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

K S Chamankar Enterprise vs Shiv Infra Vision Pvt. Ltd
2025 Latest Caselaw 1708 Bom

Citation : 2025 Latest Caselaw 1708 Bom
Judgement Date : 21 January, 2025

Bombay High Court

K S Chamankar Enterprise vs Shiv Infra Vision Pvt. Ltd on 21 January, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
 2025:BHC-OS:949-DB

                      sns                                                    1-wp747-2024(f).doc



                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     ORDINARY ORIGINAL CIVIL JURISDICTION
                                             WRIT PETITION NO.747 OF 2024


                      1. Kamal Sevakram Jadhawani
                         Age: 66, Adult, of Mumbai, Indian
                         Inhabitant, having his residence
                         603 B, Skywalker building 4th cross lane,
                         Lokhandwala complex, Andheri West,
                         Mumbai - 400053.

                      2. Prajakta Chandrashekhar Chaugule
                         Age: 41, Adult, of Mumbai,
                         Indian Inhabitant having address at
                         1001/A, Platinum Heights,
                         Near Versova Tel. Exc.,
                         SVP Nagar, Versova, Andheri West,
                         Mumbai - 400053.                                              ...Petitioners

                                      V/s.

                      1. State of Maharashtra
                         (to be served through Govt. Pleader,
                         High Court, Bombay)

                      2. Hon. Chief Executive Officer
                         Slum Rehabilitation Authority,
                         an Authority, constituted under the provisions
                         Maharashtra Slum Areas (I.C. & R)
                         Act 1971, and having its Office address at
                         Administrative Bldg. Prof. Anant Kanekar
                         Marg, Bandra (E) Mumbai - 400051.

                      3. Shiv Infra Vision Pvt. Ltd.
                         A Company incorporated under the Indian
                         Companies Act, 1956 and having
                         Its office at 1st Floor, R.C. House, The
         Digitally
         signed by
         SUMEDH
                         Grand Residency, Near Sheetal Cinema,
SUMEDH   NAMDEO
NAMDEO   SONAWANE
SONAWANE Date:
                         L.B.S. Marg, Kurla (W),
         2025.01.23
         09:38:53        Mumbai - 400070.
         +0530




                                                                                                     1/43



                       ::: Uploaded on - 23/01/2025                  ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                      1-wp747-2024(f).doc




4. M/s. K.S. Chamankar Enterprises
   Corres.- A-702, 7th Floor., Krishna Galaxy,
   Datta Mandir Road, near Vakola Bridge,
   Santacruz (East), Mumbai - 400055.                     ... Respondents

                              WITH
             INTERIM APPLICATION (L) NO.20688 OF 2024
                               IN
                  WRIT PETITION NO.747 OF 2024

   Andheri Anna Nagar "Shiv Shakti" SRA CHSL
   A co-operative housing society incorporated under
   The Maharashtra Co-operative Housing Societies
   Act, 1960 and having its registered office at
   CTS No. 825/1(Pt) & 825/2 of Village Ambivali,
   Andheri (W), Mumbai - 400 053.                ...Applicant/Intervenor

   IN THE MATTER OF:

1. Kamal Sevakram Jadhawani
   Age: 66 yrs, of Mumbai, Indian Inhabitant
   having his residence at 603B,
   Skywalker building, 4th Cross Lane,
   Lokhandwala Complex, Andheri (West),
   Mumbai-400 053.

2. Prajakta Chandrashekhar Chaugule
   Age: 41 yrs, of Mumbai, Indian Inhabitant
   having address at 1001/A, Platinum Heights,
   Near Versova Tel. Exchange,
   SVP Nagar, Versova, Andheri (West),
   Mumbai-400 053.                                        ...Petitioners

                V/s.

1. The State of Maharashtra
   (to be served through Govt. Pleader,
   High Court, Bombay)

2. The Hon. Chief Executive Officer
   Slum Rehabilitation Authority

                                                                                 2/43



 ::: Uploaded on - 23/01/2025                    ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                    1-wp747-2024(f).doc

   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg. Prof. Anant Kanekar
   Marg, Bandra (E) Mumbai - 400051.

3. Shiv Infra Vision Pvt. Ltd.
   A company incorporated under the Indian
   Companies Act, 1956 and having
   Its office at 1st Floor, R.C. House, The
   Grand Residency, Near Sheetal Cinema,
   L.B.S. Marg, Kurla (W),
   Mumbai - 400070.

4. K.S. Chamankar Enterprises
   a partnership Firm, registered under the
   Partnership Act, 1932, having its registered
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, Near Patha College,
   Vakola, Santacruz East,
   Mumbai - 400 055.                                    ... Respondents

                              WITH
             INTERIM APPLICATION (L) NO.17624 OF 2024
                               IN
                  WRIT PETITION NO.747 OF 2024

   Prajakta Chandrashekhar Chaugule
   Thr. POA Chandrashekhar Chaugule
   Adult, of Mumbai, Indian Inhabitant, Having address
   at 1001/A, Platinum Heights, Near Versova Tel. Exc.,
   SVP Nagar, Versova, Andheri (W),
   Mumbai-400053                                                 ...Applicant

   IN THE MATTER BETWEEN:

1. Kamal Sevakram Jadhawani
   Age: 66 yrs, of Mumbai, Indian Inhabitant
   having his residence at 603B,
   Skywalker building, 4th Cross Lane,
   Lokhandwala Complex, Andheri (West),
   Mumbai-400 053.


                                                                               3/43



 ::: Uploaded on - 23/01/2025                  ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                     1-wp747-2024(f).doc

2. Prajakta Chandrashekhar Chaugule
   Thr. POA Chandrashekhar Chaugule
   Adult, of Mumbai, Indian Inhabitant,
   having address at 1001/A, Platinum Heights,
   Near Versova Tel. Exc,
   SVP Nagar, Versova, Andheri (West),
   Mumbai-400 053.                          ...Petitioners

                V/s.

1. The State of Maharashtra
   (to be served through Govt. Pleader,
   High Court, Bombay)

2. Hon. Chief Executive Officer
   Slum Rehabilitation Authority,
   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg., Prof. Anant Kanekar
   Marg, Bandra (E) Mumbai - 400051.

3. Shiv Infra Vision Pvt. Ltd.
   A Company incorporated under the Indian
   Companies Act, 1956 and having
   Its office at 1st Floor, R.C. House, The
   Grand Residency, Near Sheetal Cinema,
   L.B.S. Marg, Kurla (W),
   Mumbai - 400070.

4. M/s. K. S. Chamankar Enterprises
   Corres. - A-702, 7th flr., Krishna Galaxy,
   Datta Mandir Road, near Vakola Bridge,
   Santacruz (East), Mumbai - 400 055.                   ... Respondents

                                   WITH
                       WRIT PETITION NO.3865 OF 2024

1. K.S. Chamankar Enterprises,
   a Partnership Firm, registered under
   The Partnership Act, 1932, having its
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, near Patha College,

                                                                                4/43



 ::: Uploaded on - 23/01/2025                   ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                    1-wp747-2024(f).doc

   Vakola,
   Santacruz East, Mumbai - 400055.

2. Praveena Prasanna Chamankar,
   Age: 54 years, of Mumbai, Indian
   Inhabitant, Authorised Partner of
   M/s. K.S. Chamankar Enterprises,
   having his residence at A/1001, Aditi
   CHS, Opp. Versova Tel. Exchange,
   SVP Nagar, MHADA Four Bungalows,
   Andheri (West), Mumbai - 400053.                     ...Petitioners

                   V/s.

1. The State of Maharashtra
   (to be served through Govt. Pleader,
   High Court, Bombay as per practice)

2. Hon. Chief Executive Officer
   Slum Rehabilitation Authority,
   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg., Prof. Anant Kanekar
   Marg, Bandra (East) Mumbai - 400051.

3. Shiv Infra Vision Pvt. Ltd.
   A Company incorporated under the Indian
   Companies Act, 1956 and having
   Its office at 1st Floor, R.C. House, The
   Grand Residency, Near Sheetal Cinema,
   L.B.S. Marg, Kurla (West),
   Mumbai - 400070.

4. Kamal Sevakram Jadhawani
   Age: 66 yrs. of Mumbai, Indian
   Inhabitant, having his residence
   603 B, Skywalker building 4th Cross lane,
   Lokhandwala Complex, Andheri (West),
   Mumbai - 400053.

5. Prajakta Chandrashekhar Chaugule
   Age: 41yrs., of Mumbai,


                                                                               5/43



 ::: Uploaded on - 23/01/2025                  ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                1-wp747-2024(f).doc

   Indian Inhabitant having address at
   1001/A, Platinum Heights,
   Near Versova Tel. Exc.,
   SVP Nagar, Versova, Andheri (West)
   Mumbai - 400053.                                 ... Respondents

                                WITH
                  CONTEMPT PETITION NO. 105 OF 2024
                                 IN
                    WRIT PETITION NO.3865 OF 2024

1. K.S. Chamankar Enterprises
   A Partnership Firm, registered under
   The Partnership Act, 1932, having its
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, Near Patha
   College, Vakola Santacruz East,
   Mumbai - 400 055.

2. Praveena Prasanna Chamankar
   Age: 54 years, of Mumbai, Indian
   Inhabitant, Authorized Partner of
   M/s. K. S. Chamankar Enterprises,
   having his residence at A/1001, Aditi
   CHS, Opp. Versova Tel. Exchange,
   SVP Nagar, MHADA Four Bungalows,
   Andheri (West), Mumbai - 400 053.                ...Petitioners

                     V/s.

1. Shiv Infra Vision Pvt. Ltd.
   A Company incorporated under the
   Indian Companies Act, 1956
   Having its office at 1st Floor, R.C.
   House, The Grand Residency, near
   Sheetal Cinema, L.B.S. Marg, Kurla
   (West), Mumbai - 400 070.

2. Prithvijeet Rajaram Chavan
   An Adult
   1st Floor, R.C. House, The Grand
   Residency, Near Sheetal Cinema Plot,
   L.B.S. Marg, Kurla (West),

                                                                           6/43



 ::: Uploaded on - 23/01/2025              ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                    1-wp747-2024(f).doc

   Mumbai - 400070.

3. Jyoti Sharma
   An Adult, Full name not known,
   1st floor, R.C. House, The Grand
   Residency, Near Sheetal Cinema Plot,
   L.B.S. Marg, Kurla (West),
   Mumbai - 400070.

4. Kewal Mehta Dilip
   An Adult,
   1st Floor, R.C. House, The Grand
   Residency, Near Sheetal Cinema Plot,
   L.B.S. Marg, Kurla (West),
   Mumbai - 400070.

5. The State of Maharashtra
   (To be served through Govt. Pleader,
   High Court, Bombay.)

6. The Hon. Chief Executive Officer
   Slum Rehabilitation Authority,
   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg. Prof. Anant Kanekar
   Marg, Bandra (E) Mumbai - 400051.

7. Kamal Sevakram Jadhawani
   Age: 66 yrs, of Mumbai, Indian Inhabitant
   having his residence at 603B,
   Skywalker building, 4th Cross Lane,
   Lokhandwala Complex, Andheri (West),
   Mumbai-400 053.

8. Prajakta Chandrashekhar Chaugule
   Age: 41 yrs., of Mumbai, Indian
   inhabitant having address at 1001/A,
   Platinum Heights, Near Versova Tel.
   Exchange, SVP Nagar, Versova,
   Andheri (West),
   Mumbai - 400 054.                           ...Respondents.



                                                                               7/43



 ::: Uploaded on - 23/01/2025                  ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                1-wp747-2024(f).doc




                              WITH
             INTERIM APPLICATION (L) NO. 26020 OF 2024
                               IN
                  WRIT PETITION NO.3865 OF 2024

1. K.S. Chamankar Enterprises
   A Partnership Firm, registered under
   The Partnership Act, 1932, having its
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, Near Patha
   College, Vakola Santacruz East,
   Mumbai - 400 055.

2. Praveena Prasanna Chamankar
   Age: 54 years, of Mumbai, Indian
   Inhabitant, Authorized Partner of
   M/s. K. S. Chamankar Enterprises,
   having his residence at A/1001, Aditi
   CHS, Opp. Versova Tel. Exchange,
   SVP Nagar, MHADA Four Bungalows,
   Andheri (West), Mumbai - 400 053.                         ...Applicants

   IN THE MATTER BETWEEN:

1. K.S. Chamankar Enterprises
   A Partnership Firm, registered under
   The Partnership Act, 1932, having its
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, Near Patha
   College, Vakola Santacruz East,
   Mumbai - 400 055.

2. Praveena Prasanna Chamankar
   Age: 54 years, of Mumbai, Indian
   Inhabitant, Authorized Partner of
   M/s. K. S. Chamankar Enterprises,
   having his residence at A/1001, Aditi
   CHS, Opp. Versova Tel. Exchange,
   SVP Nagar, MHADA Four Bungalows,
   Andheri (West), Mumbai - 400 053.                ...Petitioners



                                                                           8/43



 ::: Uploaded on - 23/01/2025              ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                   1-wp747-2024(f).doc

                   V/s.

1. The State of Maharashtra
   (to be served through Govt. Pleader,
   High Court, Bombay as per practice)

2. The Hon. Chief Executive Officer
   Slum Rehabilitation Authority,
   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg., Prof. Anant Kanekar
   Marg, Bandra (E) Mumbai - 400051.

3. Shiv Infra Vision Pvt. Ltd.
   A Company incorporated under the Indian
   Companies Act, 1956 and having
   Its office at 1st Floor, R.C. House, The
   Grand Residency, Near Sheetal Cinema,
   L.B.S. Marg, Kurla (W),
   Mumbai - 400070.

4. Kamal Sevakram Jadhwani
   Age: 66 yrs., of Mumbai, Indian
   Inhabitant, having his residence at
   603B, Skywalker building, 4th Cross
   Lane, Lokhandwala Complex, Andheri (West)
   Mumbai - 400 053.

5. Prajakta Chandrashekhar Chaugule
   Age: 41 yrs., of Mumbai, Indian
   Inhabitant having addres at 1001/A,
   Platinum Heights, Near Versova Tel.
   Exchange, SVP Nagar, Versova,
   Andheri (West), Mumbai- 400053.            ... Respondents

                              WITH
             INTERIM APPLICATION (L) NO.20746 OF 2024
                               IN
                  WRIT PETITION NO.3856 OF 2024

   Andheri Anna Nagar "Shiv Shakti" SRA CHSL
   A co-operative housing society incorporated under


                                                                              9/43



 ::: Uploaded on - 23/01/2025                 ::: Downloaded on - 23/01/2025 21:35:10 :::
 sns                                                    1-wp747-2024(f).doc

   The Maharashtra Co-operative Housing Societies
   Act, 1960 and having its registered office at
   CTS No. 825/1(Pt) & 825/2 of Village Ambivali,
   Andheri (W), Mumbai - 400 053.                ...Applicant/Intervenor

   IN THE MATTER BETWEEN:

1. K.S. Chamankar Enterprises,
   a Partnership Firm, registered under
   The Partnership Act, 1932, having its
   Office at A-702, Krishna Galaxy,
   Datta Mandir Road, near Patha College,
   Vakola, Santacruz East, Mumbai - 400055.

