Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sukhshanti Co-Operative Housing ... vs Nishant M. Mahimtura And 3 Ors
2025 Latest Caselaw 1727 Bom

Citation : 2025 Latest Caselaw 1727 Bom
Judgement Date : 21 January, 2025

Bombay High Court

Sukhshanti Co-Operative Housing ... vs Nishant M. Mahimtura And 3 Ors on 21 January, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
2025:BHC-OS:931-DB

                                sbw                                                  3-oswp-2393-2006+(J).doc

                                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                                ORDINARY ORIGINAL CIVIL JURISDICTION

                                                     WRIT PETITION NO. 2393 of 2006
                                                                 WITH
                                                    NOTICE OF MOTION NO. 496 OF 2007


                         Sukhshanti Co-operative Housing
                         Society Ltd., through their Hon.
                         Secretary Mr. (Dr.) H.S. Bhatia
                         Indian Inhabitant, having their
                         registered office at 19, Peddar Road,
                         Mumbai - 400 026.                                               ... Petitioner.

                                      V/s.

                         1.           Mr. Nishant M. Mahimtura
                                      Indian Inhabitant residing at
                                      Chandan, 62-B, Pedder Road,
                                      Mumbai - 400 026.

                         2.           Mr. Riyaz Ganji
                                      Indian Inhabitant carrying on business
                                      At Flat No. 2, Ground Floor,
                                      Shanti No.3, at 19, Pedder Road,
                                      Mumbai 400 026.

                         3.           Municipal Corporation of Greater
                                      Mumbai, (A Corporation Constitution)
                                      under the B.M.C. Act, 1888 having
                                      its office at Mahapalika Bhavan
                                      Mahapalika Marg, Fort,
                                      Mumbai - 400 001.

                         4.           Municipal Corporation of Greater
                                      Mumbai, (A Corporation Constitution)
                                      under the B.M.C. Act, 1888 having
                                      its branch office at "D" ward Municipal
                                      office, at Jobanputra Compound,
                                      Nana Chowk, Mumbai 400 007.                        ...Respondents.



             Digitally signed
                                                                                                                1/18
             by SANDHYA
   SANDHYA BHAGU
   BHAGU   WADHWA
   WADHWA Date:
           2025.01.22
             17:13:44 +0530




                                  ::: Uploaded on - 22/01/2025                  ::: Downloaded on - 22/01/2025 21:53:14 :::
  sbw                                                      3-oswp-2393-2006+(J).doc




Mr. Kunal M. Patel a/w Mr. Vijaykumar Mishra for the Petitioner.
Mr. Shashank Dubey for Respondent Nos.1 & 2.
Ms. Pooja Khandeparkar a/w Ms. S.V. Tondwalkar i/by Ms. Komal Punjabi
for the Respondent-BMC.
Mr. Dilip Aahire (Designated Officer 'D' Ward) - present.
Shri Dheeraj Kaunde, A.E. (B&F) 'D' Ward - present.



                                    CORAM :
                                         A. S. GADKARI AND
                                         KAMAL KHATA, JJ.
                           RESERVED ON : 6th January, 2025.
                       PRONOUNCED ON : 21st January, 2025.

JUDGMENT (Per Kamal Khata, J.):

-

1) By this Petition under Article 226 of the Constitution of India, the

Petitioner seeks the following prayers.

"(a) that this Hon'ble Court may be please to issue a writ of mandamus/direction and/order of a like nature be issued against the Respondent Nos.3 and 4, after considering the legality and validity or otherwise thereof, directing the Respondent No.3 and 4 to demolish the unauthorized structure/shop as more particularly set out in "Exh-E".

(b) that this Hon'ble Court direct the Respondent No.1 and 2 to restore the said flats No.1A and 2 in their original state.

