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

The Municipal Corporation Of Gr. Bombay vs Kala Gauri And Anr
2025 Latest Caselaw 4008 Bom

Citation : 2025 Latest Caselaw 4008 Bom
Judgement Date : 17 June, 2025

Bombay High Court

The Municipal Corporation Of Gr. Bombay vs Kala Gauri And Anr on 17 June, 2025

2025:BHC-AS:23738

                                                              First Appeal No. 1546 of 2010 (f).doc


                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                       CIVIL APPELLATE JURISDICTION

                                     FIRST APPEAL NO. 1546 OF 2010

                The Municipal Corporation of Greater Bombay       ]
                Established and constituted under 1888            ]
                Mumbai Municipal Corporation Act,                 ]
                Having its office at Mahapalika Marg,             ]
                Fort, Mumbai 400 001.                             ] ...Appellant.

                            Versus


                1. Ganga Timmappa                                 ]
                   Age 70 years,                                  ]
                   Residing at Hut No. 5 (Old FNGA                ]
                   47-7/7 Kokari Agar, Antop Hill,                ]
                   Wadala, Mumbai                                 ]
                2. M.M.R.D.A.                                     ]
                   having their office at Bandra Kurla            ]
                   Complex, Mumbai 400 051.                       ] ...Respondents.

                                             WITH
                              INTERIM APPLICATION NO. 17454 OF 2022
                                               IN
                                  FIRST APPEAL NO. 1546 OF 2010

                Municipal Corporation of Greater Mumbai           ]
                Established and constituted under                 ]
                Mumbai Municipal Corporation Act, 1888            ]
                Having its office at Mahapalika Marg,             ]
                Fort, Mumbai 400 001.                             ] ...Applicant

                In the matter between :

                Municipal Corporation of Greater Mumbai           ]
                Established and constituted under                 ]
                Mumbai Municipal Corporation Act, 1888            ]
                Having its office at Mahapalika Marg,             ]
                Fort, Mumbai 400 001.                             ] ...Appellant




                Sairaj                             1 of 49
                                               First Appeal No. 1546 of 2010 (f).doc




            Versus


1. Ganga Timmappa (since deceased)                ]
   Raju                                           ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand CHS Ltd.,                       ]
   Tilak Nagar, Mumbai - 89.                      ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1547 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Kaveri Bindu (since deceased)                  ]
   Saroja                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17456 OF 2022
                               IN
                  FIRST APPEAL NO. 1547 OF 2010

Municipal Corporation of Greater Mumbai           ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]


Sairaj                             2 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant
In the matter between :

Municipal Corporation of Greater Mumbai           ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus

1. Kaveri Bindu (since deceased)                  ]
   Saroja                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                                WITH
                     FIRST APPEAL NO. 1560 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus


1. Jaya Parmeshwar (since deceased)               ]
   Fatima                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                    WITH


Sairaj                             3 of 49
                                               First Appeal No. 1546 of 2010 (f).doc


              INTERIM APPLICATION NO. 17479 OF 2022
                               IN
                  FIRST APPEAL NO. 1560 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Jaya Parmeshwar (since deceased)               ]
   Fatima                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1558 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Lata Minu Swami                                ]


Sairaj                             4 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



     Age 51 Adult, Occ: Nil                       ]
     Residing at Hut No. 16 (Old FNGA             ]
     45-5/7 Kokari Agar, Antop Hill,              ]
     Wadala, Mumbai                               ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                               WITH
               INTERIM APPLICATION NO. 17476 OF 2022
                                IN
                   FIRST APPEAL NO. 1558 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

             Versus


1. Lata Minu Swami                                ]
   Residing at Hut No. 47, 7/7,                   ]
   Antop Hill, Wadala, Mumbai                     ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                                 WITH
                      FIRST APPEAL NO. 1559 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]


Sairaj                             5 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus


1. Kaveri Ganesh (since deceased)                 ]
   Papa (also known as Mina)                      ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17478 OF 2022
                               IN
                  FIRST APPEAL NO. 1559 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

Municipal Corporation of Greater Mumbai           ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Kaveri Ganesh (since deceased)                 ]
   Papa                                           ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]



Sairaj                             6 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1561 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Mohaddin Mohd.                                 ]
   Occ. Nil                                       ]
   residing at Hut No. 10 (Old FNGA               ]
   44/47 Kokari Agar, Antop Hill,                 ]
   Wadala, Mumbai                                 ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                             WITH
              INTERIM APPLICATION NO. 17481 OF 2022
                               IN
                  FIRST APPEAL NO. 1561 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]



Sairaj                             7 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Fort, Mumbai 400 001.                             ] ...Appellants

            Versus


1. Mohaddin Mohd.                                 ]
   residing at Hut No. 47, 7/7,                   ]
   Antop Hill, Wadala, Mumbai                     ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1557 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus


1. Nagnath R. Mahadik                             ]
   Age 53 Adult, Occ: Nil                         ]
   residing at Hut No. 4 (Old FNGA                ]
   47-6/7 Kokari Agar, Antop Hill,                ]
   Wadala, Mumbai                                 ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17475 OF 2022
                               IN
                  FIRST APPEAL NO. 1557 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]


Sairaj                             8 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Nagnath R. Mahadik                             ]
   Residing at Hut No. 47, 7/7,                   ]
   Antop Hill, Wadala, Mumbai                     ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1562 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus


1. Kala Gauri (since deceased)                    ]
   Rani (also known as Malar)                     ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17482 OF 2022


Sairaj                             9 of 49
                                                 First Appeal No. 1546 of 2010 (f).doc


                                    IN
                       FIRST APPEAL NO. 1562 OF 2010

The Municipal Corporation of Greater Mumbai         ]
Established and constituted under                   ]
Mumbai Municipal Corporation Act, 1888              ]
Having its office at Mahapalika Marg,               ]
Fort, Mumbai 400 001.                               ] ...Applicant

In the matter between :
The Municipal Corporation of Greater Mumbai         ]
Established and constituted under                   ]
Mumbai Municipal Corporation Act, 1888              ]
Having its office at Mahapalika Marg,               ]
Fort, Mumbai 400 001.                               ] ...Appellant

              Versus


1. Kala Gauri (since deceased)                      ]
   Rani                                             ]
   Building No. 36, Flat No. B-4,                   ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,            ]
   Tilak Nagar, Mumbai - 400089.                    ]
2. M.M.R.D.A.                                       ]
   having their office at Bandra Kurla              ]
   Complex, Mumbai 400 051.                         ] ...Respondents.

                                  WITH
                       FIRST APPEAL NO. 1556 OF 2010

The Municipal Corporation of Greater Bombay         ]
Established and constituted under 1888              ]
Mumbai Municipal Corporation Act,                   ]
Having its office at Mahapalika Marg,               ]
Fort, Mumbai 400 001.                               ] ...Appellant

              Versus


1.    Devika Muthu                                  ]
      residing at Hut No. 1 (Old FNGA               ]
      47-7/7) Kokari Agar, Antop Hill,              ]



 Sairaj                              10 of 49
                                                  First Appeal No. 1546 of 2010 (f).doc



      Wadala, Mumbai                                 ]
2.    M.M.R.D.A.                                     ]
      having their office at Bandra Kurla            ]
      Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                 INTERIM APPLICATION NO. 17474 OF 2022
                                  IN
                     FIRST APPEAL NO. 1556 OF 2010

The Municipal Corporation of Greater Mumbai          ]
Established and constituted under                    ]
Mumbai Municipal Corporation Act, 1888               ]
Having its office at Mahapalika Marg,                ]
Fort, Mumbai 400 001.                                ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai          ]
Established and constituted under                    ]
Mumbai Municipal Corporation Act, 1888               ]
Having its office at Mahapalika Marg,                ]
Fort, Mumbai 400 001.                                ] ...Appellant

               Versus


1.    Devika Muthu                                   ]
      residing at Hut No. 47, 7/7, Antop Hill,       ]
      Wadala, Mumbai                                 ]
2.    M.M.R.D.A.                                     ]
      having their office at Bandra Kurla            ]
      Complex, Mumbai 400 051.                       ] ...Respondents.

                                   WITH
                        FIRST APPEAL NO. 1550 OF 2010

The Municipal Corporation of Greater Bombay          ]
Established and constituted under 1888               ]
Mumbai Municipal Corporation Act,                    ]
Having its office at Mahapalika Marg,                ]
Fort, Mumbai 400 001.                                ] ...Appellant


 Sairaj                               11 of 49
                                               First Appeal No. 1546 of 2010 (f).doc




            Versus


1. C. Changi Raju                                 ]
   Age 70 years                                   ]
   residing at Hut No. 19 (Old FNGA               ]
   45-1/5 Kokari Agar, Antop Hill,                ]
   Wadala, Mumbai.                                ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                              WITH
              INTERIM APPLICATION NO. 17462 OF 2022
                               IN
                  FIRST APPEAL NO. 1550 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Bombay       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. C. Ghangi Raju                                 ]
   residing at Hut No. 47, 7/7,                   ]
   Antop Hill, Wadala, Mumbai.                    ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                                   WITH


Sairaj                            12 of 49
                                               First Appeal No. 1546 of 2010 (f).doc


                     FIRST APPEAL NO. 1549 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Krishnaji Sriniwas                             ]
   Age 55 Adult, Occ: Nil                         ]
   residing at Hut No. 12 (Old FNGA               ]
   43-C Kokari Agar, Antop Hill,                  ]
   Wadala, Mumbai                                 ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17460 OF 2022
                               IN
                  FIRST APPEAL NO. 1549 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Bombay       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Krishnaji Sriniwas                             ]


Sairaj                            13 of 49
                                                First Appeal No. 1546 of 2010 (f).doc



     Residing at Hut No. 47, 7/7,                  ]
     Antop Hill, Wadala, Mumbai                    ]
2. M.M.R.D.A.                                      ]
   having their office at Bandra Kurla             ]
   Complex, Mumbai 400 051.                        ] ...Respondents.

                                 WITH
                      FIRST APPEAL NO. 1554 OF 2010

The Municipal Corporation of Greater Bombay        ]
Established and constituted under 1888             ]
Mumbai Municipal Corporation Act,                  ]
Having its office at Mahapalika Marg,              ]
Fort, Mumbai 400 001.                              ] ...Appellant

             Versus


1. Katrika R. Mugam                                ]
   Age 55 years,                                   ]
   Residing at Hut No. 18 (Old FNGA                ]
   47-3/7) Kokari Agar, Antop Hill,                ]
   Wadala, Mumbai                                  ]
2. M.M.R.D.A.                                      ]
   having their office at Bandra Kurla             ]
   Complex, Mumbai 400 051.                        ] ...Respondents

                               WITH
                INTERIM APPLICATION NO. 17470 OF 2022
                                 IN
                    FIRST APPEAL NO. 1554 OF 2010

The Municipal Corporation of Greater Mumbai        ]
Established and constituted under                  ]
Mumbai Municipal Corporation Act, 1888             ]
Having its office at Mahapalika Marg,              ]
Fort, Mumbai 400 001.                              ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai        ]
Established and constituted under                  ]


Sairaj                              14 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Katrika R. Mugam                               ]
   Residing at Hut No. 47, 7/7, Antop Hill,       ]
   Wadala, Mumbai                                 ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents

                                WITH
                     FIRST APPEAL NO. 1555 OF 2010
The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus


1. D. Balan                                       ]
   Adult, Occ: Nil                                ]
   Residing at Hut No. 14 (Old FNGA)              ]
   46-1/2 Kokari Agar, Antop Hill,                ]
   Wadala, Mumbai                                 ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
               INTERIM APPLICATION NO. 17471 OF 2022
                                IN
                   FIRST APPEAL NO. 1555 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]


Sairaj                             15 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

Municipal Corporation of Greater Mumbai           ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. D. Balan (since deceased)                      ]
   Ponnamma                                       ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand CHSL, Tilak Nagar,              ]
   Mumbai - 89.                                   ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1552 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Gopi Munni Swami (since deceased)              ]
   Mala                                           ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.



Sairaj                            16 of 49
                                               First Appeal No. 1546 of 2010 (f).doc




                             WITH
              INTERIM APPLICATION NO. 17464 OF 2022
                               IN
                  FIRST APPEAL NO. 1552 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Gopi Munni Swami (since deceased)              ]
   Mala                                           ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                WITH
                     FIRST APPEAL NO. 1553 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant.

            Versus



Sairaj                            17 of 49
                                               First Appeal No. 1546 of 2010 (f).doc




1. Rangama D. Muthu (since deceased)              ]
   Kumari                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17466 OF 2022
                               IN
                  FIRST APPEAL NO. 1553 OF 2010

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Rangama D. Muthu (since deceased)              ]
   Kumari                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                   WITH


Sairaj                            18 of 49
                                               First Appeal No. 1546 of 2010 (f).doc


                     FIRST APPEAL NO. 1548 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Madhubala (since deceased, through LR)         ]
   Jhansi                                         ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                              WITH
              INTERIM APPLICATION NO. 17459 OF 2022
                               IN
                  FIRST APPEAL NO. 1548 OF 2010

Municipal Corporation of Greater Mumbai           ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Maha Palika Marg,            ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :

Municipal Corporation of Greater Mumbai           ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahanagar Palika Marg,       ]
Fort, Mumbai 400 001.                             ] ...Appellant

            Versus


1. Madhubala (since deceased, through LR)         ]


Sairaj                            19 of 49
                                               First Appeal No. 1546 of 2010 (f).doc



     Jhansi                                       ]
     Building No. 36, Flat No. B-4,               ]
     Shree Sadanand Co-Op. Hsg. Soc. Ltd.,        ]
     Tilak Nagar, Mumbai - 400089.                ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents.

                                 WITH
                      FIRST APPEAL NO. 1551 OF 2010

The Municipal Corporation of Greater Bombay       ]
Established and constituted under 1888            ]
Mumbai Municipal Corporation Act,                 ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Appellant

             Versus


1. Mani Radha (since deceased, through LR)        ]
   Radha                                          ]
   Building No. 36, Flat No. B-4,                 ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,          ]
   Tilak Nagar, Mumbai - 400089.                  ]
2. M.M.R.D.A.                                     ]
   having their office at Bandra Kurla            ]
   Complex, Mumbai 400 051.                       ] ...Respondents


                               WITH
               INTERIM APPLICATION NO. 17463 OF 2022
                                IN
                   FIRST APPEAL NO. 1551 OF 2010


The Municipal Corporation of Greater Mumbai       ]
Established and constituted under                 ]
Mumbai Municipal Corporation Act, 1888            ]
Having its office at Mahapalika Marg,             ]
Fort, Mumbai 400 001.                             ] ...Applicant

In the matter between :



Sairaj                             20 of 49
                                                First Appeal No. 1546 of 2010 (f).doc



The Municipal Corporation of Greater Bombay         ]
Established and constituted under                   ]
Mumbai Municipal Corporation Act, 1888              ]
Having its office at Mahapalika Marg,               ]
Fort, Mumbai 400 001.                               ] ...Appellant

             Versus


1. Mani Radha (since deceased, through LR)          ]
   Radha                                            ]
   Building No. 36, Flat No. B-4,                   ]
   Shree Sadanand Co-Op. Hsg. Soc. Ltd.,            ]
   Tilak Nagar, Mumbai - 400089.                    ]
2. M.M.R.D.A.                                       ]
   having their office at Bandra Kurla              ]
   Complex, Mumbai 400 051.                         ] ...Respondents

                                ------------
Mr. Dharmesh Vyas, Ms. Vidya Vyavhare i/b Ms. Komal Punjabi for Appellant-
BMC.
Mr. Bhavin Gada, Ms. Pratibha Mehta i/b Ms. Pratibha Mehta for Respondent
No. 1.
Mr. Kuldeep Patil for Respondent No. 2-MMRDA.
                                ------------
                                         Coram : Sharmila U. Deshmukh, J.
                                         Reserved on : 9th May, 2025
                                         Pronounced on : 17th June, 2025.


Judgment :

1.       These group of Appeals are at the instance of Municipal
Corporation     of    Greater   Mumbai       [for   short,   "MCGM"]-original
Defendant No. 1 challenging the           impugned judgment dated 23 rd
October, 2008 directing the Appellant to make available land to the
Respondent No 1 as and when available on priority basis. The suits
filed by the Respondent No. 1 also impleaded Mumbai Metropolitan
Region Development Authority [for short, "MMRDA"] as Defendant
No. 2.


Sairaj                            21 of 49
                                              First Appeal No. 1546 of 2010 (f).doc


2.       With consent, First Appeal No. 1546 of 2010 arising out of L.C.

Suit No 3354 of 2007 is taken as lead Appeal for factual clarity.

Common submissions were advanced and the group of Appeals are

being disposed of by this common judgment. For sake of convenience,

the Parties are referred to by their status before the Trial Court.

FACTUAL MATRIX:

3.       The case of the Plaintiffs in L. C. Suit No. 3354 of 2007 was that

the Plaintiff was in use and occupation of Pitch Hut No 5 admeasuring

15' x 10' with height 9' situated at Kokari Agar, Antop Hill, Wadala,

Mumbai - 37. The Plaintiff was earlier occupying Hut No F/N/GA/44-7/7

admeasuring 261 square feet at Kokari Agar for which Pitch Holder

Card was issued in the name of Plaintiff in the year 1976 and

compensation was being regularly paid. In the year 1986, the old huts

came to be removed by MCGM as it was creating an obstruction in the

way of proposed nallah. The Additional Collector (Encroachment), vide

order dated 29th March, 1994, permitted rehabilitation of the affected

occupiers on adjoining land admeasuring about 4,000 sq. yards.

Subsequently, the plaintiff constructed hut admeasuring 15'x10' with

height 9' and was occupying the same for which compensation was

paid to Additional Collector (Encroachment). On 10 th March, 2006,

MCGM's officers inspected the suit premises and threatened

demolition of the suit premises for which, the suit came to be filed


Sairaj                            22 of 49
                                             First Appeal No. 1546 of 2010 (f).doc


before the City Civil Court for injunction against the Corporation to not

demolish the structure without following due process of law. On 19 th

October, 2006, at about 1 p.m., the Defendants with their demolition

squad and with the help of MMRDA demolished the suit premises

without following due process of law and without giving any notice to

plaintiff. In view of demolition, the suit filed by the Plaintiff came to be

withdrawn on 28th November, 2006. On 27th November, 2006, the

Assistant Commissioner (F/North) Ward communicated to the

Plaintiff's Advocate that the demolition was carried out by MMRDA.

The Additional Collector informed the Plaintiff's that the ownership of

the land vests in MCGM and Additional Collector is not concerned with

the land.     The statutory notice under Section 527 of the Mumbai

Municipal Corporation Act, 1888 [for short, "MMC Act"] was given to

the Defendants on 17th July, 2007 and the suit is not barred by law of

limitation as cause of action arose on 19 th October, 2006. The prayer

sought declaration that the demolition is illegal and mandatory

injunction to the Defendants to reconstruct the demolished hut at the

cost of the Defendants. In the alternative, the Plaintiffs be permitted

to reconstruct the hut at cost of Defendants or for permanent

alternate accommodation.

4.       The Defendants failed to file their written statement though

served with writ of summons.


Sairaj                           23 of 49
                                             First Appeal No. 1546 of 2010 (f).doc


5.       The Plaintiff adduced evidence through her Constituted

Attorney who deposed as to the contents of the Plaint.                    PW-1

specifically deposed that as Constituted Attorney, PW-1 is fully

conversant with the facts of the case and the Power of Attorney was

produced on record. P.W.-1 also produced the Pitch Holder's Card

(Exhibit-6), order dated 29th March, 1994 passed by Additional Collector

(Encroachment) (Exhibit-7), compensation receipts paid to the

Additional Collector (Encroachment)-(Exhibit-8), letter dated 27 th

November, 2006 issued by the Assistant Commissioner (F/North Ward)

(Exhibit-9), letter dated 15th November, 2006 issued by the Additional

Collector (Exhibit-10), statutory notice under Section 527 of MMC Act

(Exhibit-11).

6.       PW-1 was cross examined by           Defendant No. 1-present

Appellant. There was no cross-examination by Defendant No 2-

MMRDA. In cross-examination, P.W.1 admitted that she does not know

the Ward number of her residence and the name of the land owner on

which the structure is erected. She has deposed that the structure is

not in existence and is demolished by Defendant No. 1 and Defendant

No. 2. She has deposed that her structure was in existence since 1996

and representation was made by Plaintiff that demolition was carried

out without giving any notice.




Sairaj                           24 of 49
                                             First Appeal No. 1546 of 2010 (f).doc


7.       The Trial Court framed and answered the following issues:

                        POINTS                             FINDINGS
  1. Whether the Plaintiff proves that the                     Yes.
     demolition of the suit premises carried
     out by the Defendant is illegal?
  2. Whether the plaintiff proves that he is                   Yes
     entitled for alternative accommodation in
     lieu of the structure demolished by the
     Defendant?
  3. What order and decree?                            As per final order


8.       The Trial Court noted that it is not a case of encroachment or

illegal structure but that Government had allowed the Plaintiff to

construct the hut on the land and prior to that plaintiff was having

Pitch-holder's card with her. The Trial Court further noted that

demolition is not denied by Defendants and no Written Statement has

been filed to show the purpose of demolition . The Trial Court held that

as no notice was served, the demolition is illegal and contrary to law.

The Trial Court held it is immaterial as to who demolished the structure

because Defendant Nos. 1 and 2 both had power of demolition. The

Trial Court further noted that the letter of Assistant Commissioner

(Exhibit-12) informed the Plaintiff that the demolition was carried out

by MMRDA. Taking note of the letter of the Addtional Commissioner

Exhibit 10 informing the plaintiff that the land owner was Defendant

No 1, the Trial Court held Defendant No. 1 responsible for demolition



Sairaj                           25 of 49
                                                   First Appeal No. 1546 of 2010 (f).doc


of structure illegally even if it was carried out by MMRDA. The Trial

Court noted that the argument is that the demolition was carried out

to widen the stream wide and directed the Defendants to make

available alternative suitable land. The Trial Court decreed the suit as

under:

                                      ORDER

"Suit is decreed with costs on following terms:

Defendant No. 1 is hereby directed to make available the land admeasuring 15' x 10' ft to the plaintiff as and when such land would be available on priority basis, on same terms and conditions mentioned at Ex. 7.

However, the defendants are at liberty to evict the plaintiff from the place that would be allowed to her for the public purpose, but before removing the plaintiff from that place give her suitable alternative place. Decree be drawn up accordingly."

INTERIM APPLICATION NO. 17454 OF 2022:

9. The Interim Application has been filed by the Appellants under

Order XLI, Rule 27 of CPC seeking permission to produce the

documents and records annexed thereto. The Application pleads that

the Appellants were not permitted to file the Written Statement and

the suit proceeded ex-parte. It is pleaded that the property card of the

land on which the structures were erected belonged to State

Government and is in possession of MMRDA. It is pleaded that on 18 th

October, 2006 MMRDA had asked for police protection for demolition

to be carried out by MMRDA at Kokri Agar where the tenants were

Sairaj 26 of 49 First Appeal No. 1546 of 2010 (f).doc

rehabilitated by Additional Collector and the document makes it clear

that demolition has been carried out by MMRDA. The Application

purports to place on record the communication between the State

Government and the Appellant regarding the rehabilitation of the

eligible 23 slum dwellers.

SUBMISSIONS:

10. Mr. Dharmesh Vyas, Learned counsel appearing for Appellant

submits that the plaintiffs are transgenders whose huts came to be

demolished for the purpose of widening of nallah in the year 1993-

1994 and alternate accommodation was given pursuant to order

passed by the Additional Collector on 29th March, 1994. He submits that

in view of threatened demolition, the suit was filed by them in the year

2006 in which, interim order was passed not to take a coercive action

and despite thereof, on 19th October, 2006, the structures came to be

demolished, which according to MCGM's letter was done by MMRDA.

He submits that subsequently, the suit came to be withdrawn and

present suit came to be filed for declaration that the demolition was

illegal and for alternate accommodation.

11. He would submit that the suit is bad for non-joinder of

necessary party as the State Government who had allotted the land

was not impleaded. He submits that the plaint is indecisive about the

authority which had carried out the demolition. He would submit that

Sairaj 27 of 49 First Appeal No. 1546 of 2010 (f).doc

the Trial Court did not grant any opportunity to file any Written

Statement and proceeded expeditiously with the suit. He submits that

even if no written statement was filed, the burden was upon the

Plaintiff to prove ownership of land and the authority which had

carried out the demolition. He submits that MCGM participated in the

proceedings by cross examining PW-1 and the judgment ought to have

been passed against MMRDA. He would submit that there is no definite

finding by the Trial Court about the authority responsible for

demolition and despite thereof has imposed the liability on MCGM. He

would submit that there is no proof that demolition was carried out by

MCGM. He submits that the Trial Court has granted relief which was

not prayed. He would further submit that the original Plaintiff in the

present suit had expired and legal heir has been brought on record

who has given the address of a residential flat.

12. On legal issues, he submits that the suit is barred by limitation

under Section 527 of MMC Act. He submits that the plaint pleads that

the cause of action arose on 19 th October, 2006 and the suit was filed

on 21st July, 2007 and was barred being beyond period of six months.

He would further submit that Interim Application has been moved

under Order XLI, Rule 27 of the Code of Civil Procedure, 1908 for

leading additional evidence which should be permitted as Appellant

was not allowed to file Written Statement and other relevant

documents on record and suit has proceeded ex-parte.

Sairaj 28 of 49 First Appeal No. 1546 of 2010 (f).doc

13. Mr. Patil, learned counsel appearing for the MMRDA submits that

the beneficiary in all these proceedings is one Lata and therefore, the

prosecution is not bona fide. He would submit that most of the suits in

these group of matters have been filed by power of attorney holders

and First Appeals by another Constituted Attorney. Taking this Court

through the Power of Attorney, he would submit that the Power of

Attorney has been executed in the year 2008 in respect of old

structure and there is nothing to show that new structure has come

into existence. He submits that no documents are produced to show

existence of new structure and therefore, it is doubtful whether upon

allotment, the new structure was in existence or whether the same has

been demolished.

14. He would further submit that the compensation receipts refers

to the old structure number. He submits that the claim is that from

1994-2006, the structures existed, in which case there would

electricity bills, election cards, ration cards etc which are not produced

on record. He submits that MMRDA has nothing to do with the

structures or the demolition. He submits that Plaintiff has not

examined any witness and has not proved the letters issued by the

Assistant Commissioner and Additional Collector. He submits that

within a period of two months, after the service of writ of summons,

the suit came to be decreed and the plaintiffs have neither proved

construction nor demolition.

Sairaj 29 of 49 First Appeal No. 1546 of 2010 (f).doc

15. Per contra, Mr. Gada, learned counsel appearing for original

Plaintiffs would submit that Defendants case cannot be considered in

absence of written statement and there is no question of leading

additional evidence by MCGM as MCGM has failed to file its written

statement and lead evidence. He has taken this Court through the

evidence and would submit that it has been specifically deposed that

huts were constructed on alternate lands given earlier and which came

to be demolished and therefore, earlier suit was withdrawn. He

submits that in the cross-examination, there is nothing to demolish the

Plaintiff's case and as there was no Written Statement, the

Defendant's defense could not be put even in the cross-examination.

He submits that the compensation receipts proved existence of the

huts and the old hut number is mentioned as the structure number

does not change. He would submit that MCGM has acknowledged that

the demolition has been carried out by MMRDA.

16. He submits that there was no issue framed about the existence

of new structure as there was no denial to the said plea. He submits

that once the Trial Court has held that demolition is illegal, the

plaintiffs are entitled to reconstruct the structure. He submits that it is

only in one of the suit, the Written Statement was sought to be

preferred by the Appellant. He would further submit that Interim

Sairaj 30 of 49 First Appeal No. 1546 of 2010 (f).doc

Application (Stamp) No. 20769 of 2024 has been preferred for perjury,

however, on instructions, he is not pressing the said Application. He

would further submit that while permitting the legal heir to be

brought on record, considering the gender of the plaintiff, an

undertaking was given that it will be used by only one person.

17. He would submit that as far as notice under Section 527 of the

MMC Act is concerned, there is no ground taken in the First Appeal in

view of Section 527(1)(a). He submits that in any event, in absence of

any objection, the same constitutes waiver. He submits that Section

527 Notice was issued and the cause of action arose after refusal by

the Authorities to permit reconstruction or grant alternate land. He

would further submit that there is no question of remanding the

matter back as the ingredients of Order XLI, Rule 23 of Code of Civil

Procedure, 1908 are not satisfied. He submits that the Trial Court has

the power to mould the relief and as it was argued that demolition was

carried out to widen the stream, it was not possible to ask the plaintiff

to erect the hut on the same place. In support, he relies upon the

following decisions :

Sairaj 31 of 49 First Appeal No. 1546 of 2010 (f).doc

Tajabai w/o Dhanji Chavan v. Mohanlal s/p Devram Parmar1

Union of India v. Ibrahim Uddin2

Rekha Pravin Nalawade v. Municipal Commissioner of Greater Mumbai3

J. Ganapatha v. N. Selvarajalou Chetty Trust4

Sabira Aslam Sikwani v. Mohammed Yusuf Hussain5

Meiazhagan v. Mangayarkkarasi6

Bachahan Devi v. Nagar Nigam, Gorakhpur7

Delho Hansda v. Charani Hansda8 Kanda v. Waghu9

Shivkumar v. Sharnbasappa10

Sirajudheen v. Zeenath11

P. Purushottam Reddy v. Pratap Steels Ltd.12

Barku Pundlik Patil v. Subhash Govindrao Pagare13

Godrej Rustom Karmani v. Hari Alidas Thadani14

Mahadeorao v. N. I. T.15

2 (2012) 8 SCC 148 3 2025 SCC OnLine Bom 860 4 2025 SCC OnLine SC 633 5 2003 (3) ALL MR 536 6 2017 SCC OnLine Mad 1452 7 (2008) 12 SCC 372 8 1952 SCC OnLine Pat 108.

9 AIR (37) 1950 Privy Council 68 10 (2021) 11 SCC 277 11 2023 (2) SC 521.

12 (2002) 2 SCC 686.

13   2022 SCC OnLine Bom 4694
14   1990 SCC OnLine Bom 244
15   2015 (5) Mh.L.J. 70



Sairaj                                32 of 49
                                             First Appeal No. 1546 of 2010 (f).doc


18. In rejoinder, Mr. Vyas would submit that there is no case of

waiver and in any event, as the notice under Section 527 was sent,

there is no question of waiver. He submits that the Plaintiff was

required to wait for a period of one month after issuance of notice. He

submits that the relief cannot be moulded in absence of any clarity as

the pleading is about allotment of plot on land no 5 and prayer refers

to Pitch/Hut No 5. In support, he relies upon the following decisions :

Asma Lateef v. Shabbir Ahmad16

Satish Dalichand Shah v. State of Maharashtra17

19. Mr. Patil would submit that the land does not belong to MMRDA,

the demolition was not carried out by the MMRDA and MMRDA could

not be saddled with the liability to provide for alternative

accommodation.

POINTS FOR DETERMINATION:

20. The facts of the case and the submissions canvassed would give

rise to the following points for determination:-

(i) Whether the Appellant can be permitted to adduce additional evidence in Appeal in the absence of any pleading?

(ii) Whether the evidence proves illegal demolition of the huts constructed by the Plaintiffs on the lands allotted by the Additional Collector for rehabilitation consequent to the demolition of the old structures by MCGM in the year 1986?

16 2024 INSC 36.

17 (2006) 1 Bom CR 922.

Sairaj 33 of 49 First Appeal No. 1546 of 2010 (f).doc

(iii) Whether the Plaintiffs are entitled to reconstruction of the

structures on the alternate land made available by the order of the

Additional Collector dated 29th March, 1994?

(iv) Whether the suit is barred by limitation in view of Section 527 of

MMC Act having being filed within period of one month from date of

issuance of notice?

REASONS AND ANALYSIS:

21. The Interim Application has been preferred by Defendant No 1

under Order XLI, Rule 27 for permission to produce additional

evidence. Rule 27 of Order XLI of Code of Civil Procedure, 1908 reads

as under:-

"27. Production of additional evidence in Appellate Court.

--(1) The parties to an appeal shall not be entitled to produce additional evidence, whether oral or documentary, in the Appellate Court. But if --

(a) the Court from whose decree the appeal is preferred has refused to admit evidence which ought to have been admitted, or (aa) the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or

(b) the Appellate Court requires any document to be produced or any witness to be examined to enable it to pronounce judgment, or for any other substantial cause,the Appellate Court may allow such evidence or document to be produced, or witness to be examined.

(2) Wherever additional evidence is allowed to be produced by an Appellate Court, the Court shall record the reason for its admission."

Sairaj 34 of 49 First Appeal No. 1546 of 2010 (f).doc

22. The Application is premised on the ground that as no

opportunity was given to the Defendant No 1 to file Written

Statement, the documents could not be produced on record. The

additional evidence is sought to be introduced to show that the

Defendant No 1 was not the owner of the land and demolition was not

carried out by Defendant No 1. Despite service of summons, the

Appellant chose not to file the written statement. In Appeal against ex

parte decree, it is open for the Appellant to demonstrate on merits why

the decree of this nature could not have been passed against the

Appellant.

23. The production of additional evidence is permissible strictly

upon satisfaction of the conditions mentioned in Order XLI Rule 27 of

CPC. The pleading that as written statement was not permitted to be

filed, documentary evidence could not be adduced is no ground for

leading additional evidence. There is no vested right in any party to

produce additional evidence. The purport of filing the present

application is to introduce the defence which the Defendant No 1

would have taken if written statement would have been filed and

evidence to support the defence. Such a course is unknown to law. The

intent of Order XLI Rule 27 of CPC is not to assist a party who has failed

to file its written statement to introduce its case at appellate stage.

Permitting such application would amount to de novo trial which is

impermissible.

Sairaj 35 of 49 First Appeal No. 1546 of 2010 (f).doc

24. In absence of pleading, the additional evidence would constitute

evidence without pleading and inadmissible. In the decision of Union

of India v. Ibrahim Uddin (supra) the Hon'ble Apex Court held in

paragraph 36 to 40 held as under:

"36. The general principle is that the appellate court should not travel outside the record of the lower court and cannot take any evidence in appeal. However, as an exception, Order 41 Rule 27 CPC enables the appellate court to take additional evidence in exceptional circumstances. The appellate court may permit additional evidence only and only if the conditions laid down in this Rule are found to exist. The parties are not entitled, as of right, to the admission of such evidence. Thus, the provision does not apply, when on the basis of the evidence on record, the appellate court can pronounce a satisfactory judgment. The matter is entirely within the discretion of the court and is to be used sparingly. Such a discretion is only a judicial discretion circumscribed by the limitation specified in the Rule itself. (Vide K. Venkataramiah v. A. Seetharama Reddy [AIR 1963 SC 1526], Municipal Corpn. of Greater Bombay v. Lala Pancham [AIR 1965 SC 1008], Soonda Ram v. Rameshwarlal [(1975) 3 SCC 698 : AIR 1975 SC 479] and Syed Abdul Khader v. Rami Reddy [(1979) 2 SCC 601 : AIR 1979 SC 553] .)

37. The appellate court should not ordinarily allow new evidence to be adduced in order to enable a party to raise a new point in appeal. Similarly, where a party on whom the onus of proving a certain point lies fails to discharge the onus, he is not entitled to a fresh opportunity to produce evidence, as the court can, in such a case, pronounce judgment against him and does not require any additional evidence to enable it to pronounce judgment. (Vide Haji Mohammed Ishaq v. Mohd. Iqbal and Mohd. Ali and Co. [(1978) 2 SCC 493 :

AIR 1978 SC 798] )

38. Under Order 41 Rule 27 CPC, the appellate court has the power to allow a document to be produced and a witness to be examined. But the requirement of the said court must be limited to those cases where it found it necessary to obtain such evidence for enabling it to pronounce judgment. This provision does not entitle the appellate court to let in fresh evidence at the appellate

Sairaj 36 of 49 First Appeal No. 1546 of 2010 (f).doc

stage where even without such evidence it can pronounce judgment in a case. It does not entitle the appellate court to let in fresh evidence only for the purpose of pronouncing judgment in a particular way. In other words, it is only for removing a lacuna in the evidence that the appellate court is empowered to admit additional evidence. (Vide Lala Pancham [AIR 1965 SC 1008] .)

39. It is not the business of the appellate court to supplement the evidence adduced by one party or the other in the lower court. Hence, in the absence of satisfactory reasons for the non-production of the evidence in the trial court, additional evidence should not be admitted in appeal as a party guilty of remissness in the lower court is not entitled to the indulgence of being allowed to give further evidence under this Rule. So a party who had ample opportunity to produce certain evidence in the lower court but failed to do so or elected not to do so, cannot have it admitted in appeal. (Vide State of U.P. v. Manbodhan Lal Srivastava [AIR 1957 SC 912] and S. Rajagopal v. C.M. Armugam [AIR 1969 SC 101] .)

40. The inadvertence of the party or his inability to understand the legal issues involved or the wrong advice of a pleader or the negligence of a pleader or that the party did not realise the importance of a document does not constitute a "substantial cause"

within the meaning of this Rule. The mere fact that certain evidence is important, is not in itself a sufficient ground for admitting that evidence in appeal."

25. In A. Meiazhagan v. Managarkkarasi (supra), the Hon'ble

Madras High Court in context of challenge to ex-parte decree in Appeal

considered the provisions of Order XLI Rule 27 and noted the decision

of Hon'ble Apex Court in Union of India vs Ibrahim Uddin (supra) to

hold that without any pleadings before the Trial Court, reception of

documents in the appeal stage will not assist the Appellant. It further

held that without resorting to Order 9 Rule 13 of CPC by showing

Sairaj 37 of 49 First Appeal No. 1546 of 2010 (f).doc

sufficient cause to set aside ex parte decree, the Appellant cannot take

recourse of Order 41 Rule 27 to introduce evidence without any

pleadings before the Trial Court.

26. The Plaintiff's case is that there was illegal demolition of the

structures by the Defendants entitling the Plaintiffs to reconstruction

at the cost of the Defendants. The burden is upon the Plaintiff to prove

her case. If there is some lacunae in the evidence on record which

requires clarification to enable the Appellate Court to pronounce

judgment, the additional evidence can be accepted. I have gone

through the documents produced by the Appellant and in my view, the

evidence on record referred to during the course of arguments in the

Appeal are sufficient to pronounce judgment. Hence the Interim

Application is sans merit and stands dismissed.

27. Now dealing with the aspect of illegal demolition, the Plaintiff

has adduced oral as well as documentary evidence. The existence of

the old structure being Hut No. F/N/GA 44-7/7 located at Kokari Agar,

Antop Hill, Wadala, Mumbai - 37 is established from the Pitch Holders

Card produced by PW-1 at Exhibit 6. The Pitch Holder Card is issued in

name of the Plaintiff and mentions the area of structure being 261

square feet, location at Kokari Agar, Mumbai, the number of the hut,

the ration card number, the monthly compensation amount etc. The

Pitch Holder Card has been issued by the Naib Tahsildar

Sairaj 38 of 49 First Appeal No. 1546 of 2010 (f).doc

(Encroachment), Bombay in the year 1976 which establishes firstly the

existence of the old structure since the year 1976 and that the

structure has acquired the status of being protected structure. The

photopass is issued to protected structures under Section 3Y of the

The Maharashtra Slum Areas (Improvement, Clearance and

Redevelopment) Act, 1971 [for short, "Slums Act"] and Section 3Z

provides that no protected occupiers shall be evicted from his dwelling

structure unless required in larger public interest but subject to

condition of relocating and rehabilitating them.

28. PW-1 has deposed that Defendant No. 1-MCGM removed the

said structure in the year 1986 as it was obstructing the way of the

proposed "nallah". PW-1 has further deposed that vide order dated

29th March, 1994, the Plaintiff was rehabilitated by the Additional

Collector (Encroachment) dated 29th March, 1994. The order of

rehabilitation states that in the year 1986, the Mumbai Municipal

Corporation had evicted the occupants of the huts located at Kokari

Agar for proposed work of nallah. It is stated that 52 protected

structures were rehabilitated in the nearby vicinity by allotting 15' x 10'

alternate land and 23 eligible hutment dwellers remained to be

rehabilitated. The order further states that the State Government has

agreed for the rehabilitation of the eligible hutment dwellers on 4000

square yards of land in the vicinity. With specific reference to the

Sairaj 39 of 49 First Appeal No. 1546 of 2010 (f).doc

Plaintiff and the structure number it is ordered that the Plaintiff is

allotted alternate 15' x 10' vacant Plot No 8 at Kokari Agar as per the

plan annexed to the order on temporary basis on the terms and

conditions contained therein. One of the conditions of allotment is that

the construction of 15' x 10' structure should be beyond 4 meter

service road from the nallah.

29. The order dated 29th March, 1994 (Exhibit-7) proves that the old

protected structure was demolished by MCGM for the purpose of

widening of nallah and alternate vacant land at Kokari Agar was

allotted to the Plaintiff being Plot No 8 as per the plan annexed to the

order. P.W.-1 had deposed that after the land was allotted in the year

1996, the Plaintiff had constructed their structure and in support has

produced the compensation receipts for intermittent periods from

1977 to 2000. One of the conditions of allotment was payment of

compensation and the production of the compensation receipts would

prove that subsequent to the allotment, the structures were

constructed by the Plaintiff and compensation was duly paid. The

deposition of PW-1 on aspect of the old structure being protected,

allotment of alternate land, construction of new structure, payment of

compensation remained uncontroverted. The cross examination by

MCGM touched upon the ownership of the land and the cross

examination discloses that PW-1 has maintained her stands that the

Sairaj 40 of 49 First Appeal No. 1546 of 2010 (f).doc

structure was demolished by MCGM and MMRDA which was in

existence since the year 1996. The oral and documentary evidence on

record establishes that the Plaintiff's case of being occupier of

protected structure constructed on alternate land by Additional

Collector.

30. On aspect of demolition, PW-1 has deposed that the Defendant

No 1's officer had approached on 10 th March, 2006 and threatened

demolition for which Plaintiff filed L.C. Suit No 4567 of 2006 seeking

injunction against demolition. PW-1 has deposed that on 19 th October,

2006 the Defendants with help of MMRDA demolished the suit

premises without following due process of law and the suit came to be

withdrawn. PW-1 has produced the communication dated 27 th

November, 2006- Exhibit 9 addressed by MCGM to the Plaintiff that the

demolition action has been carried out by MMRDA. There is no cross

examination of PW-1 on this aspect. During cross examination, MCGM

has not questioned its communication and stands by the said

communication even before this Court.

31. In peculiar facts of this case, both MCGM and MMDRA disowns

the demolition. MMRDA goes as far as to contend that there was no

construction of new structure upon allotment of alternate land. Firstly

there is no written statement filed and the Defendants' case cannot be

considered. Secondly, the fact that LC Suit No 4567 of 2006 was filed

Sairaj 41 of 49 First Appeal No. 1546 of 2010 (f).doc

seeking restraint orders against demolition, it is too far fetched to

accept that there was no construction of new structure. There was no

reason for the Plaintiff to continue to pay compensation and file legal

proceedings for protecting their structure if the same was not in

existence. As there was no denial to the pleading that the Plaintiff had

erected her structure on the alternate land allotted vide order dated

29th March, 1994, no issue was framed by the Trial Court as regards the

existence of the structure of which illegal demolition was pleaded.

Issues are framed when material proposition of fact or law are affirmed

by one party and denied by the other party. Despite non framing of

specific issue, the Plaintiff has adduced oral and documentary evidence

to show the existence of the demolished structure. There is no

plausible reason as to why the Plaintiff, despite being allotted

alternate land, would not construct the new structure and would

continue paying compensation for non existent structure. The oral

evidence of PW-1, the compensation receipts, the filing of L.C Suit No

4567 of 2006, the communication dated 27 th November, 2006 when

considered cumulatively establishes that the Plaintiff's structure was

protected structure and has been demolished illegally.

32. The new structure was constructed in lieu of the old structure

and was liable to the same protection as accorded to the old structure

under Section 3Z of Slums Act. There is no material on record to show

Sairaj 42 of 49 First Appeal No. 1546 of 2010 (f).doc

that the demolished structure was unauthorised structure and even if

it was unauthorised, the Plaintiff was entitled to due notice and an

opportunity of being heard. In event the structure was required to be

removed in larger public interest, it was necessary to provide alternate

accommodation to the Plaintiff. The demolition of the structure

without issuance of any notice or following the mandate of Section 3Z

of Slums Act was illegal and bad in law.

33. Though it is sought to be contended by Mr. Patil that the

compensation receipts refers to the old structure number to press

home the point that even after allotment of alternate land the

structure was not constructed by the Plaintiff, there is no material to

arrive at a finding that upon demolition of the old structures, the

alternate structure would be given new structure number.

34. The documentary evidence is sought to assailed by Mr. Patil on

the ground that the contents of the documents have not been proved.

The documents produced by PW-1 are Pitch Holders Card, order dated

29th March, 1994 passed by Additional Collector, compensation

receipts, letter dated 27th November, 2006 and letter dated 15 th

November, 2006 and notice issued under Section 527 of MMC Act.

These documents have been issued to the Plaintiff and come from

proper custody. Before the Trial Court there was no objection to

receiving the the documents in evidence and the same came to be

Sairaj 43 of 49 First Appeal No. 1546 of 2010 (f).doc

admitted in evidence and were marked as Exhibits. As the genuineness

or validity of the documents was not disputed by the Defendants, the

contents did not require formal proof and can be read in evidence.

35. Once it is established that the demolition of the suit structure

was illegal, the consequence would be grant of relief of reconstruction.

The plaint seeks mandatory injunction to the Defendants to

reconstruct the structure or permit the Plaintiff to reconstruct the

structure at the cost of Defendants or in the alternative to provide

permanent alternate accommodation to the Plaintiff. As the structure

was protected structure and eviction can take place for public

purpose, the liability for providing alternate accommodation rests on

the authority undertaking the public project and causing demolition for

the said purpose. As in the present case there was no notice issued to

the Plaintiff, the Plaintiff is unaware of the authority who had carried

out the demolition. There was no contest to the suit and from the

evidence on record, it cannot be deduced whether the Corporation or

MMRDA has carried out the demolition. Even before this Court, MCGM

and MMRDA have staunchly maintained that they have not carried out

the demolition. The factum of demolition has been established from

the evidence and the question which remains unanswered from the

evidence is the identity of the authority carrying out the demolition.

The evidence on record is not sufficient to conclude even on pre-

ponderance of probability that MCGM had carried out the demolition.

Sairaj 44 of 49 First Appeal No. 1546 of 2010 (f).doc

36. There is lack of evidence on ownership of land on which the

demolished structures were existing. It is therefore difficult to accept

the finding of the Trial Court that MCGM is owner of the land and

responsible for demolition and thus liable for rehabilitation. The

reliance placed on the communication 27 th November, 2006 addressed

by MCGM that MMRDA has carried out the demolition and the

communication dated 15th November, 2006 of the Assistant Collector

that the land owner is the Corporation by the Trial to hold MCGM

responsible for the demolition in unsustainable in absence of any

corroborative evidence. The Trial Court further noted the argument

that the demolition was carried out to widen the stream and hut

cannot be erected at the same place without there being any evidence

on record.

37. The finding of the Trial Court on the identity of the authority

carrying out demolition is indecisive. The evidence establishes that the

demolition carried out for widening of the stream was the earlier

demolition of the year 1986 and there was no material to substantiate

that further widening of stream was proposed for which demolition

was carried out. As the demolition was illegal, the Plaintiff is entitled

to reconstruction of the structure. As alternate land was allotted by

order of 29th March, 1994, the Plaintiff is entitled to reconstruct the

structure at the same place and on the same terms and conditions of

Sairaj 45 of 49 First Appeal No. 1546 of 2010 (f).doc

the order dated 29th March, 1994 at their own cost. For imposing the

liability of costs of reconstruction, there is no cogent evidence on

record to identify the authority responsible for the illegal demolition.

38. As regards the submission that the proceedings are not bona fide

and the beneficiary is one Lata, the Plaintiffs upon showing the illegal

demolition of their structure is entitled to reconstruction, it is open for

the concerned authority to take appropriate steps in event of breach of

the terms and conditions of the order dated 29 th March, 1994. As

regards the submission of non-joinder of Government to the

proceedings, the plea of non-joinder of necessary party is required to

be taken at the earliest possible opportunity under Order I, Rule 13 of

CPC and any such objection not taken shall be deemed to have been

waived. In the present case, in the absence of any Written Statement,

the plea of non-joinder cannot be considered at the appellate stage.

39. Dealing next with the maintainability of the proceedings as

being barred by limitation, Section 527 of the MMC Act reads as

under:-

"527. Protection of persons acting under this Act against suits (1) No suit shall be instituted against the corporation or against the Commissioner, the General Manager or the Director or a Deputy Commissioner, or against any municipal officer or servant, in respect of any act done in pursuance or execution or intended execution of this Act or in respect of any alleged neglect or default in the execution of this Act,--

(a) until the expiration of one month next after notice in writing has been, in the case of the corporation, left at the chief municipal office and, in the case of the Commissioner,

Sairaj 46 of 49 First Appeal No. 1546 of 2010 (f).doc

the General Manager or the Director or of a Deputy Municipal Commissioner or of a municipal officer or servant delivered to him or left at his office or place of abode, stating with reasonable particularity the cause of action and the name and place of abode of the intending plaintiff and of his attorney or agent, if any, for the purpose of suit; nor

(b) unless it is commenced within six months next after the accrual of the cause of action.

(2) At the trial of any such suit--

(c) the plaintiff shall not be permitted to go into evidence of any cause of action except such as is set forth in the notice delivered or left by him as aforesaid;

(d) the claim, if it be for damages shall be dismissed if tender of sufficient amends shall have been made before the suit was instituted or if, after the institution of the suit, a sufficient sum of money is paid into Court with costs. (3) When the defendant in any such suit is a municipal officer or servant, payment of the sum or of any part of any sum payable by him in or in consequence of the suit whether in respect of cost, charges, expenses, compensation for damages or otherwise, may be made, with the previous sanction of the Standing Committee or the Brihan Mumbai Electric Supply and Transport Committee, from the municipal fund or the Brihan Mumbai Electric Supply and Transport Fund, as the case may be."

40. The submission of Mr. Vyas is that the notice under Section 527

was given to MCGM on 17 th July, 2007 and the suit was instituted

within period of one month. In unusual facts of this case, the

applicability of Section 527 of MMC Act itself is debatable. Section 527

of MMC Act applies where the suit has been instituted to question the

act done by the Corporation in pursuance of execution or intended

execution of the Act. The purport of the pre-suit statutory notice is to

give opportunity to the Corporation to make sufficient amends to

avoid litigation. The Plaintiff has come with a case that there has been

illegal demolition of the suit structure during the pendency of the

Sairaj 47 of 49 First Appeal No. 1546 of 2010 (f).doc

earlier proceedings without any notice and despite the order of status

quo operating against the Corporation. The act thus attributed to the

Defendant Corporation is an illegal act which cannot be said to have

been done in pursuance of the execution of the provisions of MMC Act.

The nature of the suit and the reliefs sought therein militates against

the suit being for the purpose of questioning the act done by the

Corporation in execution of MMC Act. Further, it is the Corporation's

own submission that the demolition was not carried out by the

Corporation but by MMRDA and the communication to that effect

dated 27th November, 2006 was also addressed to the Plaintiff. It is

therefore not open for the Corporation to raise the issue of

maintainability of the suit on the ground of Section 527 of MMC Act.

The submission has no merit particularly in peculiar facts of this case

and stands rejected. The decision of Satish Dalichand Shah v. State of

Maharashtra (supra) relied upon by the Appellant does not assist their

case in light of the discussion above.

41. The Trial Court though has the power to mould the relief in the

present case, the same is permissible provided the pleadings and

evidence on record justifies moulding of the relief. In the present case,

sans any evidence to pin point the authority carrying out demolition of

the suit structure and the land owning authority, the liability could not

be imposed on the Defendant No. 1 to make available alternate land or

Sairaj 48 of 49 First Appeal No. 1546 of 2010 (f).doc

to bear the costs of reconstruction. As the demolition has been held to

be illegal, the Plaintiff would be entitled to relief of reconstruction of

the suit premises at their own cost at the same place allotted pursuant

to the order of 29th March, 1994 and in accordance with the terms and

conditions mentioned in the same order. In event, the allotted land is

required for any public purpose, it is open for the authority to issue

proper notice to the plaintiff and evict them after providing them

alternate structure as their structures were protected and in existence

since the year 1976. Hence, the following order is passed:-

:ORDER:

(i) First Appeal is partly allowed.

(ii) The unnumbered second and third paragraph of the impugned judgment are quashed and set aside.

(iii) The Plaintiffs are permitted to reconstruct the demolished structure admeasuring 15' x 10' height 9' at Kokari Agar, Antop Hill, Wadala, Mumbai - 37 with patra walls and patra roofs at Plot No. 8 as per the plan annexed to the order dated 29 th March, 1994 and subject to the same terms and conditions as mentioned in the order of 29th March, 1994 at Plaintiff's own cost.

(iv) Decree be drawn up accordingly.

42. In view of above, nothing survives for consideration in pending

Interim/Civil Applications, if any, not decided by the present judgment,

and the same stand disposed of.


                                               [Sharmila U. Deshmukh, J.]


Sairaj                              49 of 49
 

 
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