2. Praveena Prasanna Chamankar,
   Age: 54 years of Mumbai, Indian
   Inhabitant, Authorized Partner of
   M/s. K.S. Chamankar Enterprises,
   having his residence at A/1001, Aditi
   CHS, Opp. Versova Tel. Exchange,
   SVP Nagar, MHADA Four Bungalows,
   Andheri (West), Mumbai - 400053.                     ..Petitioners.

                   V/s.

1. The State of Maharashtra
   (to be served through Govt. Pleader,
   High Court, Bombay as per practice)

2. The Hon. Chief Executive Officer
   Slum Rehabilitation Authority
   an Authority, constituted under the provisions
   Maharashtra Slum Areas (I.C. & R)
   Act 1971, and having its Office address at
   Administrative Bldg., Prof. Anant Kanekar
   Marg, Bandra (E) Mumbai - 400051.

3. Shiv Infra Vision Pvt. Ltd.
   A Company incorporated under the Indian
   Companies Act, 1956 and having
   Its office at 1st Floor, R.C. House, The
   Grand Residency, Near Sheetal Cinema,
   L.B.S. Marg, Kurla (W),


                                                                             10/43



 ::: Uploaded on - 23/01/2025                  ::: Downloaded on - 23/01/2025 21:35:10 :::
    sns                                                   1-wp747-2024(f).doc

      Mumbai - 400070.

   4. Kamal Sevakram Jadhwani
      Age: 66 yrs., of Mumbai, Indian
      Inhabitant, having his residence at
      603B, Skywalker building, 4th Cross
      Lane, Lokhandwala Complex, Andheri (West)
      Mumbai - 400 053.

   6. Prajakta Chandrashekhar Chaugule
      Age: 41 yrs., of Mumbai, Indian
      Inhabitant having address at 1001/A,
      Platinum Heights, Near Versova Tel.
      Exchange, SVP Nagar, Versova,
      Andheri (West), Mumbai- 400053.            ... Respondents

                   ______________________________________

Adv. Ashish Kamat, Senior Advocate a/w. Adv. Akshay Patil, Adv. Ish Jain,
Adv. Kiran Jain, Adv. Duj Jain, Adv. Vinayak Siraskar, Adv. Nayan Bhalekar
i/by Kiran Jain & Co. for Petitioner in WP/3865/2024.
Ms. Rubin Vakil a/w. Adv. Hindavi Lubde i/by Adv. Rahul Karnik for the
Applicant in IAL/20688/2024 in WP/747/2024.
Mr. Shyam Mehta, Senior Advocate a/w. Ms. Leena Shah, Adv. Shubham
Mishra i/by M/s. Shah and Furia Associates for Petitioner in WP/747/2024
and for Respondent Nos.4 & 5 in WP/3865/2024.
Mr. Chetan Kapadia, Senior Advocate a/w. Adv. Shraddha Achliya, Adv.
Sunil Gangan, Adv. S.M. Seegarla i/by RMG Law Associates for Respondent
No.3 in WP/747/2024.
Mr. Mayur Khandeparkar a/w. Adv. Jagdish G. Aradwad (Reddy) for
Respondent No.2-SRA in WP/747/2024 and in WP/3865/2024.
Mr. Aspi Chinoy, Senior Advocate a/w. Adv. Shardul Singh, Adv. Sayali
Sawant for Respondent No.3 in WP/3865/2024.
Mr. Dipesh Siroya, AGP for the Respondent-State in WP/3865/2024.
Ms. Gaurangi Patil, AGP for Respondent - State in WP/747/2024.

              _____________________________________________

                                   CORAM : A. S. GADKARI AND
                                           KAMAL KHATA, JJ.
                             RESERVED ON : 18th December 2024.
                          PRONOUNCED ON : 21st January 2025.



                                                                               11/43



    ::: Uploaded on - 23/01/2025                 ::: Downloaded on - 23/01/2025 21:35:10 :::
      sns                                                      1-wp747-2024(f).doc



JUDGMENT (Per : Kamal Khata, J) :

-

1) Before us there are two interconnected Writ Petitions.

2) In Writ Petition No.747 of 2024, Petitioners-Jadhawani's seek

the following substantive reliefs:

"a) this Hon'ble Court be pleased to issue a Writ of Certiorari, or a Writ in the nature of Certiorari, or any other appropriate Writ, Order or direction, calling for the papers and files leading to granting the permission for the conversion of the scheme as per Government order dated 23/04/2013 at Exhibit 'F' and Conversion of the scheme as per the provisions of DCPR 2034 and approvals / sanctions / permissions / IOA / Reports / Letter of Intent / Commencement Certificate / Further Commencement Certificates / Occupation Certificate in respect to the Existing Composite Building No.1 and proposed Rehab Building No.2 and after going into the legality, validity and propriety thereof, to quash and set aside the approval granted for Conversion of Composite Building No.1 and the approval granted for demolition of the Composite Building No.1 vide LOI dated 05/12/2019 at Exhibit 'I'

b) this Hon'ble Court be pleased to stay the I.O.A. dated 10/02/2020 at Exhibit 'M' issued for Rehab Building No.1 for construction of new rehab Building by Demolition of the existing Building No.1 on land bearing CTS Nos. 825/1(pt) & 825/2 (pt) of Village Ambivali, Andheri (West), Mumbai;

c) this Hon'ble Court be pleased to direct the Respondent no.2 to provide the Petitioners sale shop on Ground to Second floor in the sale building to be approved by the Respondent no.2 on land bearing CTS Nos. 825/1 (pt) & 825/2 (pt) of Village Ambivali, Andheri (West), Mumbai in case of the demolition of the Petitioners shops in the Composite Building no.1;"

      sns                                                      1-wp747-2024(f).doc



3)              In Writ Petition No.3865 of 2024, Petitioners-Chamankar's seek

the following substantive reliefs:

"(a) that this Hon'ble Court be pleased to issue writ of certiorari or any other writ as deemed fit and proper by this Hon'ble Court and issue such order and/or directions to stop the demolition of the Composite Building No. 1 on the plot bearing CTS no. 825/1 (pt) & 825/2 (pt), situated at Village Ambivali, Andheri (East), Mumbai and call for the papers and records and file pertaining to the Composite Building No. 1 along with all sanctions, permissions, reports, certificates and after scrutinizing the same the legality and propriety thereof be considered and all such approvals, sanctions and permissions of conversions be quashed and set aside granting approval and permission for conversion of the said Composite Building No. 1 along with the demolition permission of the building vide LOI dated 27th July 2023;

(b) that this Hon'ble Court be pleased to cancel and set aside the said LOI dated 27th July 2023, IOA dated 25th August 2023, permission to allow demolition by letter dated 17th May 2024 and private report dated 1/4/2024 of Sardar Patel College of Engineering;"

4) In Writ Petition No.3865 of 2024 under Article 226 of the

Constitution of India, the Petitioners seeks a direction to the Respondents

to stop the demolition of the composite building, which has been declared

as dilapidated and classified as "C-1" based on a report allegedly procured

by Respondent No. 3 in collusion with Respondent No 2. The Petitioners

further challenge the legality and validity of Letters of Intent (LOI) dated

27th July 2023 and Intimation of Approval (IOA) dated 25 th August 2023,

sns 1-wp747-2024(f).doc

both issued in favour of Respondent No.3. The Petition highlights a breach

of statutory duties and obligations by Respondent No. 2-SRA, who at the

behest of Respondent No.3-Developer secured demolition permissions

based on a private institute's report, without adhering to the due process of

law.

