Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jiut Tulsi Tadav vs Ibrahim Hussein Nadaf And Anr
2025 Latest Caselaw 1842 Bom

Citation : 2025 Latest Caselaw 1842 Bom
Judgement Date : 28 January, 2025

Bombay High Court

Jiut Tulsi Tadav vs Ibrahim Hussein Nadaf And Anr on 28 January, 2025

    2025:BHC-AS:4049


                                                                                  Final-WP-7107-2022-2.doc


                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                            CIVIL APPELLATE JURISDICTION


                                                WRIT PETITION NO. 7107 OF 2022.


                      1)     Jiut Tulsi Yadav                        ]
                             Age About-74 Yrs, Occ- Nil              ]
                             An Indian Inhabitant, residing at Room ]
                             No. 10, Manik Hussain Nadaf Chawl, ]
                             Subtaram Pada, Khot Kuwa Road, plot ]
                             No. 602 of Village Pahadi, Malad (East) ]
                             Mumbai- 400 064.                        ] ...Petitioners.
                                                      Versus
                      1)     Ibrahim Hussein Nadaf (Since Deceased) ]
                             Age- Not Known, Occ-Not Known, of ]
                             Mumbai an Indian Inhabitant, residing ]
                             at Room No. 2, Nadaf Chawl, Subtaram ]
                             Pada, Khot Kuwa Road, Malad (East) ]
                             Mumbai- 400 064.                       ]
                      1(a) Nurjahan Hussain Nadaf               ]
                           Wife of the Respondent No. 1.        ]
                           Age-71 Yrs, Occ- Household,          ]
                           residing at room No. 2, Nadaf Chawl, ]
                           Subtaram Pada, Khot Kuwa Road, Malad ] ...Proposed
                           (East) Mumbai- 400 064.              ] Respondents.
                      1(b) Razia Hussain Nadaf,                   ]
                           Married Daughter of the Respondent ]
                           No. 1 since deceased, Age-51, residing ]
                           at room No. 5, Nadaf Chawl, Subtaram ]
TALLE                      Pada, Khot Kuwa Road, Malad (East) ] ...Proposed
SHUBHAM                    Mumbai- 400 064.                       ] Respondents.
ASHOKRAO
                      2)     The          Deputy.           Collector ]
Digitally signed by
TALLE SHUBHAM                (Encroachment/Eviction), Malad having ]
ASHOKRAO
Date: 2025.01.28             office at MHB building No. 38, 1st floor, ]
18:07:50 +0530
                             Sidddharth Nagar, S. V. Road, Goregaon ]
                             (West), Mumbai 400 062.                   ] ...Respondents.




                       Shubham Talle                           1 of 28




                       ::: Uploaded on - 28/01/2025                      ::: Downloaded on - 28/01/2025 23:10:34 :::
                                                             Final-WP-7107-2022-2.doc


                                      WITH
                          WRIT PETITION NO. 2280 OF 2020.

1)     Lalita Nandlal Kahar                           ]

2)     Rakesh Nandlal Kahar                           ]

3)     Rajesh Nandlal Kahar                           ]

4)     Sangita Nandlal Kahar                     ]
       Petitioner Nos. 1 to 4, All adult, having ]
       address at Room No. 4, Manik Hussain ]
       Nadaf Chawl, Subtaram Pada, Khot ]
       Kuwa Road, plot No. 602 of Village ]
       Pahadi, Malad (East) Mumbai- 400 064. ]

5)     Surekha Kahar,                           ]
       Adult, Occupation: Nil of Mumbai, an ]
       Indian Inhabitant, residing at Goregaon, ]
       Mumbai.                                  ] ...Petitioners.
                                Versus
1)     Ibrahim Hussein Nadaf (Since Deceased) ]
       Age- Not Known, Occ-Not Known, of ]
       Mumbai an Indian Inhabitant, residing ]
       at Room No. 2, Nadaf Chawl, Subtaram ]
       Pada, Khot Kuwa Road, Malad (East) ]
       Mumbai- 400 064.                       ]
1(a) Nurjahan Hussain Nadaf               ]
     Wife of the Respondent No. 1.        ]
     Age-71 Yrs, Occ- Household,          ]
     residing at room No. 2, Nadaf Chawl, ]
     Subtaram Pada, Khot Kuwa Road, Malad ] ...Proposed
     (East) Mumbai- 400 064.              ] Respondents.
1(b) Razia Hussain Nadaf,                   ]
     Married Daughter of the Respondent ]
     No. 1 since deceased, Age-51, residing ]
     at room No. 5, Nadaf Chawl, Subtaram ]
     Pada, Khot Kuwa Road, Malad (East) ] ...Proposed
     Mumbai- 400 064.                       ] Respondents.



Shubham Talle                            2 of 28




 ::: Uploaded on - 28/01/2025                      ::: Downloaded on - 28/01/2025 23:10:34 :::
                                                             Final-WP-7107-2022-2.doc


2)     The          Deputy.           Collector ]
       (Encroachment/Eviction), Malad having ]
       office at MHB building No. 38, 1st floor, ]
       Sidddharth Nagar, S. V. Road, Goregaon ]
       (West), Mumbai 400 062.                   ] ...Respondents.

                                      WITH
                          WRIT PETITION NO. 7106 OF 2022.

1)     Narayan Omkarnath Mishra               ]
       Adult Age About-70 Yrs, Occ- Nil of ]
       Mumbai, An Indian Inhabitant, residing ]
       at Room No. 8, Manik Hussain Nadaf ]
       Chawl, Subtaram Pada, Khot Kuwa ]
       Road, plot No. 602 of Village Pahadi, ]
       Malad (East) Mumbai- 400 064.          ] ...Petitioners.
                                Versus
1)     Ibrahim Hussein Nadaf (Since Deceased) ]
       Age- Not Known, Occ-Not Known, of ]
       Mumbai an Indian Inhabitant, residing ]
       at Room No. 2, Nadaf Chawl, Subtaram ]
       Pada, Khot Kuwa Road, Malad (East) ]
       Mumbai- 400 064.                       ]
1(a) Nurjahan Hussain Nadaf               ]
     Wife of the Respondent No. 1.        ]
     Age-71 Yrs, Occ- Household,          ]
     residing at room No. 2, Nadaf Chawl, ]
     Subtaram Pada, Khot Kuwa Road, Malad ] ...Proposed
     (East) Mumbai- 400 064.              ] Respondents.
1(b) Razia Hussain Nadaf,                   ]
     Married Daughter of the Respondent ]
     No. 1 since deceased, Age-51, residing ]
     at room No. 5, Nadaf Chawl, Subtaram ]
     Pada, Khot Kuwa Road, Malad (East) ] ...Proposed
     Mumbai- 400 064.                       ] Respondents.
2)     The          Deputy.           Collector ]
       (Encroachment/Eviction), Malad having ]
       office at MHB building No. 38, 1st floor, ]
       Sidddharth Nagar, S. V. Road, Goregaon ]
       (West), Mumbai 400 062.                   ] ...Respondents.


Shubham Talle                            3 of 28




 ::: Uploaded on - 28/01/2025                      ::: Downloaded on - 28/01/2025 23:10:34 :::
                                                            Final-WP-7107-2022-2.doc


                                ------------
Mr. Rakesh Agrawal a/w Mr. Darpan Jain, Mr. Sandeep Nirban for the
Petitioners.
Mr. Sanjay Jain a/w Ms. Aanchal Singhania, Mr. Ajay L. Bhise for the Respondent
No. 1.
                                ------------
                               Coram :         Sharmila U. Deshmukh, J.
                               Reserved on:    December 16, 2024.
                               Pronounced on : January 28, 2025.

JUDGMENT :

1. Rule. With consent, Rule made returnable forthwith and

taken up for final hearing.

2. As these Petitions raise common issues, upon request, the

Petitions were taken up for hearing together. By consent, Writ

Petition No. 7106 of 2022 is taken up as lead Petition and the factual

matrix of the lead Petition has been noted. Common submissions were

advanced and the Petitions are being disposed of by this common

Judgment.

THE CHALLENGE:

3. Exception is taken to the order dated 30 th January 2020,

passed by the Slums Tribunal in Appeal filed under Section 23 of the

Maharashtra Slum Areas (Improvement, Clearance and

Redevelopment) Act, 1971, ("the Slums Act"), by the Respondent No. 1

against the order of Deputy Collector passed under Section 22 of the

Slums Act rejecting the application seeking permission to execute

decree of eviction.

Shubham Talle                           4 of 28





                                                       Final-WP-7107-2022-2.doc


FACTUAL MATRIX:

4. The facts of the case are that the Respondent No. 1 had

filed eviction suit being R.A.E & R Suit No 309/814 of 1995 against the

Petitioner in the Small Causes Court seeking eviction on the ground of

non payment of rent, unauthorized alteration and for recovery of

arrears of rent. The Trial Court by Judgment and order dated 1 st March

2012, decreed the suit on both the grounds. The Petitioner preferred

Appeal before the Appellate Bench of the Small Causes Court and by

order dated 28th March 2013, the Appeal came to be dismissed. The

Civil Revision Application filed before the High Court was also

dismissed by order dated 26th February, 2014.

5. During the pendency of the Appellate proceedings,

notification came to be issued in the year 2012 under Section 4 of the

Slums Act and while dismissing the Civil Revision Application, the High

Court directed the Respondent No 1 to follow the procedure under

Section 22 of Slums Act for execution of decree. Pursuant thereto,

Application No. 1 of 2014 was preferred by the Respondent No. 1

before the Respondent No. 2-Authority under Section 22(2) of the

Slums Act seeking permission to execute the decree, which came to be

dismissed vide order dated 23rd January 2015.

