Citation : 2025 Latest Caselaw 668 Bom
Judgement Date : 22 July, 2025
2025:BHC-OS:11538
Sumedh 32-oswpl-16615-2025-J.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION (L) NO.16615 OF 2025
1. Lovkesh Kumar Satyanarayan Mishra ]
S/o Satyanarayan Ramadhar Mishra, ]
Aged 47 years. ]
2. Saroja Lavkesh Mishra ]
W/o Lovkesh Satyanarayan Mishra, ]
Aged 38 years. ]
Both residing at 3D/2208, ]
New Hind Mill, ]
Mazgaon, Mumbai - 400 033. ] ...Petitioners
Versus
1. Satyanarayan Ramadhar Mishra ]
S/o Ramadhar Mishra, aged 76 years, ]
Residing at room no 06, ]
Mauli Apartment, ]
Achole Road, Shankheshwar Nagar, ]
Nalasopara (E), Palghar, ]
Maharashtra - 401 209. ]
2. The State of Maharashtra ]
Through Government Pleader, ]
High Court, Bombay. ] ...Respondents
Mr. Ashish Dubey for the Petitioner.
CORAM : KAMAL KHATA, J.
RESERVED ON : 16th May, 2025.
PRONOUNCED ON : 22nd July, 2025.
JUDGMENT:
1) By this Petition under Article 226 of the Constitution of Digitally signed by SUMEDH SUMEDH NAMDEO NAMDEO SONAWANE SONAWANE Date:
2025.07.22
15:30:16 +0530
Sumedh 32-oswpl-16615-2025-J.doc
India, the petitioners seek to challenge and set aside the impugned
Order dated 8th May, 2025 passed by the Presiding Officer, Parents
and Senior Citizens Subsistence and Tribunal and Deputy Collector
Mumbai (S.P.) Mumbai City, in Case No. K.S.P./TE5/Parent
Order/2024/09/6946.
2) By the said impugned order, the Petitioners - husband
and his wife - have been directed to vacate the Room No. 2208, F-22
W-DPCS No 749, 8/216 3 D Mill Workers Building within 60 days of
the order.
3) Mr. Ashish Dubey, learned advocate for the Petitioners,
submits that the Petitioners are the son and daughter-in-law of Shri
Satyanarayan Ramadhar Mishra, a senior citizen, aged 76. He
further submits that, the Petitioners have been residing at Room
No.2-B, Raju Kamathi Chawl, Rambhau Bhogale Marg, Ghodapdev,
Mumbai 400 033, since its allotment in 2014.
4) He submits that the father of the Petitioner filed an
Application under Section 5(1) of the Maintenance and Welfare of
Parents and Senior Citizens Act, 2007 ('Maintenance Act') before the
Tribunal, seeking eviction of the Petitioners from the aforementioned
premises, along with a demand for maintenance. It was alleged by the
Respondents that the Petitioners had failed to maintain him and had
not extended any support for nearly ten years. It was further alleged
Sumedh 32-oswpl-16615-2025-J.doc
that the Petitioners had threatened to implicate the senior citizen in
false cases. Additionally, the Respondents contended that the
Petitioners were in possession of another property at Nalasopara,
which they had let out on rent.
5) He contended that the Respondent has already
distributed his ancestral property--including agricultural land,
residential premises, bank deposits, and gold--among his other three
sons, while unjustly depriving Petitioner No. 1 of his rightful share.
6) Heard Mr. Dubey for the Petitioners and perused the
papers.
7) In my considered view, the order passed by the Tribunal
is just, equitable, and rendered with due application of mind. The
Petitioners have no legal right to occupy the premises of the senior
citizen, namely the father, especially when the said premises stand in
his sole name. The submission that the Petitioners were willing to
maintain the senior citizen is of no assistance to them. Such
willingness does not confer any entitlement to reside in the property
of the senior citizen against his expressed wishes.