(c) that a writ of mandamus/direction and/order of a like nature be issued against the Respondent No.3 and 4 to demolish all encroachment over the property of the Petitioner in violation of the provision of law."

sbw 3-oswp-2393-2006+(J).doc

Brief facts that led to the Petition are as under:

2) The Petitioner is a Society situated at Peddar Road, an elite

location in Mumbai. They complained to Respondent Nos.3 and 4 (BMC)

that it's member the Respondent Nos. 1 and 2 - owners of flat No. 2 (on the

ground floor) have amalgamated the adjoining flat No.1A owned by a

deceased member Dr. L Soneji. The illegalities they complained of were,

that the Respondent Nos. 1 and 2 had (i) affixed a door usurping the

common area leading to the two flats, (ii) installed a mild steel shutter to

create an access of the flat to the main road and most importantly (iii)

demolished the dividing walls of the flats endangering the structural

stability of the building.

3) The Respondent Nos.1 & 2 retained their changes despite requests

and written communications by the Society. Though called upon, the

Respondent Nos.1 & 2 failed to produce the BMC permissions for the

changes effected and their legal right to flat 1A. Following Society's

complaints, the BMC merely issued 3 notices warning the Respondent Nos.1

& 2 but failed to restore the flats to its original position. Concerned about

the structural stability of their building, having waited for a considerable

period of 18 months, the Society was compelled to file this Petition.

Contentions:

4) Mr. Kunal Patel, learned counsel for the Petitioner - Society asserts

sbw 3-oswp-2393-2006+(J).doc

that, not only have the Respondent Nos.1 and 2 willfully deliberately and

brazenly ignored the BMC. If that wasn't enough, the BMC failed to comply

with the Court orders dated 22 nd June, 2006 and 27th September, 2007. Its

been almost nineteen years since. He drew our attention to the two orders

which are reproduced for ready reference.

5) Paragraph No.5 of Court Order dated 22 nd June 2006 passed in

Appeal from Order No.315 of 2006 in Notice of Motion No.1443 of 2006

and Notice of Motion No.1406 of 2006 in S. C. Suit No.1511 of 2006 with

Civil Application No. 401 of 2006 was as under:

"5. In the meantime, the parties are directed to maintain

status quo with regard to the suit property in terms of

possession as of today as well as to the structure which is

standing on the site. This status quo order, however, will not

preclude the corporation from proceeding with proposed

action under section 351 of the Mumbai Municipal Corporation

Act."

(Emphasis supplied)

6) Order dated 27th September, 2007 in the Present Writ Petition

directed as under:

1. Heard the learned counsel for the petitioner and the

learned counsel for respondent numbers 3 and 4. respondent

No 1 is personally present before the court. We have perused

sbw 3-oswp-2393-2006+(J).doc

the letter issued by the executive engineer building proposal,

city-I dated 21st September 2007 wherein it is categorically

mentioned that the earlier proposal of Mr nishant mahimtura

submitted by architect shree Sachin Wairkar was rejected by

the said executive engineer on 26th March 2007. It appears

that there after there is no proposal pending before the set

executive engineer building proposal, city-I.

2. Under these circumstances, rule. By way of interim

relief we direct respondent numbers 3 and 4 to demolish all

illegal encroachments and constructions which have been

carried out in flat numbers 1A and 2. This shall be done

within a period of 2 weeks from today.

7) Mr. Patel argued that, to make matters worse, the BMC failed to

comply and prolonged the compliance even after the matter was taken up

on 27th August 2024. It was only on 15 th November, 2024 the compliance

Affidavit filed reveals partial compliance of the Notice. The door enclosing

the common area leading to the flat Nos.1A and 2 was removed by the

BMC. In view of the above prays that the Petition be made absolute with

costs.

8) Per Contra, the Respondent No.1 claims to be owner of flat No.2

on the ground floor of Building No.2. Flat 1A belonged to his aunt who

sbw 3-oswp-2393-2006+(J).doc

expired intestate on 11th January 2005. Respondent No.1 claims to be

entitled to the flat as her heir. It is averred that the Society itself had

granted permission for renovation of his flat. According to them, all the

renovations carried out were legal. The Respondents claim that the two

flats have been interconnected for more than 25 years based on plans

submitted and consent terms filed on 28 th April 1997 in the proceeding

before the Small Causes Court. Reliance is also placed on the assessment

bills of the BMC charging them as commercial premises for use of

dispensary and tailoring shop. In addition Respondent No.1 relies on the

Shop and Establishment License issued on 1st January 1997, granting

permission to conduct the business of sale of garments from the two flats. It

is thus submitted that the Petition be dismissed.