5) Mr. Aspi Chinoy, learned senior counsel representing the

Respondent No.3 - Developer, raises a preliminary objection regarding the

Petitioner's locus standi to challenge the building's demolition. He contends

that the Petitioner-Chamankars' is none other than the former Developer

who was removed from the project pursuant to an Order by the SRA under

Section 13(2) of the The Maharashtra Slum Areas (Improvement, Clearance

and Redevelopment) Act, 1971 (Slums Act). He argues that the Petitioners

are only entitled to compensation, which will be determined by the SRA,

and beyond this, they have no right to interfere in the redevelopment of the

plot in question. In light of these facts, he submits that the Petition should

be dismissed with costs. Furthermore, he notes that the Petitioner-

Chamankars' have also filed civil suits but have not obtained any ad interim

reliefs in those proceedings.

5.1) At Present, the composite building has already been

demolished. Although the Petition was filed before the demolition

commenced, this Court initially granted a stay on demolition. However,

during the pendency of the Appeal to the Supreme Court, the Petitioners-

sns 1-wp747-2024(f).doc

Chamankars' failed to file the undertaking required by the High Court and

sought to be continued by the Supreme Court. Consequently, due to this

failure, Respondent No.3-Developer proceeded with the demolition of the

building.

5.2) In view of the above, it is necessary to first determine the locus

standi of the Petitioners before addressing other aspects of the matter. Mr.

Chinoy for the Respondent No.3-Developer contends that, the Petitioners-

Chamankars, as the former Developer of the Slum Rehabiliation Scheme

(SR scheme) was removed through an Order by the CEO SRA under Section

13(2) of the Slum Act dated 19 th August 2017. That, before this removal,

the Petitioner had completed Composite Building No.1 consisting of seven

floors. However, the Occupation Certificate ('OC') was issued only for floors

4 to 7, with 856.60 sq. mtrs. earmarked as free sale area for the Petitioners.

He notes that no O.C. was issued for the ground to the third floor. The

Petition is premised on the Petitioner's alleged indefeasible entitlement to

the 856.60 sq. mtrs., of free sale area in the Composite Building No.1,

despite their removal as a Developer under Section 13(2), for failing to

complete the Slum Rehabilitation Scheme.

5.3) Mr. Chinoy submits that, the Petitioner as the former Developer,

was required to accommodate 911 slum dwellers in rehabilitation (rehab)

and Project Affected Persons (PAP) tenements and upon successful

completion of the Scheme would have been entitled to a free sale area of

sns 1-wp747-2024(f).doc

79,500 sq. mtrs.

5.4) However, by an Order dated 19th June 2017, the CEO of the

SRA removed the Petitioner as a Developer under Section 13(2) of the

Slums Act. The Petitioners also lost their Appeal to the Apex Grievance

Redressal Committee (AGRC). The AGRC dismissed the Appeal against the

19th June 2017 Order by a reasoned Order dated 28 th November 2017. The

High Court subsequently upheld the AGRC's decision in Writ Petition

No.1324 of 2018 and Review Petition No.28 of 2018. The Special Leave

Petition (SLP) filed by the Petitioner No.1 against this decision was also

dismissed.

5.5) In 2018, through a General Body Resolution, Respondent No.3

was appointed as a new Developer. The SRA issued LOIs for the Slum

Rehabilitation Scheme in their favour. Following the extension of the cut-off

date for eligibility from 1990 to 2000, additional slum dwellers became

eligible, increasing the required rehab and PAP tenements from 911 to

1619. Respondent No.3, after consultations with the SRA, decided to

demolish the existing seven-storey composite building and replace it with

an 18-storey structure. This new building would accommodate the

additional eligible slum dwellers and provide them with an increased unit

size of 27.88 sq.mts. under Development Control and Promotion

Regulations Act, 2034 ('DCPR') up from the previous required 25 sq.mts.

under the Development Control Regulations, 1991 ('DCR'). Respondent

sns 1-wp747-2024(f).doc

No.3 secured the consent of all slum dwellers previously housed in the

composite building from 4th to 7th floor and received SRA approval to

proceed. Consequently, the building has been completely demolished. The

Petitioners specific case is that they are entitled to 856.60 sq.mtrs of free

sale area that they held on the first and second floor of the old building in

the new building. Mr. Chinoy counters that, this claim is baseless and

inconsistent with the established legal principles. He asserts that once

removed as Developer under Section 13(2), the Petitioners are only entitled

to compensation determined by the SRA and cannot claim rights over the

free sale area.

6) Mr. Chinoy cites settled legal principles from various

Judgements to reinforce his arguments:

6.1) In Priya Construction Co. v The Slum Rehabilitation Authority

& Ors. an unreported judgement dated 18.07.2023 in WP No.5116 of 2022

a co-ordinate bench of this Court in paragraphs 2 & 3 referred to another

co-ordinate bench judgement in Housing Development & Infrastructure Ltd.

v Mumbai International Airport Private Ltd. reported in 2013 SCC OnLine

1513 held as follows:

2. We now state this as a matter of settled law, and not only has this Bench said it, but previous benches have said it as well, that under Slum Rehabilitation Laws, free sale development rights, are contingent and conditional upon performance of undeniable obligations to eligible slum dwellers. A failure to fulfill those obligations is a failure of

sns 1-wp747-2024(f).doc

consideration, if this be seen in contractual terms . .. .. ..,

3..... 24 . .. .. .. HDIL's [the Developers] entitlement to a share in some of the lands released from encroachment was contingent upon the successful performance of its obligations under the Slum Rehabilitation Contract.. .. In other words, HDILs [the developer therein] entitlement did not crystallise upon the execution of the Slum Rehabilitation Contract. If it did not fulfill its obligations it acquired no rights."

6.2) In paragraph 4 of the same judgement another judgement of

the co-ordinate bench in case of Shree Sai Pawan SRA CHS Ltd V/s. CEO

SRA & Ors. dated 27th February, 2023 in WP No.9291 of 2022 was referred.

Mr Chinoy summed up the judgement to submit that if the developer fails

to successfully complete the Slum rehabilitation Scheme and is removed as

the Developer under Section 13(2), his contingent entitlement to the free

sale area, does not crystallize and he acquires no rights whatsoever in any

part of the free sale area. A developer who "is in default of his obligations"

and has accordingly been removed under Section 13(2) "is not entitled to

any of the benefits of the slum rehabilitation project i.e. the free sale

component".

6.3) He further emphasized on paragraph 6 of the said judgement which

reads as under:

6. "Thus under SRA law, the obligations of the developer in whose name the Letter of Intent or LOI are issued are inter alia payment of transit rent and construction of rehab homes for those entitled to rehabilitation according to sanctioned specifications. If these obligations are not met, then, as a

sns 1-wp747-2024(f).doc

matter of law, there is failure of consideration and there is no right to any free sale unit".

6.4) Mr. Chinoy then referred to the unreported judgement in the

case of Rajesh Gupta & Ors V/s. SRA dated 31st July 2023 in WP (L)

No.5083 of 2023 to submit that although the Developer might have entered

into Agreements with third parties for purchase of the sale area/

entitlement, at a time when the developer of the Slum Rehab Scheme was

entitled to deal with the same, on the removal and termination of such

Developer for not having successfully completed the Scheme, such

purchasers/allottees acquire no right to any free sale area and can only

have recourse against the erstwhile Developer.

