Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meenanath Shivram Patil And Anr vs Vivek Balaram Deshmukh And Ors
2025 Latest Caselaw 4111 Bom

Citation : 2025 Latest Caselaw 4111 Bom
Judgement Date : 20 June, 2025

Bombay High Court

Meenanath Shivram Patil And Anr vs Vivek Balaram Deshmukh And Ors on 20 June, 2025

Author: A. S. Gadkari
Bench: A. S. Gadkari
    2025:BHC-AS:24553-DB

                      sns                                                    19-aswp-1807-2024-J(1).doc

                                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             CIVIL APPELLATE JURISDICTION

                                                 WRIT PETITION NO.1807 OF 2024

                      1.     Meenanath S/o Shivram Patil,                ]
                             age. 72 yrs. oc. Rtd from Indian Navy,      ]
                             R/o House No.2047-A, Kamtha,                ]
                             Menwadi Post + Tq. Uran, Dist.              ]
                             Raigad. Pin - 400702.                       ]

                      2.     Vijay S/o Mahadev Jadhav,                   ]
                             age 46 yrs. Occ. Pvt. Business,             ]
                             R/o Room No.764-C- Patil Ali,               ]
                             Near Pratik Bunglow, Bori Pakhadi,          ]
                             Tq. Uran, Dist. Raigad.                     ]       ...Petitioners.

                                      V/s

                      1.     Vivek S/o Balaram Deshmukh,                 ]
                             age. Major, occ. Business R/o. Sonu         ]
                             Apartment "D" Wing, Kamtha Road,            ]
                             Tq. Uran, Dist. Raigad. Pin - 4000702.      ]

                      2.     M/s. Vinayak Developers,                  ]
                             through Mr. Vinayak Jaivindra Koli        ]
                             R/o. Mora Koliwada Post, N.A.D. (Karanja),]
                             Tq. Uran, Dist-Raigad.                    ]

                      3.     Gram Panachayat Chanaje,                    ]
                             Taluka Uran, Dist-Raigad through            ]
                             Sarpanch / Gramsevak.                       ]

                      4.     Chief Executive Officer,                    ]
                             Zilla Parishad Raigad (Alibaug)             ]
                             District Raigad.                            ]

                      5.     Tahsildar Taluka Uran Dist. Raigad.         ]

                      6.     Collector, District Raigad.                 ]

                      7.     City and Industrial Development             ]
                             Corporation, through its Chief              ]
                             Controller, illegal construction,           ]
         Digitally
         signed by
         SUMEDH
         NAMDEO
SUMEDH
NAMDEO   SONAWANE                                                                                1/17
SONAWANE Date:
         2025.06.21
         13:02:16
         +0530




                            ::: Uploaded on - 21/06/2025                ::: Downloaded on - 22/06/2025 03:16:57 :::
 sns                                                       19-aswp-1807-2024-J(1).doc

       CIDCO Bhavan, New Mumbai.                      ]

8.     The State of Maharashtra,                      ]
       through its Chief Secretary,                   ]
       Mantralaya, Mumbai - 400032.                   ] ...Respondents.



Mr. Abhinandasn B. Vagyani a/w. Adv. V.R. Patil i/by Adv. S.V. Patil for the
Petitioners.
Mr. Vishal Kanade a/w. Adv. Sachin Pawar for Respondent Nos.1 & 2.
Mr. Anish Khandeparkar a/w. Adv. Priyanka Acharya for Respondent No.4-
Raigad Zilla Parishad.
Ms. Tanu N. Bhatia, A.G.P. for Respondent Nos.5, 6 & 8-State.
Mr. B.B. Sharma for Respondent No.7.


                                 CORAM : A. S. GADKARI AND
                                          KAMAL KHATA, JJ.
                            RESERVED ON : 16th April, 2025.
                        PRONOUNCED ON : 20th June, 2025.