6. Against the order of the Competent Authority dated 23 rd

January 2015, the Respondent No 1 filed Petition before the High

Shubham Talle 5 of 28

Final-WP-7107-2022-2.doc

Court and by order dated 1st February 2018, the Petition came to be

disposed of in view of the statement made that the Respondent No. 1

would file Appeal under Section 23 of the Slums Act. The High Court

extended the ad-interim relief of restraining the occupier from

creating third party rights for period of four weeks from 1 st February

2018, failing which if the Appeal is not filed, the ad-interim protection

granted by this Court will stand vacated. Within period of four weeks,

the Respondent No. 1 filed Appeal under Section 23 of the Slums Act.

7. The Application was resisted by the Petitioner on the

ground of delay as well as on merits of the matter. Vide order dated

31st January 2020, the Appeal was allowed which is impugned in the

present Petition.

SUBMISSIONS:

8. Mr. Agrawal, learned Counsel appearing for the Petitioners

would submit that the Application filed under Section 22 (2) of the

Slums Act merely reproduced the litigation between the parties and

sought permission to execute the decree without any pleadings to

satisfy the ingredients of sub section (4) of Section 22 of the Slums Act.

He submits that the first Authority by a reasoned order considered the

factors as to whether the alternate accommodation within the means

of occupier would be available to him and whether the eviction is in

interest of improvement and clearance of the slum area and answered

Shubham Talle 6 of 28

Final-WP-7107-2022-2.doc

both the issues in the negative. He submits that the grounds in the

Appeal Memo would indicate that the stand of the Respondent No. 1

was that the permission under Section 22 (2) is mere formality. He

submits that as far as the limitation is concerned the only pleading is

that the Respondent No. 1 has approached the Tribunal as

expeditiously as directed by the Hon'ble Court. He submits that

without an Application for condonation of delay for exclusion of time

as contemplated under Section 14 of the Limitation Act, 1963, the

Appellate Authority has applied Section 14 and condoned the delay.

He submits that Section 14 of Limitation Act has no applicability in

present case as the provision applies only where the earlier

proceedings are initiated before a Court having defect of jurisdiction,

whereas in the present case the Petition was filed under Article

226/227 of Constitution of India which had jurisdiction but relegated

the parties to the alternate remedy. In support he relies upon the

following decisions:-

Laxmi Ram Pawar vs. Sitabai Balu Dhotre1

Taj Mohamed Yakub v. Abdul Gani Bhikan2

Shankar Dagadu Bakade vs. Bajirao Balaji Darwatkar3

Zafar Khan vs. Board of Revenue, U.P. 4

1 (2011) 1 SCC 356 2 1991 (1) Mh. L.J. 263.

3 1990(2) Bom. C. R. 38.

4   AIR 1985 SC 39


Shubham Talle                    7 of 28





                                                        Final-WP-7107-2022-2.doc


India Electric Works Ltd. vs. James Mantosh5

ASGAR vs. Mohan Varma6

Mukund Ltd. vs. Mukund Staff & Officers' Association7

9. Per contra, Mr. Jain, learned Counsel appearing for the

Respondent No. 1 would concede that the procedure under Section 22

is not a mere formality. He submits that the requisite factors to be

considered as contained in sub section (4) of Section 22 of Slums Act

are independent factors and even if one of the factor is satisfied, the

permission has to follow. He submits that in the present case as the

eviction decree was on the ground of arrears of rent, clause(b-1) of

sub section (4) of Section 22 was satisfied by the decree and therefore

on this ground alone the permission ought to have been granted. He

would further submit that for the purpose of satisfaction of Clause(a)

of sub section (4) of Section 22, the burden was upon the Petitioner to

bring evidence on record to show his limited means, which burden the

Petitioner has failed to discharge. He would further submit that the

requirement of Clause (b-1) of sub section (4) of Section 22 is

readiness and willingness of the occupier to pay the whole of the

amounts of arrears of rent and from the filing of the suit till date there

is no offer made by the Petitioner to pay the rent.

5 (1971) 1 SCC 24 6 (2020) 16 SCC 230 7 AIR 2004 Supreme Court 3905.

Shubham Talle 8 of 28

Final-WP-7107-2022-2.doc

10. He would further submit that the Competent Authority

while considering the means of the occupier for the purpose of Clause

(a) of sub section (4) of Section 22 has taken hypothetical figures

without any material on record. He submits that the Appellate

Authority has rightly considered that the Petitioner has failed to

produce any evidence in respect of his financial condition. He submits

that in the affidavit-in-reply it has been specifically pleaded that the

Petitioner is watchman and earning income of Rs. 10,000/- and his son

also drives auto-rickshaw and is earning sufficient income which has

not been denied.

11. He further submits that Section 14 of Limitation Act is for

the purpose of exclusion of the time spent in prosecuting the

proceedings bonafide in other Court, he only has to plead and not file

separate Application. He submits that it was not the case of the

Petitioners before the Appellate Authority that Section 14 does not

apply and only objection was that without separate delay condonation

Application the Appeal is not maintainable. Mr. Jain, would further

distinguish the Judgments which are relied upon by Mr. Agrawal.