6.5) Mr Chinoy submitted that the above position in law was

affirmed by Judgment of this Hon'ble Court in " Deepak Prabhakar Thakoor

& Ors V/s. MHADA & Ors reported in 2023 SCC Online Bom 2234

particularly in paragraphs 9 to 11.

6.6) He asserted that this settled legal position is not altered by the

fact that (i) the free sale area might have been demarcated as covering

specific premises/area in the already constructed building; (ii) the erstwhile

developer might have completed some of the proposed rehab building. The

question is not whether the Developer had completed a particular rehab

building, but whether he had successfully completed the entire project. For

example, in Vaidehi Akash's case the Developer had completed 8 rehab

sns 1-wp747-2024(f).doc

buildings but on his being removed as Developer he ceased to have any

right to any free sale area."

7) Based on the above, Mr Chinoy argues that, the Petitioners'

claim to 856.60 sq. mtrs., of free sale area is unfounded and contrary to

settled legal precedents. He further contends that the Petitioners' claim of

settled possession over the free sale area of 856.60 sq. mtrs. is also

baseless. A removed Developer cannot assert possession or settled

possession of any premises under the scheme. He submitted that, the

Petitioner's-Chamankar's are at the most entitled for compensation for the

work done by them from SRA. He submits that due process of law does not

apply to a removed Developer's claim, and the Petition should therefore be

dismissed.

8) Mr. Kapadia appearing on behalf of Respondent No. 3 in Writ

Petition No. 747 of 2024 fairly aligned with and reiterated the stand taken

by Mr. Chinoy. He additionally contended that the primary reason for

seeking demolition of Composite Building was the new DCPR 2034 that

came into effect from 13th November 2018 whereby the area to be provided

to the rehab tenements increased from 25 sq. mts to 27.88 sq. mts., and the

numbers of eligible slum dwellers increased from 911 to 1543.

8.1) Moreover, regarding the new development under the Revised

LOI dated 5th December 2019 the Respondent was not required to approve

plans as per the "as built" area contended by Mr. Mehta. He submitted that

sns 1-wp747-2024(f).doc

"as built" could never have included an illegal area.

8.2) He also submitted that, it was pursuant to the resolutions

passed in the Annual General Meeting of the Society where members had

agreed for demolition and reconstruction of their building and following the

Order passed by the SRA they had demolished the building. He also relied

upon the report of Sardar Patel College of Engineering to contend that it

clearly revealed that the building was in a dilapidated condition.

8.3) Finally, he added that, the SRA had relied upon the report of

the Valuer who valued the cost to be paid to the Petitioners at

Rs. 25,03,55,495/- and consequently no prejudice would be caused to the

Petitioners. In conclusion he submitted that the Petition be dismissed.

9) Mr. Khandeparkar, representing Respondent No. 2 - SRA also

aligned with and reiterated the arguments by Mr Chinoy. He emphasized

that the appointment of Chamankars' as Developer was terminated by an

Order dated 19th June 2017, which has since attained finality, following the

dismissal of their challenges up to the Hon'ble Supreme Court.

Consequently, he argued that the Petitioners now have no legal recourse to

any part of the Slum Rehabilitation Scheme, including the free sale

component. He submitted that under the Slum Rehabilitation Act, the

Chamankars' claims are restricted solely to costs incurred and they possess

no ownership rights concerning the subject property within the Slum

Scheme.

     sns                                                            1-wp747-2024(f).doc

9.1)             Mr. Khandeparkar further contended that CEO of the SRA

adhered to the principles of natural justice, considering all relevant aspects

before rendering the decision. He asserted that the Chamankars' were

removed from the slum scheme both de jure and de facto following the due

process. As a result the Chamankars' lack the locus to challenge the scheme

or to claim any associated benefits through this Petition.

9.2) To support his arguments, Mr. Khandeparkar relied on the

decision in the case of Housing Development Infrastructure Ltd. Vs.

Mumbai International Airport Ltd. reported in 2013 SCC Online Bombay

1513. He highlighted that, no interest is created in favour of a developer

merely by securing a slum scheme. Free sale rights are contingent upon the

Developer fulfilling obligations under the slum rehabilitation contract and

adhering to the stipulated timeline within the LOI. Entitlement to free sale

does not materialize solely upon execution of slum rehabilitation contract

but requires completion of the prescribed obligations. He further stated that

this Judgment was reinforced in the case of Priya Construction vs. SRA

(Order dated 18th July 2023 in Writ Petition No.5116 of 2022).

9.3) Additionally, Mr. Khandeparkar pointed out that the

Chamankars have already initiated a Commercial Suit bearing No.21 of

2024. Upon viewing the reliefs sought in the Commercial Suit, it is evident

that the subject matter of the Suit and reliefs overlap with those in the

present Petition. He argued that this overlap renders the Writ Petition non-

       sns                                                     1-wp747-2024(f).doc

maintainable.

9.4)             In support of this contention, he relied on the case of Jai Singh

vs. Union of India reported in 1977 SC page 1(4). He submitted that the

reliefs sought in the Commercial Suit and the Writ Petition are not only

similar but also inconsistent with one another. Based on these points he

concluded by urging the dismissal of the Petition.

Submissions by Mr. Shyam Mehta and Mr. Ashish Kamat on behalf of the

Petitioners Chamankars and Jadhawani.

9.5) Mr. Shyam Mehta, learned senior counsel, appeared for the

Petitioner Kamal S. Jadhawani and Anr. (Petitioner - Jadhawani) in Writ

Petition No.747 of 2024. He submitted that the Petitioners- Jadhawani were

in possession of the certain units on the second floor of the Composite

Building No.1, which had been allotted to them by the previous developer,

K S Chamankars' Enterprises. Consequently, their claims are derived from

Chamankar Enterprises, and Anr., Petitioners in Writ Petition No.3685 of

2024 (Petitioner-Chamankar).

10) After hearing Mr. Shyam Mehta on the conspectus of the

matter, we deemed it appropriate to hear Mr. Ashish Kamat because the

Petitioners-Jadhawanis' would not have a higher right than that of the

Petitioners-Chamankars'.

10.1) Mr. Kamat asserted that, this is a distinct case since the rehab

and free sale components were not different but in a composite Building.

sns 1-wp747-2024(f).doc

Having completed the building as per the approved plans, the Petitioners

contract stood fulfilled to that extent. He argued that, admittedly

Petitioners-Chamankars' had constructed the composite Building No.1 on 7 th

September 2007 and had received a Part Occupation Certificate (O.C.) for

the 4th to 7th floors. Undisputedly the possession of the residential units on

4th to the 7th Floor were handed over to the SRA for allotment to the eligible

slum dwellers. There was no record of the SRA taking possession of the

premises on the Ground to the 2nd Floors. The Petitioners - Chamankars

thus continued to possess at least the saleable component namely the

earmarked 856.60 sq. mts that included 4 units on 1 st floor and 5 units on

2nd floor as per the IOA report dated 16 th July 2007 since 2007 i.e. for over

17 years.

10.2) He explained that, lack of an O.C. for other floors was due to

some eligible persons selling their premises. Apart therefrom the

Petitioner's-Chamankars had realigned units on the 1 st and 2nd floor as was

permissible and submitted plans for its regularization that was pending

approval from the authorities.

10.3) Responding to Mr. Chinoy, Mr. Kamat contended that, this was

not a case of non-performance by the developer. The scheme was executed

in phases and two buildings had been fully constructed without grievance

for over 15 years. This was corroborated by the revised LOI dated 16 th

January 2019, which stated:

sns 1-wp747-2024(f).doc

"1) That all the other approvals & permissions sanctioned (i.e. IOA, C.C., O.C.C. etc.) approved & issued by the SRA in name of earlier Developer now stands revoked except the approvals of already constructed and commenced buildings under regulation 33(10) i.e. Rehab Building no. 01 of Andheri Anna Nagar, Kasam Nagar CHS Ltd., Rehab Building No. 01 of Vitthal Rakhumai CHS Ltd., RTO office Building etc.."

10.4) Mr. Kamat questioned how the Respondent No. 3 - new

developer, without the occupants' consent, could demolish the structure

completed only 17 years ago in the year 2007. He argued that, the SRA and

the Respondent No 3- new developer acted in bad faith by declaring this

building as dilapidated through a BMC notice under Section 353B and

thereafter obtaining a private Structural Engineers' report categorizing the

building as C-1.

10.5) He vehemently argued that, the new developer - Respondent

No. 3 offered larger areas to the rehabilitated members of the composite

building in the new building and under that pretext, prompted them to

lodge complaints with the BMC regarding Structural Stability. The BMC

obliged and issued a notice, following which certain members of the rehab

building obtained a structural stability report that categorized the building

as C-1, leading to demolition.

10.6) Mr. Kamat argued that, the managing committee members

indulged in forgery and fabrication of sale of shops and offices. Complaints

regarding sale of offices and shops were lodged with Respondent No. 2 on

sns 1-wp747-2024(f).doc

5th December 2023. He claimed that this action of issuing notice under

Section 353B by BMC was malafide. He emphasized that no notice or

hearing was provided to the Petitioners.

10.7) Moreover, the SRA did not inquire about the building's

deterioration or hold the original architect accountable for faulty

construction.

10.8) Therefore, the permissions granted by SRA via the LOI dated

27th July 2024, IOA dated 25th August 2023 and demolition Approval dated

17th May 2024 based on the private report dated 1 st April 2024 also were

unlawful and should be set aside. Additionally, the Petitioners were

wrongfully dispossessed through illegal acts, including breaking locks. He

asserted that, when analysed cumulatively it clearly reveals that the State

Authorities acted in undue haste to permit demolition, demonstrating

malafide intent. Consequently, the actions of the SRA and the Respondent

no. 3 - new developer should be set aside.

10.9) Mr Kamat submitted that, the Petitioners were entitled to

equivalent space in the new building at par with the other eligible

occupants. He clarified that the suit filed for damages was unrelated to the

current Writ Petition which sought to challenge the collusive actions of the

developer, BMC and SRA in demolishing a stable building. He thereafter

submitted that, the Petition of the Chamankar's be allowed.

REASONS AND CONCLUSION:

       sns                                                   1-wp747-2024(f).doc

11)              We have heard all counsel at length and also closely examined

the record.

12)              At the outset it be noted that, though Mr Chinoy's arguments

were convincing, but there seemed to be something amiss.

13) On a careful analysis, when we focused on the actions of the

BMC and the SRA, ignoring the status of the Petitioner, it became evident

that the entire action smacks of malafide. In our view, this Petition does not

concern whether the Petitioners are entitled to damages, 856.88 sq. mtrs.

or compensation as calculated by the SRA. Instead, the issue is whether the

actions of the new developer, through the BMC and SRA, were lawful or

required setting aside.

14) The other issue that cropped up was whether the new

developer could redevelop the duly constructed building and complete

building with part O.C. taking the rehabilitated occupants (members of a

co-operative society) once again as "slum dwellers" in the SR Scheme to

benefit from the new DCPR 2034? In our view they loose their status as

"slum dwellers" once rehabilitated. However, this issue being beyond the

scope of this Petition, is not addressed.

PART O.C., ALLOTMENT & POSSESSION

15) There is no dispute that the Chamankars had completed the

Composite Building in all respects. Part O.C. too was obtained and the

Slum Dwellers proposed to be rehabilitated too were allotted tenements as

sns 1-wp747-2024(f).doc

contemplated by the IOA dated 16th July 2007. Admittedly, eligible slum

dwellers are in lawful possession of their premises from the 4 th to the 7th

floors. Obviously, therefore the possession of these tenements was handed

over by the Petitioner-developer Chamankars' to the SRA who in turn have,

after due process, handed over the possession to the slum dwellers.

Resulting in compliance with the LOI conditions. Thus the slum dwellers

ceased to be slum dwellers once they were rehabilitated.

16) The letter dated 17th March 2010 whereby the Chamankars'

had offered the premises on the 1 st and 2nd floor to the SRA and sought

permission for the Occupation Certificate for the ground plus three floors is

also not disputed. Therefore, the contention that the Petitioners could not

have been in possession of the premises for want of OC would not be

relevant for the purposes of being in formal or physical possession of the

building.

17) Referring to the revised LOI dated 5th August 2019 and 5th

December 2019 it is evident that the approvals granted earlier to the

previous developer for certain rehab buildings were saved, while all other

approvals were revoked. Mr. Chinoy's argument that the Petitioners were in

wrongful occupation or lacked the right to oppose the demolition is

unpersuasive. His assertion that the Petitioners were in wrongful

occupation or that they ought to have surrendered these premises to the

SRA and therefore they possess no right to come to court opposing

sns 1-wp747-2024(f).doc

demolition of the building is an argument which we are unable to accept.

18) It is undisputed that, the Chamankars developed the building,

allotted units to the Jadhawanis (rightly or wrongly) and handed over

possession of tenements from 4th to 7th floor to the SRA and subsequently,

eligible slum dwellers have been in lawful possession of those premises. We

also cannot ignore that it is for the developer to hand over possession of

the tenements and of the building to the SRA or for the SRA to take

possession in some manner of form duly recorded in writing.

19) Furthermore, there is no communication produced on record or

referred, from the SRA to the Petitioners calling upon them to handover the

three floors of the composite building or even the earmarked area that

continued to be in their possession over 17 years pursuant to being

terminated under Section 13 (2) of the Slums Act. Pertinently, the SRA has

failed to take a stand on this aspect. It has neither filed a reply in

Chamankars' Petition or brought any documentary evidence before us to

substantiate or reject any action by the new developer. They ought to have,

but have deliberately left it to the Court to draw an inference that, in either

way would favour the new developer whom they openly support.

20) In our view, the SRA ought to have placed on record certain

facts:

1) as to when they took possession of the tenements from the

4th to 7th Floor,

sns 1-wp747-2024(f).doc

2) whether they took possession of the rest of the building and

if not why not,

3) what steps they took against the developer for 17 years if he

had failed to handover possession of the building or any

part,

4) who were in occupation of the other tenements from the

ground to the 3rd floor other than premises/area claimed by

the Petitioners Chamankars or Jadhawanis, and

5) why O.C. was not granted to the remaining floors i.e.

Ground to 3rd floor for 17 years.

6) if there were occupants on the Ground floor to the 3 rd floor

then it would mean that they were in illegal possession and

if so what steps did the SRA take to vacate them.

7) earlier building structural stability report - despite this

Court directing to produce - it is not produced till this date.

The absence of this information which the SRA alone would have, is

suppressed from this Court.

21) We cannot ignore the terms and conditions of the IOA 16 th July

2007 which categorically mentioned about CC of only one building namely

Composite Building No. 1 and the part O.C. granted to the Petitioners on

7th September 2007 which categorically entitled them to a certain units in

the Composite Building. Furthermore, the Undertaking of the new

sns 1-wp747-2024(f).doc

developer dated 7th February 2020 filed with the SRA clearly establishes

that there were occupants in the tenements from Ground floor to the 2 nd

floor, third floor being a service area.

22) Moreover, undisputedly, this was a contract which was to be

executed in a phased manner. The fact that two buildings were fully

constructed and one had commenced construction by the Petitioners can be

evinced from paragraph 1 (supra) of the LOI dated 16th January 2019.

22.1) Mr. Kamat was thus right in contending that, no one has raised

any grievance about these two building for more than 15 years and the

requirement of demolition of the building would have been mentioned in

the LOI dated 16th January 2019 and not have been saved.

23) Assuming, that they would have to return the area under their

occupation, on failure to hand over, the SRA could not have simply sent the

new Developer to forcibly take possession - the SRA would necessarily

have to initiate proceedings to recover possession as per the law, being a

statutory Authority. Mr. Khandeparkar has discretely only referred to the

inspection reports of 23rd and 26th April 2024 to contend that the allottees

from Chamankars', namely the Jadhawanis' were not in possession as

claimed.

24) We are unable to accept that the Petitioners were not in

possession. If we had to hold otherwise, the SRA would have to make a

positive statement on Affidavit along with documentary evidence to show

sns 1-wp747-2024(f).doc

that the entire building was handed over to them and thereafter they have

put those persons who were eligible only in possession of the areas

including the ground to the 2nd floor. There is nothing on record to show

any actions taken by the SRA.

25) The possession to the ground plus second floor having been

received from the developer has not been touched upon by

Mr. Khandeparkar either in the Affidavit or in the submissions that have

been filed.

26) We are unable to appreciate this stand of the SRA in behaving

like a private individual. We also do not appreciate State Authorities

misguiding the Court. The SRA has remained silent regarding the

interpretation of clause / paragraph No.2 of the letter dated 7 th September

2007, addressed to Chamankars which clearly stated, "that all pending IOA

and LOI conditions shall be duly complied with before asking full

occupation to the last building in layout." A plain reading conveys, that in

view of this condition imposed by the SRA the composite building would

not be granted further or full Occupation Certificate until this condition

was met. The SRA also ought to have placed on oath as to whether or not

the Petitioners were entitled to 856.60 sq. mtrs. including the 9 shops

earmarked on the 1st and 2nd Floors of the Composite building and if so

under what provision. There is no statement in the Affidavit suggesting that

on termination the Petitioners-Chamankars were liable to hand over the

sns 1-wp747-2024(f).doc

area under their possession or any communication calling upon them to

surrender the possession since 19th June, 2017.

27) We therefore agree with Mr. Kamat and Mr. Mehta that the

demolition of the building was a back door entry to take over possession

from the Petitioners frustrating their rights without following any process

known to law.

28) In our view, whether the Petitioners were in actual or formal

possession is irrelevant to this case when we are considering the action of

the BMC issuing the 353B notice under the BMC Act, when ex-facie the

building was not 30 years old.

BMC NOTICE UNDER SECTION 353B

29) A simple arithmetical calculation would reveal that the

building was not 30 years old. SRA granted part O.C. on 7 th September

2007 and notice under Section 353B was issued on 13 th March 2024. Thus,

the building on the date of issuance of notice was not more than 17 years

old. Therefore ex facie the notice was bad in law.

30) In this regard, the Section 353B notice of the Brihanmumbai

Municipal Corporation Act,1888 ('BMC Act') is relevant and reproduced

hereinbelow for ready reference:

"353B. Structures Stability Certificate

(1) Every owner or occupier of a building in respect of which a

period of 30 years from date of -

 sns                                                                 1-wp747-2024(f).doc

               (i)       Issue     of   its   completion      certificate     by    the

                         Corporation; or

               (ii)      issue of permission of occupy a building under

                         section 353A; or

               (iii)     its physical occupation of at least 50 per cent of its

                         built-up area,

whichever is earlier, has expired, shall cause such building to be

examined by a Structural Engineer registered with the Corporation

for the purposes of certifying that the building is fit for human

habitation (such Certificate hereinafter referred to as "the

Structural Stability Certificate"). These Structural Stability

Certificate issued by such Structural Engineer shall be submitted

to the Commissioner.

(2) The Structural Stability Certificate shall be submitted within

one year from the expiry of a period of thirty years referred to in

sub-section (1), and every ten years thereafter or such earlier

period as the Commissioner may determine having regarding to

the condition of the building and the corrective repairs carried out

by the owner or occupier.

(3) Notwithstanding anything contained in sub-section (1), the

Commissioner may, at any time, after having recorded the reasons,

in writing, direct the owner or occupier of a building, to cause

such building to be examined by such Structural Engineer and to

submit to the Commissioner, the Structural Stability Certificate, as

sns 1-wp747-2024(f).doc

required under sub-section (1), within the period not exceeding

thirty days as specified by the Commissioner, in such direction.

(4) If the Structural Engineer recommends any corrective repairs

for securing the structural stability of the building, such corrective

repairs shall be carried out by the owner or occupier of a building

to the satisfaction of the Commissioner.

(5) Any owner or occupier, as the case may be, who fails to carry

out corrective repairs for securing structural stability, within a

period of six months from the date of report of the Structural

Engineer, shall be punished with the fine as provided in section

471.

(6) Notwithstanding anything contained in sub-section (5), the

Commissioner may, after giving the owner or occupier, a notice in

writing, require him to carry out, within the period specified in the

notice, corrective repairs for securing structural stability of a

building. If the owner or occupier fails to carry out such corrective

repairs within the period specified in the notice, the Commissioner

may carry out the same and the expenses incurred by the

Commissioner on such repairs shall, on demand if not paid within

thirty days, be recovered from the owner or occupier as arrears of

property tax.

(7) If there is any dispute about the amount of expenses for which

demand is made under sub-section (6), an appeal may be

preferred to the Chief Judge of the Small Causes Court, but no

sns 1-wp747-2024(f).doc

such appeal shall be entertained by the said Chief Judge, unless --

(i) it is preferred within twenty-one days from the date of

receipt of notice of such demand;

(ii) the amount for which demand is made is deposited

with the Corporation and a true copy of the receipt showing that

the amount has been so deposited accompanies the appeal.

(8) In case the appeal is decided in favour of the appellant and

the amount of expenses deposited with the Corporation is more

than the amount payable by the appellant, the Commissioner shall

adjust the excess amount with interest at 6.25 per cent per annum

from the date on which the amount is so deposited by the

appellant, towards the property tax payable by the owner in

respect of such building thereafter."

31) Section 353B mandates that the buildings over 30 years old

must obtain a structural stability certificate. This provision presupposes two

conditions: (i) the building must be 30 years old and (ii) notwithstanding

anything contained in sub-section (1) the Municipal commissioner for

reasons recorded in writing cause such building to be examined and

certified by a Structural Engineer.

31.1) Consequently, the issuance of notice under Section 353B of

BMC Act which proceeds on the basis that the building was 30 years old

was unlawful. Furthermore, the BMC had no ground to intervene, as this

plot was under the SRA Scheme.

       sns                                                     1-wp747-2024(f).doc

ROLE OF SRA AND NEW DEVELOPER

32)              The SRA could not have acted like a post office. The SRA could

not have feigned ignorance about the age of the building given the fact that

it had issued the O.C. It failed to take any steps and verify the authenticity

of the report of the private Structural Engineers. It appears that they were

eager and interested in getting the building demolished.

33) Normally, we would have expected SRA to obtain an

independent report about the condition of the building if they on survey

and inspection alongwith their Engineers felt that the private Engineer's

report had some weightage. It was the SRA's responsibility to take

appropriate action against the developer and Architect after providing

written reasons. This was not done.

34) We also agree with Mr. Kamat's contention that, there is no

evidence of complaints about the building's condition and stability until the

developer proposed demolition and reconstruction of the old building to

gain benefits under the DCPR 2034.

35) The tenements from Ground to the 2nd floor were commercial

tenements. The Undertaking submitted by the new developer,

acknowledges occupants on ground to second floors. The actions of the

SRA in delegating its powers to verify the authenticity of occupants,

including that of the sale shops, to the new developer, before demolishing

the Composite Rehab building in the SRA scheme was unlawful. The

sns 1-wp747-2024(f).doc

possession of these tenements to those eligible was and is the SRA's

responsibility. The SRA alone had the prerogative and duty to authenticate

occupants before demolition. By delegating this authority, they acted

improperly and unlawfully. In our view the SRA could not have done this.

36) The SRA has not clarified when it took possession of the

balance floors of the building or why it failed to act for 17 years if the

developer had not handed over possession. The absence of this critical

information and the lack of documentary evidence leads us to draw an

inference that, the SRA's actions were malafide. The SRA's failure to take a

clear stand on these matters further undermines their bonafides.

37) The Courts, in our view are not expected to get into the nitty-

gritty's of the contracts in Writ Petitions filed under Article 226 of the

Constitution of India. But appalled by the conduct of the SRA and the BMC

and the manner in which they have proceeded with demolition of the

recently completed composite building in this slum project, we examined

the documents minutely. We do not expect the SRA to stand like a private

individual. SRA is a State within Article 12 of the Constitution and is

expected to come clean to Court and point out all aspects of the matter as

they stand and not take up stands with a biased approach as is evident in

this case. We express our displeasure towards the act of the CEO, SRA for

having delegated powers to the developer to verify and authenticate the

occupiers in the composite rehab building constructed in 2007. On that

sns 1-wp747-2024(f).doc

ground alone, the Petitioners would deserve to be heard and entertained in

this Petition.

38) The judgments relied upon by Mr. Chinoy and Mr.

Khandeparkar do not deal with composite buildings or compensation in

lieu of part completion of a Scheme as in this case. Areas were not only

earmarked but were in possession of the developer for 17 years. The facts

in this matter are thus entirely different from the judgments cited by Mr.

Chinoy. Thus those judgments will render him no assistance.

39) Despite being called upon by this Court, the SRA has failed to

produce the structural stability certificate issued at the inception, which

would indicate the certified lifespan of the structure. While granting the

O.C. to the building in 2007 upon its completion, such certification was

essential. However, the document now produced is vague and does not

provide the crucial detail of the certified lifespan as determined by the

Structural Engineer.

40) The BMC's actions, too are questionable. Issuing notices under

Section 353B, despite the inapplicability of the section, demonstrates

malafide intent. State authorities like the SRA and BMC are expected to act

transparently and in public interest, but their conduct in this case falls far

short. We agree with the contentions of Mr. Kamat that the provisions of

the BMC Act would not be applicable to this building as it had not

completed 30 years as is a preliminary condition to the applicability of the

sns 1-wp747-2024(f).doc

section itself. We thus find the actions from the SRA and the BMC mala fide

in this case. The BMC also being a Statutory Authority cannot play or even

seen to be playing to the tunes of any developer. They are expected to be

and ought to be unbiased, strict followers of the law and their actions

ought to be only in public interest. They ought to have refused to take

action and issue notices as were done calling upon the occupants to get

reports in the first place. We do not appreciate the conduct of the engineers

and the Authorities and all concerned who were responsible for these over

enthusiastic actions favouring both the occupants as well as the developers

in the SRA scheme.

41) We are also unable to accept the stand of the SRA when they

say that the unit Nos.201, 202 and 203 claimed by the Petitioners

Jadhawanis' were rehab component units being residential cum

Commercial R.C. Nos.40, 41, 42, 43 and 44 whereas unit No.207 claimed

by the Petitioner No. 2 is in fact R.C. 35 and 36. We are unable to

understand as to what action had the CEO SRA taken with regard to these

units since 2007, that the building was completed. There is also a failure to

mention about the other units on the three floors that is the ground, first

and second and as to who were in occupation of these floors. There is also

no mention as to what has been done with regard to the other units

occupied or empty on these floors.


42)              The entire reply is only based as a response to the petition and






    sns                                                     1-wp747-2024(f).doc

there is no clear narration of facts and the current status of the said three

floors. The SRA is also a Statutory Authority and therefore is bound to

come to the Court with clean hands and with an unbiased approach. This is

clearly absent in this case. It clearly smacks of mala fide and the conduct is

that of a private individual rather than a State. There is also no clarification

as to why the amended plans were not accepted or rejected by the SRA and

the BMC. If they were rejected, why no action was taken by them for the

past 17 years for having been put up differently as opposed to the approved

sanctioned plans. There is no mention or argument or contention raised by

the SRA in reply to this Petition. No such documentary evidence or clause

in the Order has been pointed out to us in this regard. The SRA has also

failed to point out from the terms of the contract, as to why these premises

of 856.60 sq. mtrs. were earmarked for the Chamankars' and whether they

were required to be given to them under the contract upon completion of

the composite building or not and if not, then why have the SRA not taken

possession of these floors from the Chamankars' for a period of more than

17 years. These questions remain unanswered and therefore these stands

taken by the SRA in this Petition clearly lead us to believe that their actions

are mala fide. The SRA's failure to clarify why amended plans were neither

accepted nor rejected and their lack of action regarding premises

earmarked for the Chamankars for over 17 years, further underscores the

malafide nature of their actions.

       sns                                                      1-wp747-2024(f).doc

43)                In conclusion, the contention of Mr. Chinoy that, the

Chamankars' and Jadhawanis' had no locus is rejected. Being in occupation

either physical or formal would suffice to grant locus to the Petitioners to

challenge the actions of new developer as well as the SRA. The delegation

of powers to the developer to verify occupants was illegal. The saying -- "if

the premise is incorrect, the conclusion is inevitably flawed' squarely apply

in this case.

44) In view of the above, deliberation and to balance equities, we

pass the following Order:

1) Respondent No.3 is directed to set aside and earmark an

area of 856.60 sq. mtrs. approved for the Petitioner in the new

building, along with the proportionate increases offered to the other

eligible occupants under the new scheme;

a) The Petitioners Chamankars entitlement to this area or

compensation in lieu of the said area of 856.60 sq. mtrs. as per the

market rate be decided by the SRA preferably within six months.

b) In the interim, the Petitioners are entitled to transit

accommodation or compensation for the said area similar to and

at par with other eligible occupants.

45) Chamankar's Petition is accordingly allowed in the aforesaid

terms.


46)                Since Petitioner-Jadhwani's rights are secured through the






       sns                                                     1-wp747-2024(f).doc

Chamankar's their Petition stands disposed of in the aforesaid terms.

47) In view of the disposal of the above Writ Petitions, all Interim

Applications and Contempt Petition stand disposed off.

48) All the concerned to act on an authenticated copy of this Order.

             (KAMAL KHATA, J.)                     (A.S. GADKARI, 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