Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Kumar Gupta vs State Of Maharashtra Through The Office ...
2025 Latest Caselaw 206 Bom

Citation : 2025 Latest Caselaw 206 Bom
Judgement Date : 8 May, 2025

Bombay High Court

Ashok Kumar Gupta vs State Of Maharashtra Through The Office ... on 8 May, 2025

Author: R. I. Chagla
Bench: R. I. Chagla
2025:BHC-OS:7772



                                                                                        wp (L) 30829 of 2024.docx


             Kishor

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

                                           WRIT PETITION (L) NO. 30829 OF 2024

                       1)      Ashok Kumar Gupta & Ors.                                  .. ...Petitioners

                                                 Versus

                       1)      State of Maharashtra through the
                               office of the Govt. Pleader, High Court,
                               Bombay & Ors.                                             .. ...Respondents

                                                          ....................
                        Mr. Cherag Balsara a/w. Mr. Prathmesh Seth i/b. Mr. Joseph
                         Fernandes for the Petitioners.
                        Mr. Nishigandh Patil, AGP for Respondent No.1.
                        Ms. Jyoti V. Mhatre a/w. Ms. Anuja Tirmali i/b. Ms. Komal Punjabi
                         for Respondent No.2.
                        Mr. Vineet Naik, Senior Counsel a/w. Mr. Vishwanath Patil and Mr.
                         Kedar Nhavkar for Respondent No.3.
                        Mr. J. G. Aradwad (Reddy) for Respondent No.4.
                        Mr. Mayur Khandeparkar a/w. Mr. Rahul Arora, Ms. Krutika Pokale
                         and Ms. Preeti Limbachiya i/b. Mr. Jeet Gandhi for Respondent
                         No.5.
                        Mr. Anil Singh, Senior Counsel a/w. Mr. Amogh Singh, Mr. Adarsh
                         Vyas, Ms. Ruchita Verma and Ms. Rama Gupta i/b. Mr. Akash
                         Gupta for Respondent Nos.6 and 7.
                        Mr. Yuvraj Narvankar a/w. Ms. Raufa Shaikh for Respondent No.8.
       SHARAYU
       PANDURANG
                                                          ...................
       KHOT




       Digitally
       signed by
       SHARAYU
       PANDURANG
                                            CORAM                       : R. I. Chagla, J.
       KHOT
       Date:
       2025.05.08
       14:40:54
       +0530
                                            RESERVED ON                 : 27 FEBRUARY 2025
                                            PRONOUNCED ON               : 8 MAY 2025


                                                                                                                   1




                      ::: Uploaded on - 08/05/2025                               ::: Downloaded on - 08/05/2025 22:26:56 :::
                                                         wp (L) 30829 of 2024.docx


JUDGMENT :

1. By this Writ Petition the Petitioners are impugning the order

dated 26th September 2024 ('the impugned order') passed by the

Respondent No.4 - Apex Grievance Redressal Committee ('AGRC') in

Application No.306 of 2024 approving the scheme of amalgamation

amongst Yogiraj Ashram SRA Co-Operative Housing Society

(Proposed) - Respondent No.6 herein and Galaxy Heights SRA Co-

operative Housing Society (Proposed)-Respondent No.7 herein and

for cancellation of Letter of Intent ('LOI') dated 17th June 2022 in

respect of CTS Nos.5040, 5041, 5042, 5044A, 5044B, 5068, 5085,

5086, 5087, 5088, 5089 and 5091 ('the said plots') which are

occupied by the Petitioners alongwith 41 occupants out of 53

occupants whose particulars have been provided in Exhibit-A to the

petition and who are claimed to be supporting the Petitioners.

2. Brief background facts is necessary :-

(i) The Notification bearing No. 'DC/ENC/A-22-Yogiraj

Ashram' ('1977 Notification') was issued by the Deputy

Collector (ENC) and Competent Authority on 27 th September

1977. By the 1977 Notification the Galaxy land (except CTS

wp (L) 30829 of 2024.docx

No.5069) was declared as 'slum area' under Section 4(1) of

the Maharashtra Slum Areas (Improvement, Clearance and

Redevelopment) Act, 1971 ('Slum Act').

(ii) An order dated 22nd January 1985 was passed by the

Maharashtra Slum Tribunal in Appeal No.77 of 1983 filed by

Jaggir Singh against Deputy Collector and Competent

Authority. By the said order the declaration of Galaxy land as

'slum area' was set aside and matter was remanded back to

the Competent Authority to decide after hearing the parties.

(iii) A Corrigendum to the 1977 Notification was issued

by the Deputy Collector (ENC) and Competent Authority,

Andheri on 28th February 1985, whereby Galaxy land was

deleted from the 1977 Notification.

(iv) A Development Agreement was executed by the

Respondent No.7 - Galaxy CHS in favor of Respondent No.5

for the Galaxy land on 17th April 2013.

wp (L) 30829 of 2024.docx

(v) A Development Agreement was executed by

Respondent No.6 - Yogiraj CHS in favour of Respondent

No.5 for the Yogiraj land on 23rd August 2013.

(vi) Respondent No.5 submitted its proposal under

Regulation 33(10) of the DCR, 1991 to the Respondent No.3

- SRA for the declaration of Slum Scheme on the Yogiraj land

on 14th November 2013.

(vii) The SRA vide report dated 23rd July 2014 accepted

the proposal of Respondent No.5 with respect to the Yogiraj

land. Pertinently the report duly notes that Yogiraj land is a

'census slum'.

(viii) An order was passed by CEO, SRA on 20 th December

2014 under section 3C of the Slum Act, declaring a portion

of the Galaxy land as 'Slum Rehabilitation Area'.

(ix) Annexure-II was issued by CEO, SRA in respect of

Yogiraj CHS on Yogiraj land on 21 st July 2015 and 24 th

September 2015. It is noted that Annexure-II reflects that the

slum dwellers on the Yogiraj land are protected slum

wp (L) 30829 of 2024.docx

dwellers. Various supplementary Annexure-II have been

issued from time to time determining the eligibility of slum

dwellers of Yogiraj CHS. The Petitioners have not

participated in this process and hence have been declared as

ineligible.

(x) Respondent No.5 submitted its proposal in the year

2014 under Regulation 33 (10) of the DCPR 2034 to the SRA

for implementation of slum scheme on the Galaxy land.

(xi) The SRA vide Report dated 5th January 2021

accepted the proposal of Respondent No.5 with respect to

the Galaxy land.

(xii) Respondent No.5 submitted a proposal on 6 th

December 2021 for amalgamation of the scheme of Yogiraj

CHS with Galaxy CHS under Regulation 33 (10) of the DCPR

2034.

(xiii) A letter of intent ('LOI') was issued by SRA

sanctioning Slum Rehabilitation Scheme on the said land in

favour of Respondent No.5 ('said scheme').

wp (L) 30829 of 2024.docx

(xiv) The Petitioners being 3 out of 208 slum dwellers of

Yogiraj CHS refused to vacate their respective hutments.

Proceedings under Section 33 and 38 of the Slum Act were

initiated against Petitioners and Notices were issued to the

Petitioners ('Section 33 and 38 Notices') on 30th October

2023.

(xv) The Petitioners being aggrieved by the Section 33

and 38 Notices filed Appeal No.306 of 2023 in December

2023 before the Apex Grievous Redressal Committee,

Mumbai ('AGRC') inter alia seeking -

(a) Cancellation of the said LOI;

(b) Cancellation of amalgamation schemes of Galaxy CHS and Yogiraj CHS;

(c) Quashing and setting aside the Section 33 and 38 Notices.

(xvi) The impugned order dated 26th September 2024 was

passed by AGRC dismissing the said Appeal.

(xvii) Aggrieved by the impugned order, the present

Petitioners Ashok Kumar Gupta and two others have filed the

captioned Writ Petition (L) No.30829 of 2024.

wp (L) 30829 of 2024.docx

(xviii) A Notification was issued by CEO, SRA in the

Government Gazette ('Section 3C Notification') under

Section 3C of the Slum Act whereby balance land out of the

Galaxy land was declared as 'Slum Rehabilitation Area'.

3. Mr. Cherag Balsara, learned counsel appearing for the

Petitioners has submitted that none of the said plots mentioned in

paragraph No.1 of the present Writ Petition was ever declared as a

slum and the said CTS Numbers are not reflecting in said Notification

dated 27th September 1977 nor in the corrigendum.

4. Mr. Balsara has submitted that Respondent No.5 had filed an

Application dated 29th January 2014 before the Competent Authority

for declaration of the plot under Section 3C(i) of the Slum Act. By

virtue of the said Application, Respondent No.5 sought to declare

CTS Nos. 5069, 5071, 5071/1 to 10, 5073, 5073/1 to 6, 5074/1 to 5,

5075, 576, 5080A, 5084A/1 to 19, 5093, 5093/1 to 12, 5094,

5094/1 to 10 as slum under Section 3C of the Slum Act. He has

submitted that the Competent Authority by order dated 20 th

December 2014 concluded on the said Application that CTS No.5069,

5093 and 5093/1 to 12 could not be declared as Slum under Section

wp (L) 30829 of 2024.docx

3C of the Slum Act and CTS Nos.5071, 5074 were declared as slum

under Section 3C of proposed Galaxy Heights CHS under the Slum

Act.

5. Mr. Balsara has submitted that Section 3C(1) came to be

amended on 26th April 2013. The Circular bearing No.196 dated 27 th

January 2021 was issued by SRA whereby it was made mandatory for

the SRA scheme to ensure that amendment to Section 3C was

complied with in all respects i.e. for declaration of land as Slum

Rehabilitation Area on which Slum Rehabilitation Scheme is

proposed or submitted and this declaration is mandatory.

6. Mr. Balsara has submitted that by virtue of the LOI Report

issued by Respondent No.3 on 8th February 2022 the CTS Nos.

mentioned in paragraph No.1 of the Writ Petition had been

amalgamated. It was reported that Annexure-II of Yogiraj CHS had

been issued by Deputy Collector on 21 st July 2015 and draft

Annexure-II of Galaxy Heights CHS had been sent for Certification.

He has referred to Clause-7 of the LOI report where the status of

Slum is shown as 'Status of the Declared slum vide Govt. Gazette

wp (L) 30829 of 2024.docx

Notification No. DC/ENC/A-22 - Yogiraj Ashram dated 31 st October

1977 and 5th February 2015'.

7. Mr. Balsara has submitted that it is important to note that the

slum declaration dated 31st October 1977 and 5th February 2015 did

not pertain to the plots occupied by the Petitioners. In any event vide

Order dated 22nd January 1985 certain plots were declared as in the

year 1977 were set aside by the Competent Authority on 22 nd

January 1985 on the application made by the father of the Chief

Promoter of the Respondent No.6 - Yogiraj CHS.

8. Mr. Balsara has submitted that the SRA on 17th June 2022

issued LOI wherein the plots mentioned in paragraph No.1 of the

Petition were added without the same being declared as slum under

Section 4, Section 3 or a censused slum. He has placed reliance upon

paragraph No.9 of the LOI which states "Details of slum declaration:

it is declared Slum vide Govt. Gazette Notification No.DC/ENC/A-22

- Yogiraj Ashram dtd. 31/10/1977 & 5/2/2015. Removed from Slum

in 1985 and in 2015, 7 plots were declared slum by CEO."

9. Mr. Balsara has submitted that the Petitioners herein who are

Appellants in Appeal No.306 of 2023 before AGRC had sought

wp (L) 30829 of 2024.docx

cancellation of LOI dated 17th June 2022 and for other diverse reliefs.

He had submitted that the Petitioners herein being Appellants therein

were supported by 43 members of Yogiraj CHS before the AGRC. He

has submitted that the Appeal was heard firstly at the ad-interim

stage at length and after hearing parties, the AGRC on 2 nd February

2024 stayed the LOI dated 17 th June 2024 on the ground that prima

facie the title of property is not clear.

10. He has submitted that it was specifically pleaded by the

Petitioners herein/ Appellants therein that the plots mentioned in

paragraph No.1 of the present Writ Petition were not declared as

census slum and this is also one of the grounds in the Memorandum

of Appeal. The Respondent No.5 - Developer had filed Affidavit-in-

Reply to the Appeal No.306 of 2022 and at paragraph 12 it had

refuted the contentions on behalf of the Appellants therein viz that

the property was not declared as census slum and therefore Slum

Scheme cannot be implemented on the said lands. It has been

submitted by the Respondent No.5 - Developer that this contention is

wholly unfounded and incorrect.

wp (L) 30829 of 2024.docx

11. Mr. Balsara has referred to paragraph No.17 of the impugned

order wherein it is stated "The Status of slum shown as 'Census Slum'

even though, none of the plots of Respondent No.6 was declared as

slum. Out of 240 occupants, the so called common consent is

purported to have executed by only 6 occupants."

12. Mr. Balsara has submitted that it is evidently clear that the

AGRC has gone on the footing that the slum plot is declared as slum

by Notification dated 31st October 1977 and 5th February 2015. He

has submitted that reference of 'census slum' in the AGRC order

dated 26th September 2024 relates to the Galaxy CHS.

13. Mr. Balsara has submitted that Respondent No.5 has proceeded

on the footing that there is a slum declaration in respect of the

captioned plots. He submitted that said slum declaration is not

relating to the plots of the Petitioners.

14. Mr. Balsara has submitted that at the time of arguments before

this Court Counsel for Respondent No.5 had submitted that the slum

declaration was not mandatory in view of Circular 302 dated 23 rd

May 2022. He has submitted that aforesaid submission is in fact not

accepted by the Law and Judiciary in case of Western Habitat

wp (L) 30829 of 2024.docx

wherein the Law and Judiciary has categorically stated that the

Housing Department shall first declare the said land as 'Slum

Rehabilitation Area' as per Section 3C of the Slum Act. It has further

been stated that Section 3C of the Slum Act provides that after

publication of Slum Rehabilitation Scheme, the CEO, SRA on being

satisfied about the circumstances in respect of any land, whether or

not previously declared as Slum Area, shall after giving the notice to

the land owners may declare the said land as Slum Rehabilitation

Area.

15. Mr. Balsara submitted that AGRC in the impugned order has

referred to the certified Annexure-II being issued for total 208

occupants, and out of 208 occupants, only 6 have been held to be

eligible for residential purpose, 129 are held to be non-eligible and

73 are kept in abeyance. He has submitted that based on these

findings, the proposal of Respondent No.5 could not have been

processed at all for the reason that the Circular No.153A dated 31 st

March 2016 in paragraph No.3 states that if more than 5% of the

total slum dwellers in Annexure-II of the Society is undecided, no

action should be taken on the said Annexure-II.

wp (L) 30829 of 2024.docx

16. Mr. Balsara has placed reliance upon the judgment of Division

Bench of this Court in Bishop John Rodriques vs. State of

Maharashtra and Ors.1 at paragraph No.99. The Division Bench has

commented on the SRA needing to be conscious of the ground

realities in regard to slum redevelopment namely that it is a

herculean task in a City like Mumbai to remove any encroachment on

private and public land. It has been further commented by the

Division Bench that "To say the least, we can certainly take a judicial

notice that this has been a sad reality, replete on this branch of slum

jurisprudence, as majority of the cases are asserted by the developers

with all resources and legal ammunition they could have." He has

submitted that in order to comply for a declaration of Slum

Rehabilitation Scheme, the conditions mentioned in Circular No.153A

dated 31st March, 2016 referred to above have to be strictly complied

with.

17. Mr. Balsara has dealt with the arguments on behalf of the

Respondent No.5 that the present Writ Petition is supported by three

slum dwellers who have no locus as individuals when the Society has

supported the implementation of the Slum Rehabilitation Scheme. He

1. Writ Petition No.1212 of 2022 decided on 11th June 2024.

wp (L) 30829 of 2024.docx

has submitted that there is a list at Annexure - 'A' of the Writ Petition

which shows support of 43 slum dwellers to the Petitioners. He has

submitted that it is the further contention on behalf of Respondent

No.5 that major slum dwellers are not on the slum plots as set out in

Annexure-A to the Writ Petition. He has submitted that the fact that

notice under Sections 32 and 38 was issued by SRA, only goes to

show that the said notice could not have been issued if those persons

were not on the slum plots.

18. Mr. Balsara has submitted that the reliance placed by

Respondent No.5 on the judgment of this Court in Pant Nagar

Mahatma Phule Co-op. Hsg. Society Ltd. And Ors Vs. State of

Maharashtra and Others2 is misplaced. He has submitted that this

Court could not have considered the amendment to Section 3C(1) of

the Slum Act in the year 2018 and / or Circular No.196 (i.e. which

were subsequent to the said judgment). He has submitted that in the

present case LOI has been prepared on the basis of census slum and

slum declaration for the said land is mandatory. He has submitted

that in view thereof, the said judgment is not relevant.

2. (2016) SCC OnLine Bom.1784.

wp (L) 30829 of 2024.docx

19. Mr. Balsara has submitted that the slum dwellers vacated

merely because of the illegality in the proposal of SRA Scheme was

washed away. He has submitted that as per Circular 196 the

declaration under section 3C of the Slum Act is mandatory and the

said illegality could not be cured. He has relied upon Atesham

Lokdawala's Judgment at paragraphs 10, 11 and 12. This is in

context of his submission that the Application for approval of Slum

Rehabilitation Scheme must fulfill the requirement of DCR 33(10)

and the Application, on the face of it must fulfill the requirement of

70% consent of the slum dwellers.

20. Mr. Balsara has submitted that the Respondent No.5 has relied

upon the judgment in Central Council for Research in Ayurvedic

Sciences and Anr. Vs. Bikartan Das and Others 3 which is

distinguishable on facts. He has submitted that in the present case the

entire Slum Rehabilitation Scheme is passed on the footing of various

illegalities and the said judgment cannot be applied in the present

case. He has also distinguished the judgment relied upon by the

Respondent No.5 viz. Balasaheb Arjun Torbole Vs. Administrator and

3. (2023) SCC OnLine SC 96.

wp (L) 30829 of 2024.docx

Divisional Commissioner4 on the ground that in the said judgment it

was held that minor infirmities in the Annexure-II cannot be

considered. The said principle in the said judgment cannot be applied

to the total illegalities in Annexure-II in the present case.

21. Mr. Balsara has accordingly submitted that the present Writ

Petition be allowed and the impugned order be set aside.

22. Mr. Anil Singh, learned Senior Counsel appearing for

Respondent No.6 - Yogiraj CHS and Respondent No.7 - Galaxy CHS

has submitted that the present Writ Petition is filed by three

encroachers, who have admitted in their Appeal filed before the

AGRC that they are slum dwellers having documentary evidence like

Ration Cards, Electricity Bills, Photo passes/ Slum cards issued by the

Collector.

23. Mr. Anil Singh has submitted that the present Writ Petition

which seeks setting aside of the impugned order passed by AGRC in

Appeal No.306 of 2023 as well as LOI dated 27 th June 2022 has been

filed at a belated stage when the Schemes have progressed far ahead.

In scheme-1 (Yogiraj CHS) - out of 280 hutments, 91 have been

4. (2015) 6 SCC 534.

wp (L) 30829 of 2024.docx

demolished and 119 hutment dwellers have executed PAAA and in

Scheme-2 (Galaxy CHS) - out of 117 hutments, 67 have been

demolished and 76 have executed PAAA. He has submitted that

substantial cost and expenses have been incurred in implementation

of the Scheme.

24. Mr. Anil Singh has submitted that Petitioners who are

encroachers on Government land have been allegedly occupying the

slum for nearly 40 years and claiming to have documentary evidence

like ration cards, electricity bills and photo passes/slum cards issued

by the Collector. The proposal under Section 33(10) of DCR 1991 had

been submitted by the developer of Yogiraj CHS on 14 th November

2013 and was accepted on 27st July 2014, where the status of slum

shown as 'Census Slum'. The challenge before the AGRC and also in

the present Writ Petition is to the LOI dated 17 th June 2022, issued

qua amalgamation of the sanctioned scheme. He has submitted that it

is pertinent to note that the scheme itself has not been challenged.

25. Mr. Anil Singh has submitted that the Petitioners being

encroachers have absolutely no right in respect of the property in

question and the property belongs to the Government or Government

wp (L) 30829 of 2024.docx

Agencies who have no objection to the society or developer in

carrying out development. Both the Yogiraj CHS and Galaxy CHS

have consented to the development. The total number of hutment

dwellers in Yogiraj CHS are 208, only so far 90 have been held to be

eligible, 190 have executed PAAA and 91 structures have been

demolished. Similarly, in Galaxy CHS out of 117 hutment dwellers,

though 84 have been held to be eligible, 76 have executed PAAA and

33 hutments have been demolished.

26. Mr. Anil Singh has submitted that the Petitioners have not

participated and their eligibility is yet to be decided. He has

submitted that without being held eligible or without establishing any

right to the structures / property, the Petitioners, who are encroachers

have virtually held the entire Slum Rehabilitation Scheme to ransom.

He has submitted that it is pertinent to note that the Petitioners

entitlement at the most is only to the execution of a PAAA, transit

rent, once their eligibility is decided.

27. Mr. Anil Singh has submitted that the hurdles created by the

Petitioners in refusing to vacate their structures by raising issues are

against the interest of the majority of the slum dwellers / slum

wp (L) 30829 of 2024.docx

societies. He has submitted that opposing the Scheme by three slum

dwellers against the will of the majority / slum society is against the

very spirit and ethos of a slum scheme. Any delay in the scheme will

result in irreparable injury and hardship not only to the society and

and slum dwellers but also to the developers who have already

invested substantial time, energy and money in the development.

28. Mr. Anil Singh has placed reliance upon the judgment of the

Supreme Court in Balasaheb Arjun Torbole & Ors. (supra) and in

particular paragraph No.21 and 22 thereof where it is held that Slum

Rehabilitation could not be jettisoned only on technical grounds or

procedural infirmities unless the person coming to the Court seeking

relief through Writ Petition are able to show that they have suffered

injustice or legal injury.

29. Mr. Anil Singh has also placed reliance upon the judgment of

this Court in Pant Nagar Mahatma Phule Co-Op Housing Society Ltd.

(supra) in particular paragraph Nos. 74 and 75. The Petitioners in

that case had not established any right in themselves and inspite of

which had virtually held up the entire slum redevelopment scheme to

ransom.

wp (L) 30829 of 2024.docx

30. Mr. Anil Singh has submitted that out of total of 325 slum

dwellers from both the schemes i.e. (Yogiraj and Galaxy) only three

slum dwellers from Yogiraj have sought to challenge the scheme

which has been implemented by Respondent No.5. The Petitioners

have deliberately not participated in the process and because of

which they have been declared ineligible. He has submitted that the

process of redevelopment commenced in the year 2013 including

execution of the PAAA with various occupiers and thereafter

preparation of Annexure-II and demolition of structures. This is with

respect to Yogiraj. He has submitted that till Notice under Sections 33

and 38 dated 8th October 2020 was issued to the Petitioners, no

action/ objection whatsoever was taken by the Petitioners to

challenge the redevelopment. He has submitted that on the ground of

delay, the petition ought not to be entertained as the scheme has

progressed much ahead, substantial cost and expenses have been

incurred and irreparable loss and hardship would be caused

particularly to large number of slum dwellers who had vacated their

structures and their structures have been demolished.

31. Mr. Anil Singh has submitted that the present Petition has

raised the issue of Yogiraj not being a slum. He has submitted that

wp (L) 30829 of 2024.docx

this issue would not arise for consideration since the current

challenge is to the order of amalgamation and not to the property of

Yogiraj CHS being a census slum. He has submitted that without

prejudice to the fact there is no challenge to the property of Yogiraj

CHS being a census slum, it is trite that the decision of AGRC being a

quasi judicial authority will have to be tested on the anvil of

Wednesbury of reasonableness and its decision making process and

not the decision, which arises for consideration of the Writ Court. In

the instant case not only is the decision making process in accordance

with law but even the decision is in conformity with law and facts of

the instant case.

32. Mr. Anil Singh has referred to Regulation 33(10)II of the

DCPR, 2034 which defines slum as censused or declared and notified.

Further, censused slum has also been defined under Resolution

33(10)II(viii) to mean those slums located on lands belonging to the

Government, any undertaking of the Government or Brihanmumbai

Municipal Corporation and incorporated in the records of the land

owning authority as having been censused in 1976, 1980 or 1985 or

prior to 1st January 1995. He has submitted that slum shall also mean

wp (L) 30829 of 2024.docx

an area where the project under the Slum Rehabilitation Scheme has

been approved.

33. Mr. Anil Singh has submitted that in these circumstances even

if the property is not notified as slum under Section 4, but if it is

censused or if the area where a project under Slum Rehabilitation

Scheme has been approved, it would be a slum for the purpose of

DCR 33(10).

34. Mr. Anil Singh has submitted that in the present case the

Petitioners have occupied the said property which is a censused slum.

This has been admitted in paragraph No.1 of the Appeal of the

Petitioners before the AGRC. Apart from the property of the

Petitioners being censused, the project was approved under the Slum

Rehabilitation Scheme in 2014 and the same has not been

challenged.

35. Mr. Anil Singh has placed reliance upon the judgment of this

Court in Om-Sai Darshan Co-op Housing Society Vs. State of

Maharashtra5 at paragraph No.19 and 20 as well as the judgment of

this Court in Pant Nagar Mahatma Phule Co-Op. Hsg. Society Ltd.

5 2006 SCC OnLine Bom.480

wp (L) 30829 of 2024.docx

(supra) at paragraphs 65, 68 and 69. In the context of Regulation

33(10) it has been held by this Court that it is not necessary to have a

declaration of the particular parcel of land as a Slum Rehabilitation

Area in exercise of power under Section 3C(1) of the Slum Act for

sanction of the Scheme. In the decision of this Court in Pant Nagar

Mahatma Phule Co-op. Hsg. Society Ltd. (supra) the Division Bench

has placed reliance upon the prior judgment of this Court in Amba

Chawl Wadi Rahiwasi Seva Sangh Vs. Municipal Corporation of

Greate Mumbai6 wherein it has been held that the issuance of a

notification under Section 4 of the Slum Act is not a pre-requisite for

an area to be considered as Slum Rehabilitation Area.

36. Mr. Anil Singh has submitted that the Petitioners who are

taking advantage / protection on government land are relying upon

the census and hence for the scheme, they cannot dispute that the

property is not censused. The Petitioners cannot approbate and

reprobate the position of photo passes and censused slum. He has

submitted that the Petitioners cannot complain that there is no

finding on issue of census since the said fact is admitted and

indisputable and therefore the theory of 'useless formality' would

6. (2005) BCI 230.

wp (L) 30829 of 2024.docx

apply as admitted facts lead only to one conclusion. He has in this

context placed reliance upon the judgment of this Court in

Samantwadi Mahila Vikas Foundation Vs. Municipal Corporation of

Greater Mumbai, Appeal from Order No.851 of 2023 at paragraph

Nos.37 and 39.

37. Mr. Anil Singh has submitted that the principle of natural

justice cannot be over stretched to make a mockery of it, specifically

in the case where the Petitioners, are the encroachers suffering no

legal injury and have no right and locus.

38. Mr. Anil Singh has also placed reliance upon the judgment of

this Court in Atlantic Construction Co. Vs. State of Maharashtra and

Ors.7 wherein learned Single Judge of this Court had relied upon the

judgment of the Supreme Court in State of Uttar Pradesh Vs. Sudhir

Kumar Singh8 and has held that where facts can be stated to be

admitted or indisputable and only one conclusion is possible, the

Court does not pass futile orders of setting aside or remand when

there is, in fact, no prejudice caused.

7. Writ Petition (L) No.21694 of 2024 decided on 4th September 2024. 8 2020 SCC OnLine SC 847

wp (L) 30829 of 2024.docx

39. Mr. Anil Singh has submitted that it is well settled that remedy

under Article 226 of the Constitution is discretionary and in a given

case even if some action or order challenged in the petition is found

to be illegal and invalid, the High Courts, while exercising its

extraordinary jurisdiction, can refuse to accept it with a view to do

substantial justice between the parties.

40. Mr. Anil Singh has submitted that entire object of the Slum Act

is to make provision for improvement and clearance of slum area and

its redevelopment. The Slum Rehabilitation Scheme is implemented

to fulfill the object of the Slum Act. Slum dwellers in the scheme are

residing in very bad and unhygienic conditions.

41. Mr. Anil Singh has submitted that in the present case the owner

of the land has consented to the development and the process of

development has commenced from 2013 onward. During the process

large number of PAAA's have been executed and several structures

have been demolished. He has relied upon photographs submitted

before this Court which shows the condition of the entire property.

He has submitted that the Petitioners who are encroachers have

inspite of these photographs which have been submitted before this

wp (L) 30829 of 2024.docx

Court, submitted to the contrary. It is their submission that they are

staying in habitable and hygienic condition and the property does not

require redevelopment. He has submitted that this is factually

incorrect and against the view of the majority of slum dwellers and

the owner i.e. the Government.

42. Mr. Anil Singh has submitted that the Courts have been

reluctant to maintain / entertain any objection by a small number of

slum dwellers in SRA Society and also by few members in a

redevelopment of a regular co-operative society. He has submitted

that every single days delay is causing much hardship to a large

number of Slum dwellers and the developers and accordingly there is

no question of remand or reconsideration as this will only lead to

delay and heavy escalation of the cost of the project and at the site

where a large number of structures have been demolished as the

same had become totally uninhabitable which is clear from the

photographs of the site submitted before this Court.

43. Mr. Anil Singh has submitted that the balance of convenience

in the present case is required to be seen by this Court and which is

in favour the owner of the property, majority of slum dwellers, the

wp (L) 30829 of 2024.docx

society, the developer and everybody interested in development on

the one hand and on the other hand three encroachers without

establishing any right over the property have held the scheme to

ransom. He has placed reliance upon the judgment of Supreme Court

in M. S. Sanjay Vs. Indian Bank & Ors.9 wherein it has been held that

it is settled principle of law that the remedy under Article 226 of

Constitution of India is discretionary in nature and in a given case,

even if some Action or order challenged in the petition is found to be

illegal and invalid, the High Court while exercising its extraordinary

jurisdiction thereunder can refuse to uphold with a view to doing

substantial justice between the parties.

44. Mr. Anil Singh has submitted that three slum dwellers who are

the Petitioners herein cannot compensate the Society and the

Developer for the huge loss that will be caused to the Society and the

Developer for each day's delay as also the increasing suffering of the

family of other slum dwellers. This is in the context of Rule 148 of

the Bombay High Courts (Original Side) Rules which requires an

undertaking by the parties to pay damages by virtue of interim order.

9. 2025 SCC OnLine SC 368.

wp (L) 30829 of 2024.docx

45. Mr. Anil Singh has submitted that the Writ Petition filed by the

three encroachers who have admitted in their Appeal that their

structure is censused structure and now stalling the project against

the will of the majority slum dwellers and slum society is liable to be

dismissed.

46. Mr. Mayur Khandeparkar, learned counsel appearing for

Respondent No.5 has submitted that the Petitioners have no locus to

file the present Writ Petition. The Petitioners are merely occupiers/

encroachers and neither are the owners nor have any right in the said

land. Their names are reflected in Annexure-II, however, they have

voluntarily refused to participate and give their details for

preparation of Annexure-II. He has submitted that Yogiraj land is a

Government land and not privately owned. There are no permissions

granted for the structures or hutments situated on the said land. The

Petitioners, despite being beneficiaries of the said Scheme are

challenging the amalgamation of the said scheme, which is essentially

being implemented for rehabilitation of slum dwellers. He has

submitted that the Petitioners are essentially acting contrary to the

interest of eligible slum dwellers who are to be benefited from

implementation of the said scheme.

wp (L) 30829 of 2024.docx

47. Mr. Khandeparkar has referred to paragraph 63 of the

impugned order of AGRC. It is held that the Petitioners, being

members of the Society, do not have any individual rights to

challenge the LOI. Their rights as individual members is protected on

issues of rent payment, alternate accommodation, etc. The act of the

Petitioners seems only to delay the implementation of subject Slum

Rehabilitation Scheme which is affecting the rights of the majority of

slum dwellers who are awaiting for decent housing.

48. Mr. Khandeparkar has submitted that it is only after the

Petitioners were called upon to vacate the structures for the

implementation of the said scheme on the said land did the

Petitioners seek to challenge the said scheme with the sole intention

to resist vacation and hinder the said scheme. He has submitted that

this clearly evidences the dishonest conduct of the Petitioners to

hinder the said scheme.

49. Mr. Khandeparkar has referred to the settled law that a slum

scheme cannot be hindered on account of frivolous objections raised

by handful of slum dwellers. He has submitted that these purported

objections have sought to be raised by Petitioners only when the

wp (L) 30829 of 2024.docx

proceedings under Section 33 and 38 of the Slum Act were initiated

against them. He has placed reliance upon following judgments :

(i) Om-Sai Darshan Co-op. Housing Society Vs. State of Maharashtra, (proposed) (supra) at paragraph No.25.

(ii) Anil Anant Mandavkar & Ors Vs. State of Maharashtra , [Writ Petition (L) No.13323 of 2024] at paragraph Nos.13 to 15.

(iii) Satish Sanjeev Shetty Vs. State of Maharashtra , (2024) SCC OnLine Bom.245 at paragraph Nos.15 and 18.

50. Mr. Khandeparkar has submitted that the Petitioners have not

been able to demonstrate any locus in challenging the entire Scheme

which has been sanctioned after following due process of law. He has

submitted that the aforementioned judgments have not been dealt

with by the Petitioners. He has accordingly submitted that the

present Writ Petition ought to be dismissed at the threshold.

51. Mr. Khandeparkar has submitted that Yogiraj Land is a

'censused slum' which is an admitted position. He has submitted that

this has been admitted by the Petitioners in paragraph No.1 of their

Appeal before AGRC. They have admitted that 'Photo passes and

Slum Cards' were issued to them. Further, it is admitted in paragraph

wp (L) 30829 of 2024.docx

Nos.7.16 of the said Appeal by the Petitioners that the status of slum

is shown as 'censused slum'.

52. Mr. Khandeparkar has referred to the definition of 'censused' in

DCPR Regulation 33(10) of DCPR 2034. He has also referred to the

relevant provisions of the Slum Act viz. Section 3Y and 3Z which

concerns censused slum and protection, relocation and rehabilitation

of protected occupiers.

53. Mr. Khandeparkar has submitted that the Petitioners have

incorrectly contended that prior to sanction of Slum Rehabilitation

Scheme, it is a mandatory pre-requisite that the subject land be

declared under Section 4 or Section 3C of the Slum Act. He has

submitted that it is trite law that the slum scheme may be undertaken

even on a censused land without the same being declared as 'Slum

Rehabilitation Area' under Section 3C of the Slum Act. He has placed

reliance on the decision of this Court in Om-Sai Darshan Co-op.

Housing Society (proposed) (supra) at paragraph No.20. He has also

placed reliance on The Tehsildar-1, Special Cell & Ors. (SLP ©

No.1665 of 2023 at paragraph No.16). The Supreme Court has

observed that a censused slum is also a slum as per Regulation

wp (L) 30829 of 2024.docx

33(10) DCR and a separate notification under Section 4 of the Slum

Act is not required.

54. Mr. Khandeparkar has submitted that the present scheme has

progressed substantially and the same cannot be put to peril on mere

technicalities and inordinate delay in challenging the LOI. In this

context he has placed reliance upon the judgment of Supreme Court

in Balasaheb Arjun Torbole & Ors. (supra) at paragraph No.21.

55. Mr. Khandeparkar has submitted that the Petitioners have

failed to show how they are prejudiced by the said scheme much less

showing any legal injury suffered by the Petitioners. He has

submitted that the Petitioners have not challenged the acceptance of

the said scheme but the challenge is to the said LOI and which is a

belated challenge with inordinate delay.

56. Mr. Khandeparkar has submitted that no interference or

remand is warranted to the impugned order in view of the admitted

facts. He has placed reliance upon the judgment of Supreme Court in

State of Uttar Pradesh Vs. Sudhir Kumar Singh and Ors. 10 wherein

10. (2021) 19 SCC 706.

wp (L) 30829 of 2024.docx

Supreme Court has observed that in cases where only one conclusion

is possible basis admitted facts, remand should not be granted.

57. Mr. Khandeparkar has submitted that even in cases where an

isolated finding is erroneous, then that itself could not vitiate the

order or conclusion, particularly, given the lack of locus and facts and

circumstances in the present case. He has submitted that apart from

that the impugned order can be sustained for other findings

contained therein.

58. Mr. Khandeparkar has submitted that while exercising

jurisdiction under Article 226 of the Constitution of India, the High

Court cannot not exercise the powers of Appellate Tribunal. He has

placed reliance upon the judgment of the Supreme Court in Central

Council of Research in Aayurvedic Sciences (supra) at paragraph

Nos.51, 52, 65, 66 and 72. It has been held in the said judgment that

even if some action or order challenged in the Writ Petition is found

to be illegal and invalid, the High Court while exercising its

extraordinary jurisdiction can refuse to accept it with a view to doing

substantial justice between the parties.

wp (L) 30829 of 2024.docx

59. Mr. Khandeparkar has submitted that the Circular dated 27 th

January 2021 bearing No.196 has been superseded by Notification

dated 23rd May 2022 issued by the CEO, SRA. He has submitted that

in any event the issue as regards the Circular cannot be raised at this

stage as the same was not raised before the AGRC for consideration

and deliberation. He has referred to the said Circular. He has

submitted that the proposal for Slum Rehabilitation Scheme for

Yogiraj land was accepted on 23 rd July 2014 and therefore, the said

Circular relied upon by the Petitioners having been issued

subsequently is inapplicable. In any event in the Notification dated

23rd May 2022 issued by CEO, SRA it is provided that all such slum

occupied lands on 1st January 2011 or prior thereto excluding the

lands falling under Section 3Z-6 of the Slum Act shall deemed to be

'Slum Rehabilitation Area' under Section 3C of the Slum Act for the

purpose of implementation of the Slum Rehabilitation Schemes.

60. Mr. Khandeparkar has submitted that an administrative or

executive circular cannot be applied retrospectively unless explicitly

authorized by the legislature. Without such explicit authorization,

any attempt to apply any Circular retrospectively would be legally

unsustainable. He has in this context placed reliance upon the

wp (L) 30829 of 2024.docx

judgment of Supreme Court in Bharat Sanchar Nigam Ltd. & Ors. Vs.

Tata Communications Ltd. etc.11 at paragraphs No.29 and 30.

61. Mr. Khandeparkar has accordingly sought for dismissal of the

Writ Petition.

62. Mr. Vineet Naik, learned Senior Counsel appearing for

Respondent No.4-SRA has supported the submissions of Mr. Anil

Singh and Mr. Mayur Khandeparkar. He has placed reliance upon the

Notification dated 23rd May 2022 issued by CEO, SRA. He has

submitted that the said Notification provides for censused slum to

existing as on 1st January 2011 or prior thereto and which has been

declared as such shall deemed to be 'Slum Rehabilitation Area" under

Section 3C of the Slum Act for the purpose of implementation of

Slum Rehabilitation Scheme

63. Mr. Naik has relied upon the judgment of Division Bench of this

Court in Nirbhay Co-op. Hsg. Society (SRA Prop) & Anr. Vs. SRA &

Ors.12 wherein the Division Bench of this Court has held that once the

Slum Rehabilitation Authority has recognized the Society for the

11. (2022) SCC OnLine SC 1280.

12. Writ Petition (L) No.1112 of 2004, decided on 17th June 2004.

wp (L) 30829 of 2024.docx

purpose of development of the scheme, in the absence of the

Petitioners therein having any right or recognition, it will not be

possible for the Court to entertain the petition at the instance of

another proposed society, unless the Society recognized is de-

recognized by the Slum Rehabilitation Authority (SRA). He has

submitted that in the present case Respondent Nos.6 and 7 have been

recognized as Societies by the SRA and hence no other Society can be

recognized.

64. Mr. Naik has also placed reliance upon the judgment of

Division Bench of this Court in Awdesh Vasistha Tiwari & Ors. Vs.

Chief Executive Officer, SRA and Ors. 13 at paragraph No.13. The

Division Bench of this Court has held that the right of a hutment

dweller who is in possession of a hutment on an area to which the

Scheme is made applicable is for a tenement admeasuring 225 sq. ft.

in exchange of the hut irrespective of the area of the hut. An

individual hutment dweller gets this limited right apart from right to

seek protection from eviction under section 3Z(1) of the Slum Act.

However, there is nothing in the Scheme of DCR 33(10) that an

13. 2006 (4) Mh.L.J., 282.

wp (L) 30829 of 2024.docx

individual slum dweller gets a right to decide which Society or which

developer should implement the scheme.

65. Mr. Naik has also placed reliance upon judgment in Sahu

Devilal Shankarlal Vs. The Administrator and Divisional

Commissioner and Ors.14 wherein this Court has held that once a

letter of intent is issued, it is for the developer to see how the said

construction is to be carried out. If each and every slum dweller who

is occuping the premises starts raising objections and starts

contending that his possession should not be disturbed, then it will

not be possible for the developer to continue with the construction.

66. Mr. Naik has accordingly submitted that the Writ Petition be

dismissed.

67. Having considered the submissions, the Petitioners are three

slum dwellers who claim to have documentary evidence like Ration

Cards, electricity bills, photo passes / slum cards issued by the

Collector. This has been expressly stated in their Appeal filed before

the AGRC where the impugned order was passed. It is thus an

14. Writ Petition No.8881 of 2010, decided on 14th January 2011.

wp (L) 30829 of 2024.docx

admitted position that the Petitioners are occupying properties which

have the status of 'Census Slum'.

68. Regulation 33(10) of DCPR 2034 has defined a slum to mean

those censused or declared and notified. The Censused slum has been

defined in Resolution 33(10) II (viii) as slum located on lands

belonging to the Government, any undertaking of the Government,

Brihanmumbai Municipal Corporation and incorporated in the

records of the land owning authority as having been censused in

1976, 1980, 1985 or prior to 1st January 1985. Thus slum means

where the project under the Slum Rehabilitation Scheme has been

approved.

69. The subject property of Yogiraj CHS, on which the Petitioners

are occupants is a censused slum and has been approved under the

Slum Rehabilitation Scheme in 2014. The Petitioners have not

challenged the said scheme but have challenged the amalgamation of

two schemes i.e. Yogiraj and Galaxy. This is by way of LOI dated 7 th

July 2022 which has sanctioned the amalgamation of the two

schemes which are the Yogiraj and Galaxy Schemes. Thus, it is not

open for the Petitioners to disturb a Slum Rehabilitation Scheme

wp (L) 30829 of 2024.docx

which had been accepted in the year 2014 and / or raise any

contention with regard to Annexure II which had been certified on

24th September 2015.

70. The impugned order at paragraph No.63 of the AGRC has held

that the Applicants / Petitioners herein being members of the Society

do not have any individual rights to challenge the LOI. Their rights as

individual members is protected on issues of rent payment, alternate

accommodation, etc. The act of the Applicants seem only to delay

implementation of the subject Slum Rehabilitation Scheme which is

affecting the rights of the majority of slum dwellers who are waiting

for decent housing. This finding of the AGRC is in conformity with

the settled law that a Slum Scheme cannot be hindered on account of

frivolous objections raised by handful of slum dwellers. This has been

held in Om Sai Darshan Co-Op. Hsg. Society (proposed) (supra) at

paragraph No.25; Anil Anant Mandavkar & Ors., (supra) at

paragraph Nos.13 to 15, Awdesh Vasistha Tiwari (supra) at paragraph

No. 13 and Satish Sanjeev Shetty (supra) at paragraph Nos. 15 to 18.

71. It has been held in Anil Anant Mandavkar & Ors. (supra) that

the rights of slum dwellers is for a tenement admeasuring 225 sq. in

wp (L) 30829 of 2024.docx

exchange of their tenement/ hut irrespective of the area of the hut.

This is limited right available to the slum dwellers. This has also been

held in Awdesh Vasistha Tiwari (supra).

72. In the present case the Petitioners as slum dwellers have raised

an objection to the scheme only when the Notice under Section 33

and 38 of the Slum Act was issued to them. The Petitioners were by

the said Notice called upon to vacate their structures for

implementation of the scheme on the said land. The belated

challenge to the said scheme is with a sole intention to resist vacation

and to hinder the scheme.

73. I am thus of the considered view that the Petitioners have

failed to demonstrate any locus to challenge the Slum Rehabilitation

Scheme which has been sanctioned. Thus, it is not open for the

Petitioners to raise any contentions on the merits of the said Scheme.

74. In the present case the said Scheme has progressed

substantially and the Respondent No.5-Developer has demolished

158 hutments of the slum dwellers and these slum dwellers are

presently staying on transit rent. In respect of Yogiraj CHS, the total

number of hutment dwellers is 208, though so far 90 have been held

wp (L) 30829 of 2024.docx

to be eligible, 119 have executed the PAAA and 91 structures have

been demolished. None of the slum dwellers other than the three

Petitioners have raised any grievance with regard to the said scheme

or the appointment of Respondent No.5 as developer. It has been held

in Balasaheb Arjun Torbole (supra) that the entire scheme cannot be

put to peril on account of certain technical infirmaries or objections

to the scheme being implemented. The Petitioners have not been able

to show any legal injury suffered by them and / or prejudice caused

to them by the implementation of the said Scheme. The majority

slum dwellers are awaiting rehabilitation and would suffer grave

prejudice and / or hardship on account of the stalling of the Slum

Rehabilitation Scheme by the Petitioners filing frivolous litigation.

75. I find much merit in the submission on behalf of the

Respondent No.5 that though there is an isolated incorrect finding in

the impugned order that the said plot of land in paragraph No.1 of

the petition had been declared as 'Slum' vide notification dated 31 st

October 1977 and/or in the corrigendum, no interference is

warranted in view of admitted facts. This is in view of the fact that

the Yogiraj land having been admitted by the Petitioners before the

AGRC to be a 'Census land / Slum', they cannot now dispute the

wp (L) 30829 of 2024.docx

same. It has been held by the Supreme Court in State of Uttar

Pradesh Vs. Sudhir Kumar Singh (supra) that in cases where only one

conclusion is possible, basis admitted facts, remand should not be

granted as the Court does not pass futile orders where no prejudice is

caused. In the present case even though there is an isolated finding

which is erroneous, that by itself will not vitiate the order or the

conclusion, particularly given the lack of locus of the Petitioners and

the facts and circumstances of the present case. The impugned order

can be sustained on other findings contained therein.

76. In Central Council for Research in Ayurvedic Sciences & Anr.

(supra) the Supreme Court held that even if some action or order

challenged in the Writ Petition is found to be illegal and invalid, the

High Court while exercising its extraordinary jurisdiction can refuse

to accept it with a view to doing substantial justice between the

parties.

77. I further find much merit in the submissions made on behalf of

the Respondent Nos.6 and 7 that where a fact has already admitted

by the Petitioners namely that the said land of Yogiraj CHS is a

'censused slum', the Petitioners cannot complain that there is no

wp (L) 30829 of 2024.docx

finding on the issue of census.. The theory of 'useless formalities'

would apply as admitted facts lead to only one conclusion. The

judgment of this Court in Samantwadi Mahila Vikas Foundation

(supra) is apposite. This has also been held by the learned Single

Judge of this Court in Atlantic Construction Company (supra) by

placing reliance upon the judgment of Supreme Court in Uttar

Pradesh Vs. Sudhir Kumar Singh & Ors. (supra). Thus, no purpose

would be served if the matter is remanded back to the AGRC.

78. The Petitioners having not raised the issue of the Circular

dated 27th January 2021 being applicable, before the AGRC, they are

not permitted to raise the same before this Court. In any event the

Circular dated 27th January 2021 bearing No.196 relied upon by the

Petitioners for contending that the declaration of land as Slum

Rehabilitation Area on which Slum Rehabilitation Scheme is

proposed / submitted is mandatory, is inapplicable in view of the

proposal for Slum Rehabilitation Scheme for the Yogiraj land having

been accepted on 23rd July 2014 i.e. prior to issuance of the said

Circular. Further, an administrative or executive circular cannot be

applied retrospectively unless explicitly authorized by legislation. The

judgment of the Supreme Court in Bharat Sanchar Nigam Ltd. & Ors.

wp (L) 30829 of 2024.docx

(supra) is apposite. Further, the said Circular has been superseded by

the Notification dated 23rd May 2022 issued by CEO, SRA wherein it

is declared that public as well as private lands on which the slum was

existing on 1st January 2011 or prior thereto and which has been

declared as slum under Section 4 of the Slum Act or censused slum

shall be deemed to be 'Slum Rehabilitation Area' under Section 3C of

the Slum Act for the purpose of implementation of the Slum

Rehabilitation Scheme. Thus, said Circular dated 27 th January 2021

cannot in any event be made applicable to the present Slum

Rehabilitation Scheme.

79. In that view of the matter, I find no merit in the present Writ

Petition filed by three slum dwellers who allege to have support from

41 occupants who have not joined as Petitioners but merely put their

signatures to a resolution for non-implementation of the SRA

Scheme. The Petitioners in this manner cannot stall the said scheme

against the will of majority of slum dwellers and slum societies. This

is particularly when there is no dispute that the said property is a

'censused slum' and thus a 'Slum Rehabilitation Area' for the purpose

of implementation of the Slum Rehabilitation Scheme and that the

said Scheme has sufficiently progressed for the last 11 years since its

wp (L) 30829 of 2024.docx

sanction. Grave prejudice would be cause to Yogiraj CHS and the

Developer for each days delay and will also increase the suffering of

the family of other slum dwellers. Further, the Petitioners have no

locus in challenging the said Scheme which has been sanctioned after

following due process of law.

80. The Writ Petition accordingly lacks merit and is dismissed.

There shall be no order as to costs.

[ R. I. CHAGLA, J. ]

81. The learned Counsel appearing for the Petitioners has applied

for stay of this Judgment / Order.

82. Considering the above finding as to the Petitioners having no

locus to challenge the said scheme, the Application for stay is

rejected.

Kishor                                               [ R. I. CHAGLA, 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