Reasons and Conclusion:

9) We heard learned advocates and perused the papers in the

proceedings.

10) This is yet another case of BMC's failure to perform with statutory

obligations namely execute its own Orders, restoring the subject Flats in

their original state. Consequently, law abiding citizens are being compelled

to come to Court. Appallingly, the BMC has failed to even comply with

Court Orders.

11) A summary of what transpired is necessary to justify our

conclusion.

   sbw                                                  3-oswp-2393-2006+(J).doc

11.1)          Dr. L. Soneji the owner of Flat 1A of Shanti Building No.2

expired on 11th January 2005. The Doctor was running her clinic from the

said Flat. Respondent No.1, claiming to be her legal heir, on the date of her

death itself, demolishes the walls of his owned Flat No. 2 and adjoining Flat

1A and amalgamates them. In addition, he installs a door in the common

passage leading to the two flats and also a shutter to access the main road

from the Flats. All of this is done without the permission of the Society or

the BMC and without remotely caring about the structural stability of the

Building.

11.2) Since the common area of the society was usurped and

partitioning walls of the two separate Flats were demolished the society in

order to secure its building and the members living on the higher floors,

lodged a complaint on 13 th January with the Police Station and on 17 th

January, 2005 with the 'D' ward of the Municipal Corporation calling upon

them to take action against two of its members for having blatantly flouted

all laws and for putting the lives of other members at risk by demolishing

the walls on the ground floor that divided the two flats. Not only do the

Respondent Nos.1 & 2 not stop at doing this, despite a notice issued by

Respondent No.4 under Section 354 of the BMC Act on 24 th January 2005,

and pulling down the illegal constructed shutter on 27 th January 2005, they

reconstruct the shutter and continue with the illegal addition and

alteration.

   sbw                                                    3-oswp-2393-2006+(J).doc

11.3)          The Petitioner society then sent notice on 3 rd February 2005 to

place on record the offenses committed by the Respondent Nos.1 and 2.

Following up with the complaint, the Respondent No.4 issued another

notice under Section 354 to the Respondent Nos.1 and 2. The Respondent

No.4 also sought police help on the same day.

11.4) On 28th February 2005 the Respondent No.4 issues a stop work

letter to Respondent No.1 with a warning.

11.5) The Respondent Nos.1 and 2 in utter defiance, continued with

their illegal and unlawful activities of amalgamating flats 1A and 2 on the

ground floor by encroaching upon the Petitioner's common area leading to

that flat.

11.6) The Petitioners then, were compelled to file a Suit in the City

Civil Court on 4th April 2006. On 7th April 2006, an interim Order restrains

Respondent Nos.1 and 2 from carrying out such illegal construction.

11.7) On the next day on 8th April 2006, a Commissioner is

appointed and called upon to visit the suit premises and submit a report. A

week later on 17th June 2006, the Commissioner submits a report showing

that the Respondents had in fact removed the walls of the two flats

amalgamating the same as well as encroached upon the common area of

the society leading to the two flats.

11.8) On 19th April 2006, the City Civil Court passed an order

allowing the Petitioner's Motion and dismissing the Motion of Respondent

sbw 3-oswp-2393-2006+(J).doc

Nos.1 and 2 following the Order on 7 th June 2006 the Respondent No.4

proceeds to issue a notice under Section 351 of the BMC Act to Respondent

Nos.1 and 2.

11.9) A Civil Application is filed before this Court against the Order

of 19th April 2006 passed by the City Civil Court. On hearing the parties,

the single Bench of this Court passed an order dated 22 nd June 2006

permitting the BMC to proceed with action required under Section 351 of

the BMC Act, 1888.

11.10) The Respondent No.4 once again directs the Respondent No.1

to remove the unauthorized work and warns of further prosecution on 28 th

June 2006. On 11th of August the Petitioner issues a notice to the

Respondent Nos. 3 and 4 to take action following the notice dated 28 th June

and the Order of 22nd June 2006 passed by this Court permitting the BMC

to take action against the Respondent Nos.1 and 2 under Section 351 of the

BMC Act.

11.11) Since no action has been taken subsequent to the 351 notice,

the Society by this Petition on 7th September 2005 seeks directions from this

Court against the Respondent Nos. 3 and 4.

11.12) Thus, despite the action initiated by the law-abiding Society

and Orders of this Court, both the Respondent Nos.1 & 2 and the BMC have

failed to comply.


12)         The matter went into cold storage since the last order neither the






  sbw                                                     3-oswp-2393-2006+(J).doc

BMC nor the Petitioners have taken any further steps. The illegalities

continued blatantly despite the Orders of the removal of those illegalities

and restoration of the premises.

13) A bare perusal of the reply of Respondent No.1 dated 4 th August

2007 would reveal that, the entire Affidavit is replete with wrong notions

and falsehoods stated with an intent to mislead the Court. In fact, it admits

that the Respondent No.1 took possession of flat No.1A on 12 th January

2005 in paragraph 5B i.e. on the next day that Dr. L Soneji expired. It also

admits that there were disputes between the legal heirs of the deceased Dr.

L. Soneji and that a Suit was filed in the Bombay High Court bearing Suit

No. 949 of 2005.

14) The Affidavit attempts to lead us to believe that it is the society

who is obstructing the use of the common amenities and is harassing the

Respondent No.1. Although it claims that the renovation work is carried on

within the boundaries of law, the Respondent fails to produce any sanctions

from the BMC permitting them to do so, it in fact admits that the

Respondents continued the renovation work despite the Petitioners having

gone to the Court seeking their stop of work, the Respondents blatantly call

the Petitions and the notices of the BMC hindrances and nuisance. The

Respondents claim that the two flats have been interconnected for more

than 25 years based on a proceeding in the Small Causes Court where a

plan was submitted, and consent terms was filed on 28 th April 1997. A bare

sbw 3-oswp-2393-2006+(J).doc

perusal reveals it is not a sanctioned plan.

15) The Respondents seek to defend themselves based on the

assessment done by the BMC and charging them as commercial premises

for use of dispensary and tailoring shop. They also rely on the Shop and

Establishment License issued on 1st January 1997 where they have sought

permission to carry out the business of sale of garments from these two

flats.

16) In our view, this would not suffice, a mere issuance of a shop and

establishment license to carry out commercial activity does not amount to a

permission granted to change the user from residential to commercial by a

competent authority.

17) The Respondent also attempts to lead us to believe that the

renovation work permission was granted by the society way back on 11 th

May 1996. However, a bare reading of the same would evince that the

renovation sought to be done therein was with regard to flat No.2 alone

and not with flat No.1A. In fact, it evinces an undertaking by the

Respondent No.1 that no structural changes would be made whilst carrying

out the work. It also reveals the terms and conditions of the Society for

granting the 'no objection' relied upon. The terms of the Society

categorically prevent structural changes and require as a pre-condition the

Respondent Nos.1 & 2 to obtain necessary permissions from the BMC.

Furthermore, an undertaking to indemnify the adjoining flats or shops is

sbw 3-oswp-2393-2006+(J).doc

implied for any damage caused to the adjoining flats or shops and its

rectification at the Respondent No.1's cost. The undertaking also secures

itself from additional taxes on account of the additional work levied by the

BMC to be borne by the Respondent Nos.1 and 2.

18) By showing certain license fee receipts for rolling shutters paid,

the Respondents attempt to lead us to believe that they had obtained

permission from the BMC. There is no plan or permission as such attached

by the Respondents. This is clearly an eyewash and misleading. The

allegation that 'the Petitioners are hoping to extract monies from the

Respondent' is also an attempt to form prejudice against the Society.

19) Evidently, the Respondent Nos.1 & 2 are responsible for

endangering the lives of the Society members by removing the walls on the

ground floor partitioning the flats. It is the Respondents who have flouted

the law. They have not obtained any permissions from the BMC. They have

taken advantage of being adjoining flat owners and illegally usurped Late

Dr. Sonaji's ownership premises without following the due process of law.

20) A law-abiding citizen is expected to submit the proposed

alteration plans and take structural stability reports before carrying out

structural alterations of demolishing several walls in the premises to

amalgamate them, even assuming he was a legal owner of both flats. He

could have voluntarily restored the flats to the original position. This is

clearly contempt on the face of it. We therefore issue suo motu contempt

sbw 3-oswp-2393-2006+(J).doc

against the Respondent Nos.1 & 2.

21) Evidently, the Affidavit filed on 6th January 2025 shows that the

Respondent No.1 had no remorse for the illegalities and offenses committed

by him. The attempt to defend his actions and inaction of the BMC, cannot

justify the illegalities. In our view the Respondent Nos.1 & 2's actions are

entirely violations of law.

22) There is nothing on record to show that the Respondent Nos. 1

& 2 were in joint possession with Dr. L Soneji. Admittedly, their purported

Aunt was running a clinic from flat No.1A. Thus Respondent No.1's

contention that he was in possession of flat No.1A is entirely misleading

and unbelievable in the absence of cogent evidence.

23) The other argument that the Magistrate has acquitted the

Respondent No.1 in the prosecution launched by the BMC thus legalizing

his actions leaves us flabbergasted.

24) A perusal of the Magistrate's Judgement dated 2 nd August 2013

particularly paragraphs 7 to 12 discloses that having launched the

prosecution against the Respondent Nos.1 and 2, the material evidence

required to prove the alteration/amalgamation of the flats namely the

original sanctioned building plan of the building was not produced. This

rendered the entire case, that lasted seven years, worthless and ineffective

against the offenders permitting perpetuation of illegalities.


25)             It is presumed that, the BMC officers were well aware that the






   sbw                                                        3-oswp-2393-2006+(J).doc

sanctioned plan was material evidence for prosecuting the Respondent Nos.

1 and 2. Despite this evidence being a part of the BMC record it was not

produced before the Court. It appears that it was willfully not produced. No

attempt was made to even call upon the Society to produce it. It is

presumed that the BMC would issue notice to the offender based on the

sanctioned plans, more so as it was not an unauthorised building. It is not

BMC's case that they had issued notice to the Respondent Nos. 1 & 2 at the

instance of the Society without verifying the correctness of

allegations/complaints. Naturally, we draw an inference that, the BMC's

officers desired to protect the offenders for the reasons best known to them.

It is inconceivable that the BMC who has several departments such as the

Assessment Department, the Building and Factory Department, the

Sewerage Department and other departments and requires Architects to

submit plans to each department for sanctions granted from each

department would not have a single sanctioned plan from any department

on its record.

26) Assuming, though unbelievable, that the BMC did not have it,

we wonder, having issued the notices to the offender Respondents, what

steps did the BMC officers take to update their record, especially when

there was a complaint by the society against its member who had

committed material illegality and had materially altered the building

thereby leading to weakness of its structural stability.

  sbw                                                       3-oswp-2393-2006+(J).doc

27)             It is settled law that the litigants must come to Court with clean

hands. Any attempt to mislead the Court either by false statements and

half-truths deserve to be expelled from the Courts to uphold the law and

the dignity of the Courts.

28) This itself is a ground to take strict action against this litigant

before this Court. He has sought to clearly show the Court in poor light and

has abused the process in every manner and form and materially gained

and enjoyed the benefits by amalgamating the two flats using them as shops

by commercially exploiting it, entirely prejudicial to the Society members,

whose lives have been endangered on account of the removal of the walls

on the ground floor.

29) We are extremely pained and peeved with the BMC. The BMC

has failed to implement the notices issued under section 351 of the BMC

Act in its letter and spirit. Under Section 522 (1) of the BMC Act, the Police

Commissioner by himself and through his subordinates are duty bound to

render all assistance to the Municipal Commissioner, BMC to enforce the

provisions of the BMC Act to maintain good order in the City. Pertinently,

section 522 (2) emphasis about the duty of every police officer in the City

to communicate without delay to the proper municipal officer, any

information which he receives of a design to commit or of the commission

of any offence against this Act or against any regulation by by-law made

under the BMC Act. Furthermore, it emphasizes that every police officer is

sbw 3-oswp-2393-2006+(J).doc

duty bound to assist the Commissioner, the General Manager of the City or

any municipal officer or servant under this Act. The provisions are to

maintain law and order in the Mumbai City. The BMC ought to have taken

Police help to comply with the Court Orders.

30) It appears to us that, there is a trend of selective enforcement

of the law. Having seen a rise in this trend since past several months, we

have appraised the current Municipal Commissioner as well as the Police

Commissioner to stem this rot. After the Court passes Orders, it is then for

the State Authorities to ensure its implementation to set things right. Non-

implementation of directions passed by these Courts would embolden and

encourage offenders and bring the State to anarchy and lawlessness.

31) In view of the aforesaid, we pass the following order:

1) Respondents Nos.1 and 2 are held guilty of contempt,

having brazenly, willfully and successfully violated and

continue to violate the Orders dated 22nd June, 2006 and 27th

September, 2007 of the Court. The Registry to issue notice to

Respondent Nos.1 and 2 to respond to the sentence term and

fine under the Contempt of Courts Act.

2) The Respondent No.3 to calculate additional fine in

accordance with Section 52 read with Section 43 of the MRTP

Act read with Section 354 as per notice dated 28 th February,

2005. It is clarified that the fine imposed must be on a daily

sbw 3-oswp-2393-2006+(J).doc

basis since the illegality has continued since 28 th February 2005

till date.

3) The Municipal Commissioner of Respondent No.3 to

investigate as to why Orders of this Court have not been

implemented by the concerned Officers since 2007. The

Municipal Commissioner also to investigate as to why despite

the complaints that were lodged by the society as well as the

notices issued by the BMC since 2005, no sanctioned plans of

the building were produced either by the BMC or called upon

to be produced by the society during the criminal complaints

launched by the BMC against the Respondent Nos.1 and 2. It is

evident from the judgment dated 2nd August, 2013.

4) We further direct the Municipal Commissioner to file a

compliance Affidavit by 15th February, 2025 and he shall not

delegate his powers to prepare and file the Affidavit to any

subordinate Officer. The Affidavit must contain the steps taken

to restore the building as per the sanctioned plan i.e. putting

up the walls partitioning and or dividing the two flats as it

stood at the time of sanction, to the satisfaction of the Society

and its members.


           5)       Investigative steps taken by Commissioner of BMC to

            ascertain        which   officers   were       responsible         for     the






  sbw                                                        3-oswp-2393-2006+(J).doc

non-compliance of Notices as well as Court Orders and the

failure to restore the partition walls of the building and why

this Court was not approached if faced with hurdles to effect

compliance of its Orders,

6) What actions are going to be taken against these officers

who have abetted and encouraged an emboldened persons

such as Respondent Nos. 1 and 2 to commit offenses and

illegalities and to prevent its implementation for almost 20

years.

7) The Respondent Nos.1 and 2 to personally appear before

this Court on 18th February 2025 as well as file an Affidavit by

3rd February, 2025 giving reasons why they should not be

sentenced under the Contempt of Courts Act for flouting the

Orders of the Court and continuing the offenses that have been

committed by them by amalgamating the two flats without due

permissions from the authorities as well as the society.

32) The Petition stands disposed off in terms of the aforesaid. In

view of the disposal of the Petition, Notice of Motion No.496 of 2007 does

not survive and the same is also stands disposed off.

33) List the matter on 18th February 2025 'for compliance'.

          (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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter