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

Avinash Dominic Ghosal vs State Of Maharashtra And Ors
2025 Latest Caselaw 4097 Bom

Citation : 2025 Latest Caselaw 4097 Bom
Judgement Date : 20 June, 2025

Bombay High Court

Avinash Dominic Ghosal vs State Of Maharashtra And Ors on 20 June, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
  2025:BHC-AS:24551-DB

                  sns                                                   25-aswp-16958-2024-J.doc

                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         CIVIL APPELLATE JURISDICTION

                                            WRIT PETITION NO.16958 OF 2024

                 1.      Avinash Dominic Ghosal                     ]
                         Aged: 48 years, Occu: Business,            ]
                         An Adult, Indian Inhabitant,               ]
                         Residing at: Chulne, Diwanman,             ]
                         Tal. Vasai and Dist. Palghar.              ]        ...Petitioner.

                                  V/s

                 1.      State of Maharashtra,                      ]
                         Mantralaya, Mumbai.                        ]

                 2.      The Commissioner,                          ]
                         Vasai Virar Municipal Corporation          ]
                         Virar (West), Palghar - 401303,            ]
                         Maharashtra.                               ]

                 3.      Smt. Apolina Bastyav Miranda               ]
                         Age: 65 years, Occu: Housewife,            ]
                         R/at. Chulne, Diwanman, Vasai (West),      ]
                         Taluka Vasai, District Palghar.            ]

                 4.      Roston Bastyav Miranda                     ]
                         Age: 40 years, Occu: Service,              ]
                         R/at. Chulne, Diwanman, Vasai (West),      ]
                         Taluka Vasai, District Palghar.            ]

                 5.      Mrs. Rumilda Sanket Gonsalves,             ]
                         Age: 36 years, Occu: Service,              ]
                         R/at. Above Aadhar Medical,                ]
                         Manikpur Naka, Vasai (West),               ]
                         Taluka Vasai, District Palghar.            ]

                 6.      Johna Ignatius D'Souza,                    ]
                         Age: 68 years, Occu: Housewife,            ]
                         R/at. Chulne, Diwanman, Vasai (West),      ]
                         Taluka Vasai, District Palghar.            ]
         Digitally
         signed by
         SUMEDH
SUMEDH   NAMDEO
NAMDEO   SONAWANE
SONAWANE Date:                                                                               1/18
         2025.06.21
         12:56:34
         +0530



                        ::: Uploaded on - 21/06/2025                ::: Downloaded on - 22/06/2025 03:16:55 :::
 sns                                                      25-aswp-16958-2024-J.doc

7.     Honey Ignatius D'Souza,                       ]
       Age: 49 years, Occu: Service,                 ]
       R/at. Chulne, Diwanman, Vasai (West),         ]
       Taluka Vasai, District Palghar.               ]

8.     Laila Johson Gonsalves,                       ]
       Age: 47 years, Occu: Service,                 ]
       R/at. Chauk Shejol, Chulne,                   ]
       Vasai (West), Taluka Vasai,                   ]
       District Palghar.                             ]        ...Respondents.

Mr. Prafulla B. Shah i/by Adv. Kavyal P. Shah for the Petitioner.

Ms. S.S. Bhende, AGP for the Respondent No.1-State.

Mr. Swati Sagvekar for the Respondent No.2.

Mr. Anil D'Souza a/w. Adv. Elaine Fargose i/by Adv. Ernest Tuscano for
Respondent Nos.3 to 5.

Ms. Rumilda Gonsalves, Respondent No.5, present in person.


                                 CORAM : A. S. GADKARI AND
                                          KAMAL KHATA, JJ.
                            RESERVED ON : 17th April, 2025.
                        PRONOUNCED ON : 20th June, 2025.

JUDGMENT (Per Kamal Khata, J.):

-

1) Rule. Rule made returnable forthwith and the Petition is finally

heard with the consent of all the parties.

2) By this Petition under Article 226 of the Constitution of India

the Petitioner seeks the demolition of illegal and unauthorized construction

by Respondent Nos.3 to 5 on the writ property.


3)              The Petitioner claims to be the lawful owner of part of the land







 sns                                                    25-aswp-16958-2024-J.doc

bearing survey No.123, Hissa Nos.1 & 6, located at Mouje, Diwanman

admeasuring about 004.05 hectares (4 Gunthas) ("writ property") based on

the registered Sale Deed dated 24th November, 1975. According to the

Petitioner, the Respondent Nos.3 to 5 unlawfully entered upon the writ

property and started construction on or about 12th February, 2024.

4) Pursuant to a complaint lodged by the Petitioner on 20 th

February 2024, Respondent No.2 issued a letter to Respondent No.5, calling

upon him to submit all relevant documents pertaining to the construction.

The letter cautioned that failure to furnish the said documents would

render the construction illegal and would result in initiation of proceedings

under Sections 52, 53, and 57 of the Maharashtra Regional and Town

Planning Act, 1966 ("MRTP Act").

5) Respondent No.5 replied on 21 st February 2024, seeking

guidance on the possibility of regularizing the said construction. In

response, Respondent No.2, by communications dated 7 th March 2024 and

11th March 2024, unequivocally informed him that no permission had been

granted for any construction.

6) According to the Petitioner, Respondent No.2 stopped short at

merely issuing communications and failed to take any concrete steps as per

law, to prevent the ongoing unauthorized construction and encroachment.

Due to the inaction of Respondent No.2 against Respondent Nos.3 to 5, the

sns 25-aswp-16958-2024-J.doc

Petitioner instituted Regular Civil Suit No. 119 of 2024 before the Civil

Court, Senior Division, Vasai, seeking an injunction. By an Order dated 2 nd

May 2024, the Civil Court granted an interim injunction restraining

Respondent Nos.3 to 5 from carrying out further construction on the subject

property.

7) However, on an Appeal from the said Order, the District Court

by its Order dated 24th June 2024, vacated the injunction but restrained

Respondent Nos.3 to 5 from creating any third-party rights in respect of the

property. The Petitioner's Application seeking a stay on the effect and

operation of the said Order during the appeal period was rejected by the

Appellate Court by Order dated 25th June 2024.

8) Aggrieved by the said Order, the Petitioner filed Writ Petition

No.13292 of 2024, wherein the learned Single Judge of this Court issued

notices to Respondent Nos.3 to 8 on 4 th July 2024. The Writ Petition was,

however, dismissed by Order dated 8 th October 2024, as the Court observed

that the Petitioner's rights would be protected and addressed through the

proceedings initiated by Respondent No.2 under the MRTP Act.

9) Despite issuance of a letter dated 16 th July 2024 and a legal

notice dated 4th October 2024 by the Petitioner to Respondent No.2 calling

upon it to take action against the illegal and unauthorized construction

carried out by Respondent Nos.3 to 5, no action was taken. Aggrieved by

sns 25-aswp-16958-2024-J.doc

this inaction and in the absence of any cogent or justifiable reason for the

same, the Petitioner has been constrained to file the present Petition.

10) Mr. Prafulla Shah, learned Advocate representing the

Petitioner, submitted that, it is an undisputed fact that the construction

carried out by Respondent Nos.3 to 5's on the writ property is illegal and

unauthorized. It is also an undisputed fact that Respondent No.2 has failed

to take any action against the Respondent Nos.3 to 5 and has wilfully

stopped from taking further action despite their own written

communications acknowledging that the construction carried out by

Respondent Nos.3 to 5 is wholly unauthorized. In the aforesaid

circumstances, he urges the Court to direct the Respondent No.2 to take

necessary action against Respondent Nos.3 to 5 and demolish the illegal

and unauthorized construction.