JUDGMENT (Per Kamal Khata, J.):

-

1) The Petitioners have filed this Petition under Article 226 of the

Constitution of India, seeking a writ of mandamus, directing the

Respondents Nos.5 to 7 to demolish the illegal construction erected by

Respondent Nos.1 and 2, in accordance with the Notice dated 7 th March,

2014. They further seek directions to Respondent Nos.6 and 7 for initiating

appropriate Civil and Criminal actions against Respondent Nos.1 and 4 for

their inactions.

2) The Petitioners contend that, the Respondent No.1 started

construction on the land bearing survey No.71/2/A and Survey No.71/2/B,

sns 19-aswp-1807-2024-J(1).doc

based on the No Objection Certificate (NOC) issued by the Grampanchayat

Chanaje i.e. Respondent No.3, on 31st October, 2011. According to the

Petitioners, a mere perusal of clause 1 of the NOC discloses that, the

Grampanchayat had issued NOC for a house. Furthermore, clause 16 of the

NOC explicitly stated that, the Respondent No.1 was required to obtain

permission from City and Industrial Development Corporation of

Maharashtra ('CIDCO').

2.1) The Petitioners further contend that, the Respondent Nos.1 and

2 were well aware about the mandatory permissions that had to be taken

from CIDCO, as CIDCO had issued a letter dated 28 th November, 2011,

categorically informing them that, their land was falling under the

residential zone and that any construction would require CIDCO's approval.

Despite being fully aware of this requirement, the Respondent Nos.1 and 2

started construction on the said plot of land in the year 2013 without taking

necessary approvals from CIDCO.

2.2) In view of this blatant disregard for regulations, the Petitioners

lodged multiple complaints with the Grampanchayat Chanaje i.e.

Respondent No.3 namely, on 3rd December 2013, 7th December 2013 and

23rd December 2013, highlighting that the unauthorized construction

obstructed their access to their house and water well. Additional complaints

were lodged with the Panchayat Samiti, Uran on 30 th December, 2013 and

sns 19-aswp-1807-2024-J(1).doc

later with Collector, Raigad.

2.3) Upon receiving the complaint, the Collector, Raigad directed

the Tehsildar to make an inquiry and submit a report. On 20 th February,

2014 the officers of CIDCO conducted site inspection of the illegal and

unauthorized constructions and issued a Notice dated 7 th March 2014 to the

developers under Section 54(1) of the Maharashtra Regional and Town

Planning Act, 1966 ('MRTP Act') identifying the unauthorised constructions.

Despite acknowledging the illegality of these structures, CIDCO took no

decisive action to demolish them. On 9 th February, 2015, the Collector,

Raigad, issued a letter to the Divisional Commissioner, Konkan Region,

confirming the findings of unauthorised construction.

2.4) CIDCO eventually filed an FIR (No.II 5/16) under Section

54(2) of the MRTP Act against the Developers i.e. Respondent Nos.1 and 2

at Uran Police Station on 6 th January, 2016. However, even after these

measures, CIDCO failed to initiate demolition of the illegal and

unauthorized constructions compelling the Petitioners to file the present

Petition.

2.5) The Petitioners assert that, despite service of the Writ Petition

on CIDCO on 15th January, 2024, CIDCO has willfully disregarded its

statutory obligations and failed to initiate demolition of the unauthorised

construction. The sole action undertaken by CIDCO was a belated

sns 19-aswp-1807-2024-J(1).doc

inspection of the illegal and unauthorized construction, conducted after an

inexplicable delay of seven months on 22 nd August, 2024. Such passive

conduct reflects a deliberate indifference to the law and a failure to uphold

its mandate.

2.6) The Petitioners further contend that, with a view to

demonstrate some semblance of action, CIDCO once again issued a Notice

under Sections 53(1)(A), 53(6)(b), 53(6) and 53(7) of the MRTP Act on

23rd September 2024. By this time, an entire complex comprising of five

buildings had already been constructed illegally by Respondents 1 & 2. This

belated issuance of notice appears to be a mere formality rather than a

genuine effort to address and/or prevent the rampant unauthorised

construction.

2.7) Upon receiving the notice, during the pendency of the Writ

Petition, the Respondent Nos.1 and 2 along with one of the flat owners of

the complex, filed a Regular Civil Suit No.117 of 2024 before the Court of

Civil Judge, Junior Division, Uran against Respondent No.7-CIDCO.

Curiously, the Suit was filed under Sections 34 and 38 of the Specific Relief

Act, 1963 seeking a declaration that, the Notice dated 23 rd September,

2024, was null and void. Additionally, they sought an injunction restraining

CIDCO from demolishing the five wings of the complex.

This legal manoeuvre appears to be a calculated attempt to

sns 19-aswp-1807-2024-J(1).doc

frustrate the pending Writ Petition and shield the unauthorised

constructions from lawful action.

2.8) It is evident that, the Suit conspicuously omitted crucial

material facts and documents, including the Notice dated 7 th March 2014,

issued by CIDCO under Section 54(1) of the MRTP Act. Furthermore, the

Suit did not disclose the existence and pendency of the Writ Petition before

the High Court, which had been duly served on Respondent No.1 as early as

on 15th January, 2024. Additionally, the Order dated 18 th September, 2024

passed by this Court, was deliberately withheld, reflecting a clear attempt to

suppress material information and mislead the trial Court.

2.9) Upon hearing the Application filed by the Respondent Nos.1

and 2, (the plaintiffs therein) the Civil Judge Junior Division, Uran, granted

status quo Order on 17th December, 2024, which was extended from time to

time. In the meantime, Respondent Nos 1 & 2 sought regularization of the

said unauthorised structures by filing an Application with CIDCO on 27 th

January, 2025. However, CIDCO, instead of outrightly rejecting the

Application, merely informed the Respondents that the permission could

not be processed further on the same date. Notably, CIDCO refrained from

rejecting the Application despite the fact that, the record clearly indicated

that Notices regarding illegal constructions had been issued as far back as

7th March, 2014, and again on 23rd September, 2024. This passive approach

sns 19-aswp-1807-2024-J(1).doc

of the concerned Officers of CIDCO is inexplicable and suggests a reluctance

to uphold the mandate law.

3) Mr. Abhinandan B. Vagyani, learned Advocate for the

Petitioners, contends that this case exemplifies yet another instance where

the Government Authorities have not only tolerated but effectively

facilitated illegal constructions, despite receiving multiple complaints from

the Petitioners. He asserts that, the Authorities, through their sheer

inaction, have effectively endorsed these unauthorised constructions by

merely initiating superficial processes and issuing notices without taking

any substantive action. According to him, this is a classic case where the

Authorities have not just neglected their statutory obligations but have, by

their conduct, actively permitted the perpetuation of illegal constructions

on the writ land.

4) Mr. Vishal Kanade, learned Advocate appearing for Respondent

Nos.1 and 2 made a determined attempt to justify the construction,

claiming that it was backed by the permissions from the Gram Panchayat.

However, when specifically questioned by this Court, about whether the

requisite permissions were obtained from CIDCO, he very candidly admitted

that no such permissions were taken. Instead, he submitted that, an

Application for regularization of the structures was filed with CIDCO on 27 th

January 2025. He further submitted that, a status quo Order in favour of

sns 19-aswp-1807-2024-J(1).doc

Respondent Nos. 1 & 2 had been granted by the Civil Judge, Junior

Division, Uran, District Raigad.

5) After hearing both Counsel, we directed the production of the

original proceedings of Regular Civil Suit. No.117 of 2024 from the Civil

Judge Junior Division, Uran, District Raigad. The proceedings were

produced before us on 19th March, 2025 and we carefully perused the same

in the presence of both Counsel. Upon examination, it was evident that, the

Suit conspicuously omitted any reference to the Notices issued by the

CIDCO, as well as the Writ Petition filed in this Court, which had been duly

served on the Respondent No.1 as early as 15 th January, 2024. This

deliberate suppression of material facts raises serious questions about the

bona fide in filing the Suit.

6) Mr. B.B. Sharma, learned Advocate appearing for Respondent

No.7-CIDCO drew our attention to the Affidavit-in-reply filed by Mr. Bharat

Thakur, who was working as a Controller of Unauthorized Construction at

CIDCO. He specifically highlighted paragraph No.11 of the said Affidavit,

wherein it was disclosed that during an inspection conducted on 22 nd

August 2024, CIDCO Officials found residents occupying illegally and

unauthorisedly constructed buildings. Given the absence of any

construction permissions or sanctions for these illegal structures, CIDCO

issued a Notice under Section 153(1A) of MRTP Act on 23 rd September,

sns 19-aswp-1807-2024-J(1).doc

2024.

6.1) Mr. Sharma further informed us that, the Vice Chairman and

Managing Director of CIDCO has filed an Affidavit dated 4 th February, 2025,

in compliance of the Order of this Court dated 10 th January, 2025. He

emphasised that, the Regularization Application submitted by the

Respondent No.1 had been expressly rejected by CIDCO on 27 th January,

2025. Additionally, he drew our attention to paragraph No.16 of the said

Affidavit, which confirmed that, the subject lands were notified for

acquisition under the Public Notice dated 12 th October, 2022, and were

earmarked for residential use. He therefore assured the Court that, CIDCO

will proceed to take necessary action against the unauthorised constructions

immediately upon receiving further direction from this Court.

7) We have heard all the Counsel and have perused the papers

and proceedings before us, including the Suit filed by the Respondent Nos.1

and 2 before the Civil Judge, Junior Division, Uran, District Raigad.

8) We find this to be yet another case where the Authorities have

been complicit in promoting and tolerating illegal and unauthorized

constructions, despite being consistently alerted through written complaints

from citizens. We fail to understand why the Respondent No.7-CIDCO

deemed it necessary to issue a Notice under Section 53 of the MRTP Act on

23rd September, 2024, while the Writ Petition was pending before this

sns 19-aswp-1807-2024-J(1).doc

Court. In our view, this Notice was deliberately issued to assist the

Respondent Nos.1 and 2 in initiating civil proceedings, securing a

favourable Order of injunction and thereby frustrating or delaying the

proceedings of Writ Petition pending before this Court.

9) This conduct by CIDCO is nothing but sort of an abuse of

statutory powers, especially when the law is well-settled by the Supreme

Court and this Court.

9.1) The Apex Court in K. Ramdas Shenoy V/s. The Chief Officers,

Town Municipal Council, Udipi reported in (1976) 1 SC 24, has

unequivocally held that illegalities are incurable and must not be tolerated.

Furthermore, this Court in High Court on its Own Motion V/s. the State of

Maharashtra through Principal Secretary & Ors. reported in 2024 SCC

OnLine Bombay 918 has categorically held that mere ownership of land

does not confer an absolute right to undertake construction and later seek

regularization.

9.2) A Division Bench of our Court in Abdul Razzaq Sunsera V/s.

Municipal Corporation of Greater Mumbai & Ors. reported in 2013 SCC

Online Bombay 832 :(2013) 5 AIR Bom R 343 upheld the constitutional

validity of section 515-A of the Mumbai Municipal Corporation Act, 1888

(BMC Act) which is pari materia with Section 433 of Maharashtra

Municipal Corporations Act, 1949 (MMC Act) and in paragraph 17 has

sns 19-aswp-1807-2024-J(1).doc

observed as under:

"The State of Maharashtra and more particularly its urban areas are plagued by a menace of unauthorized constructions. The object of introducing section 515-A was to ensure that recourse to civil remedies is not utilized with a view to abuse the process as would generally result when those responsible for unauthorized constructions use every possible means to ensure that a delay takes place in the disposal of proceedings, once a stay is obtained. In this background, the legislative provision cannot be regarded as being arbitrary."

10) Despite such a clear and settled position in law, it is regrettable

that the Civil Judge, Junior Division, Uran, District Raigad proceeded to

grant a status quo Order, effectively protecting the illegal constructions.

Equally concerning is the conduct of CIDCO - an Authority established for

planned development - which has not only exhibited a deliberate inaction

but has also taken superficial steps, further encouraging illegal

constructions. By its conduct, CIDCO has not only fostered unauthorised

structures but has also jeopardized the interest of innocent flat purchasers

who, despite investing their hard-earned money, have become victims of

these illegal developments. These purchasers, who failed to exercise due

diligence by conducting proper title searches and obtaining sanctioned

plans, cannot be entirely absolved of their imprudence. Their recourse, if

any, lies against the Developer.


11)             A careful examination of the Affidavit filed by Respondents






 sns                                                           19-aswp-1807-2024-J(1).doc

Nos.1 and 2 in response to the Writ Petition reveals a deliberate suppression

of material facts. The Affidavit conspicuously omits any reference to the

inspections conducted by CIDCO on 20 th February, 2014, and 22nd August,

2024. It further suppresses the fact that an FIR was registered against the

Respondents on 6th January, 2016, under the Maharashtra Regional and

Town Planning Act (MRTP Act). Additionally, the Affidavit fails to disclose

the Public Notice dated 7th August, 2015, issued by CIDCO, which explicitly

identified the structures in question as illegal and unauthorized.

11.1) The concealment does not end here. The Affidavit also makes a

patently false statement, claiming that the property was released from

acquisition proceedings and that building permission had been granted by

Gram Panchayat Chanaje. Such deliberate misrepresentation and

suppression of material facts constitute a serious attempt to mislead this

Court and undermine the integrity of judicial proceedings.

12) The Apex Court, in its landmark judgment in the case of S.P.

Chengalvaraya Naidu v. Jagannath, reported in (1994) 1 SCC 1, has

unequivocally held that litigants who approach the Court with unclean

hands are not entitled to any relief and should be dismissed at the threshold

itself. The Supreme Court emphasized that the Court's doors are not open

to those who engage in deceit, concealment of material facts, or

misrepresentation.

 sns                                                       19-aswp-1807-2024-J(1).doc

13)             In the present case, we are of the firm view that this is a classic

example where Respondents Nos.1 and 2 have approached this Court with

unclean hands. Their deliberate suppression of material facts, submission of

false statements, and blatant misrepresentation of records leave no room

for doubt. Such conduct cannot be tolerated, especially in matters where

the sanctity of judicial proceedings is paramount.

14) The Supreme Court in the case of Rajendra Kumar Barjatia &

Anr. V/s. U.P. Avas Evam Vikas Parishad & Ors. reported in 2024 SCC

OnLine SC 3767 in paragraph 20 reads as under:

"20. In the ultimate analysis, we are of the opinion that construction (s) put up in violation of or deviation from the building plan approved by the local authority and the constructions which are audaciously put up without any building planning approval, cannot be encouraged. Each and every construction must be made scrupulously following and strictly adhering to the Rules. In the event of any violation being brought to the notice of the Courts, it has to be curtailed with iron hands and any lenience afforded to them would amount to showing misplaced sympathy. Delay in directing rectification of illegalities, administrative failure, regulatory inefficiency, cost of construction and investment, negligence and laxity on the part of the authorities concerned in performing their obligation(s) under the Act, cannot be used as a shield to defend action taken against the illegal/unauthorized constructions. That apart, the State Governments often seek to enrich themselves through the process of regularization by condoning/ratifying the violations and illegalities. The State is unmindful that this gain is insignificant compared to the long-term damage it causes to the orderly urban development and irreversible

sns 19-aswp-1807-2024-J(1).doc

adverse impact on the environment. Hence, regularization schemes must be brought out only in exceptional circumstances and as a onetime measure for residential houses after a detailed survey and considering the nature of land, fertility, usage, impact on the environment, availability and distribution of resources, proximity to water bodies/rivers and larger public interest. Unauthorized constructions, apart from posing a threat to the life of the occupants and the citizens living nearby, also have an effect on resources like electricity, ground water and access to roads, which are primarily designed to be made available in orderly development and authorized activities. Master plan or the zonal development cannot be just individual centric but also must be devised keeping in mind the larger interest of the public and the environment. Unless the administration is streamlined and the persons entrusted with the implementation of the act are held accountable for their failure in performing statutory obligations, violations of this nature would go unchecked and become more rampant. If the officials are let scot-free, they will be emboldened and would continue to turn a nelson's eye to all the illegalities resulting in derailment of all planned projects and pollution, disorderly traffic, security risks, etc."

14.1) Recently, on 30th April, 2025 the Supreme Court in the case of

Kaniz Ahmed V/s. Sabuddin & Ors. reported in 2025 INSC 610 after

reaffirming the principles enunciated in the case of Rajendra Kumar

Barjatya (supra), in paragraph no.7 it held as under:

"7. Thus, the Courts must adopt a strict approach while dealing with cases of illegal construction and should not readily engage themselves in judicial regularisation of buildings erected without requisite permissions of the competent authority. The need for maintaining such a firm stance emanates not only from inviolable duty cast upon the

sns 19-aswp-1807-2024-J(1).doc

Courts to uphold the rule of law, rather such judicial restraint gains more force in order to facilitate the well-being of all concerned. The law ought not to come to rescue of those who flout its rigours as allowing the same might result in flourishing the culture of impunity. Put otherwise, if the law were to protect the ones who endeavour to disregard it, the same would lead to undermine the deterrent effect of laws, which is the cornerstone of a just and orderly society. [See: Ashok Malhotra v. Municipal Corporation of Delhi, W.P. (c) No. 10233 of 2024 (Delhi High Court)]."

15) Accordingly, we find this to be a fit case to exercise our

extraordinary jurisdiction under Article 226 of the Constitution of India, to

prevent the abuse of process and to maintain the sanctity of the judicial

process. We, therefore, deem it appropriate to call for and dismiss the

Regular Civil Suit No.117 of 2024 that has been filed with oblique motive,

at this very stage, without allowing it to progress any further.

16) In the light of the overwhelming evidence of material

suppression, misleading actions, and apparent collusion between

Respondent Nos. 1, 2 and the Officers of CIDCO, we are of the considered

view that the Petition deserves to be allowed.

Accordingly we pass the following Orders:

I. Respondent No.7-CIDCO to demolish the illegal constructions

on the writ land within a period of four weeks from today.


       II.      The Respondents Nos.5 to 7 to take steps and actions against








 sns                                                        19-aswp-1807-2024-J(1).doc

all concerned Officers who have permitted the continuance of

illegal construction since 2014 and take appropriate action

against not only the Officers of CIDCO but also against the

concerned Developers as well as Respondent Nos.1 and 2, as

per the provisions of the MRTP Act as more particularly stated

in the Notice dated 7th March, 2014.

III. The Regular Civil Suit No.117 of 2024 is dismissed as the same

is not maintainable, by exercising our our powers under Article

226 of the Constitution of India, for not only suppression of

material facts and documents but also with a view to subserve

the ends of justice. The Order of status quo passed by trial

Court is accordingly set aside.

17. List the Petition on board under the caption for "reporting

compliance" on 28th July 2025.

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

18. At this stage, learned counsel for the Respondent Nos.1 and 2

submitted that, the operation and implementation of this Order may be

suspended for a period of four weeks to enable his clients to test the

correctness of the present judgment before the Apex Court.

sns 19-aswp-1807-2024-J(1).doc

19. In view of the facts and discussion in the foregoing paras, we

are of the considered view that,the stay may not be granted. Accordingly,

the said prayer is rejected.

                (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