Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maharashtra Industrial Development ... vs Union Bank Of India And Ors
2025 Latest Caselaw 3842 Bom

Citation : 2025 Latest Caselaw 3842 Bom
Judgement Date : 26 May, 2025

Bombay High Court

Maharashtra Industrial Development ... vs Union Bank Of India And Ors on 26 May, 2025

Author: A. S. Chandurkar
Bench: A.S. Chandurkar
RAMESHWAR
LAXMAN
DILWALE
         2025:BHC-AS:22203-DB
Digitally signed by
RAMESHWAR
LAXMAN DILWALE
Date: 2025.05.26
18:38:41 +0530

                      3-WP-1930-11 GROUP judgment-.doc                                  Rameshwar Dilwale


                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                CIVIL APPELLATE JURISDICTION

                                             WRIT PETITION NO.1930 OF 2011

                      Maharashtra Industrial Development                        }
                      Corporation, a statutory Corporation                      }
                      Constituted under the Maharashtra                         }
                      Industrial Development Corporation                        }
                      Act, 1961. Head quarter at Andheri,                       }
                      Mumbai-400 093, and having its office                     }
                      at MIDC, Office Complex Building 1st                      }
                      Floor, Near Wagale Estate Octroi Naka,                    }
                      Thane-400 604.                                            }..Petitioner

                                       Versus

                      1.      Union Bank of India,                              }
                              a banking corporation constituted                 }
                              under the provisions of the Banking               }
                              Companies (Acquisition and                        }
                              Transfer for Undertaking) Act, 1970               }
                              and having its Head Office at 239                 }
                              Vidhan Bhavan Marg, Backbay                       }
                              Reclamation, Mumbai-400 020 and                   }
                              a branch amongst others at 66/80                  }
                              Mumbai Samachar Marg, Mumbai                      }
                              400 023 through authorised officer                }
                              Shri Hari Krishnan K, Senior Manager.             }

                      2.      M/s. Benelon Industries,                          }
                              a partnership firm under the Indian               }
                              Partnership Act, 1932 and having its              }
                              office at 109 Sir Vithaldas Chambers,             }
                              Appollo Street, Mumbai-400 023                    }
                              and having its factory at D/9, 21st               }
                              Road, Marol Industrial Estate Area,               }
                              Andheri-400 093, through any                      }
                              authorized officer/partner.                       }

                      3.      Phiroz Horumsjee Patel residing at                }
                              Flat No.214, 12th Road, Jolly Maker               }
                              Apartments No.3, Cuffe Parasde,                   }
                              Colaba, Mumbai-400 005                            }
                                                        1/29



                           ::: Uploaded on - 26/05/2025               ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                 Rameshwar Dilwale




4.      Income Tax Recovery Officer,                     }
        Range -12 (1), Room No.117,                      }
        Aaykar Bhavan, Mumbai-400 020.                   }

5.      Kalindi Properties Private                       }
        Limited, a company having its office             }
        at 41 Dashashrimali Nagar,                       }
        Narsingh Lane, Malad-West-Mumbai                 }
        400 064.                                         }..Respondents

                                  WITH
                    CIVIL APPLICATION NO.232 OF 2017
                                  WITH
                    CIVIL APPLICATION NO.2047 OF 2018
                                    IN
                      WRIT PETITION NO.1930 OF 2011

Kalindi Properties Private Limited,                   }
a company having its office                           }
at /41 Dashashrimali Nagar,                           }
Narsingh Lane, Malad (West)                           }
Mumbai 400 064.                                       }..Applicant
                                                (Org.Respondent No.5)

IN THE MATTER OF

Maharashtra Industrial Development                       }
Corporation, a statutory Corporation,                    }
Constituted under the Maharashtra                        }
Industrial Development Corporation                       }
Act, 1961. Head quarter at Andheri,                      }
Mumbai-400 093, and having its office                    }
at MIDC, Office Complex Building 1st                     }
Floor, Near Wagale Estate Octroi Naka,                   }
Thane-400 604.                                           }..Petitioners

       VERSUS

1.      Union Bank of India,                             }
        a banking corporation constituted                }
        under the provisions of the Banking              }
        Companies (Acquisition and                       }

                                    2/29



     ::: Uploaded on - 26/05/2025              ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                  Rameshwar Dilwale


        Transfer for Undertaking) Act, 1970               }
        and having its Head Office at 239                 }
        Vidhan Bhavan Marg, Backbay                       }
        Reclamation, Mumbai-400 020 and                   }
        a branch amongst others at 66/80                  }
        Mumbai Samachar Marg, Mumbai                      }
        400 023 through authorised officer                }
        Shri Hari Krishnan K, Senior Manager.             }

2.      M/s. Benelon Industries,                          }
        a partnership firm under the Indian               }
        Partnership Act, 1932 and having its              }
        office at 109 Sir Vithaldas Chambers,             }
        Appollo Street, Mumbai-400 023                    }
        and having its factory at D/9, 21st               }
        Road, Marol Industrial Estate Area,               }
        Andheri-400 093, through any                      }
        authorized officer/partner.                       }

3.      Phiroz Horumsjee Patel residing at                }
        Flat No.214, 12th Road, Jolly Maker               }
        Apartments No.3, Cuffe Parasde,                   }
        Colaba, Mumbai-400 005                            }

4.      Income Tax Recovery Officer,                      }
        Range -12 (1), Room No.117,                       }
        Aaykar Bhavan, Mumbai-400 020.                    }

5.      Kalindi Properties Private                        }
        Limited, a company having its office              }
        at 41 Dashashrimali Nagar,                        }
        Narsingh Lane, Malad-West-Mumbai                  }
        400 064.                                          }..Respondents

                    CIVIL APPLICATION NO.2546 OF 2018
                                    IN
                      WRIT PETITION NO.1930 OF 2011

Harvinder Singh Vijan                                     }
Legal heir of the                                         }
Jogindersingh Isharsingh                                  }
Vijan (since deceased)                                    }
having his address at Plot                                }

                                    3/29



     ::: Uploaded on - 26/05/2025               ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                  Rameshwar Dilwale


No.D/9, Road No.21, MIDC, Andheri                     }
(E) Marol Industrial Estate Area,                     }
Andheri 4000093 and residing at 1701,                 }
Kritika Tower, Sion Trombay Road,                     }
Chembur, Mumbai-400071.                               }
                                                 Inventor/Applicant

IN THE MATTER OF

Maharashtra Industrial Development                        }
Corporation, a statutory Corporation,                     }
Constituted under the Maharashtra                         }
Industrial Development Corporation                        }
Act, 1961. Head quarter at Andheri,                       }
Mumbai-400 093, and having its office                     }
at MIDC, Office Complex Building 1st                      }
Floor, Near Wagale Estate Octroi Naka,                    }
Thane-400 604.                                            }..Petitioners

       VERSUS

1.      Union Bank of India,                              }
        a banking corporation constituted                 }
        under the provisions of the Banking               }
        Companies (Acquisition and                        }
        Transfer for Undertaking) Act, 1970               }
        and having its Head Office at 239                 }
        Vidhan Bhavan Marg, Backbay                       }
        Reclamation, Mumbai-400 020 and                   }
        a branch amongst others at 66/80                  }
        Mumbai Samachar Marg, Mumbai                      }
        400 023 through authorised officer                }
        Shri Hari Krishnan K, Senior Manager.             }

2.      M/s. Benelon Industries,                          }
        a partnership firm under the Indian               }
        Partnership Act, 1932 and having its              }
        office at 109 Sir Vithaldas Chambers,             }
        Appollo Street, Mumbai-400 023                    }
        and having its factory at D/9, 21st               }
        Road, Marol Industrial Estate Area,               }
        Andheri-400 093, through any                      }
        authorized officer/partner.                       }

                                    4/29



     ::: Uploaded on - 26/05/2025               ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                 Rameshwar Dilwale




3.      Phiroz Horumsjee Patel residing at               }
        Flat No.214, 12th Road, Jolly Maker              }
        Apartments No.3, Cuffe Parasde,                  }
        Colaba, Mumbai-400 005                           }

4.      Income Tax Recovery Officer,                     }
        Range -12 (1), Room No.117,                      }
        Aaykar Bhavan, Mumbai-400 020.                   }

5.      Kalindi Properties Private                       }
        Limited, a company having its office             }
        at 41 Dashashrimali Nagar,                       }
        Narsingh Lane, Malad-West-Mumbai                 }
        400 064.                                         }..Respondents


                INTERIM APPLICATION NO.10133 OF 2022
                                 IN
                    WRIT PETITION NO.1930 OF 2011

Maharashtra Industrial Development                       }
Corporation, a statutory Corporation,                    }
Constituted under the Maharashtra                        }
Industrial Development Corporation                       }
Act, 1961. Head quarter at Andheri,                      }
Mumbai-400 093, and having its office                    }
at MIDC, Office Complex Building 1st                     }
Floor, Near Wagale Estate Octroi Naka,                   }
Thane-400 604.                                           }..Applicant
                                                         (Org. Petitioner)

IN THE MATTER OF

Maharashtra Industrial Development                       }
Corporation, a statutory Corporation,                    }
Constituted under the Maharashtra                        }
Industrial Development Corporation                       }
Act, 1961. Head quarter at Andheri,                      }
Mumbai-400 093, and having its office                    }
at MIDC, Office Complex Building 1st                     }
Floor, Near Wagale Estate Octroi Naka,                   }
Thane-400 604.                                           }..Petitioner

                                    5/29



     ::: Uploaded on - 26/05/2025              ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                  Rameshwar Dilwale




       VERSUS

1.      Union Bank of India,                              }
        a banking corporation constituted                 }
        under the provisions of the Banking               }
        Companies (Acquisition and                        }
        Transfer for Undertaking) Act, 1970               }
        and having its Head Office at 239                 }
        Vidhan Bhavan Marg, Backbay                       }
        Reclamation, Mumbai-400 020 and                   }
        a branch amongst others at 66/80                  }
        Mumbai Samachar Marg, Mumbai                      }
        400 023 through authorised officer                }
        Shri Hari Krishnan K, Senior Manager.             }

2.      M/s. Benelon Industries,                          }
        a partnership firm under the Indian               }
        Partnership Act, 1932 and having its              }
        office at 109 Sir Vithaldas Chambers,             }
        Appollo Street, Mumbai-400 023                    }
        and having its factory at D/9, 21st               }
        Road, Marol Industrial Estate Area,               }
        Andheri-400 093, through any                      }
        authorized officer/partner.                       }

3.      Phiroz Horumsjee Patel residing at                }
        Flat No.214, 12th Road, Jolly Maker               }
        Apartments No.3, Cuffe Parasde,                   }
        Colaba, Mumbai-400 005                            }

4.      Income Tax Recovery Officer,                      }
        Range -12 (1), Room No.117,                       }
        Aaykar Bhavan, Mumbai-400 020.                    }

5.   Kalindi Properties Private                }
     Limited, a company having its office      }
     at 41 Dashashrimali Nagar,                }
     Narsingh Lane, Malad-West-Mumbai          }
     400 064.                                  }..Respondents
                                ...
Mr. Prashant Chawan, Senior Advocate with Mr. Rajmani Varam,
Mr. Meet Vora i/by Navdeep Vora & Associates for the petitioner-

                                    6/29



     ::: Uploaded on - 26/05/2025               ::: Downloaded on - 26/05/2025 22:25:13 :::
 3-WP-1930-11 GROUP judgment-.doc                                      Rameshwar Dilwale


MIDC.

Mr. Sahil Mahajan with Mr. Saurabh S. Godbole, Advocates for
the applicant in CAW No.2546 of 2018.

Mr. A. I. Patel, Additional Government Pleader with Mr. S. P.
Kamble, Assistant Government Pleader for the respondent-State.

Mr. Pankaj Sawant, Senior Advocate with Mr. Ziyad Madon, Mr.
Amit Mehta, Ms. Nipa Gupte, Mr. Hitesh Mishra i/by Mr. Amit
Mehta, Advocates for the respondent no.5.

                                    CORAM :       A.S. CHANDURKAR &
                                                  M. M. SATHAYE, JJ

Date on which the arguments concluded         :    16 th APRIL 2025

Date on which the judgment is pronounced :         26 th MAY 2025



JUDGMENT:

(PER : A. S. CHANDURKAR, J)

1. Rule. Rule made returnable forthwith and heard learned

counsel for the parties.

2. The challenge raised in this writ petition is to the judgment

dated 18/01/2011 passed by the learned Chairperson, Debts

Recovery Appellate Tribunal, Mumbai in Miscellaneous Appeal

No.25 of 2009. By the said order, the appeal preferred by the

petitioner came to be partly allowed and various directions were

issued to the parties with a view to put an end to the dispute

amongst them.