11) Ms. Swati Sagvekar, learned Advocate for Respondent No.2

relies upon two Affidavits filed by one Mr. Ajit Muthe, the Deputy Municipal

Commissioner dated 10th March, 2025 and the other is of Mr. Manoj Vasant

Vanmali, the Assistant Municipal Commissioner dated 2 nd April, 2025. She

highlights the fact that, pursuant to the complaint, the Corporation had

visited the premises and subsequently issued a notice dated 20 th February,

2024. In response to the said notice they had received an Application for

regularization of the structure. Based on that, she submitted that, the

sns 25-aswp-16958-2024-J.doc

Corporation proposes to take action by following the due process of law

against the illegal and unauthorized structure. Referring to the second

Affidavit she submits that, pursuant to the Order dated 10 th March, 2025

the Officers of the Corporation visited the site to ensure that no further

work was being carried out pursuant to the Orders and the concerned

Officer took appropriate photographs to show that no further work was

being carried out. She submits that, if the Court directs the Corporation

would take necessary action against the Respondent Nos. 3 to 5.

12) Mr. Anil D'Souza, learned Advocate appearing for Respondent

Nos.3 to 5 strongly contended that, the Petitioner has not come to the Court

with clean hands. He asserted that, the Petitioner himself has carried out

unauthorized construction on his part of the plot. He urged the Court not to

ignore those facts, particularly when the Petitioner himself had flagrantly

violated the law exhibiting disregard and disrespect for the law. The learned

Advocate asserted that, the writ property is purchased by Respondent Nos.3

to 5's father under a registered Sale Deed dated 13th May, 1999.

12.1) Mr. D'Souza asserted that, the law permits regularisation under

the provisions of Section 53(2) of the MRTP Act after notice is issued and

allows for seeking post facto permission upon submission of all necessary

documents. In support of his contention, he relied on the Supreme Court

decision in the case of Mahendra Baburao Mahadik & Ors. vs. Subhash

sns 25-aswp-16958-2024-J.doc

Krishna Kanitkar & Ors. reported in (2005) 4 SCC 99, which, according to

him, considers the entire scheme under Chapter IV of the MRTP Act, 1966.

He submitted that, the local Authority is empowered to entertain an

Application for construction permission at two stages - either before

commencement of construction under Section 44 or post-construction upon

service of notice under Section 53 (2) of the MRTP Act, 1966. Relying on

paragraphs 36 and 43 of the Mahendra Mahadik judgement (supra), he

contended that, the Respondent Nos.3 to 5 were entitled to submit a post

facto application for regularization of their structure.

12.2) He further asserted that, Mahendra Mahadik's (supra)

judgment has been consistently followed in :

(i) Sudhir M. Khandwala vs. Municipal Corporation of Greater Mumbai & Ors reported in 2010 (2) Mh.J.J. 759;

(ii) M/s. Abhishek Builders & Ors. vs. CIDCO reported in 2012 (5) Mh.L.J. 413;

(iii) Rajiv Mohan Mishra vs. CIDCO reported in 2018 SCC OnLine Bom 4132 ;

(iv) Kaalkaa Real Estate Pvt. Ltd. & Anr. vs. MCGM reported in 2022 SCC Online Bom 2536.

12.3) Mr. D'souza contended that, a cumulative reading of these

judgements clearly supports his argument that where the structure

constructed on privately owned property does not substantially exceed the

permissible limits, it can be regularized upon payment of penalty and

sns 25-aswp-16958-2024-J.doc

charges as may be determined by the competent authority in accordance

with law. He further emphasized that the response of the Deputy Director of

Town Planning did not cite any violations warranting outright rejection of

the regularization Application. Accordingly, he argued that the Petition is

devoid of merit and ought to be dismissed.

13) We have heard all the learned Counsel for the parties and

perused entire record.

14) This is yet another case where a landowner chooses to first

construct and then seek to regularize the construction. We have dealt with a

similar issue in High Court on its Own Motion V/s. the State of Maharashtra

through Principal Secretary & Ors., reported in 2024 SCC OnLine Bom 918.

15) We find this type of cases routinely in our Court. We are

constrained to observe that this precise understanding, that the law permits

regularisation under the provisions of Section 53(2) of the MRTP Act, after

notice is issued and allows for seeking post facto permission upon

submission of all necessary documents, as contended by Mr. D'Souza, is

carried by the Local Authorities, Municipal Corporations and Competent

Authorities created under Statute for planned development. On this basis,

they stop at issuing notices under relevant provisions and do not take it to

its logical end, though the law prescribes.

15.1) But this is contrary to law - and is impermissible.

 sns                                                      25-aswp-16958-2024-J.doc

16)             We are constrained to take a judicial notice that that the local

authorities, competent Authorities and Municipal Corporations, routinely

refrain from taking consequential actions after issuing notices, such as

demolition and more importantly prosecution of the law violators. Such

inaction results in sequential repercussions such as creation of third-party

rights for which the State has no summary remedy. Recovery of money from

those builders/developers is only a distant dream and take decades for final

adjudication and execution.

16.1) On the other hand, the builder/developer alongwith the

responsible Officers and the Police though jointly and severally responsible

for these illegalities have, thus far, escaped any form of accountability or

punitive action. These inactions resulting in illegal acts by the guardians of

law and order incite social unrest and shake the social fabric.

16.2) Presently, we find no effective deterrent evolved by the State to

stem this rot. We have, in our city, an equal number of illegal structures.

Indirectly granting security to the violators is unacceptable. The dichotomy

of State is evident and we do not appreciate it.

17) The arguments of the Petitioner's Advocate in the present case

have already been considered by this Court, in the case of High Court on its

Own Motion (supra). Though in that case the concerned person did not

have any right on the property the Court dealt with the proposition raised

sns 25-aswp-16958-2024-J.doc

in the present case. The relevant paragraphs are reproduced herein for

ready reference:

"57. Mr. Anturkar puts his case at the broadest but let us first deal with what he does not argue. It is not his case that there need not be a vestige of entitlement to development. That is why we set out the definition of a development right. An encroacher is an encroacher, he submits, and we think quite correctly. It is only if a person has some semblance of a right to develop, that person is entitled to apply for retention of the work. He hastens to add that this does not mean that the applicant is necessarily entitled to have that permission for retention granted. But he is certainly entitled to apply for such a retention permission. It is then for the Planning Authority to decide that application. It may or may not be granted. But the making of the application for retention cannot be forestalled by saying that no development permission was applied for or obtained.

62. In other words, on Mr. Anturkar's construct, if something is put up with no permission at all, none even having been sought, the noticee is entitled in law to apply for 'retention' or regularization -- and until that application is decided, this admittedly illegal construction must continue. Or to put it even more dramatically : no one needs ever to apply for a building or development permission. Anyone (with some connection to the land or its development) can simply start development. Never mind the provisions of Sections 43 to 45. That wholly illegal development cannot be touched until an application for regularisation is made

sns 25-aswp-16958-2024-J.doc

and rejected.

63. Courts everywhere are used to insidious -- even sinister -- arguments being presented in apparently attractive forms, but courts are just as capable of unravelling these and discerning them for what they really are. Mr. Anturkar's arguments clearly amount to this : so long as the person is not a trespasser, he need not apply for any permission whatsoever. He can construct whatever he likes. Because there is always available to him a recourse to Section 53(3) and indeed this is something of a waiting game because this unilaterally driven builder does not even have to apply at this stage. He has to await a municipal notice from the Planning Authority under Section 53(1). Once he receives it, even then all is not lost. He simply has to apply for retention of that for which he sought no permission and he will receive by operation of statute an automatic stay until his application is decided.

85. Section 53, as amended, makes a clear differentiation between types of violations. Violations under Section 52(1)(a) and (c) are in one category and are segregated from those in 52(1)(b) and (d). That the ones in (a) and (c) are more serious is clear because the notice for violations under Section 52(1)(a) or (c) receives only a 24-hour notice. The notice for a violation under Section 52(1)(b) or (d) gets a month's latitude.

87. There is another perspective, one that is possibly dispositive. The amended Section 53 now makes a clear distinction between an illegality and an irregularity. Section

sns 25-aswp-16958-2024-J.doc

52(1)(a) and (c) cases -- development with no permission or where permission is revoked -- are illegal. Hence the shorter notice and immediate demolition. Section 52 (1)(b) and (d) cases -- where there is some permission, but it has been contravened -- are irregularities. Hence the longer notice period and the opportunity to 'comply'. There can be no question of 'compliance' in a case of illegality.

90. Section 53(3) does not contemplate ex post facto permission for an illegality. It contemplates the continuance, retention or regularization of that which had some semblance of a permission but where there is an anomaly -- to wit, an irregularity.

91. Section 53 does and cannot contemplate the curing of an illegality. If it did, Section 53 would be liable to be struck down inter alia on the ground of manifest arbitrariness.

94. There are two fundamental principles behind development permissions. First, any development presupposes some form of a right connected to the land (which includes the right to develop). Without that, there can be no permission because even if it was sought it would be rejected. The Rules under the Maharashtra Development Plans Rules, 1970 inter alia make it clear that amongst the various requirements for the grant of planning permission are the extracts of record of rights of Property Register Cards and other material particulars. This is to be found in Rule 6. But the requirements of Rule 6 are engrafted into Rule 10 which speaks of the procedure to be followed in retention. Thus, axiomatically, the right to develop must first be

sns 25-aswp-16958-2024-J.doc

established.

95. The second part is that retention on its own presupposes that there is at least some minimal permission sought and obtained. Retention cannot apply to a case where no permission was ever sought. This approach would completely negate the operation of Sections 43, 44, 45 and other provisions of the MRTP Act. It would run contrary to half a century's jurisprudence in this country.

100. There are several decisions where the Supreme Court has deprecated the habit of bypassing regulations and building control norms : see : Shanti Sports Club v. Union of India; Priyanka Estates International Private Limited v. State of Assam.

101. In the context of Sections 54 to 56 of the MRTP Act, in Esha Ekta Apartments Cooperative Housing Society Limited v. Municipal Corporation of Greater Mumbai, the Supreme Court held that these provisions do not mandate or contemplate the regularisation of construction made without obtaining the necessary permissions or in violation. Paragraphs 45.5, 45.6 and 46 of the Esha Ekta judgment say:

"45.5 Section 54 empowers the Planning Authority to stop unauthorized development. Section 55 enables the Planning Authority to remove or discontinue unauthorized temporary development summarily.

45.6 Section 56 empowers the Planning Authority to take various steps in the interest of proper planning of particular areas including the amenities contemplated by the development plan. These steps include discontinuance of any

sns 25-aswp-16958-2024-J.doc

use of land or alteration or removal of any building or work.

46. An analysis of the above reproduced provisions makes it clear that any person who undertakes or carries out development or changes the use of land without permission of the Planning Authority is liable to be punished with imprisonment. At the same time, the Planning Authority is empowered to require the owner to restore the land to its original condition as it existed before the development work was undertaken. The scheme of these provisions do not mandate regularization of construction made without obtaining the required permission or in violation thereof."

(Emphasis Supplied)

18) In our considered view, the learned counsel for the

Respondents has not only misread the applicable legal provisions but has

also fundamentally misinterpreted them. It is regrettable that, despite being

specifically referred to the binding precedent in High Court on its Own

Motion (Supra), the learned Advocate failed to distinguish the same and

instead persisted in relying upon judgments that are inapplicable. He

further insisted that this Court's understanding was erroneous while his

submissions are and were only correct. Such conduct and approach, in our

opinion, merits strong disapproval and is wholly unbecoming of an Officer

of the Court.

 sns                                                     25-aswp-16958-2024-J.doc

19)             Notably, the judgment High Court on its Own Motion (Supra)

holds the field as of today. As such, it continues to bind this Court. We also

unequivocally and respectfully affirm the view expressed therein.

20) Perusal of entire record clearly reveals that, the construction

carried out by Respondent Nos.3 to 5 is wholly illegal although on property

purportedly owned by them. Such an irregularity is incurable as held by the

Supreme Court in the case of K. Ramdas Shenoy V/s. The Chief Officers,

Town Municipal Council, Udipi & Ors. reported in (1974) 2 SCC 506.

21) We are in complete disagreement with Mr. D'Souza's

contentions that such blatant illegal construction can be regularized.

21.1) In recent pronouncements of the Supreme Court in the case of

Rajendra Kumar Barjatia & Anr. vs. U.P. Avas Evam Vikas Parishad & Ors.

reported in 2024 SCC OnLine SC 3767 and in the case of Kaniz Ahmed vs.

Sabuddin & Ors. reported in 2025 INSC 610, the Supreme Court has clearly

directed that as follows:

a) the constructions which are audaciously put up without any

building planning approval cannot be encouraged.

b) if any violation is brought to the Notice of the Courts, it

must be curtailed with iron hands and any leniency

afforded to them would amount to showing misplaced

sympathy.

sns 25-aswp-16958-2024-J.doc

c) that laxity on the part of the Authorities concerned in

performing their obligations under the Act cannot be used

as a shield to defend action against the illegal/unauthorized

constructions.

d) the High Courts must adopt a strict approach while dealing

with the cases of illegal construction and should not readily

engage themselves in judicial regularization of buildings

erected without requisite permissions of the competent

Authority.

e) there is a need for maintaining a firm stance that emanates

not only from the inviolable duty cast upon the Courts to

uphold the rule of law, rather such judicial restraint gains

more force to facilitate the well-being of all concerned.

f) the law ought not to come to the rescue of those who flout

its rigors as allowing the same might result in flourishing

the culture of impunity.

21.2) In view of the the observations/directions of the Supreme

Court and the ratio laid down in the aforesaid two Judgments, we see no

reason to protect the illegalities.

22) In view of the above, we pass the following Order:

sns 25-aswp-16958-2024-J.doc

a) Petition is allowed and Rule is made absolute in terms of

prayers (a), (b) & (c).

b) We direct the Respondent No.2 to implement its notice

dated 29th February 2025 by demolishing the illegal/

unauthorised construction and initiate prosecution against

all concerned Respondents under Section 52 of

the MRTP Act, 1966 within a period of three weeks from

the date of uploading of the present Order on the official

website of the High Court of Bombay.

c) We direct the Municipal Commissioner to take appropriate

action against all erring Officers responsible for not

preventing the erection of illegal construction by

Respondent Nos.3 to 5 and file a compliance report in this

Court within a period of six months from the date of

uploading of the present Order on the official website of the

High Court of Bombay.

23)             Rule is made absolute in the above terms.




                (KAMAL KHATA, J.)                                  (A.S. GADKARI, J.)









 sns                                                     25-aswp-16958-2024-J.doc

24)             At this stage, learned Advocate appearing for the Respondent

Nos.3 to 5, i.e. the persons who have constructed the illegal structure, prays

that, the operation and implementation of the present judgment be deferred

for a period of 3 weeks to enable the said Respondents to test the

correctness of this judgment before the Hon'ble Apex Court.

24.1) The learned Advocate appearing for the Petitioner opposes the

said prayer.

25) However, taking into consideration the request of the learned

Advocate for the Respondent Nos.3 to 5, the operation and implementation

of the present Order is stayed for a period of 3 weeks from today.

26) It is made clear that, during the interregnum, the Respondent

Nos.3 to 5 shall not carry out or continue with any activity relating to the

illegal construction in any manner whatsoever.

27) We further expect that, during this period, the Commissioner of

Respondent-Corporation shall start and initiate necessary/appropriate

action beginning with his own Officers, so as to instill in them due regard

for the rule of law.

                (KAMAL KHATA, J.)                           (A.S. GADKARI, J.)









 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter