He would

submit that the stand of Plaintiffs is obstinate and against development

of the area and against public interest despite Plaintiffs having enjoyed

the fullest FSI potential of the subject road for development of its

buildings in its layout and having utilized the same fully, the conduct

3.AOST.30859.2025.doc

of Plaintiffs to refrain from removing the obstructions and hand over

the road area is not only contrary to law, but deserves to be strictly

censured by this Court. Hence she would urge the Court to quash and

set aside the impugned order.

5. Submission and grievance of Respondent Nos.1 to 3 i.e.

Original Plaintiffs which are three (3) Societies is that unless and until

the Corporation develops and constructs the entire stretch of DP Road

measuring 13.40 meters in width from Sahar Road to Sai Mandir Road

the impugned structures i.e. security cabin, entrance gate and MS tin

sheets put up by them right in the middle of the road cannot be

removed in view of the directions passed by this Court in the order

dated 03.10.2023.

5.1. Mr. Savant, learned Advocate appearing for Original

Plaintiffs (Respondent Nos.1 to 3) would vehemently submit that

Original Plaintiffs have suffered since inception and have been in

continuous litigation at the hands of the Corporation due to their

connivance and collusion with the erstwhile Developer M/s. Kiran

Builders Private Limited who developed and constructed their

properties and now present Developer namely Panom Developers LLP

(herein after referred to as 'Intervenor').

5.2. In reply to Corporation's case he would submit that the

Developer who has developed the adjacent plot has taken undue and

3.AOST.30859.2025.doc

extraordinary advantage of the lacunae and loopholes in Development

Control Regulations 1967 and 1991 and now the present DCPR 2034

to the detriment of Original Plaintiffs. He would submit that Plaintiffs

filed Suit No.2032 of 2023 in the City Civil Court to challenge notice

dated 14.08.2023 issued under Section 314 read with Section 394 of

the Mumbai Municipal Corporation Act, 1888 (for short 'MMC Act')

requiring removal of the entrance gate, security cabin (on north side)

and MS tin sheets fencing structure (on the south side) which

according to Plaintiffs are protected structures and according to the

Corporation were erected on a public street / premises which was DP

road shown / reserved in the Development Plan.

5.3. He would vehemently argue that Respondent No.1 Society

comprises of 10 buildings which were originally constructed by M/s.

Kiran Builders Private Limited on a leasehold plot ad-measuring

21,736 square meters as per sanctioned and approved layout plan from

time to time as one composite layout plot and Occupation Certificate

(for short 'OC') was granted to these buildings in the year 1977 and

1980. He would submit that entire FSI available was utilized by the

Developer for development and since then the entrance gate and

security cabin have been installed and are in existence.

5.4. He would submit that MS tin sheets fencing was erected by

Plaintiffs on the southern end compound wall which was deliberately

3.AOST.30859.2025.doc

demolished by Panom Developers LLP (Intervenor) who was

developing the adjoining plot some time in April 2023. He would

fairly submit that from record it is clear that Plaintiffs executed

Agreement dated 15.02.1984 in favour of Corporation for grant of land

ad-measuring 2200 square meters bearing CTS No.35 for 44' wide DP

road under the Development Plan in lieu of 100% FSI to be granted to

Plaintiffs as per Regulation 10(2) of DCR, 1967. He would submit that

in that view of the matter and Agreement having been executed

Corporation sanctioned and issued IOD and CC for construction of 'L'

and 'M' building of the Plaintiffs. He would fairly submit that the FSI

of the said DP Road has already been utilized by Plaintiffs, but the time

to hand over the DP Road has not yet arrived in view of the fact that

Corporation has not developed the entire stretch of DP road having

uniform 13.40 meters width and until the same is done, the Suit

structures cannot be removed or demolished. He would vaguely argue

that though initially Corporation claimed to be owner in respect of the

road land ad-measuring 1859 square meters out of CTS No.35C that

was conveyed by Plaintiffs to Corporation however Corporation did not

take steps to convert the said internal access road into a 44' wide DP

Road which was mandatorily required under Section 306 of the MMC

Act. He would submit that for converting it into a public road it

required mandatorily laying down sewers, drains, street lights, trees

etc.

3.AOST.30859.2025.doc

5.5. He would submit that for the past several years, Plaintiffs

have incurred costs for laying and maintaining the sewers, drains,

street lights for the said road. He would submit that though according

to Plaintiffs the said road area was deleted from the Development Plan

of 1991, however since Corporation has acquired it, it claims to be

owner of the road area ad-measuring 1859 square meters and it is

claimed as a public road / public street. He would fairly inform the

Court that in the year 2005, Corporation issued notices under Section

297 of the MMC Act to Plaintiff No.1 - Society, copies of which are

appended to the page Nos.634 to 637 of the Appeal From Order due to

which the main entrance gate and security cabin was shifted behind by

1.52 meters / 5 feet, to facilitate the widening of Sahar Road by 10

feet. He would submit that issuance of these notices and the action

taken thereafter clearly confirm the fact that Suit structures were in

existence at the then time and said road was not a public road.

5.6. He would submit that it is only in 2023 that notice dated

14.08.2023 was received by Plaintiffs for taking over possession of the

road area and the same was therefore challenged by Plaintiffs by filing

Suit No.2032 of 2023. He would fairly submit that Plaintiffs' Notice of

Motion was rejected by order dated 14.09.2023 which promoted the

Plaintiffs to file Appeal from Order No.811 of 2023 to challenge the

said order. He would submit that in the Appeal from Order which was

heard by this Court, order dated 03.10.2023 was passed by virtue of

3.AOST.30859.2025.doc

which the main entrance gate, security cabin and MS tin sheets fencing

were protected by this Court until such time that the Corporation

completed development and construction of the DP road on the

adjoining plot of land and Court directed that once such development

and construction was completed Corporation shall intimate Plaintiffs,

who shall remove all 3 structures within two weeks of such intimation.

5.7. He would argue that the aforesaid order is the order under

which the Plaintiffs are seeking protection. He would submit that the

time has not arrived for Plaintiffs to remove the 3 structures as

directed by this Court in the aforesaid order. He would submit that

despite this, Corporation issued second notice dated 02.02.2024, inter

alia, contending that Intervenor namely Panom Developers LLP has

handed over advance possession of setback land ad-measuring 13.40

meters road line passing through its SRA Scheme and Corporation has

undertaken work of construction of road from Sahar Road through

Jeevan Vikas Marg to Sai Mandir Road and the people residing in the

nearby areas are facing a lot of inconvenience for vehicular as well as

pedestrian traffic and therefore the said public road is required to be

opened up and called upon Plaintiffs to remove their obstructing

structures.

5.8. One of his submission is that in the second notice

Corporation has not intimated that construction and development of

3.AOST.30859.2025.doc

the road which they were required to complete in terms of directions

contained in the order dated 03.10.2023 has been completed. Hence

he would argue that since the order dated 03.10.2023 is not complied

and construction and development of the 13.40 meter DP road is not

completed, Trial Court has passed the impugned order correctly

directing Corporation to first comply with the specific directions of this

Court in order dated 03.10.2023 and complete construction and

development of 13.40 meter wide DP road on either side of the

impugned structures and once that is completed and functional,

Corporation can call upon Plaintiffs to remove the impugned

structures.

5.9. He would submit that the same position existed in April

2024 when Plaintiffs' Interim Application No.8225 of 2024 was heard

by this Court and by order dated 02.05.2024 (Coram: R.N. Laddha, J.)

Court observed that construction of road of 13.40 meters was not

complete and hence there would be stay to the notices dated

14.08.2023 and 02.02.2024.

5.10. He would submit that in the above background, Plaintiffs

filed Notice of Motion No.315 of 2025 seeking urgent relief in respect

of the impugned notices dated 14.08.2023 and 02.02.2024 issued by

Corporation and after hearing parties order dated 31.07.2025 is passed

restraining Corporation from demolishing the impugned structures

3.AOST.30859.2025.doc

until completion of development and construction of 13.40 meters

wide DP road in compliance with directions contained in order dated

03.10.2023.

5.11. He would submit that even Corporation's own Affidavit

dated 12.06.2024 and its written statement dated 28.01.2025, reflects

that Corporation has completed construction of the road on either side

of the impugned structures to the extent of having an average width of

10.84 square meters only. He would submit that there is no uniformity

in the development and construction of the DP road on either side of

the impugned structures which are situated in the middle of the road

line. He would submit that unless and until the said road is uniformly

developed and constructed having 13.40 meters width for the entire

stretch, the impugned structures cannot be removed since an

incomplete road is practically unusable and defeats the very purpose

and intent of the direction issued by this Court.

5.12. That apart he would submit that action of Corporation is

only at the behest of Intervenor Developer and in connivance and

collusion with various other Societies in the vicinity who are seeking to

force open the DP Road despite the same not having been fully

developed. He would submit that Corporation appears to be acting

with unusual haste and alacrity to demolish the protected structures

only for the benefit of Developer who has developed the adjacent SRA

3.AOST.30859.2025.doc

Scheme plot and by opening the said DP Road it would largely benefit

the said SRA Scheme. He would submit that Developer namely Panom

Developers LLP has directly approached this Court in the present

Appeal From Order and has no locus to intervene in the present

dispute between the Plaintiffs and Corporation.

5.13. That apart, he would submit that the other Intervenors who

are Co-operative Housing Societies in the vicinity of Plaintiffs also have

no locus in the prevailing dispute between the Plaintiffs and

Corporation since lis pertains to privity with the Corporation and

unless and until Corporation constructs and develops 13.40 meters

wide DP Road as per Development Plan, the impugned structures

deserve to be protected.

6. Mr. Kanade, learned Advocate appearing on behalf of the

Intervenor namely Panom Developers LLP would submit that Applicant

is implementing a SRA Scheme on the plot adjacent to the Plaintiffs for

which permissions, sanctions and approvals for construction of

buildings are granted by the Planning Authority on the basis that there

is an existing road line / land access starting from Sai Mandir road

passing through Applicant's property and thereafter from Plaintiffs'

property upto Sahar Road.

6.1. He would submit that Applicant's proposal of Slum Scheme

consists of 9 buildings including a building of ground + 8 upper floors

3.AOST.30859.2025.doc

reserved for the Corporation for a Municipal Primary School and

Municipal dispensary. He would submit that as per the requirement of

Corporation, Applicant has covered the nalla passing through its

property having length of 300 meters by having constructed culvert

boxes thereon and has constructed a proper road with vehicular access

which forms part of the DP road.

6.2. He would submit that Applicant has complied with all

formalities for construction of public road and already handed over the

same to the Corporation. He would submit that reference of the

adjoining plot of land in order dated 03.10.2023 passed in Appeal

From Order No.811 of 2023 is to the Applicant's property. He would

submit that at the time of passing of said order the portion of road area

on Applicant's property was not ready and completed and hence the

said directions were given. He would submit that however upon

construction and completion thereof and Applicant having handed over

possession thereof to Corporation, the Corporation by its letter / notice

of intimation dated 02.02.2024 called upon Plaintiffs to remove the

illegal structures in accordance with the direction in the order dated

03.10.2023 which the Plaintiffs have refused.

6.3. He would submit that the average width of public road

which is passing through Applicant's property is 10.84 meters sufficient

to have vehicular access and as such an unhindered and connectivity

3.AOST.30859.2025.doc

can be established from Sai Mandir Road to Sahar Road. He would

submit that upon the public road being put to use by public at large,

presently 1500 families in the vicinity of Sai Mandir Road will be

benefited and further nearby 600 families who have purchased / shall

purchase premises in Applicant's slum scheme will also be benefited.

Hence, he would urge the Court to step in and vacate the impugned

order and allow Corporation to remove the obstructions i.e. the suit

structures so that the public DP road is opened up in public interest.

7. Mr. Sharma, learned Advocate appearing for Intervenors -

Shiv Siddhi Vinayak CHS and 8 others in Interim Application (St.)

No.36164 of 2025 would submit that Applicants have filed Interim

Application for being added as Respondents to the Appeal From Order

and/or to be heard at the time of hearing of the Appeal From Order.

He would submit that Applicant Nos.1 to 8 are the Co-operative

Housing Societies and Applicant No.9 is a Tenants' Association, who

are situated near Sai Mandir Road off Jeevan Vikas Kendra Road. He

would submit that Applicants represent approximately 650 families /

resident families in the area.

7.1. He would submit that Applicants are affected parties on

account of the illegal suit structures erected by Plaintiffs - Societies on

the public road connecting Sai Mandir Road to Sahar Road. He would

submit that subject matter of the above Appeal from Order being a

3.AOST.30859.2025.doc

public road, is required to be opened up and put at use by the

Corporation for use of pedestrian and vehicular traffic in public

interest. He would submit that Corporation is under a statutory

obligation to ensure that public road is not obstructed by any person or

persons. He would submit that however in the case at hand

Corporation has failed to comply with its statutory obligations. He

would submit that Applicants have every reason to believe that

Corporation is acting in collusion with Plaintiffs and delaying opening

of the public road for use of general public by not removing the illegal

structures erected by Plaintiffs right in the middle of the road.

7.2. In view of the above, he would submit that right and

entitlement of general public residing in the locality to have smooth

and effectual use and access to the said public road, is seriously

affected, hampered and prejudiced. Hence he would urge this Court to

allow the present Interim Application and dismiss the Appeal from

Order with consequential directions.

8. I have heard Mr. Patil, learned Advocate for Appellant -

Municipal Corporation of Greater Mumbai; Mr. Savant, learned

Advocate for Respondent Nos.1, 2 and 3 (Plaintiffs) in Appeal From

Order; Mr. Sharma, learned Advocate for Applicants - Intervenors in

Interim Application (St.) No.36164 of 2025 and Mr. Kanade, learned

Advocate for Applicant in Interim Application No.13090 of 2025 and

3.AOST.30859.2025.doc

with their able assistance perused the entire record of the case.

Submissions made by learned Advocates for respective parties have

received due consideration of the Court.

9. In the present case it is seen that Respondents Nos.1, 2 and 3

namely Kalpita Enclave Co-operative Housing Society Ltd., Kalpita

Enclave 'L' Co-operative Housing Society Ltd. and Kalpita 'M' Enclave

Co-operative Housing Society Ltd. are the original Plaintiffs. Appeal

from Order is filed by Corporation being aggrieved with order dated

31.07.2025 passed in Notice of Motion No.315 of 2025 in L.C. Suit

No.2032 of 2023.

10. Precursor to the above order is that Plaintiff had filed Notice

of Motion No.2929 of 2023 in the same Suit proceedings at the time of

inception of Suit seeking permanent and temporary injunction against

Corporation. That Motion was dismissed by order dated 14.09.2023.

Original Plaintiffs filed Appeal From Order No.811 of 2023 in this

Court. By order dated 03.10.2023 (Coram: Sandeep V. Marne, J.)

Appeal From Order was disposed of with directions. However, there

was one more order dated 02.05.2024 (Coram: R.N. Laddha, J.)

passed in Interim Application 8225 of 2024 thereafter.

11. Directions contained in order dated 03.10.2023 having being

complied with enabled the Corporation to call upon Plaintiffs to abide

by its obligation as directed by this Court in the order dated

3.AOST.30859.2025.doc

03.10.2023. However, Plaintiffs amended the Suit Plaint and filed

fresh Notice of Motion No.315 of 2025 for the twin reliefs of seeking

appointment of Commissioner and for temporary injunction in terms of

directions contained in order dated 03.10.2023.

12. At the outset, prima facie, once the this Court was seized of

the matter and passed directions in the order dated 03.10.2023 filing

of Notice of Motion No. 315 of 2025 once again seeking relief of

temporary injunction from the Trial Court was on the face of record

not maintainable. Plaintiffs camouflaged the said Notice of Motion by

including a prayer for appointment of Commissioner after carrying out

amendment to the Suit plaint to oversee whether directions given by

this Court were complied with or otherwise and called upon the Trial

Court to interpret the said directions contained in the order passed by

this Court.

13. The Trial Court without understanding the ethos of the fresh

Notice of Motion No.315 of 2025 filed by Plaintiffs passed the

impugned order dated 31.07.2025 by interpreting the twin orders

dated 03.10.2023 and 02.05.2024 passed by this Court and partly

allowed the Notice of Motion against which present Appeal From

Order is filed by Corporation. In my opinion, filing of Notice of Motion

No.315 of 2025 by Plaintiffs in the facts and circumstances of the

present case before Trial Court is nothing but a sheer abuse of the due

3.AOST.30859.2025.doc

process of law and an act of defiance of the directions passed by this

Court.

14. If Plaintiffs were aggrieved by they could have sought

clarification for interpretation of the twin orders passed by this Court,

but it did not choose to do so. In the impugned order, the twin orders

passed by this Court, have been interpreted and clarified by the Trial

Court, which is impressible in law and on this ground alone the Notice

of Motion No.315 of 2025 is not maintainable.

15. Corporation has challenged the impugned order dated

31.07.2025 in the present Appeal from Order in public interest.

Intervenor in Intervention Application (St.) No.36164 of 2025 namely

Shiv Siddhi Vinayak CHS. Ltd. And 8 other Co-operative Housing

Societies and Tenants' Association seek intervention to challenge the

impugned order in public interest at large. Intervention Application

No.13090 of 2025 is filed by Panom Developers LLP who is Developer

of the adjacent SRA plot having completed its development and having

handed over the road area to the Corporation. Plea of Panom

Developers LLP is once again in public interest and akin to

intervention by the neighboring Co-operative Housing Societies in the

vicinity of Plaintiffs.

16. Common ground is pleaded by the Corporation, Panom

Developers LLP and Shiv Siddhi Vinayak CHS. Ltd. and 8 other Co-

3.AOST.30859.2025.doc

operative Housing Societies / Tenants' Association. Challenge is to the

impugned order which resultantly leads to failure of Corporation to

open up a fully developed DP road which is a public road belonging to

the Corporation and which has been acquired by the Corporation

joining Sahar Road on the west to said Sai Mandir Road on the east in

Andheri (East) area of Mumbai

17. Resistance to the above is by original Plaintiffs - Societies on

the ground of interpretation of the twin orders dated 03.10.2023 and

02.05.2024. Before I advert to the twin orders, I feel it necessary to lay

certain foundation to understand the lis leading to passing of the twin

orders of which interpretation is the issue before the Court. Though

learned Advocates appearing for respective parties have addressed the

Court and made submissions on the basis of the twin orders and its

interpretation in the public interest, I still feel it necessary to refer to

certain facts in order to show the complete dishonesty with which

Plaintiffs have conducted themselves and approached the Trial Court

and in the present proceedings as well.

18. Plaintiffs - Societies filed L.C. Suit No.2032 of 2023 to

challenge Notice dated 01.08.2023 issued by Corporation under

Section 314 read with Section 394 of MMC Act on the premise that the

entrance gate and security cabin on the north side erected in the

middle of the DP road and MS tin sheet fencing on the south side of

3.AOST.30859.2025.doc

the road referred to as "suit premises" have been constructed on

private land owned by Plaintiffs as per approved plan. Case of

Plaintiffs is that the purported Municipal Road is a private internal

layout road belonging to Plaintiffs in the Suit proceedings this case of

Plaintiff is noted by the Trial Court in the order 14.09.2023 whereby

the first Notice of Motion for interim relief was rejected by the Trial

Court.

19. Plaintiffs - Societies were developed by M/s. Kiran Builders

Private Limited prior to the year 1983. Plaintiff No.1 is a group of 10

buildings nomenclatured as "A" to "K" whereas Plaintiff Nos. 2 and 3

are building "L" and "M" in the layout. Admittedly Plaintiffs

development on their layout has exploited and consumed the full FSI

potential of their plots including that of the DP road which is acquired

by the Corporation and stands in the name of Corporation in the

property card.

20. Plaintiffs filed Suit previously for seeking conveyance from

the Developer which was comprehensively dismissed. First Appeal

against the said judgment and order was also dismissed. After

development of Plaintiffs' Societies' buildings. Since the DP road was

not fully developed from east to west Plaintiffs put up the suit

structures namely entrance gate and security cabin on the north side

and blocked the south side by MS tin fencing structure and continued

3.AOST.30859.2025.doc

using that part of DP road as its internal road. Plaintiffs continued to

do so until its entire development was completed and its adjacent plot

was developed and the road area was handed over to the Corporation.

The DP road runs from east to west joining Sahar Road and Sai Mandir

Road but because of the blockade by Plaintiffs it is not open to public

at large despite it is now ready for pedestrians and vehicular traffic.

The dishonesty of Plaintiffs' stems from the fact that they claim that

the road is their personal property but admittedly it is not so.

21. After having failed on all counts Plaintiffs have abused the

due process of law by filing multiple proceedings and are now

contending that even if the said road is a DP road, Plaintiffs will

remove the obstruction / blockade which they have put only if the

entire stretch of DP road from east to west is fully developed as per DP

plan having uniform width of 13.40 meters throughout the length of

the said road and only in that case will remove the obstructions. The

Plaintiffs cannot put the Planning Authority to such terms and

conditions in the above facts.

22. Section 314 of MMC Act confers powers on the

Commissioner to remove such structures / fixtures erected and set up

contrary to provisions of Sub section 1 of Section 312. Once, it is an

admitted position that if any structure or fixture set up on any public

street or open channel, drain, well or tank the provisions of Section

3.AOST.30859.2025.doc

314 (1) of the MMC Act shall apply.

23. What is shocking in the present case is the fact that

documents submitted by the Corporation before the Trial Court at the

time when order dated 14.09.2023 was passed and as noted in

paragraph No.12 thereof clearly and unequivocally showed that

Corporation had acquired possession of the said road in question used

by Plaintiffs on 12.05.1983 and by virtue of Conveyance dated

15.02.1984 the Developer had surrendered the said road to the

Corporation and the road had vested in the Corporation since then.

The Property Card in respect of the said road reflects the name of

Corporation as the owner of the said road area admittedly.

24. What is shocking is that Plaintiffs filed the suit in the City

Civil Court against the original owner of land and Corporation

challenging the conveyance dated 15.02.1984 which was dismissed by

order dated 07.11.1997. In that suit, Plaintiffs prayed for relief against

the owner for executing conveyance in its favour and nothing more.

Plaintiffs challenged the judgment dated 07.11.1997 in Appeal which

came to be dismissed on 16.09.2016. Hence by virtue of these

judgments the status of the public road remained public road and has

attained finality. Further to sustain the case of Plaintiffs that the

subject structures were constructed by Plaintiffs authorisedly on the

public road to claim them as "protected structures" there is no material

3.AOST.30859.2025.doc

whatsoever produced by Plaintiffs. In the above background the

dishonesty of the Plaintiff can be seen when the Plaintiffs once again

filed Notice of Motion No.315 of 20205 before the Trial Court.

25. In this above background, the twin orders of which

interpretation is the principal issue and on which Plaintiffs are relying

upon to not give possession of the road area will have to be seen.

26. In the interregnum, Corporation called upon Plaintiffs to

remove the obstructing suit structures so that the DP road from Sahar

Road and Sai Mandir Road can be opened up. Plaintiffs filed fresh

Notice of Motion No.315 of 2025 and pleaded that unless and until the

entire stretch of DP road on either side of the road line held by

Plaintiffs is fully developed and constructed. Plaintiffs shall not

handover the road area held by them and shall not remove their

obstructions. The matter travelled to this Court. In the order dated

03.10.2023 in paragraph No.4 a categorical finding is returned by this

Court (Coram: Sandeep V. Marne, J.) confirming that Corporation is

the owner of the the said piece of land (road area) in pursuance of

conveyance executed in its favour and therefore Plaintiffs have no

right, title and interest in the said land in question.

27. In paragraph Nos. 6, 7, 8 and 9, this Court has made the

following observations and given directions which are relevant. They

are reproduced below:-

3.AOST.30859.2025.doc

"6. I have already seen the photographs as well as the video produced for my perusal by Mr. Sawant. It appears that the road on the adjoining plot of land has not yet been completed by the Municipal Corporation, though possession of the land covered by the said road may have been offered by the Developer to the Municipal Corporation.

7. Mr. Sawant, the learned counsel appearing for the Appellant, on taking instructions from his clients would submit that the Appellant-Society be permitted to retain all the three structures of security cabin, entrance gate and tin sheets till the Municipal Corporation develops and completes the construction of the road on the adjoining plot of land. Such retention is sought for security measures.

8. Considering the above position, till the Municipal Corporation completes the development and construction of the road on the adjoining plot of land, the Appellant-Society can be permitted to retain all the three structures comprising of security cabin, entrance gate and the tin sheets.

9. Accordingly, the present Appeal is disposed of by modifying the order dated 14 September 2023 passed by the City Civil Court and by directing that the effect of the notice dated 14 August 2023 shall remain stayed only till the Municipal Corporation completes the development and construction of the road on the adjoining plot of land. The moment the development and construction of the road on the adjoining plot of land is complete, the Municipal Corporation shall give an intimation to that effect to the Appellant-Society, who shall remove all the three structures comprising of security cabin, entrance gate and tin sheets within two weeks from date of receipt of such intimation and make available the road for use by members of the public. In the event, the Society fails to remove the security cabin, entrance gate or tin sheets after receipt of communication from the Municipal Corporation as aforestated, it will be open for the Municipal Corporation to act on the notice dated 14 August 2023 and remove the said structures without issuing any further notice."

28. This Court has stated that till the Municipal completes

development and construction of DP road on the adjoining plot of land

(under SRA scheme) Plaintiffs can be permitted to retain the three (3)

obstructing structures (the road area). In paragraph No.9, this Court

has categorically directed that the moment development and

construction of the road on the adjoining plot of land is completed the

3.AOST.30859.2025.doc

Corporation shall give intimation to that effect to Plaintiffs who shall

remove all three (3) structures and make available the road area held

by them for opening up the DP road for the use of the members of the

public. This Court has further categorically directed that in the event if

Plaintiffs fail to remove the obstructions after receipt of

communication from Corporation it will be open for the Corporation to

take steps and remove the obstructing structures without issuing any

further notice. It is seen that under the above directions Corporation

has given intimation to Plaintiffs since development and construction

of road on adjacent plot is completed and the same is confirmed by Mr.

Kanade by informing the Court that Developer has handed over the

road area fully completed on the adjoining plot to the Corporation.

Once this is the position as on toady Plaintiffs will therefore have to

remove their suit structures as directed to open up the DP road as

desired by the Corporation.

29. Plaintiffs have however referred to and relied upon order

dated 02.05.2024 (Coram: R.N.Laddha, J.) passed in Interim

Application filed by Corporation pursuant to issuance of intimation

notice dated 02.02.2024 to Plaintiffs. This Interim Application was

filed by Corporation to bring to the notice of the Court that road width

of 7 to 8 meters was completed and available but this Court at that

time opined that the fact remained that construction of 13.40 meters

was not completed and in that view Court granted stay on the notices

3.AOST.30859.2025.doc

dated 14.08.2024 and 02.02.2024 till the next date. However the

dishonest conduct of Plaintiffs can be clearly seen from the averments

made in paragraph No.1 in its Affidavit-in-Rejoinder to the Affidavit-in-

Reply of the Corporation and more specifically sub-paragraph No. "h"

which is reproduced below for reference:-

"(h) Under the above circumstances, the reliefs allegedly sought by the Plaintiffs for continuing the retention of the 3 (three) structures until construction of the road of 13.4 mts on the adjoining land is not at all in aid of the main relief as sought for by the Plaintiffs in the above suit viz. setting aside o the Notice dated 2nd February 2024 read with Notice dated 14 th August, 2023."

30. It is seen that there was no specific direction in the order

dated 03.10.2023 regarding construction of 13.40 meters wide DP

road but in the aforementioned paragraph the Plaintiffs have falsely

stated that this Court (Coram: Sandeep V. Marne, J.) have specifically

directed Corporation to complete construction of 13.40 meters wide

DP road on the adjoining plot beyond the road area held by Plaintiffs.

Thereafter in paragraph No. "j" of the same Affidavit Plaintiffs are

taking advantage by the sentence stated by this Court in its order dated

02.05.2024 wherein for the first time the words "13.4" meters road

width has appeared to their advantage.

31. This Affidavit is filed by Rajiv S. Damle authorized signatory

of Plaintiffs. Plaintiffs in the present case have admittedly surrendered

the road area to Corporation in the year 1984 but have illegally

3.AOST.30859.2025.doc

enclosed the said area for their personal use. The said road area

admittedly vests and belongs to the Corporation. Plaintiffs have not

taken any steps for claiming entitlement to the said road area, rather

they cannot do so in law. However they have pleaded in the suit that

the road line was deleted in the year 1991 Development Plan and

hence the road stood deleted. However even otherwise Plaintiffs

cannot have any right in the said road which is not available to them.

From the pleadings it is seen that Plaintiffs are compulsive litigants and

all their efforts are only to ensure that the DP road area illegally held

by them is retained for their use on some ground of the other.

32. Today when matter is argued before me it is informed to me

that the average width of the developed DP road is 10.84 meters which

is a fully constructed and developed road. The Intervenor 7 co-

operative societies and one Tenants' Association are having thousands

of families / members are residing in the vicinity of Sai Mandir road

and Sahar road for whose benefit the said DP road needs to be opened

up. Plaintiffs cannot claim monopoly and injunction on the ground that

unless and until the DP road having uniform width of 13.40 meters is

not constructed along the entire stretch. Plaintiffs are entitled to block

the road line by the impugned structures. Plaintiffs have vaguely

argued and pleaded that acquisition of said road land in 1983 from

Developer purportedly for 13.40 meters DP road was defective and

faulty and it was fraudulently done in connivance with the earlier

3.AOST.30859.2025.doc

Developer. Such pleadings are made in the present proceedings at page

No.306 in the Affidavit-in-Rejoinder filed by Plaintiffs but such

submissions do not prove the case of Plaintiffs neither they assist or aid

the Plaintiffs.

33. In the above background, in view of the direction contained

in the order dated 07.01.2025 permitting parties to approach the Trial

Court Plaintiffs filed fresh Notice of Motion No.315 of 2025. The Trial

Court dealt with Plaintiffs' case once again on the three principles for

determination of injunction and in paragraph Nos.14 and 15 returned

the following findings:-

"15. After going through above orders of the Hon'ble High Court, it is clear that in order dtd. 03.10.2023, the width of road as 13.4 meters is not mentioned. However, in order dtd. 02.05.2025, there is reference of the construction of 13.40 meters wide road. Admittedly, the Hon'ble High Court of Bombay has directed by order dtd. 03.10.2023 that the effect of notice dtd. 14.08.2023 shall remain stayed only till the Municipal Corporation completes the development and completion of road. After completing the development and construction of road, the defendant has to give intimation to plaintiffs who have to remove all three structures within two weeks from the date of receipt of intimation of the defendant and to make available the road for use by members of public. In the event the plaintiffs fail to remove it, then the defendant is given liberty to act as per the notice dtd. 14.08.2023 and to remove the structures without giving VALIDwa Ngop, go further notice.

15. It is not disputed that as per DP plan, the width of the said road from Sahar Road, Sudhir Tamse Marg and Sai Mandir Marg at Andheri East, Mumbai 57, is 13.4 meters. As per reply of the defendant, the road on adjoining plot of land is developed and completed with present average width of 10.84 sq. meters. Therefore, the Id. advocate for the plaintiffs rightly submitted that the defendant has not completed development and construction of the road of the adjoining plot of the land as per DP plan as the width of the said road is 13.4 meters. Thus, the defendant has not completed the development and construction

3.AOST.30859.2025.doc

of road on adjoining plot of land as per DP plan. But it appears that the defendant has issued notice dtd. 02.02.2024 before completion of the construction of the road. Thus, it prima facie appears that the defendant has hastily issued the impugned notice dtd. 02.02.2024 without following the directions of the Hon'ble High Court in A.O. NO. 811 of 2023 dtd. 03.10.2023."

34. Trial Court has noticed the fact that in the order dated

03.10.2023 the width of the road as 13.40 meters is not mentioned

and it only finds reference in the subsequent order dated 02.05.2024.

It is on this basis the finding in paragraph No.15 has been returned

and on this ground alone the Trial Court has concluded that since

construction of the DP road is not completed the direction of this Court

in the order dated 03.10.2023 has not been followed.

35. The aforesaid finding in para 15 has led to passing of the

injunction order in Notice Of Motion No. 315 of 2025 directing that till

completion of development and construction of road of 13.40 meter as

per DP plan and as per the direction of this court dated 03.10.2023 the

Corporation shall be restrained. The fallacy in the above order is

apparent on the face of record. Admittedly in order dated 03.10.2024

the width of 13.40 meters is not mentioned. 13.40 meters wide DP

road was the proposed DP road which was planned as connected road

to join the east and west corridor from Sahar road to Sai Mandir road.

If the trajectory of the said DP road is seen from the DP plan placed

before Court it is a S shaped road connecting the aforesaid two roads

which was planned as a connector / feeder road to address the

3.AOST.30859.2025.doc

proximity of distance for the residents in the entire locality. This

connector / feeder road planned as DP road is not merely to benefit

Plaintiffs or for that matter the adjacent society but the entire public at

large residing in the area. It will be put to use for pedestrians as well as

vehicular traffic. Merely by showing photographs the case of plaintiffs

cannot be believed. The Officers and Engineers of the Corporation on

oath have stated that the entire construction of DP road to the extent

of having 10.84 meters is fully developed on the adjacent plot which

has been handed over by the Developer to Corporation. Admittedly,

the said DP road area which is enclosed and used by Plaintiffs does not

belong to them and its ownership vests with the Corporation since

1984. Plaintiffs cannot resist handing over of the said DP road area to

open up the connector / feeder DP road for the benefit of public at

large on the sole ground that it has to have a uniform 13.40 meters

width at all places. This amounts to Plaintiffs taking undue advantage

of the due process of law because this situation clearly reflects a

conflict between a private party (Plaintiffs) having no right whatsoever

in the land on the one side and the public at large (all those persons

who will use the DP road). The congestion in the city of Mumbai is

well known and well documented. Under the MRTP Act development

plan has a tenure of 20 years before the next draft development

process begins. All developments which are planned at the inception

in the DP are proposed and cannot be fructified immediately on the DP

3.AOST.30859.2025.doc

being notified and it is an ongoing process hampered by various

factors like reservations, acquisitions, developments etc. The Plaintiffs

derived benefit from one such factor over the years since its adjacent

plot was a slum plot having slums. SRA scheme was implemented

much late which took up a substantial amount of time and now when

the entire development on the adjacent plot is completed and the road

line area has been handed over by their developer to the Corporation,

the DP road needs to be opened up for the benefit of the public at large

for these reasons, I am not inclined to accept the submissions made by

Plaintiffs that unless and until the DP road has a width of 13.40 meter's

uniformly the Plaintiffs cannot be forced to handover possession of the

road area to the Corporation and that they should be permitted to

subsist with the Suit Structures which are clearly an obstruction.

36. In my opinion Plaintiffs have no right whatsoever to make

such a demand which is contrary to the public interest at large. Giving

into the demand of the Plaintiffs and agreeing with the reason given in

para No.15 by the Trial Court would amount to taking a stand contrary

to pubic interest. The connector / feeder DP road joining Sahar road

with said Sai Mandir Road is bound to ameliorate and redress the

congestion and the legitimate grievances of the residents of the nearby

areas who will himself benefit from the use of the said DP road not

only in terms of proximity of distance but also proximity of time to

reach their destinations and more specifically the civic amenities,

3.AOST.30859.2025.doc

railway station and the bus stops. Plaintiffs insistence that the road

width has to be 13.40 meters only and only then they shall remove the

obstruction i.e. Suit Structures is not well founded and cannot be

countenanced. This Court is aware that the width of the Road is 10.4

meters as informed by the Opposite Parties and once it is seen that the

said width is good enough for throwing open the road for pedestrian

and vehicular traffic then it needs to be opened up. For all the above

reasons I find that the conduct of Plaintiffs without it having any right

whatsoever in the road area held, that the said road area standing and

resting in the name of the Corporation since 1984, that the Plaintiffs

having benefited with full FSI potential in its construction and the

order dated 03.10.2023 passed by this Court, the insistence of

Plaintiffs for having for a 13.40 meter wide DP road cannot be

countenanced. Neither the finding returned by the Trial Court in para

15 on the basis of which the operative order has been passed

restraining the Corporation from taking any action until an uniform

13.40 wide DP road is constructed deserves to be countenanced in the

above facts in the interest of the public at large who will hugely benefit

from the use of the said DP road which will connect the east west

corridor once it is thrown open.

37. Needless to state that Corporation shall make all endeavour

to ensure the width of 13.40 meters is developed and fully constructed.

Today there is a fully developed 10.84 (35.56 feet) meters wide DP

3.AOST.30859.2025.doc

Road which is my opinion can be thrown open to the public for their

use to reduce the congestion and as per the development plan. What is

seen is that Plaintiffs are taking undue advantage of the due process of

law. The order dated 03.10.2023 does not delve upon 13.40 meters

width but Plaintiffs have imported the same in that order in its

pleadings. The aforesaid narration, observations and findings clearly

point out in that direction and Plaintiffs' stand in its pleadings. Hence I

am inclined to levy costs rather exemplary costs on Plaintiffs rather all

3 Plaintiffs because their actions are clearly detrimental to public

interest and the benefit of public at large and such actions can never be

permitted by this Court. The dishonesty of Plaintiffs in their pleading

while interpreting the order dated 03.10.2023 by mentioning the name

of learned Judge on page No. 296 of the AO is not appreciated by this

Court. In fact the said order does not reflect 13.40 meters vide DP

Road. All is reflects is the construction of the DP Road.

38. Party and litigants have to approach Court with clean hands

and they cannot interpret the order wrongfully to their advantage.

39. In view of the above observations and findings the impugned

order dated 31.07.2025 is quashed and set aside. The Appeal from

Order stands allowed. Resultantly Notion Motion No.315 of 2025 filed

by Plaintiffs is dismissed.

3.AOST.30859.2025.doc

40. Plaintiffs are directed to remove the 3 Suit structures

forthwith. In the alternate, Corporation is directed to remove the three

obstructing Suit Structures namely the Gate and Security Cabin on the

north of the DP Road and the MS Tin sheets grills on the South side of

the DP road if the same are not removed by Plaintiffs within 1 week

from today without recourse to court and with police assistance if

necessary and take immediate steps to throw open the connector /

feeder DP road connecting Sahar Road and Sai Mandir Road for the

benefit of the public at large

41. In view of the above, Plaintiffs i.e. Respondent Nos.1, 2 and

3 all directed to pay costs of Rs. 1,00,000/- totalling to Rs. 3,00,000/-

out of which Rs. 1,50,000/- shall be paid to Kirtikar Law Library, High

Court, Mumbai and Bombay High Court Original Side Library failing

with the Collector MSD is directed by this Court to recover the said

costs as arrears of Land Revenue from Plaintiffs and pay over the same

to the beneficiaries.

42. Appeal from Order is allowed and disposed. Interim

Application (St.) Nos.30861 of 2025 and 30862 of 2025 and 36164 of

2025 are accordingly allowed with the above directions.

[ MILIND N. JADHAV, J. ]

3.AOST.30859.2025.doc

43. After the Judgment is pronounced in open Court, Mr. Savant,

learned Advocate for Plaintiffs i.e. Respondent Nos.1, 2 and 3 -

Societies persuades the Court to stay the effect of this Judgment to

permit Plaintiffs to approach the Superior Court to test its validity and

legality on the premise that all along the Court had protected the

impugned suit structures. The request for stay is vehemently opposed

by both the Intervenors as also by the Corporation on the ground that

there was no stay given by the Court and the Court had infact given

relaxation to the Plaintiffs' suit structures for security measures and

now since the public road is ready it needs to be opened to the public

at large.

44. I have considered the request made by Mr. Savant and would

like to state that in the cross fire of the lis between the parties hereto

it is seen that the public at large is the loser. Throwing open the

connector feeder road which is a planned DP Road connecting Sahar

Road on the East and Sai Mandir Road on the West through

Jeevanvikas Marg is the need and necessity of the hour for the benefit

of the pedestrians as well as vehicular traffic to ease congestion in the

area. In that view of the matter, I decline the request made by Mr.

Savant to stay the effect of this Judgment. The request is therefore

declined.

3.AOST.30859.2025.doc

45. Mr. Savant next persuades the Court to consider reducing

the costs considering the fact that Plaintiffs - Respondent Nos.1, 2 and

3 in the proceedings are Co-operative Housing Societies comprising of

Members who are residents of residential units. In this regard, certainly

I am inclined to accept the request made by Mr. Savant and reduce the

costs from Rs.1,00,000/- to Rs.25,000/- each to be paid by the

Plaintiffs i.e. Respondent Nos.1, 2 and 3 to the Kirtikar Law Library,

High Court, Mumbai and Bombay High Court Original Side Library as

directed herein above equally.



                                                                             [ MILIND N. JADHAV, J. ]

       Ajay


AJAY       TRAMBAK
TRAMBAK    UGALMUGALE
UGALMUGALE Date: 2025.12.15
              19:09:38 +0530








 

 
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