8) The Tribunal has rightly considered all relevant aspects,
and there is no perversity in the impugned order. The contentions
raised by the Petitioners--namely, that the father has already
distributed his wealth among the other siblings; that the impugned
Sumedh 32-oswpl-16615-2025-J.doc
premises constitute their only shelter; that Petitioner No. 1 is a taxi
driver with modest income; that the senior citizen owes reciprocal
obligations; and that the Petitioners have been residing at the said
premises along with their family since 1989--do not create any
enforceable right in favour of the Petitioners to continue to occupy
the premises of the senior citizen contrary to his will, especially
when the said premises are owned solely by him.
9) The judgment in Harbhajan Singh v. Press Council of
India1--rendered under the Press Council Act, 1978--deals with the
interpretation of the expressions "retiring member" and
"renomination" and affirms the principle that grammatical and plain
meanings should be preferred, unless such interpretation leads to
absurdity, anomaly, or is displaced by compelling contextual
material warranting a different construction. However, the said
decision does not support the proposition that when proceedings are
pending before a competent court, parallel proceedings on the same
subject matter ought necessarily to be stayed to prevent conflicting
decisions.
10) In my considered view, the said judgment has no
application to the facts of the present case. Moreover, the proposition
advanced by the Petitioners--that parallel proceedings on the same
subject matter must be stayed--is not applicable in the context of
(2002) 3 SCC 722
Sumedh 32-oswpl-16615-2025-J.doc
Writ proceedings under Article 226 of the Constitution of India. The
Writ Court exercises wide and plenary powers, which are not fettered
by the existence of proceedings before another forum. In any event,
the suit instituted by the Petitioner before the City Civil Court,
seeking rights in the Respondent's property, cannot operate as a bar
to the maintainability of proceedings initiated under the
Maintenance Act which stands on an altogether distinct and
independent statutory footing.
11) The judgment in Kale v. Deputy Director of
Consolidation2, relied upon by the Petitioners, pertains to the validity
of a family settlement and does not lay down the proposition that a
father is precluded from distributing his property in an arbitrary or
capricious manner so as to disinherit one of his sons without just
cause or reason. The reliance placed on the said judgment is
misconceived and, in the facts of the present case, is wholly
inapplicable and of no assistance to the Petitioners.
12) The judgment in Chameli Singh Versus State of Uttar
Pradesh3, which holds that the right to shelter forms an integral part
of the right to life under Article 21 of the Constitution, is wholly
inapplicable to the present case. The Petitioners have themselves
admitted to having alternative accommodation at their native place
(1976) 3 SCC 119
(1996) 2 SCC 549
Sumedh 32-oswpl-16615-2025-J.doc
in Uttar Pradesh. The right to shelter under Article 21 does not
extend to securing a shelter of one's choice, nor does it entitle the
Petitioners to forcibly impose their residence upon a father who is
unwilling to offer accommodation to them and their family.
13) In the considered opinion of this Court, the Petitioner--
under the guise of expressing readiness and willingness to maintain
the parent--cannot compel his presence, along with that of his family,
upon a parent who is unwilling to accommodate them, for any reason
whatsoever.
14) The financial hardship faced by the Petitioner cannot be a
ground to foist upon the father the responsibility of housing the
Petitioner and his family. This Court is unable to accept the
contention that a father bears any reciprocal legal obligation to
maintain an adult son and his dependents.
15) The interpretation of Section 4(1) of the Maintenance
Act, as advanced by the Petitioner, is wholly misplaced. The phrase
"due regard to the means of the children" merely requires that the
financial capacity of the children--who must necessarily be adults--be
taken into account when determining the amount of maintenance
payable to a parent. The Section, or indeed the Act as a whole, does
not impose any reciprocal obligation upon parents to maintain their
adult children.
Sumedh 32-oswpl-16615-2025-J.doc 16) The other grounds of failure to serve and be granted a fair
hearing are also falsely pleaded in as much as the impugned Order
records their presence and consideration of their written and oral
response.
17) Additionally, the Petitioners have failed to approach the
Appellate Tribunal under Section 16(a) of the Maintenance Act and
has directly filed a Writ instead thus even on the ground that an
alternate remedy was available to the Petitioners, the Petition is not
maintainable.
18) In view of the aforesaid findings, the Petition is dismissed
with no order as to costs.
(KAMAL KHATA, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!