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

3. The facts in brief giving rise to the present proceedings can

be stated thus: Plot No.D-9 located in Marol Maharashtra

Industrial Development Corporation Area was under control of the

petitioner-Maharashtra Industrial Development Corporation-(for

short, 'MIDC'). On 23/03/1979, the MIDC alloted the said plot to

the second respondent-M/s. Benelon Industries (for short, 'BI'). In

the lease deed executed between the parties with a duration of

ninety five years, various terms and conditions were incorporated

including a restriction on the assignment or letting or parting

with possession of the leasehold plot without prior consent of the

MIDC. There was also a provision for determination of the lease

deed with a further right of re-entry in case of breach of any

covenant by the lessee. BI had obtained financial assistance from

the Maharashtra State Financial Corporation (for short, the

"MSFC"). On 01/04/1981, the MSFC issued a No Dues Certificate

to BI on receiving its dues. Since BI sought further financial

assistance from the respondent no.1- Union Bank of India (for

short, "UBI") it approached the MIDC for grant of No Objection for

creation of mortgage of the aforesaid plot in its favour. BI was

however informed by the UBI that unless all requisite documents

were furnished to the MIDC, it would not be able to consider such

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

request. According to the MIDC, notwithstanding aforesaid, UBI

granted financial assistance to BI. Since there was a default on

the part of BI in making repayment of the loan amount, UBI filed

Suit No.2118 of 1990 against BI for recovery of the outstanding

dues. On 09/02/1996 an ex-parte decree was passed by the High

Court against BI. After the Recovery Of Debts Due To Banks And

Financial Institutions Act, 1993 (for short, the Act of 1993) came

into force on 25/06/1993, the execution proceedings stood

transferred to the Debts Recovery Tribunal (for short, "the DRT").

A recovery certificate was thereafter issued in favour of UBI in the

said proceedings on 28/06/2004.

4. According to the MIDC during inspection of the plot on

18/08/2007, its Officers noticed unauthorised use of the same by

third parties without its permission. On 18/10/2007, the MIDC

issued a show cause notice to BI stating therein that various

violations of the terms of the lease deed had been noticed. In the

meanwhile, the DRT issued an order of proclamation for the sale

of the plot on 29/10/2007. According to the MIDC, it was

informed about the attachment of the said plot on 06/11/2007

and hence on 01/02/2008 it filed an application before the

Recovery Officer for raising the attachment. The said application

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

however was permitted to be withdrawn by the Recovery Officer on

26/02/2008 with liberty to file a fresh application. The MIDC

thereafter filed Miscellaneous Application No.37 of 2008 under

Section 19(25) of the Act of 1993 for setting aside the recovery

proceedings as being illegal. A separate application for

condonation of delay was also filed. In the meanwhile, on

10/10/2008 auction of the plot was undertaken wherein the fifth

respondent-Kalindi Properties Private Limited (for short, "KPPL")

was successful. The learned Presiding Officer, DRT on

01/01/2009 dismissed Miscellaneous Application No.37 of 2008

that was preferred by the MIDC under Section 19(25) of the Act of

1993. Being aggrieved,the MIDC challenged the said order by filing

Miscellaneous Appeal No.25 of 2009 before the Debts Recovery

Appellate Tribunal (for short, the DRAT). On 02/02/2009, the

Recovery Officer proceeded to confirm the sale in favour of KPPL

with a direction to handover possession of the plot to it. Thereafter

on 05/02/2009, the DRAT passed an interim order staying the

recovery proceedings initiated by UBI and steps taken pursuant

thereto till the adjudication of the Miscellaneous Appeal. Since

KPPL was aggrieved by the order dated 05/02/2009, it challenged

the same by filing Writ Petition No.2781 of 2009 (M/s. Kalindi

Properties Private Ltd. Vs. Maharashtra Industrial Development

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

Corporation & others). The MIDC also filed Writ Petition No.5928 of

2009 (Maharashtra Industrial Development Corporation Vs. Union

Bank of India & Ors) raising a challenge to the order passed by the

DRAT on 05/02/2009 directing the parties to settle the dispute

inter se. On 21/04/2009 while issuing Rule in the writ petition

filed by KPPL, it was noted that if KPPL deposited an amount of

Rs. 14,51,00,000/-, the said amount would satisfy the claims of

all parties. Hence by an interim order the stay granted by the

learned Chairperson to the recovery proceedings came to be

vacated. The plot was accordingly handed over to KPPL. Being

aggrieved, the MIDC approached the Supreme Court for

challenging the order dated 21/04/2009 passed by this Court.

This Special Leave Petition came to be dismissed by the Supreme

Court on 28/08/2009 in view of the fact that Writ Petition

No.5928 of 2009 preferred by the MIDC was pending in this Court.

