Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mayur L Desai vs State Of Maharashtra Through Ministry ...
2025 Latest Caselaw 794 Bom

Citation : 2025 Latest Caselaw 794 Bom
Judgement Date : 24 July, 2025

Bombay High Court

Mayur L Desai vs State Of Maharashtra Through Ministry ... on 24 July, 2025

Author: Revati Mohite Dere
Bench: Revati Mohite Dere
            Digitally
            signed by
            SHAGUFTA
   2025:BHC-OS:11784-DB
SHAGUFTA    QUTBUDDIN
QUTBUDDIN PATHAN
PATHAN      Date:                                                        WP-L-11502-2025-J.doc
            2025.07.24
            17:53:37
            +0530

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                ORDINARY ORIGINAL CIVIL JURISDICTION

                                WRIT PETITION (LODGING) NO.11502 OF 2025

                    Mayur L. Desai
                    adult Indian inhabitant Aged - 44 years
                    residing at 501, Shree Swami CHS,
                    Plot No. 220 RDP-5
                    Charkop, Kandivali (West),
                    Mumbai - 400 067
                                                              ... Petitioner
                               Versus
                    1. The State of Maharashtra,
                    Through Ministry of Law and
                    Judiciary, Mantralaya,
                    Mumbai 400 032.

                    2. Maharashtra Real Estate
                    Regulatory Authority
                    Housefin Bhavan, Plot No. C-21
                    E-Block, Near RBI,
                    Bandra Kurla Complex,
                    Bandra (East), Mumbai 400051.             ... Respondents

                    Mr. Aseem Naphade a/w Ms. Chitrangada Singh i/b Clove Legal
                    for the Petitioner

                    Mrs. Vaishali Choudhari, Addl. G.P a/w Mrs. Madhura
                    Deshmukh, A.G.P for the Respondent No.1-State

                    Mr. Ravi Adsure a/w Mr. A. K. Saxena for the Respondent No.
                    2- MahaRERA

                    Mr. Prakash Sabale, Secretary, MahaRERA is present

        SQ Pathan                                                                                1/26



                     ::: Uploaded on - 24/07/2025             ::: Downloaded on - 02/08/2025 08:05:51 :::
                                                                          WP-L-11502-2025-J.doc




                                               CORAM : REVATI MOHITE DERE &
                                                          DR. NEELA GOKHALE, JJ.
                                                RESERVED ON : 27th JUNE 2025
                                               PRONOUNCED ON : 24th JULY 2025

            JUDGMENT (Per Revati Mohite Dere, J.) :
            1                 Heard learned counsel for the parties.



            2                 Rule. Learned Addl. G.P waives service on behalf of

the respondent No.1-State and Mr. Adsure waives service on

behalf of the respondent No.2-MahaRERA.

3 Rule is made returnable forthwith with the consent of

the parties and is taken up for final disposal.

4 By this petition preferred under Article 226 of the

Constitution of India, the petitioner seeks the following

substantive reliefs:

"a) a direction to the Respondent No.2-Maharashtra Real Estate Regulatory Authority to expeditiously and in

WP-L-11502-2025-J.doc

a time bound manner pass the final order in the execution/non-compliance proceedings being CC006000000195324/ APPL/NC/2 in the Complaint No. CC006000000195324 of 2020, which was reserved for orders on 21.03.2024;

b) to frame guidelines to streamline the process of execution of orders passed by Respondent No. 2-

Maharashtra Real Estate Regulatory Authority including but not limited to (i) providing a mechanism for mentioning matters, (ii) conducting hearings immediately after filing of execution proceedings and

(iii) expeditious disposal of execution proceedings."

5 As far as prayer clause (a) is concerned, vide order

dated 25th April 2025, we had, having regard to the fact that the

petitioner's application was pending since March 2024, requested

the respondent No.2-Maharashtra Real Estate Regulatory

Authority ('MahaRERA') to dispose of the petitioner's execution

applications and pass final orders within a period of six weeks.

6 As far as prayer clause (b) is concerned, learned counsel

appearing for respondent No.2-MahaRERA had initially sought

time to obtain instructions. Accordingly, the matter was

WP-L-11502-2025-J.doc

adjourned to 29th April 2025. On 29th April 2025, learned counsel

for respondent No.2 again sought further time to take

instructions with respect to the commencement of hybrid

hearings, as was the practice prior to the COVID-19 pandemic. In

view thereof, the matter was adjourned to 30 th April 2025.

7 On 30th April 2025, we heard learned counsel for the

petitioner and learned counsel for the respondents, and directed

them to file their written submissions. Pursuant to the said

direction, all parties submitted their respective written

submissions. Learned counsel Mr. Nilesh Gala also submitted

written submissions on behalf of the RERA Practitioners Welfare

Association (`RPWA').

8 Although the petition was closed for orders, whilst

going through the papers, as there were some queries which were

left unanswered by the counsel appearing for the respondent

No.2-MahaRERA, we again listed the petition on 25 th June 2025.

WP-L-11502-2025-J.doc

On the said date, learned counsel appearing for the respondent

No.2-MahaRERA, sought time to take instructions. Accordingly,

the petition was adjourned to 27th June 2025. On 27th June

2025, after hearing the parties, the aforesaid petition was closed

for orders.

9 Mr. Naphade, learned counsel for the petitioner, with

respect to prayer clause (b) submitted that the respondent No. 2

MahaRERA be directed to resume hybrid hearings, which were in

place prior to COVID-19 pandemic. He emphasized that such a

model ensures both accessibility and procedural efficiency, and

aligns with the statutory objective of the Act namely, the

expeditious and transparent adjudication of disputes.

10 Mr. Naphade, learned counsel for the petitioner

relied on several provisions of the MahaRERA Regulations, 2017

and pointed out that Circular No.34A dated 8 th April 2025,

issued in supersession of its previous Circular No. 34 dated 21 st

WP-L-11502-2025-J.doc

June 2021, was occasioned by the pandemic. He submitted that

the said Circular No. 34A carves out an exception inter alia for

the complaints filed for non-compliance of the order passed by

the Authority or the Adjudicating Officer, i.e. the complaint can

be heard without following the chronological or seniority

process. He submitted that the said Circular No. 34A does not

lay down any process as to how cases under exceptions can be

treated and listed/heard before the Authority. He submitted that

there is a need for issuance of guidelines so as to regulate the

proceedings conducted by the Authority including that of

execution of its orders keeping in mind the mandate of the

MahaRERA Act and the Regulations thereunder, so as to give

meaning and effect to the Act and the Regulations. He further

submitted that whereas there is a provision for speedy disposal of

application/complaint before the Authority, there is no structured

mechanism in place for disposal of execution/non-compliance of

proceedings in respect of the orders passed by the Authority. He

further submitted that there also exists no mechanism for getting

WP-L-11502-2025-J.doc

a matter listed on a specified or certain date, for the first time or

any subsequent date in any proceeding before the Authority,

including for non-compliance/execution proceeding. According

to Mr. Naphade, even after the parties get an order in their

favour from the Adjudicating Officer, the parties are unable to

bear the fruits of the order, for want of effective execution of the

same, which often results/enures to the advantage of the

builders/promoters/ developers.

11 Mr. Naphade further submitted that a complaint is

required to be filed on-line by the complainant on the website of

the Authority and that the Authority lists the matter for the first

time at its own discretion, only through video-conferencing

before the Authority. He submitted that the complainant or his

advocate is sent an intimation of hearing only through e-mail and

that there is no mechanism of mentioning the matter physically or

virtually before the Authority, in case of any urgency or

otherwise. He further submitted that despite attempts being

WP-L-11502-2025-J.doc

made to write letters to the Office of the Authority, which are

directed to be uploaded on-line on the Filing Portal, there is no

way for the complainant to know whether the said letter sent by

the complainant has been taken cognizance of or acted upon.

Thus, frustrating the very object of the MahaRERA Act.

12 Mr. Naphade submitted that prior to the COVID-19

pandemic, the Authority was functioning physically and all parties

and advocates had the opportunity to appear in-person before the

Authority and make representations effectively. However, post

COVID-19, while MahaRERA continues to function entirely

through virtual hearings, all the courts and tribunals across the

country, including in Maharashtra have adopted hybrid model.

He further submitted that dates for pronouncement of reserved

orders are not fixed or notified, and as such, the litigants are left

in a complete dilemma and uncertainty and have to repeatedly

follow up.

WP-L-11502-2025-J.doc

13 Mr. Naphade further submitted that IDs and contact

information of the Authority and its officials, although available

on its portal are either non-functional or unresponsive, and as

such, the communication with the Authority is effectively

unilateral. Emails often go unanswered, representations uploaded

on the filing portal are not acknowledged, and no provision exists

for in-person or virtual mentioning, thus frustrating the very

purpose of the Act.

14 We are also generally informed that once a matter is

listed and the complainant refuses conciliation, it is adjourned

with a direction to be listed `as per seniority', which, in some

cases, results in a delay of over a year before the matter is relisted,

thereby frustrating the very object of the Act. It is further

submitted that interim applications are not heard/decided; that

valid amendments are not taken on record, causing further delay;

and that parties remain unaware of when an order was actually

passed, as no time-stamp is affixed to the uploaded order.

WP-L-11502-2025-J.doc

15 Considering the aforesaid, it is requested that certain

guidelines be issued to the respondent No. 2 Authority to

facilitate the adjudication of grievances and execution of its

orders. He also prays that MahaRERA be directed to start Hybrid

hearing of cases.

16 Although Mr. Nilesh Gala has submitted his written

submissions on behalf of RPWA, we do not wish to go into the

same since Mr. Naphade has, in detail, addressed us on these

issues.

17 Mr. Adsure, learned counsel appearing for the

respondent No.2-MahaRERA, has filed an affidavit-in-reply of

Mr. Prakash Kaluram Sabale, the Secretary of MahaRERA dated

29th April 2025. From the said affidavit, it appears that hearings

of on-line complaints filed by aggrieved parties whether home

buyers, promoters, or real estate agents, were held physically pre-

WP-L-11502-2025-J.doc

pandemic and transitioned to virtual mode during COVID-19 and

continues to hear the complaints virtually, even post COVID-19.

As per the affidavit, the IT complaint module of MahaRERA

allows complainants to file applications requesting for urgent

hearings of complaints as well as for grant of interim reliefs and

as such, other applications as considered necessary. In the

affidavit, it is further stated that the Authority is trying its level

best to reduce pendency and has set out a chart of the number of

complaints filed and disposed of as on 27 th April 2025 and the

number of applications filed for non-compliance of orders passed

by the Authority i.e. the number of applications disposed of and

pending for final disposal. In para 14 of the affidavit, it is

further stated that the hearing of the complaints are on-line.

However, if the parties desire to have physical hearing, an

application for the same is submitted before the respective Bench,

the said request may be considered by the Bench.

WP-L-11502-2025-J.doc

18 We have heard Mr. Naphade, learned

counsel appearing on behalf of the petitioner and Mr. Adsure,

learned counsel appearing on behalf of the respondent No.2-

MahaRERA.

19 At the outset, we may note that it is not in dispute that

MahaRERA was previously conducting physical hearings, and that

virtual hearings were introduced as a necessity during the

pandemic. What is concerning, however, is the Authority's

continued insistence on a virtual-only model, despite the availability

of both physical and virtual infrastructure, though all the courts and

tribunals across the country, including in Maharashtra have adopted

hybrid model. In the light of the aforesaid and more particularly,

when parties were being heard physically, we do not understand the

resistance of MahaRERA to commence hybrid hearing since it is not

in dispute that the facilities to hear the parties physically and

virtually are in place.

WP-L-11502-2025-J.doc

20 The importance of hearing parties physically or

virtually as the case may be, is left to the parties and the importance

of giving the parties an opportunity to decide the same in today's

day and age, can hardly be understated.

21 Access to justice is a constitutional guarantee and cannot

be reduced to a mere formality. Procedural fairness includes the

right of parties to choose their mode of hearing, especially when

both physical and virtual modalities are feasible. Tribunals must not

only be accessible in form, but also in substance.

22 Administrative Tribunals were established by the 42 nd

Amendment in 1976, by introducing Article 323A. Access to justice

is an important component of any court, the object being that the

parties for whom the Courts/Tribunals exists, must be given an

opportunity of being heard. Tribunals were constituted with the

sole objective of delivering speedy, inexpensive and decentralized

WP-L-11502-2025-J.doc

adjudication of disputes in various matters. Tribunals have been

established with the object of furthering the cause of access to

justice by providing speedy justice. The objective of RERA and

MahaRERA is to provide speedy, transparent, and effective

adjudication of disputes in the real estate sector. However, the

absence of a structured mechanism for urgent listing, hearing, and

execution undermines these objectives. Virtual-only hearings, when

coupled with the inability to communicate effectively or mention

urgent matters, result in systemic opacity and procedural delays.

23 The Apex Court in Sarvesh Mathur v. Registrar

General, High Court of Punjab and Haryana1, highlighted the

importance of hybrid hearings, noting that the denial of access to

either mode amounts to procedural injustice. The Apex Court made

it clear that access to virtual hearings alone is insufficient. Denial of

physical hearing, even when facilities exist, amounts to an

unreasonable fetter on litigants' rights. The decision emphasizes that

the ability to choose one's mode of hearing is integral to access to 1 2023 SCC OnLine SC 1293

WP-L-11502-2025-J.doc

justice. In this backdrop, the Court issued binding directions

requiring all courts and tribunals to implement hybrid hearing

mechanisms and associated infrastructure, which read thus:-

(i) After a lapse of two weeks from the date of this order, no High Court shall deny access to video conferencing facilities or hearing through the hybrid mode to any member of the Bar or litigant desirous of availing of such a facility;

(ii) All State Governments shall provide necessary funds to the High Courts to put into place the facilities requisite for that purpose within the time frame indicated above;

(iii) The High Courts shall ensure that adequate internet facilities, including Wi-Fi facilities, with sufficient bandwidth are made available free of charge to all advocates and litigants appearing before the High Courts within the precincts of the High Court complex;

(iv) The links available for accessing video conferencing/hybrid hearings shall be made available in the daily cause-list of each court and there shall be no requirement of making prior applications. No High Court shall impose an age requirement or any other arbitrary criteria for availing of virtual/hybrid hearings;

WP-L-11502-2025-J.doc

(v) All the High Courts shall put into place an SOP within a period of four weeks for availing of access to hybrid/video conference hearings. In order to effectuate this, Justice Rajiv Shakdher, Hon'ble Judge of the High Court of Delhi is requested to prepare a model SOP, in conjunction with Mr Gaurav Agrawal and Mr K Parameshwar, based on the SOP which has been prepared by the e-Committee. Once the SOP is prepared, it shall be placed on the record of these proceedings and be circulated in advance to all the High Courts so that a uniform SOP is adopted across all the High Courts for facilitating video conference/hybrid hearings;

(vi) All the High Courts shall, on or before the next date of listing, place on the record the following details:

(a) The number of video conferencing licences which have been obtained by the High Court and the nature of the hybrid infrastructure;

(b) A court-wise tabulation of the number of video conference/hybrid hearings which have taken place since 1 April 2023; and

(c) The steps which have been taken to ensure that Wi-Fi/internet facilities are made available within every High Court to members of the Bar and

WP-L-11502-2025-J.doc

litigants appearing in person in compliance with the above directions.

(vii) The Union Ministry of Electronics & Information Technology is directed to coordinate with the Department of Justice to ensure that adequate bandwidth and internet connectivity is provided to all the Courts in the North-East and in Uttarakhand, Himachal Pradesh and Jammu and Kashmir so as to facilitate access to online hearings;

(viii) All High Courts shall ensure that adequate training facilities are made available to the members of the Bar and Bench so as to enable all practicing advocates and Judges of each High Court to be conversant with the use of technology. Such training facilities shall be set up by all the High Courts under intimation to this Court within a period of two weeks from the date of this order; and

(ix) The Union of India shall ensure that on or before 15 November 2023, all Tribunals are provided with requisite infrastructure for hybrid hearings. All Tribunals shall ensure the commencement of hybrid hearings no later than 15 November 2023. The directions governing the High Courts shall also apply to the Tribunals

WP-L-11502-2025-J.doc

functioning under all the Ministries of the Union Government including CESTAT, ITAT, NCLAT, NCLT, AFT, NCDRC, NGT, SAT, CAT, DRATs and DRTs.

(emphasis supplied)

24 The object of these directions was to ensure that video-

conferencing/hybrid facilities were made available by Tribunals and

all High Courts. It was also noted in the said judgment, that

technology plays an essential role in securing access to courtrooms

and as a result, access to justice for citizens across the country; that

in the march of technology, Courts cannot remain technologically

averse; that placing fetters on hybrid hearings, like mandating an

age criteria, requiring prior application, and frequent denial of

access to virtual participants has the direct effect of discouraging

lawyers and litigants to use technology, which not only affects the

efficiency and access to Courts, but it also sends out the misguided

message that access to Courts can be restricted at the whim to those

who seek justice.

WP-L-11502-2025-J.doc

25 The ratio of the Sarvesh Mathur (supra) is applicable

conversely to the present case. MahaRERA is presently conducting

hearings only through video-conferencing, despite having the

infrastructure to allow for physical hearings and despite parties

expressing their preference to appear physically. Several concerns

could be addressed if a hybrid model, allowing both physical and

virtual participation, is adopted. For instance: (i) Parties would

have greater clarity regarding the sitting schedule of the Tribunal

Members; (ii) They would be informed about the status or

outcome of their praecipes, which currently go unanswered; (iii)

If an incorrect video link is received, the advocate or litigant may

lose the opportunity to attend or argue the matter, which could

adversely affect the case; (iv) Despite the existence of urgency,

parties may be denied a short date of hearing, solely due to

technical or procedural lapses.

26 Infact, having perused the Seniority Circular issued by

MahaRERA, we find that the Seniority Circular cannot be the sole

WP-L-11502-2025-J.doc

basis for determining urgency; there may be other reasons

warranting listing. Matters involving non-compliance, serious

prejudice, or impending irreparable harm may require immediate

attention, irrespective of their position in the seniority list. A rigid

adherence to chronology, without a mechanism for urgent

mentionings or timely listing, risks defeating the very objective of

the Act, namely, expeditious and effective redressal of grievances.

27 Furthermore, there may be instances where advocates or

litigants are not entirely conversant with the technicalities of an

online hearing platform. In such cases, lack of technological

familiarity could effectively deny them access to justice. In the

absence of a well-defined system or application for conducting

online proceedings, such hearings risk becoming inefficient and

disorderly. The unavailability of a hybrid hearing mechanism may,

in turn, lead to slower disposal rates, increased case pendency, and

ultimately, defeat the very purpose of the Act, which is the

expeditious resolution of disputes. Additionally, the present mode

WP-L-11502-2025-J.doc

of communication with the Authorities is unilateral, offering little

to no opportunity for the parties to effectively present or clarify

their case.

28 Though in the affidavit, respondent No.2-MahaRERA

asserts that parties may request physical hearings, learned counsel

for the petitioners contends that in practice, not a single case has

been listed for physical hearing in recent couple of years.

29 Access to justice is not merely about providing virtual

access, but ensuring that parties also have the right to appear

physically. In the present case, it is not as though the Tribunal never

held physical hearings. Prior to the COVID-19 pandemic, physical

hearings were the norm. It was only during the pandemic that the

Tribunal transitioned to virtual hearings. However, even after the

pandemic, respondent No.2 has continued to hold hearings

exclusively via video-conferencing, resulting in several difficulties

for litigants and lawyers alike. This insistence on an exclusive

WP-L-11502-2025-J.doc

virtual model creates impediments to access to justice, the very

objective that justified the introduction of virtual hearings during

the pandemic. Access to justice cannot be reduced to an 'either/or'

framework. The 'either/or' approach adopted by MahaRERA is

restrictive. The hearing mechanism must be 'hybrid', permitting the

litigants or lawyers to choose the mode of appearance/hearing.

30 The object of MahaRERA is to regulate and promote

the real estate sector. It is established with a view to protect the

interests of consumers in the real estate sector through an efficient,

effective, timely and transparent system/mechanism. It aims at

providing an adjudication mechanism for speedy dispute redressal.

31 In view of the above discussion and considering the

continuing difficulties faced by litigants and counsel appearing

before MahaRERA, the following directions are issued:

(i) MahaRERA shall, within a period of four weeks from

WP-L-11502-2025-J.doc

the date of receipt of this order, restore the facility of hybrid

hearings, permitting parties to opt for either physical or virtual

appearance, as per their convenience;

(ii) MahaRERA shall consider revisiting Circular No. 34A

dated 8th April 2025 and its Standard Operating Procedures

(SOPs), particularly with respect to the mechanism for:

(a) Urgent listing of matters;

(b) Execution of non-compliance orders;

(c) Mentioning of cases (physically or virtually); and

(d) Pronouncement and publication of reserved orders;

(iii) MahaRERA shall be guided by the directions issued by

the Apex Court in Sarvesh Mathur (supra), and take steps to

align its processes with the principle of effective and inclusive

access to justice;

(iv) MahaRERA shall also maintain a register of praecipes

submitted for circulation, production, or urgent listing, and

shall record the acceptance or rejection of such applications;

WP-L-11502-2025-J.doc

(v) MahaRERA shall also upload its orders with a time-

stamp indicating the date and time of upload;

(vi) MahaRERA shall assign fixed dates for hearings and, in

the event of an adjournment, shall indicate the next date of

hearing to enable parties to remain informed and prepared;

(vii) MahaRERA shall place in the public domain, through its

website, the relevant procedures and contact information

(email, helpline, etc.) in a functional and transparent manner,

including a calendar of Benches and cause-lists, wherever

applicable, expeditiously.

32 Before parting, we may reiterate that access to justice is

not a privilege but a constitutional right. Ensuring procedural

clarity, physical accessibility, and technological support are core

elements of that right. As John F. Kennedy aptly remarked:

WP-L-11502-2025-J.doc

"The time and the world do not stand still. Change is the law of life. And those who look only to the past or present are certain to miss the future."

33 It is only in this context that the Apex Court took note

of the shifting dynamics of the Indian Judicial System vis-a-vis the

status of hybrid mode of hearings, in the case of Sarvesh Mathur

(Supra). We hope and trust that MahaRERA keeps in mind the

changing dynamics. The judicial system must evolve with the times,

and so must its institutions.

34 Rule is made absolute. The writ petition is accordingly

disposed of with the aforesaid directions. No order as to costs.

35 List the petition for recording compliance on 4th

September 2025.

36 All concerned to act on the authenticated copy of this

order.

            DR. NEELA GOKHALE, J.                     REVATI MOHITE DERE, J.






                                                                     WP-L-11502-2025-J.doc




            37             After the judgment was pronounced, learned counsel for

the respondent No.2 sought a stay of this judgment. The request is

rejected.

            DR. NEELA GOKHALE, J.                    REVATI MOHITE DERE, 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