12. In rejoinder, Mr. Agrawal would submit that when parties

are relegated to an alternate remedy, the benefit of Section 14 is not

available. He submits that it was necessary for the Respondent No 1 to

assert that the Petitioner had the means to procure alternate

Shubham Talle 9 of 28

Final-WP-7107-2022-2.doc

accommodation in which case the burden would have shifted to the

Petitioner to prove otherwise.

REASONS AND ANALYSIS:

13. The undisputed position is that the decree of eviction

against the Petitioner has attained finality and before the decree can

be executed, the permission of the Competent Authority under Section

22 of Slums Act was necessitated as during the pendency of Appellate

proceedings, the notification under Section 4 of the Slums Act came to

be issued declaring the area as slum.

STATUTORY FRAMEW ORK:

14. Section 22 is contained under Chapter-VI of Slums Act

which bears the heading of protection of occupiers in slums areas from

eviction and distress warrant and reads thus:

" 22. Proceedings for eviction of occupiers or for issue of distress warrant not to be taken without permission of Competent Authority.-- (1) Notwithstanding anything contained in any other law for the time being in force, no person shall except with the previous permission in writing of the Competent Authority,

(a) institute, after commencement of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) Act, 1971 (Mah. XXVIII of 1971), any suit or proceeding for obtaining any decree or order for the eviction of an occupier from any building or land in a slum area or for recovery of any arrears of rent or compensation from any such occupier, or for both; or

Shubham Talle 10 of 28

Final-WP-7107-2022-2.doc

(b) when any decree or order is obtained in any suit or proceeding instituted before such commencement for the eviction of an occupier from any building or land in such area or for recovery of any arrears of rent or compensation from such occupier, or for both execute such decree or order; or

(c) apply to any Judge or the Registrar of the Small Cause Court under Chapter VIII of the Presidency Small Cause Courts Act, 1882 (XV of 1882), in its application to the State of Maharashtra, or to any Court of Small Causes under Chapter IV-A of the Provincial Small Cause Courts Act, 1887 (IX of 1887) in its application to the State of Maharashtra, for a distress warrant for arrears of rent against any occupier of a house or premises in a slum area.

(1A) Notwithstanding anything contained in sub-

section (1) as in force before the commencement of the Maharashtra Slum Areas (Improvement, Clearance and Redevelopment) (Amendment) Act, 1986 (Mah. II of 1887) (hereinafter in this section referred to as "the Amendment Act") or in any other law for the time being in force, no person shall, except with the previous permission in writing of the Competent Authority,--

(a) execute any decree or order obtained in any suit or proceeding instituted during the period commencing from the 30th day of September 1985, being the date of the expiry of the Maharashtra Vacant Lands (Further Interim Protection to Occupiers from Eviction and Recovery of Arrears of Rent) Act, 1980 (Mah. XVI of 1980) and the date of commencement of the Amendment Act, for eviction of an occupier from any building or land in a slum area (which area was earlier purported to be covered by the definition of "vacant land" in clause (f) of section 2 of the Maharashtra Vacant Lands (Prohibition of Unauthorised Occupation and Summary Eviction) Act, 1975 (Mah. LXVI of 1975) or for recovery of any arrears of rent or compensation from such occupier, or for both; or

Shubham Talle 11 of 28

Final-WP-7107-2022-2.doc

(b) apply to any Judge or the Registrar of the Small Cause Court under Chapter VIII of the Presidency Small Cause Courts Act, 1882 (XV of 1882), in its application to the State of Maharashtra, or to any Court of Small Causes under Chapter IV-A of the Provincial Small Cause Courts Act, 1887 (IX of 1887) in its application to the State of Maharashtra, for a distress warrant for arrears of rent against any such occupier of a house or premises in any such slum area.

(2) Every person desiring to obtain the permission referred to in sub-section (1) or (1A) shall make an application in writing to the Competent Authority in such form and containing such particulars as may be prescribed.

(3) On receipt of such application, the Competent Authority, after giving an opportunity to the parties of being heard and after making such summary inquiry into the circumstances of the case as it thinks fit, shall, by order in writing, either grant or refuse to grant such permission.

(4) In granting or refusing to grant the permission under clause (a) or (b) of sub-section (1) or clause (a) of sub-section (1A) the Competent Authority shall take into account the following factors, namely :--

(a) Whether alternative accommodation within the means of the occupier would be available to him, if he were evicted;

(b) Whether the eviction is in the interest of improvement and clearance of the slum area;

(b-1) whether, having regard to the relevant circumstances of each case, the total amount of arrears of rent or compensation and the period for which it is due and the capacity of the occupier to pay the same, the occupier is ready and willing to pay the whole of the amount of arrears of rent or compensation by reasonable installments within a stipulated time;

Shubham Talle 12 of 28

Final-WP-7107-2022-2.doc

(c) any other factors, if any, as may be prescribed.

(4A) (a) In granting or refusing to grant the permission under clause (c) of sub-section (1) or clause (b) of sub- section (1A) the Competent Authority shall take into account the following factors, namely :--

(i) what is the amount of rent and for what period it is due;

(ii) whether a notice of demand referred to in the proviso to sub-section (1) of section 53 of the Presidency Small Cause Courts Act, 1882 (XV of 1882) or in the proviso to sub-section (1) of section 27B of the Provincial Small Cause Courts Act, 1887 (IX of 1887), as the case may be, has been duly given to the occupier liable to pay the arrears of rent,

(iii) whether the occupier is willing to pay arrears within a stipulated time;

(iv) any other factors, if any, as may be prescribed.

(b) If, within a period of six months from the date of receipt of any application for permission under clause

(c) of sub-section (1), or clause (b) of sub-section (1A) the Competent Authority does not refuse to grant the permission, it shall be deemed to have been granted at the expiration of such period.

(5) Where the Competent Authority refuses to grant the permission under any of the clauses of sub-section (1) or (1A) it shall record a brief statement of the reasons for such refusal, and furnish a copy thereof to the applicant."

15. Sub-Section (2) of Section 22 provides for an application to

be made to the Competent Authority in the prescribed form containing

the prescribed particulars. The Maharashtra Slum Areas (Improvement,

Clearance and Re-development) Protection of Tenants in Slum Areas

Shubham Talle 13 of 28

Final-WP-7107-2022-2.doc

From Eviction Rules, 1972 have been framed under the Slums Act and

Rule 3 thereof provides for the application to be in the prescribed form

appended to the Rules. The prescribed particulars are the details of the

area, the occupier and the Decree alongwith the reasons for eviction.

16. Sub-Section (3) of Section 22 provides for a summary

inquiry by the Competent Authority before the grant or refusal of

permission. Sub Section 4 of Section 22 provides for the factors to be

considered by the Competent Authority while granting or refusing to

grant permission under Clause(a) or Clause (b) of sub Section 1.

INQUIRY CONTEMPLATED UNDER SECTION 22:

17. Sub-Section (3) of Section 22 makes it evident that it is left

to the Competent Authority to conduct such inquiry of summary nature

as it thinks fit in the circumstances of the case. Though the nature of

inquiry is left to the discretion of the Competent Authority, the

relevant facts which would guide the Competent Authority in the

summary inquiry are laid down in clauses (a) to (c) of Sub Section (4) of

Section 22. In addition to clauses (a) to (c) of Section 22(4), Rule 4 of

Rules of 1972 sets out the other factors to be considered i.e. whether

the Applicant has acted out of malice or personal feud or deliberately

to prevent the occupier from claiming accommodation in re-developed

building.

18. Considering the statutory provisions conjointly makes it

Shubham Talle 14 of 28

Final-WP-7107-2022-2.doc

clear that the legislative intent is to protect the slum dweller from

proceedings actuated by malice and to ensure that the slum dweller, if

evicted, is able to procure alternate accommodation. The factors set

out in clauses (a) to (c) of Section 22(4) have been held to be disjunctive

and thus even if one factor is satisfied the others need not be

considered.

19. In view of the prescribed format of the application to be

filed before the Competent Authority, it is not necessary to plead the

relevant factors in the application. The duty is upon the Competent

Authority to consider the relevant factors while granting or refusing

permission.

20. The Apex Court in Punnu Ram vs. Chiranji Lal Gupta 8

while considering the provisions of Section 19(4) of Slum Areas

(Improvement and Clearance) Act, 1956, which is para materia with the

pre-1987 unamended Section 22 of Slums Act, held that the factors to

be considered by the Competent Authority are independent and if one

factor is satisfied it is not necessary for the other factor also to be

satisfied. The decision was followed by Division Bench of this Court in

the case of Chanchalben Amritlal Patel vs. Deputy Collector (ENC) &

Competent Authority9 holding that even if single factor out of clause

(a) to (c) of Sub-Section 4 of Section 22 is satisfied then there is no 8 (1999) 3 SCC 273.

9 2005 (3) Mh. L. J. 834.

Shubham Talle 15 of 28

Final-WP-7107-2022-2.doc

reason to withhold the permission. The Division Bench further held

that the Competent Authority while granting permission irrespective

the grounds mentioned in the Application under Section 22 (1) is

obliged to take into account the factors mentioned in sub section 4 of

Section 22 of the Act.

FINDINGS OF COMPETENT AUTHORITY:

21. Coming to the findings of the Competent Authority, the

Competent Authority has taken clauses (a) and (b) of Section 22(4) as

issues for determination and proceeded to decide the same. The

inquiry is not confined to the determination of these two issues but

requires an overall assessment of the circumstances of the case to

ensure protection of slum dwellers against eviction. The findings of the

Competent Authority on the determination of clauses (a) and (b) of

Section 22(4) can be broadly summarized as under:

(a) There is no evidence produced by the Respondent No 1 about the

financial capacity of Petitioner.

(b) The transit rent for the subject area is ordinarily between Rs 6,500/

to 12,000/. A person spends around 30% to 40% of his income on his

residential accommodation and thus if the monthly income is Rs

25,000/ to Rs 30,000/, an alternate accommodation can be procured in

the subject area.

(c) If the income of the occupier would have been in the said range, the

Shubham Talle 16 of 28

Final-WP-7107-2022-2.doc

Respondent No 1 would have produced the I.T. returns etc, which is not

done.

(d) The Petitioner has been held as eligible under the proposed SRA

Scheme and the eviction of Petitioner under any law other than the

Slum Act is not in interest of improvement and clearance of slum area.

22. As the inquiry is summary in nature, it is not necessary for

evidence to be led by the parties, however, for the Competent

Authority to arrive at a decision all material facts are required to be

placed by the parties before the Competent Authority. In the present

case, the Respondent No 1 has placed the decisions of the Courts

ordering eviction to support his application and had submitted that

the Petitioner is having the financial means to obtain alternate

accommodation as he is in receipt of retirement benefits and is also

employed after retirement. On the other hand, the Petitioner's

submission is that he is an aged person and is financially incapable.

There is no material placed by either parties on the basis of which the

financial incapability of the Petitioner could have been assessed. It was

case of word against word. The financial capacity of the Petitioner, the

necessary details about the family members, their source of income,

the Petitioner's income and the collective means was within the

knowledge of the Petitioner, which was not been placed before the

Competent Authority by the Petitioner. In such circumstances, the

Shubham Talle 17 of 28

Final-WP-7107-2022-2.doc

inevitable conclusion would be that the Petitioner is having sufficient

means to obtain alternate accommodation by drawing adverse

inference.

23. On the contrary, the Competent Authority has on

hypothetical analysis held that the income of the Petitioner is required

to be in the range of Rs 25,000 to Rs 30,000/ for procuring an alternate

accommodation. Apart from the fact that the findings are based on

surmises and conjectures, it is not the monthly income of the Petitioner

which has to be considered but the means which the Petitioner possess

to obtain alternate accommodation. As these details are especially in

the knowledge of the Petitioner and had not been placed before the

Competent Authority, adverse inference was required to be drawn.

Secondly there is no warrant for the presumption that alternate

accommodation referable to an accommodation in the same vicinity of

the subject premises.

24. While considering whether the eviction is in interest of

improvement and clearance of slum area, the Competent Authority has

considered the eligibility of the Petitioner in the slum scheme. There is

no finding as to why the eviction of an eligible occupier would be

against the interest of the entire slum scheme. The order of

Competent Authority proceeds on the basis that the twin requirement

of clauses (a) and (b) of Section 22(4) are required to be satisfied.

Shubham Talle 18 of 28

Final-WP-7107-2022-2.doc

Firstly the Petitioner has failed to produce any evidence to

demonstrate his financial incapability and secondly there is no finding

as to how the eviction would benefit or impede the slum scheme.

25. The Competent authority failed to consider the factors set

out in Rule 4 of Rules of 1972 and that the proceedings for eviction

were commenced prior to the notification under Section 4 of the Slums

Act and the area was declared as slum during the pendency of the

Appellate proceedings. It was thus not a case of malice or intent to

deprive the Petitioner of his right to be allotted accommodation in the

re-developed building. The Respondent No 1 was seeking to reap the

benefits of his decree passed on grounds of non payment of rent and

unauthorised additions and alterations. The suit was of the year 1995

and the notification of slum was issued in the year 2012 when the

appellate proceedings were pending. Upon overall consideration of the

facts of the case, the Competent Authority erred in declining to grant

permission.

26. In the present case the Small Causes Court had decreed

the suit for eviction on grounds of non payment of arrears of rent and

had directed payment of the arrears of rent. In the facts of the case,

the factors required to be considered by the Competent Authority was

firstly whether the eviction is actuated by malice in order to deprive

the slum dweller of alternate accommodation in the re-developed

Shubham Talle 19 of 28

Final-WP-7107-2022-2.doc

building, secondly whether the Petitioner had the means to obtain

alternate accommodation and thirdly whether the Petitioner was

willing to pay the arrears of rent. As far as the first factor is concerned,

the suit for eviction was filed in the year 1995 and the notification

under Section 4 of Slum Act was issued in the year 2012. Therefore

there was no question of the action being actuated with malice.

Secondly the financial incapability was not established by the

Petitioner by placing cogent material on record and resultantly, by

drawing adverse inference, the inevitable conclusion is that the

Petitioner was financially capable of securing alternate

accommodation. The Respondent No 1 could not be expected to place

material about the said fact before the Competent Authority. And,

thirdly, there was no attempt by the Petitioner to make payment of the

arrears of rent. All these circumstances when assessed leads to the

conclusion that the permission could not be withheld.

27. The Appellate Authority has considered the decisions of

Small Causes Court in context of Rule 4 of Rules of 1972. As regards

the pleading about the financial ability of the Petitioner to obtain

alternate accommodation, the Appellate Authority has rightly held that

strict rules of pleading are not applicable considering the limited

applicability of the civil procedure code under Section 45 of Slums Act.

28. The Appellate Authority has rightly considered that the

Shubham Talle 20 of 28

Final-WP-7107-2022-2.doc

Petitioners had failed to produce any evidence in respect of the

financial condition of the Petitioner, whereas the Respondent No. 1 has

submitted that the Petitioner is retired and doing job and also doing

business of clothes.

SECTION 14 OF LIMITATION ACT, 1963:

29. Instead of preferring the statutory Appeal under Section

23 of Slums Act, the Respondent No 1 filed a Writ Petition before this

Court which came to be disposed of on 1 st February, 2018 in view of the

submission made that the Appeal under Section 23 would be preferred.

Section 23 provides that an appeal may be filed within a period of

thirty days from the date of order of Competent Authority, which was

dated 23rd January, 2015 and the Appeal was filed in or around

February, 2018 after the disposal of the Petition.

30. The limitation clause in the Appeal pleaded that the

Appellant had approached the Tribunal as directed by the High Court

expeditiously. Admittedly there is no separate application filed seeking

condonation of delay. Section 14 the Limitation Act provides for

exclusion of time of proceedings bonafide in Court without jurisdiction

and provides in sub Section 2 of Section 14 that in computing the

period of limitation the time during which the Applicant has been

prosecuting with due diligence another civil proceeding whether in

Court of first instance or of Appeal or revision against the same party

Shubham Talle 21 of 28

Final-WP-7107-2022-2.doc

for the same relief shall be excluded where such proceeding is

prosecuted in good faith in Court which from defect of jurisdiction or

other cause of like nature is unable to entertain it. The Section applies

for the purpose of computing the period of limitation and is distinct

and different from an Application which is required to be filed under

Section 5 of the Limitation Act for extension of prescribed period by

condoning the delay as in that case the Applicant is required to satisfy

the Court about the sufficient cause for not preferring the Appeal

within the prescribed period. Section 45 of the Slums Act makes the

provisions of Section 4,5, 12 and 14 applicable to the filing of appeal to

the Tribunal under the Slums Act.

31. It was not necessary for the Respondent Nos. 1 to 5 to file

a separate Application for condonation of delay under Section 5 of

Limitation Act in view of Section 14 of Limitation Act. The Appellate

Authority after recording the submissions of the parties on

applicability of Section 14, has considered that the Respondent No. 1

had filed Writ Petition in the year 2015 which was disposed of in the

year 2018 and thereafter the Appeal was filed. The Appellate Authority

has excluded the time spent in prosecuting the proceedings before this

Court in computing the period of limitation. The Appellate Authority

has not construed the order of the High Court as granting liberty but

has considered the provisions of Section 14 of the Limitation Act.

Shubham Talle 22 of 28

Final-WP-7107-2022-2.doc

32. The Apex Court in case of Consolidated Engineering

Enterprises Vs Principal Secretary, Irrigation Department 10 was

considering the applicability of Section 14 of Limitation Act to

proceeding under Section 34 of Arbitration and Conciliation Act, 1996.

It was observed in paragraph 22 as under:

"22. The policy of the section is to afford protection to a litigant against the bar of limitation when he institutes a proceeding which by reason of some technical defect cannot be decided on merits and is dismissed. While considering the provisions of Section 14 of the Limitation Act, proper approach will have to be adopted and the provisions will have to be interpreted so as to advance the cause of justice rather than abort the proceedings. It will be well to bear in mind that an element of mistake is inherent in the invocation of Section 14. In fact, the section is intended to provide relief against the bar of limitation in cases of mistaken remedy or selection of a wrong forum. On reading Section 14 of the Act it becomes clear that the legislature has enacted the said section to exempt a certain period covered by a bona fide litigious activity. Upon the words used in the section, it is not possible to sustain the interpretation that the principle underlying the said section namely, that the bar of limitation should not affect a person honestly doing his best to get his case tried on merits but failing because the court is unable to give him such a trial, would not be applicable to an application filed under Section 34 of of the Act of 1996. The principle is clearly applicable not only to a case in which a litigant brings his application in the Court, that is, a court having no jurisdiction to entertain it but also where he brings the suit or the application in the wrong court in consequence of bona fide mistake or (sic of) law or defect or procedure. Having regard to the intention of the legislature this Court is of the firm opinion that the equity underlying Section 14 should be applied to its 10 (2008 (7) SCC 169

Shubham Talle 23 of 28

Final-WP-7107-2022-2.doc

fullest extent and time taken diligently pursuing a remedy, in a wrong court, should be excluded"

(Emphasis supplied)

33. The above decision enumerates the legislative intent of

Section 14 which is to afford protection to a litigant against the bar of

limitation where the proceedings are being prosecuted bonafide

before a wrong Court. It is well settled that there are no fetters on

exercise of writ jurisdiction by the High Court and the rule of alternate

remedy is a self imposed restriction by the High Court. Even if the filing

of Petition under Article 226/227 of Constitution of India cannot be

said to have been instituted in a Court suffering from defect of

jurisdiction, as held by the decision of Apex Court noted above, the

provisions have to be applied to advance the cause of justice. Though

the wordings of Section 14(2) uses the expression "in a court which,

from defect of jurisdiction or other causes of a like nature is unable to

entertain it" the Apex Court in the above noted decision, has given an

expansive meaning by including a wrong court in consequence of

bonafide mistake of law or defect or procedure. It cannot be disputed

that the proceedings before this Court were being bonafide

prosecuted by the Respondent No 1 and upon being relegated to the

alternate remedy, Section 14 of Limitation Act will apply for excluding

the period spent in prosecuting the Petition before the High Court.

Shubham Talle 24 of 28

Final-WP-7107-2022-2.doc

DECISIONS CITED BY PETITIONER:

34. Coming to the decisions which are cited by the Learned

Counsel appearing for the Petitioner :-

35. In the case of Laxmi Ram Pawar vs. Sitabai Balu Dhotre

(supra) the Apex Court has held that the provisions contained in

Section 22 are salutary in light of the scheme of 1971 Act and have to

be followed. There is no dispute about the said proposition.

36. In Zafar Khan vs. Board of Revenue, U.P. (supra), the

Appellants had moved an application for restitution under Section 144

of CPC before the Sub Divisional Officer who opined that as the rival

claims were decided under the Consolidation Act of 1953, he has no

jurisdiction to re-open the proceedings concluded before the

Authorities under the 1953 Act. The matter was carried right upto the

High Court and was dismissed holding that the Appellants ought to

have approached the authorities under the 1953 Act. The Appellants

thereafter filed suit claiming possession in which objection to

limitation was taken. While considering Section 14 of Limitation Act,

the Apex Court held that there is no denial that the authority to whom

the application for restitution was made had the jurisdiction and

therefore the previous proceeding did not fail on account of defect of

jurisdiction but the relief was declined on merits. The facts of the

present case are clearly distinguishable as in this case the High Court

Shubham Talle 25 of 28

Final-WP-7107-2022-2.doc

invoked the rule of self imposed restriction and relegated the party to

the alternate remedy.

37. The decision in the case of ASGAR vs. Mohan Varma

(supra) lays down that granting liberty to the parties to pursue

appropriate remedy would encompass both the ability of the

appellants to take recourse and of the respondents to raise necessary

defences to the invocation of the remedy. There is no quarrel with the

said proposition. In the present case, the Appellate Authority has

excluded the time spent in prosecuting the proceedings before the

High Court and did not construe the order of High Court as liberty

granted and therefore the decision does not assist the case of the

Petitioner.

38. The decision in the case of Mukund Ltd. vs. Mukund Staff

& Officers' Association (supra) is pressed on the point of law that in

the absence of plea no amount of evidence led in relation thereto can

be looked into. It is well settled proposition of law which is sought to

be applied in the present case to contend that the Respondent No. 1

has not pleaded about the financial inability of the Petitioner. As

discussed above, the application is required to be in the prescribed

format and irrespective of the pleadings in the application, the

relevant factors are required to be considered by the Competent

Authority.

Shubham Talle                     26 of 28





                                                       Final-WP-7107-2022-2.doc


CONCLUSION:

39. The application under Section 22 of Slums Act is required

to be in a prescribed format as appended to the Rules, which provides

for setting out the details for seeking permission to execute the

decree of eviction. Irrespective of the pleadings in the Application, the

Competent Authority while deciding whether to grant or refuse

permission to execute the decree is required to take into consideration

the relevant factors contained in clauses (a) to (c) of Sub Section (4) of

Section 22 of Slums Act which are disjunctive. In addition Rule 4 of the

Rules of 1971 provides for additional factors to be considered by the

Competent Authority. The duty is cast upon the Competent Authority

to conduct a summary inquiry considering overall circumstances of the

case by factoring the relevant factors laid down by the statutory

provisions.

40. In the present case, the means of the Occupier was within

the personal knowledge of the Occupier and having failed to place any

material on the basis of which it could be held that the Occupier was

financial incapable of obtaining alternate accommodation, the

Competent Authority erred in coming to a finding of financial

incapability based on surmises and conjectures. The Competent

Authority failed to notice that there was no intent to deprive the

Petitioner of his right to obtain a re-developed premises under the

Shubham Talle 27 of 28

Final-WP-7107-2022-2.doc

Slum Scheme as the notification under Section 4 of Slums Act was

issued in the year 2012 during pendency of appellate proceedings

whereas the eviction proceedings were initiated in the year 1995 on

ground of arrears of rent and unauthorized additions and alterations.

The overall circumstances demanded the permission to be granted for

executing decree of eviction.

41. As the Respondent No 1 was bonafide pursuing the

Petition filed in this Court against order of Competent Authority, the

Appellate Authority has rightly excluded the period for purpose of

computation of period of limitation under Section 14 of Limitation Act,

1963 and it was not necessary for separate application for condonation

of delay to be filed.

42. In light of the above, there is no merit in the Petitions. All

three Petitions stands dismissed. Rule is discharged in all Petitions.

43. In view of the disposal of Writ Petition, nothing survives for

consideration in the pending Civil/Interim Applications and the same

stand disposed of.



                                               [Sharmila U. Deshmukh, J.]




Shubham Talle                       28 of 28





 

 
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