Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sayed Nazia Mohd. Iqbal @ Sayed Nazia ... vs Kalawatidevi D/O. Devidayal Singh
2025 Latest Caselaw 7151 Bom

Citation : 2025 Latest Caselaw 7151 Bom
Judgement Date : 4 November, 2025

Bombay High Court

Sayed Nazia Mohd. Iqbal @ Sayed Nazia ... vs Kalawatidevi D/O. Devidayal Singh on 4 November, 2025

                                                                         1-RPCST-33865-2025-CRA-1126-2012.docx


               rrpillai           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                CIVIL APPELLATE JURISDICTION
                                   CIVIL REVISION APPLICATION NO. 1126 OF 2012


                              Kalawatidevi D/o. Devidayal                        ...       Petitioners
                              Singh
                                   Vs.
                              Maharashtra Housing and                            ...       Respondents
                              Area Development Authority and Another
                                                       WITH
                                       INTERIM APPLICATION NO. 12607 OF 2025
                                                       WITH
                                      REVIEW PETITION (ST) NO. 33865 OF 2025
                                                         IN
                                    CIVIL REVISION APPLICATION NO. 1126 OF 2012


                              Sayed Nazia Mohd. Iqbal @                          ...       Petitioner
                              Sayed Nazia Shadab Khan
                                       Vs.
                              Kalawatidevi D/o. Devidayal                        ...       Respondent
                              Singh

                              Mr. Ram Upadhyay for the Applicant in CRA/1126/2012.
                              Mr. Y. E. Mooman a/w. Ms. Manisha B. Gawade for the
                              Petitioner in RPC(ST) /33865/2025.
                              Ms. Nandini Y. Deshpande, 1st Asstt. To Court Receiver.


                                                              CORAM : GAURI GODSE, J.

                                                              DATE :     4th NOVEMBER 2025

                              ORDER :

RAJESHWARI RAJESHWARI

RAMESH PILLAI

2025.11.05 22:42:47 +0200

1-RPCST-33865-2025-CRA-1126-2012.docx

Interim Application No. 12607 of 2025

1. Learned counsel for the applicant seeks leave to

withdraw this application as the applicant has already filed

review petition.

2. Leave granted.

3. Interim Application is disposed of as withdrawn.

Review Petition (St) No. 33865 of 2025

4. This review petition is filed by the party who was added

in the Civil Revision Application. The petitioner claims to be

the heir and legal representative of deceased defendant no.

2. The petitioner seeks to review the judgment and order

dated 30th September 2025 by which the Civil Revision

Application is allowed. By the order under review the suit

filed by the plaintiff under Section 6 of the Specific Relief Act,

1963 is decreed.

5. Learned counsel for the petitioner submits that the

petitioner's intervention application was allowed after this

court had made up its mind about the decision in the Civil

Revision Application. Learned counsel for the petitioner

makes a grievance that he was never heard on merits of the

1-RPCST-33865-2025-CRA-1126-2012.docx

Civil Revision Application.

6. The second ground of review is that MHADA being a

government entity, the suit under Section 6 of the Specific

Relief Act,1963 was not maintainable against MHADA. He

therefore submits that the review petition be allowed and the

order be recalled and the Civil Revision Application be

decided after hearing the petitioner on merits of the Civil

Revision Application.

7. I have perused the papers of Civil Revision Application

and the review petition. I do not find any substance in the first

ground, as the contentions of the petitioner on the merits of

the Civil Revision Application are considered by this court

and also recorded in the order. In paragraphs 22, 23 and 24

the contentions raised on behalf of the petitioner on merits of

the order impugned in the Civil Revision Application are dealt

with.

8. So far as the second ground is concerned, it is on the

merits of the suit. The petitioner claims to be the heir and

legal representative of the original deceased defendant no.2;

hence, the intervention application was allowed and the

petitioner was added as party to the Civil Revision

1-RPCST-33865-2025-CRA-1126-2012.docx

Application. The petitioner cannot raise grounds on merits of

the suit, in this review petition.

9. There is neither any error apparent on the face of the

record nor any other ground as contemplated under Order

XLVII of Civil Procedure Code to review the judgment and

order allowing the Civil Revision Application.

10. The Review Petition is therefore dismissed.

Civil Revision Application No. 1126 of 2012

11. By the judgment and order dated 30 th September 2025

the Civil Revision Application is allowed and the suit under

Section 6 of the Specific Relief Act, 1963 is decreed. The

application was directed to be listed for issuing further

directions for implementing the order through the office of the

learned Court Receiver, High Court, Bombay.

12. The learned First Assistant to the Court Receiver is

present in court. She submits that for implementing the order

the applicant be directed to lodge the order in the office of

the learned Court Receiver by depositing the initial amount

as per the rules, i.e. Rs.50,000/-. Learned counsel for the

applicant submits that he shall comply with the request within

1-RPCST-33865-2025-CRA-1126-2012.docx

a week and shall deposit the amount in the office of the

learned Court Receiver.

13. The applicant is permitted to comply with the necessary

requirement including depositing the amount within a week.

After the compliance is made by the applicant, the office of

the learned Court Receiver shall take further steps for

implementing the order dated 30th September 2025.

14. If there is no co-operation from the parties for

implementing the order, the learned Court Receiver is at

liberty to seek appropriate police protection for implementing

the order. In the event the premises are found locked,

learned Court Receiver shall be entitled to break open the

lock and record necessary panchanama and inventory and if

necessary file a report for further directions from this court.

15. Learned counsel for respondent no. 2 seeks stay to the

implementation of this order to enable respondent no. 2 to

approach the Apex Court. The order shall remain stayed for a

period of six weeks subject to respondent no. 2 filing an

affidavit-cum-undertaking in this court stating that respondent

no.2 shall not create any third party rights in respect of the

suit property or part with possession in favour of third party.

1-RPCST-33865-2025-CRA-1126-2012.docx

Affidavit shall also state that if favourable order is not passed

by the Apex Court, respondent no. 2 shall co-operate for

implementing the order passed by this court and handover

possession. Necessary affidavit cum undertaking shall be

filed within two weeks.

16. It is clarified that if such an undertaking is not filed, the

stay granted by this order shall stand vacated and the

learned Court Receiver shall implement the directions

passed by this court.

17. In view of the stay granted, it is clarified that the

compliance to be made on behalf of the applicant shall be

made out after expiry of two weeks.

[GAURI GODSE, 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