5. The writ petitions preferred by KPPL and the MIDC were

heard together and decided by a common order dated

16/08/2010. It was noted that KPPL had deposited an amount of

Rs. 14,51,00,000/- as directed. It was observed that if KPPL

deposited the amount of differential premium, the lease deed

could be executed in its favour. KPPL was thereafter directed to

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

deposit an amount of Rs.1,71,81,300/- towards differential

premium and incidental charges of Rs.52,000/- after which the

MIDC was directed to issue a sanction letter indicating allotment

of the plot in favour of KPPL treating it as a lessee. Directions were

also issued to the DRAT to decide Appeal No.25 of 2009 on its own

merits. The MIDC being aggrieved by the aforesaid order

approached the Supreme Court. By the order dated 04/01/2011

as modified on 06/01/2011, the Supreme Court noted that the

arguments in the appeal pending before the DRAT had been heard

and that the order was reserved. It therefore was of the view that

the Special Leave Petition need not be entertained on merits and

that if the MIDC was aggrieved by the order that would be passed

by the DRAT in Miscellaneous Appeal No.25 of 2009, it would be

at liberty to challenge that order before an appropriate forum on

all grounds. Thereafter, the DRAT on 18/01/2011 decided the

aforesaid appeal and held that the mortgage of the plot by BI in

favour of UBI was neither illegal nor void. BI had committed

breach of Clause 2(t) of the lease deed by creating a charge over

the plot. However, the MIDC did not take any steps under Clause

4 of the lease deed so as to determine the lease and re-enter the

premises. KPPL was directed to pay subletting charges to the

MIDC from 18/08/2007 when the alleged subletting was noticed

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

till 10/10/2008 which was the date on which auction of the plot

was held. The amount available with the Recovery Officer was

directed to be paid to the MIDC towards its claim of subletting

charges. The further balance amount was to be utilised for

satisfying the claim of the Income Tax Department. It is this

judgment dated 18/01/2011 passed by the learned Chairperson

that is challenged by the MIDC in this writ petition.

6(a) Mr. Prashant Chawan, learned Senior Advocate for the

MIDC in support of the prayers made in the writ petition

submitted that the DRAT committed an error in not accepting the

contentions raised by the MIDC that the mortgage deed executed

in favour of UBI being without consent of the MIDC was void in

law. Referring to various provisions of the Maharashtra Industrial

Development Act, 1961 (for short, "the Act of 1961") and

especially Sections 15, 43-1A, 64 and 67 thereof, it was submitted

that the MIDC was empowered to make regulations with regard to

the matter of dealing with lands under its control. In exercise of

such power, the Maharashtra Industrial Development Corporation

Disposal of Land Regulations, 1975 (for short, "the Regulations of

1975") had been framed. Perusal of the same indicated that the

MIDC was justified in demanding subletting charges from KPPL as

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

it was in unlawful possession. It was submitted that admittedly

consent of the MIDC had not been obtained prior to executing the

mortgage deed in favour of UBI. Despite recording this finding, the

DRAT erred in holding that the mortgage deed was not void.

Referring to the decision of the Supreme Court in State of Uttar

Pradesh and Others vs. United Bank of India and Others, 2015

INSC 867, it was submitted that on the basis of such void

mortgage no rights were created in favour of UBI. For the same

reason, KPPL as an auction purchaser did not get valid title to the

mortgaged property and it had merely stepped into the shoes of

BI, the original allottee. Moreover, the lease deed dated

23/03/1979 executed in favour of BI had been terminated in July

2007 and hence no rights accrued in favour of the auction

purchaser. It was then submitted that in breach of terms of

Clause 2(t) of the lease deed, the mortgage deed had been created

in favour of UBI. In absence of any consent of the MIDC, any

steps taken by BI were invalid and not binding on the MIDC. A

reference was also made to the provisions of Sections 58 and 108

(j) of the Transfer of Property Act, 1882. It was thus submitted

that if the initial execution of the mortgage in favour of UBI was

illegal, all actions/transactions entered into by it thereafter would

have no legal effect and the same would fall to the ground.

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

Reliance was placed on the judgment of the Supreme Court in

State of Punjab vs. Davinder Pal Singh Bhullar and Others, (2011)

14 SCC 770 in that regard. It was thus submitted that the DRAT

was not justified in holding that though the mortgage deed had

been executed without consent of the MIDC, it was not void.

(b) On the claim for subletting charges made by the MIDC, it

was submitted that such demand was made in accordance with

the Regulations of 1975. The MIDC was empowered by the said

Regulations to demand subletting charges from KPPL in view of

the fact that there was no consent whatsoever granted by the

MIDC to transfer/sublet the land in its favour. Referring to

Regulation 29 of the Regulations of 1975 read with Section 15 of

the Act of 1961 it was submitted that the MIDC was legally

justified in claiming subletting charges. Further, the DRAT was

not justified in limiting the levy of subletting charges till

10/10/2008 on the ground that the sale was effected in favour of

KPPL on that day. As the UBI did not get any legal right in the

said property, the sale effected by it also had no basis

whatsoever. KPPL was therefore liable to pay subletting charges

till date. It was also submitted that the DRAT was not justified in

holding that the MIDC had made various changes in the demand

for subletting charges from time to time. Its stand in that regard

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

was consistent and in view of the Regulations of 1975, it was

entitled to claim subletting charges. Reliance was placed on the

judgment of the Division Bench at Aurangabad in Writ Petition

No.8499 of 2014 (Aurangabad Carbon Produces Private Limited vs.

The State of Maharashtra and Others) dated 06/07/2015 in the

matter of paying differential charges.

(c) It was then submitted that the decree passed in favour of

UBI was on the basis of suppression of material facts and

documents. This resulted in vitiating the said decree on the

ground of fraud. Moreover, as the MIDC was not a party to the

aforesaid suit filed by UBI against BI, the decree passed therein

was not binding on the MIDC. It was pointed out that KPPL as an

auction purchaser had participated in the auction that was

conducted on "as is where is basis" and therefore it was duty

bound to satisfy the claim of the MIDC against BI. [

d) On these contentions it was submitted that the impugned

judgment of the DRAT was liable to be set aside and the recovery

proceedings be set aside.

[

7(a) Mr. Pankaj Sawant, learned Senior Advocate appearing for

the fifth respondent-KPPL opposed the writ petition and supported

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

the judgment passed by the DRAT. According to him, the DRAT

rightly found that the mortgage deed in favour of UBI could not be

treated to be void. Though it was the stand of the MIDC that there

was a breach of the terms of the lease deed by BI and especially

Clause 2(t) thereof, no steps whatsoever were taken by the MIDC

to exercise its right of re-entry or to terminate the lease. The

DRAT rightly found that the MIDC was guilty of inaction without

any justifiable reason. Though it was the case of the MIDC that it

noticed the subletting of the land on 18/08/2007 after which

show cause notice was issued on 16/10/2007, no steps were

taken by it for such breach in accordance with the terms of the

lease deed. Pursuant to various orders passed by the DRT in the

execution proceedings, a public auction was conducted in which

KPPL participated and was successful. Having paid the entire

consideration as per its bid, KPPL could not be deprived of its

rights in that regard. On the contrary, the MIDC failed to

safeguard the subject property as a result of which various

encroachments were committed therein. As a result, KPPL did not

get vacant possession of the said property despite having paid the

entire consideration. It was submitted that the DRAT rightly held

that the mortgage deed executed in favour of UBI could not be

treated to be void. At the highest, it could have been stated to be

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

irregular on the basis of which the MIDC could have taken action

for breach of conditions of the lease. The same was however not

done. It was therefore submitted that there was no reason

whatsoever to interfere with the finding recorded by the DRAT. [

(b) On the aspect of subletting charges imposed by the MIDC, it

was submitted that the same were sought to be levied on the basis

of the Circular issued by the MIDC on 15/03/2007. Referring to

the decision of the Division Bench at Nagpur in Prakash

Fabricators Pvt. Ltd., Nagpur vs. Maharashtra Industrial

Development Corporation, Mumbai and another, 2010(3) Mh.L.J.

413, it was submitted that after considering a similar Circular, it

was held that said Circular did not indicate that it had been

issued in exercise of any authority of law. Hence there was no

legal basis whatsoever to levy subletting charges. It was also

pointed out that the DRAT correctly observed that there had been

periodical and arbitrary increase in the amount of subletting

charges levied by the MIDC. This was without any justification.

Despite the absence of power in that regard, the DRAT had

maintained levy of sub-letting charges from 18/08/2007 to

10/10/2008.

[

(c) On the contention raised on behalf of the MIDC that the

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

decree passed in favour of UBI was vitiated by fraud, it was

submitted that there was no material suppression of any relevant

fact. Despite the MIDC having knowledge of the said decree, it

had not been challenged by the MIDC at any point of time. It was

not open for the MIDC to raise this contention in the present writ

petition as the same was not raised earlier either before the DRT

or the DRAT.

[

(d) The learned Senior Advocate submitted that pursuant to

the order dated 15/08/2010 passed by this Court in the earlier

round of litigation, KPPL had deposited an amount of Rs

1,71,81,300/- on 27/08/2010 in compliance with the order dated

16/08/2018. Despite aforesaid, the MIDC had failed to execute

the lease deed in its favour. Thus having parted with the entire

amount of sale consideration as well as the amount of differential

premium, KPPL did not receive vacant possession of the property

purchased by it in the public auction.

[

(e) On these contentions, it was submitted that the challenge

raised by the MIDC to the impugned judgment passed by the

DRAT had no merits. The writ petition was therefore liable to be

dismissed.

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

8. We have heard the learned counsel for the parties at length

and with their assistance we have perused the documentary

material on record. Having given due consideration to the

respective submissions, in our view, the impugned judgment of

the DRAT dated 18/01/2011 does not call for any interference

whatsoever. The reasons for arriving at this conclusion are as

under:-

8.1 On the legality of the mortgage deed executed

by BI in favour of UBI, the DRAT has held that the

mortgage could not be held to be illegal, void and non-

est. While recording this finding, it has been held

that the mortgage of leasehold rights was not

prohibited by law and that execution of such

mortgage deed by BI could be treated to be in breach

of the covenants of the lease deed. It has referred to

Clause 2(t) of the lease in that regard.

Undisputedly on 23/03/1979, the lease deed

was executed by the MIDC in favour of BI for the

period from 01/02/1975 till 31/01/2070. As per

Clause 2(t) of the lease deed, the lessee was not

permitted to assign, underlet or part with

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

possession of the demised premises or any part

thereof or any interest therein without the previous

written consent of the Chief Executive Officer of the

MIDC. Clause 4 of the lease deed provides for

consequences of breach of any covenant of the

lease deed. The said Clause requires initially a

notice to be given by the lessor to the lessee of any

specific breach of any covenant that would entitle

the lessor to the right of re-entry in the leased land.

An opportunity of remedying such breach or

breaches within three months of issuing such

notice has been granted. According to the MIDC,

pursuant to an inspection conduced on

18/08/2007, it noticed illegal subletting of the

leased property without its consent. It therefore

issued a show cause notice to BI on 16/10/2007

but there was no reply to the same. It however

appears that thereafter the MIDC did not take any

further steps pursuant to its show cause notice

dated 16/10/2007 or the right available to it under

Clause 4 of the lease deed. This inaction on the

part of the MIDC has gone unexplained.

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

8.2 It thus becomes clear that the action of BI of

creating a mortgage of the leased plot in favour of

UBI was without the prior consent of the Chief

Executive Officer of the MIDC and thus in violation

of Clause 2(t) of the lease deed. Though MIDC

sought to invoke its right under Clause 4 of the

lease deed by issuing a show cause notice on

16/10/2007, it did not take any further steps in

that regard. Since the consequence of a breach of

any covenant of the lease deed has been provided,

the creation of the mortgage in breach thereof

cannot be treated to be void. In our view, the

DRAT has rightly found that the creation of the

mortgage by BI was without the prior permission of

the MIDC and it was open for the MIDC to exercise

its right of re-entry due to breach of a covenant

which it failed to enforce. The said finding

recorded by the DRAT is in accordance with the

terms of the lease deed dated 23/03/1979. The

said finding therefore cannot be said to be perverse

for being interfered with in exercise of writ

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

jurisdiction.

[

8.3 The MIDC sought to rely upon the decision

in United Bank of India and Others (supra) to

contend that creation of the mortgage in favour of

UBI was void ab initio. We find that the facts

involved in the aforesaid decision are sufficient to

hold that ratio of the said decision is not applicable

to the case in hand. The subject property in the

aforesaid decision was Nazul land and the

mortgage was created by lessee without previous

sanction in writing of the State Government. In the

present case, since the terms of the lease deed

itself indicate the consequence of the

violation/breach of any covenant thereof, the

action provided therein was available for the MIDC

to invoke. Hence the ratio of the aforesaid decision

does not not further the case of the MIDC.

8.4 On the validity of levy of subletting charges, it

would be necessary to briefly refer to the order

dated 16/08/2010 passed by this Court in the

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

earlier round of litigation. While considering the

challenge to the interim order passed by the DRAT

on 05/02/2009, it was observed in paragraph 3 of

the said order that insofar as subletting charges

were concerned, the same did not find place in the

Regulations of 1975. According to the MIDC, the

same have been provided by way of Resolutions

passed by the Board of Directors of the MIDC. It

was further observed in paragraph 4 of the said

order that from the date of issuance of the auction

notice in 2008, the MIDC would not be entitled to

subletting charges either from UBI or KPPL as the

MIDC was aware of the alleged subletting. It was

clarified that for the anterior period, the rights of

the MIDC to claim subletting charges as well as

liability on whom it could be saddled would be

adjudicated by the DRAT.

8.5 It is true that the order dated 16/08/2010

passed in Writ Petition No.5928 of 2009 was

challenged before the Supreme Court. However, on

the ground that the appeal before the DRAT had

been heard and the order thereon was reserved,

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

the Supreme Court did not interfere with the order

dated 16/08/2010 passed in the writ petition and

kept all grounds of challenge open for the MIDC to

raise if it was aggrieved by the adjudication of the

appeal by the DRAT. Perusal of the Regulations of

1975 however does not indicate that the same

contains any specific power which empowers the

MIDC to levy subletting charges. The learned

Senior Advocate for the MIDC referred to

Regulations 1(c), 4, 16 to 18 and 29 of the

Regulations of 1975 in that regard. We however do

not find that the said Regulations contain any

provision for imposing subletting charges.

Reference was then made to the Circular

dated 03/03/2007 in that regard. We may

however note that a Co-ordinate Bench of this

Court had an occasion to consider the Circular

dated 15/03/2007 issued by the MIDC as the

basis for demanding subletting charges and

penalty. It was held in Prakash Fabricators Pvt.

Ltd. (supra) that the said Circular was issued by

the Chief Executive Officer of the MIDC but it did

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

not disclose or demonstrate existence of any

authority of law to do so. It was more in the nature

of an internal communication by the Chief

Executive Officer and hence it could not be the

basis for demanding subletting charges or penalty

of such nature. We therefore find that the

observations made in the aforesaid decision are

clearly attracted to the present case.

8.6 The DRAT has considered these relevant

aspects in the light of the observations made by the

Division Bench in its order dated 16/08/2010

referred to earlier. It directed payment of subletting

charges from 18/08/2007 when the subletting

was noticed by the MIDC till 10/10/2008 which

was the date on which the sale was effected in

favour of KPPL. We note that this direction issued

by the DRAT has not been challenged by KPPL and

hence it would bind KPPL. According to the MIDC,

it undertook an inspection of the aforesaid property

on 18/08/2007 when the alleged subletting was

noticed. This date has therefore been rightly taken

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

as the date from which the subletting charges were

to be paid. This finding recorded by the DRAT

therefore does not deserve to be interfered with,

notwithstanding the finding that there was an

absence of power under the Regulations of 1975 to

levy subletting charges. Though it was urged on

behalf of the MIDC that the DRAT was not justified

in holding that the MIDC had been changing its

stand in the matter of imposing subletting charges,

we do not find any basis whatsoever to uphold this

grievance raised by the MIDC. The challenge

raised by the MIDC to that extent therefore cannot

be accepted.

8.7 We note that pursuant to the order dated

16/08/2010 passed by this Court, KPPL has paid

an amount of Rs 1,71,81,300/- towards differential

charges and Rs 52,000/- towards incidental

charges. These amounts are determined on the

basis of the claim made by the MIDC itself. In this

backdrop, the ratio of the decision in Aurangabad

Carbon Produces Private Limited (supra) has no

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

application.

8.8 Though it was urged on behalf of the MIDC

that the decree passed in the suit filed by UBI

against BI was vitiated by fraud as all relevant

material aspects were not placed on record by UBI,

we find that this ground of challenge was not

raised by the MIDC either before the DRT or the

DRAT. The adjudication of the aspect as to

whether a judgment of a competent court is

vitiated by fraud on account of alleged non-

disclosure of material facts is a mixed question of

fact and law. In absence of any such grievance

being raised by the MIDC earlier either before the

DRT or DRAT, we are not inclined to go into this

disputed question in exercise of jurisdiction under

Article 226 of the Constitution of India.

9. Thus having considered the challenge to the impugned

judgment of the DRAT, we do no find any legal ground

whatsoever to interfere with the same. The various directions

issued by the DRAT are with a view to enable the claims of the

litigating paries to be duly satisfied. The said directions are

accordingly upheld.

3-WP-1930-11 GROUP judgment-.doc Rameshwar Dilwale

10. It may be stated that during pendency of the writ petition,

various Interim Applications were filed. A grievance was raised

with regard to alleged encroachments being made in the said

property. A prayer to appoint Court Receiver was made. It is seen

that one of the applicants has filed Suit No.1229 of 2017 before

the City Civil Court, Mumbai. In the said suit, the MIDC had

also preferred Notice of Motion No.3777 of 2017. In our view,

since the order passed by the DRAT has been upheld, the parties

would be at liberty to have their other rights adjudicated in

accordance with law in the proceedings pending before the Civil

Court. We clarify that the said proceedings be decided on their

own merits and in accordance with law.

11. For aforesaid reasons, we do not find any merit in the writ

petition. It is accordingly dismissed. Rule stands discharged

with no order as to costs. All pending Interim Applications are

also disposed of.

 [ M. M. SATHAYE , J. ]                        [ A.S. CHANDURKAR, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter