Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lok Everst Co Op Hsg. Soc. Ltd. vs Jaydeep Developers And 2 Others
2025 Latest Caselaw 7219 Bom

Citation : 2025 Latest Caselaw 7219 Bom
Judgement Date : 7 November, 2025

Bombay High Court

Lok Everst Co Op Hsg. Soc. Ltd. vs Jaydeep Developers And 2 Others on 7 November, 2025

Author: R.I. Chagla
Bench: R.I. Chagla
2025:BHC-OS:20248



                                                                        RO-IA 308.19 with IA 2718.20 in S 191.23.doc


                          Kavita S.J.


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

                                             INTERIM APPLICATION NO.308 OF 2019
                                                             IN
                                                    SUIT NO.191 OF 2023

                          Lok Everest Co-Op.Hsg. Soc. Ltd.                       ...Applicant/
                                                                                  Org. Plaintiff
                                  Versus

                          Jaydeep Developers & Ors.,                             ...Respondents/
                                                                                  Org. Defendants
                                                           WITH
                                            INTERIM APPLICATION NO.2718 OF 2020
                                                             IN
                                             INTERIM APPLICATION NO.308 OF 2019
                                                             IN
                                                    SUIT NO.191 OF 2023

                          Jaydeep Developers                                 ...Applicant/
                                                                             Org. Defendant No.1
                                  Versus

                          Lok Everest Co-Op.Hsg. Soc. Ltd.                   ...Respondent/
                                                                              Org. Plaintiff
                                                           ----------
                          Dr. Abhinav Chandrachud a/w Mr. Mukesh Gupta, Ms. Ashwini Patil
                          i/b Solicis Lex for the Plaintiff.
                          Mr. Ashutosh Kumbhakoni, Senior Counsel a/w Mr. Vishal
                          Narichania, Mrs. Pallavi Kulkarni i/b Ms. Minal Parab a/w Mr. Manoj
                          B., Mr. Shrinidhi Suryawanshi for Defendant No.1 in Suit and for
       KAVITA
       SUSHIL             Applicant in IA 2718/2020.
       JADHAV
      Digitally signed
      by KAVITA
                          Ms. Pooja Yadav i/b Ms. Komal Punjabi for Defendant No.2.
      SUSHIL JADHAV
      Date: 2025.11.07
      17:43:19 +0530      Mr. G.S. Bhat for Applicant in IA 452/2022.
                                                            -------

                                                               1




                         ::: Uploaded on - 07/11/2025                      ::: Downloaded on - 08/11/2025 00:33:45 :::
                                                  RO-IA 308.19 with IA 2718.20 in S 191.23.doc


                                      CORAM : R.I. CHAGLA, J.

                            RESERVED ON : 27th JUNE, 2025.

                       PRONOUNCED ON : 7th NOVEMBER, 2025.
ORDER :

1. By this Interim Application, the Plaintiff/Applicant is

seeking an order of injunction restraining the Defendant No.1 and /

or their agents, servants and assigns from making any alterations and

/ or constructing new Building C5 or Wing C5 or undertaking any

construction in the Larger Property. Further, consequential relief has

been sought in addition to the primary relief.

2. The captioned Suit has been filed by the Plaintiff in

which the present Interim Application has been taken out seeking to

enforce its rights under Section 7(1)(ii), read with Sections 3(2)(c)

and 4(1A)(a)(i) of the Maharashtra Ownership Flats (Regulation of

the Promotion of Construction, Sale, Management and Transfer) Act,

1963 ("MOFA"). The Plaintiff is a society of flat purchasers occupying

Building No.4, consisting of four Wings B1, B2, C1 and C2 that are

connected to each other. The Plaintiff - Society has 309 members.

The case of the Plaintiff is that, Defendant No.1 - Developer has

exhausted the development potential of the land as disclosed to the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

flat purchasers at the time of the execution of the flat purchase

agreements, and in spite of which Defendant No. 1 is seeking to

utilize more FSI on the subject plot on account of an increase in FSI

due to a change in law, which the Plaintiff contends is contrary to

MOFA.

3. A brief background of the facts is necessary:

(i) The land of the Plaintiff - Society is part of City

Survey No. 661/1/1. The Developer had

constructed two buildings on the said land viz.

Buildings Nos. 4 and 5. An Agreement was executed

between Defendant No. 3 (land owner) and Lok

Holdings (partnership firm) on 31st July, 1990

granting development rights over the larger layout

of the said land. The partners of Lok Holdings

incorporated a company called Lok Housing and

Constructions ("Developer").

(ii) An Agreement was executed between Lok Holdings

(partnership firm) and the Developer, whereby the

latter was assigned the former's development rights

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

in the larger layout.

(iii) A Supplemental Agreement was executed between

Defendant No. 3 and the Developer on 22 nd June,

1993 modifying the terms of its Agreement.

(iv) The Layout/sub-division for the larger property was

sanctioned by Defendant No. 2 (MCGM) on 26th

November, 1993.

(v) A Commencement Certificate was obtained by the

Developer for development of Building No. 5 on 4th

January, 1995.

(vi) The Sanctioned Plan of the project was issued on 5th

April, 1995.

(vii) The Developer executed Agreements for Sale with

flat purchasers in Buildings No. 4 and 5 on 27th April,

1995. The layout plan mentioned in the said

Agreement is the 1993 layout plan. It is pertinent to

note that it is the Plaintiff's case that the 1993 layout

plan was not disclosed to the Plaintiff and varied

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

from copy of the layout plan annexed at Exhibit-A to

the said Agreements.

(viii) A layout plan of Building No.5 was issued on 11th

March, 1999.

(ix) The Building No.4 received a full Occupation

Certificate on 25th February, 2003.

(x) The residents of Building No.4 formed a co-

                         operative    housing    society      under         the      name

                         Kanchanchanga      Lok Everest (name subsequently

changed, on 23rd December, 2014 to Lok Everest

Cooperative Housing Society Ltd. - the Plaintiff herein

on 4th September, 2006). It is pertinent to note that

there are ten societies which have been formed on

larger layout of the said land.

(xi) A fresh sanctioned plan of the project was issued on

1st November, 2007.

(xii) An Architect's Certificate was issued on 4th January,

2008.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

(xiii) A Memorandum of Understanding ("MoU") was

executed between the Developer and Defendant

No.1 on 29th April, 2011.

(xiv) A Joint Venture Agreement was executed between

the Developer and Defendant No. 1 on 29th April,

2011.

(xv) The Plaintiff - Society filed an Application on 11th

March, 2014 before the Competent Authority for the

deemed conveyance under the provisions of MOFA.

(xvi) The Competent Authority rejected the Plaintiff's

application for deemed conveyance on 16th October,

2014.

(xvii) The layout plan was approved by the Defendant

No.2 on 23rd December, 2016.

(xviii) The Plaintiff once again filed an application for

deemed conveyance before the Competent Authority

on 29th December, 2016.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

(xix) The Developer received a Commencement Certificate

for construction of Wing C5 (part of Building No.5)

on 10th January, 2017.

(xx) The Competent Authority held in favour of the

Plaintiff and granted a deemed conveyance on 21st

March, 2017.

(xxi) The work of development was commenced and the

work of shore piling has been completed in June

2017.

(xxii) A Stay Order dated 6th July, 2017 was granted by this

Court in Writ Petition No.6418 of 2017 filed by the

Developer against order of deemed conveyance.

(xxiii) A Stop Work Notice was issued by Defendant No.1 to

the Developer on 5th January, 2018.

(xxiv) The Assignment Agreement was executed between

the Developer and Defendant No.1 on 29th March,

2018, whereby the Developer assigned its rights to

Defendant No.1.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

(xxv) A MoU was executed between the Developer and

Defendant No.1 on 18th May, 2018.

(xxvi) An Order dated 8th March, 2019 was passed by this

Court in Writ Petition No.6418 of 2017, wherein it

was clarified that the stay order was applied only to

the deemed conveyance order.

(xxvii) A Stop Work Notice was issued by Defendant No.1 to

the Developer which was withdrawn on 16th April,

2019.

(xxviii) A fresh plan was submitted by Defendant No.1 to

Defendant No.2 on 16th May, 2019.

(xxix) A Report was prepared by M/s Nadkarni & Co.

(Architects) on 10th July, 2019 which concludes that

Defendant No. 1 is attempting to carry out

construction which was never disclosed in the 1995

and 2007 plan, as per the 2019 plan, and to utilize

FSI which was never available in 1995 and 2007.

(xxx) The Plaintiff issued Notice to Defendant No.1 on 9 th

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

September, 2019.

(xxxi) The present Suit was filed on 17th October, 2019

alongwith present Interim Application No.308 of

2019.

(xxxii) A Reply was filed by Defendant No.1 to the present

Interim Application No.308 of 2019 on 18 th

December, 2019. It is pertinent to note that in

Paragraph 9 of the said Affidavit-in-Reply, the

Defendant No.1 contended that the flat purchasers

were informed that the development was going to be

carried on in a "phase wise manner".

(xxxiii) An order was passed by this Court on 5th February,

2020 recording the statement of Defendant No. 1

that no further activity would be conducted on site

until the next date. The present Interim Application

was part-heard and stood over on account of a

request made on behalf of Defendant No. 1 in order

to enable the advocate for Defendant No. 1 to study

the sanctioned plans according to the Plaintiff. It is

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

pertinent to note that this statement had been

continued from time to time and remains in force

until date.

(xxxiv) By an Order dated 22nd February, 2022 this Court

dismissed an application filed by the flat purchasers

in Building C5 for impleadment.

4. Dr. Abhinav Chandrachud, learned Counsel appearing

for the Plaintiff has submitted that the Defendant No.1 (hereinafter

referred to as "Developer") has exhausted the development potential

of Building No. 5 and of the entire layout. He has submitted that

once the Developer exhausts the development potential of the land,

no further construction is permissible without the informed written

consent of 100% of the flat purchasers.

5. Dr. Chandrachud has submitted that the said land /

subject plot is City Survey No. 661/1/1. The Developer was required

to construct two buildings on this plot of land viz. Building Nos. 4

and 5. The Plaintiff - Society occupies Building No. 4 which consists

of 4 Wings (B1, B2, C1 and C2) and has 309 members.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

6. Dr. Chandrachud has submitted that the 1993 layout

plan was prepared by the erstwhile Developer which has been

annexed to the Additional Affidavit of Defendant No. 1 dated 10th

February 2020 does not disclose the development potential of

Building No.5. The words/letters "S+16" have been illegibly

scribbled in a far corner of this layout plan alongside Wing B4 of

Building No. 5. The 1993 layout plan does not contain vital details

such as the total square meter area of Building No. 5 or how many

tenements Building No. 5 was to comprise of. He has submitted that

the 1993 layout plan does not constitute a "full and true disclosure"

as per the Supreme Court's decision in Jayantilal Investments v.

Madhuvihar Cooperative Housing Society1 at Paragraphs 15, 17, 18

and 19. In the said decision, the Supreme Court has held that the

Developer must make a full and true disclosure of particulars

mentioned in Section 3(2) of MOFA, including the FSI available in

respect of the land, and the "development potentiality of the plot".

7. Dr. Chandrachud has submitted that during the course of

arguments, the learned Senior Counsel for Defendant No. 1 had to

produce an enlarged version of layout plan for the Court to see the

1(2007) 9 SCC 220

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

text clearly. He has submitted that this could hardly constitute

sufficient disclosure/informed consent under MOFA. He has placed

reliance upon the Judgment of this Court in Madhuvihar Cooperative

Housing Society v. Jayantilal Investments 2 at Paragraph 47 and Dosti

Corporation v. Sea Flama Cooperative Housing Society 3 at

Paragraphs 80, 83, 85, 87, 92-93, 96-97, 100-102. It has been held

that the Developer must make a full disclosure of the entire project to

the flat purchasers. In Malad Kokil Cooperative Housing Society v.

Modern Construction Co.,4 at Paragraph 38, this Court has held that

the Developer must make a full and true disclosure of the

development potential of the plot and place before the flat

purchasers the entire project/scheme.

8. Dr. Chandrachud has submitted that the 1993 layout

plan did not disclose to the flat purchasers that Wing B4 consists of

three Wings (A, B, and C) each of 22 floors, that additional FSI of

14,233.96 square meters would be used to construct the same, or

that 265 additional tenements would be constructed in the said

building, as is now proposed by the Developer in the plan of 2019.

2(2011) 1 Mh LJ 641 3(2016) 5 Mh LJ 102 4(2012) SCC Online Bom 1310

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

9. Dr. Chandrachud has submitted that in Pro-Forma A at

item 11, the 1993 layout plan reveals that the total development

potential of the entire layout is 74,476.04 square meters. He has

submitted that admittedly, this development potential has already

been exhausted. The Developer has already constructed buildings

which exhaust this development potential as on today. He has

submitted that no further construction is now permissible. He has

relied upon Judgment of this Court in Sheth Developers v. Venus

Vasant Valley5 at Paragraphs 115, 119, 122, 125, 126) as well as

Judgment of this Court in Lakeview Developers v. Eternia

Cooperative Housing Society6 at Paragraphs 43-44.

10. Dr. Chandrachud has submitted that it is an admitted

position that the 1993 layout plan was never disclosed to the flat

purchasers at the time of entering into the flat purchase agreements.

He has referred to Paragraph 6.1.2 of the Rejoinder dated 15th

February 2020, wherein the Plaintiff has averred that what was

shown to the flat purchasers at the time of executing the flat

purchase agreements was not the plan of 1993 but the sanctioned

layout plan of the year 1995. He has submitted that this has not been

5(2024) SCC Online Bom 1054 6(2015) SCC Online Bom 3824

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

countered by Defendant No. 1 in any sur-rejoinder/affidavit

thereafter.

11. Dr. Chandrachud has submitted that one of the recitals

to the flat purchase agreement referred to a layout plan dated 26th

November 1993. However, the flat purchase agreement itself makes

it abundantly clear that this 1993 layout plan was never disclosed to

the flat purchasers. Recital (c) of the flat purchase agreement reveals

that what was disclosed to the flat purchasers was a plan annexed at

Exhibit-C to the flat purchase agreement. The said plan annexed at

Exhibit-C does not even disclose that Wing B4 of Building No. 5

would have 16 floors. It does not disclose the development potential

of Building No. 5 or that of the entire layout.

12. Dr. Chandrachud has submitted that what a Developer is

required to disclose to the flat purchasers is the development

potential of the land/building, not the number of floors. Once the

development potential is exhausted, no further construction is

permissible. He has placed reliance upon Sheth Developers (supra)

and Lakeview Developers (supra) in this context.

13. Dr. Chandrachud has submitted that the Defendant No. 1

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

during the course of oral arguments, relied on a recital in the

Agreement for Sale dated 27 th March, 2007 which has no relevance

to the present case since it was between purchasers in Lok Everest

Mansarovar CHS and the Developer whereas the said recital does not

exist or find any mention in the Agreement of sale entered into by

the flat purchasers of the Plaintiff - Society from 27 th April, 1995

onwards.

14. Dr. Chandrachud has submitted that Defendant No.1

during oral arguments, relied on an NOC of the Chief Fire Officer

dated 30th October, 1993 and parking layout plan dated 27 th January,

1995, which were not provided to the flat purchasers at the time of

the flat purchase agreements. Hence, they cannot be relied upon by

the Developer.

15. Dr. Chandrachud has submitted that the 1995

Sanctioned Plan was the only plan which was admittedly disclosed to

the flat purchasers while executing the flat purchase agreement. He

has submitted that in Pro-Forma A at item 12 of the 1995 Sanctioned

Plan, the total development potential of Building No. 5 was disclosed

as 22,807.89 square meters. The total development potential of the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

entire layout was 67,028.44 square meters. He has submitted that it

is an admitted position that this development potential for both

Building No. 5 and the entire layout has been exhausted by the

Developer. Thus, no further construction is permissible.

16. Dr. Chandrachud has submitted that in the Tenement

Statement (table on the left-hand side of the 1995 Sanctioned Plan),

Building No. 5 was to consist of 9 typical floors (216 tenements) and

2 refuge floors (32 tenements). He has submitted that what matters

is the development potential disclosed to the flat purchasers and not

the number of floors/tenements etc. disclosed. He has relied upon

Sheth Developers (supra) at Paragraphs 115, 119, 122 and 125 in

this context.

17. Dr. Chandrachud has submitted that the 2007

Sanctioned Plan contained a "location plan" on the left-hand side of

the plan. In it, it was stated that Building No. 5 would consist of four

Wings (B3, C3, C4 and C5). However, the entire development

potential of all four Wings was only 22,513.38 square meters.

Further, while Wings B3, C3 and C4 were to be stilt+16 storey

structures, Wing C5 was only going to be a stilt+1 storey structure.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

In other words, the entire development potential of Building No. 5,

i.e. 22,513.38 square meters, was proposed to be used up by the

Developer in Wings B3, C3 and C4. The total development potential

of the layout was 83,621.77 square meters mentioned in Pro-Forma

A on the right hand side of the Plan.

18. Dr. Chandrachud has submitted that it is an admitted

position that the development potential of Building No. 5 (i.e.,

22,513.38 square meters) and the entire layout (83,621.77 square

meters) has been fully exhausted by the Developer. Thus, no further

construction is permissible.

19. Dr. Chandrachud has submitted that the 2016

Sanctioned Plan contained a "Summary of Buildings Proposed Area"

statement on the left-hand side of the page. This table makes it clear

that the entire development potential of Building No. 5 (i.e.

22,513.38 square meters) has been utilized by the Developer in

Wings B3, C3 and C4 of Building No. 5, which were each Stilt+16

storey structures. It was for this reason that Wing C5 was shown as a

Stilt+1 storey structure with "Nil" FSI. Thus, in short, the 2016

Sanctioned Plan makes it clear that the Developer had fully

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

exhausted the development potential of Building No. 5 by 2016 itself.

Thus, no further construction is permissible.

20. Dr. Chandrachud has submitted that against the total

development potential of 74,476.04 in respect of the entire layout in

the 1993 layout plan and total development potential of 67,028.44

sq. mtrs. disclosed to flat purchasers in the 1995 Sanctioned Plan, the

Developer had consumed total FSI of 82,755.62 sq. mtrs. He has

submitted that no consent for the same was obtained from flat

purchasers and the flat purchasers could not take any legal recourse

against these unilateral constructions of the Developer in view of the

blanket legal immunity granted to the Developer for a period of

about fifteen years from 27th January, 1999 to 25th April, 2014 under

Bombay Relief Undertakings (Special Provisions) Act, 1958.

21. Dr. Chandrachud has submitted that the 2019

unapproved Plan contains a "Summary of Buildings Proposed Area"

Statement (at the center of the page). This table shows that the

developer has exhausted the development potential of Building No. 5

in Wings B3, C3 and C4, i.e., 22,513.38 square meters. However, the

Developer now proposes that Wing C5, which was earlier shown as a

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Stilt+1 storey structure with "Nil" FSI will now be a structure with

three Wings (A, B and C) each of 22 floors, and will have additional

FSI of 14,233.96 square meters.

22. Dr. Chandrachud has submitted that this is contrary to

MOFA because the Developer, having exhausted the development

potential of Building No. 5 and the development potential of the

entire layout, cannot seek to construct more now as FSI has become

available due to a change of law. He has placed reliance upon Sheth

Developers (supra) and Lakeview Developers (supra) in this

context.

23. Dr. Chandrachud has submitted that the 2019 plan was

prepared shortly before the present Suit was filed on 17 th October

2019. He has submitted that there is no delay on the part of the

Plaintiff - Society in filing the present Suit. No cause of action arose

prior to the 2019 plan, since none of the previous sanctioned plans

altered the development potential of Building No. 5. It was only in

the 2019 plan that the Developer sought to alter / add to the

development potential of Building No. 5 for the first time. Further, in

any event, the previous Developer had been granted legal immunity

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

under the Bombay Relief Undertakings (Special Provisions) Act,

1958, between 1999-2014 which barred the Plaintiff from filing any

proceedings against the said Developer.

24. Dr. Chandrachud has submitted that the flat purchase

agreements did not contain any disclosure as to what the

development potential of the land was, unlike the disclosure made by

the promoter in the case of Sheth Developers (supra). Further, the

flat purchase agreements in the instant case contained several clauses

of general consent/blanket consent which gave the Developer

permission to utilize more FSI as and when additional FSI became

available due to a change in law. He has placed reliance upon

Madhuvihar (supra) wherein this Court has held that it is not

permissible for a developer to obtain blanket consent/general

consent from flat purchasers. The aforesaid clauses of the flat

purchase agreement in the instant case are contrary to this principle

and therefore not binding on the flat purchasers.

25. Dr. Chandrachud has submitted that the plan that was

annexed at Exhibit C to the flat purchase agreements did not contain

any disclosure about the development potential of the land or the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

number of floors in the Wings of Building No. 5. He has submitted

that though the flat purchase agreement was originally executed with

Lok Housing and Construction Ltd., which is now in insolvency

proceedings, it is an admitted position that the agreement binds

Defendant No. 1 who is an assignee of the said original Developer.

The agreement itself says that the term "Developer" includes the

"successors and assigns" of the original Developer.

26. Dr. Chandrachud has submitted that the Defendant No. 1

has not produced the report of any expert of its own to counter the

report of M/s Nadkarni & Co. Thus, the report of Nadkarni & Co.

reflects the admitted position between the parties.

27. Dr. Chandrachud has submitted that the report of

Nadkarni & Co. reveals that both Buildings No. 4 and 5 are on the

same plot of land, i.e., CTS No. 661/1/1 and it stands to reason that

the residents of Building No. 4 have a vital interest in any additional

structures that are put up as part of Building No. 5.

28. Dr. Chandrachud has submitted that the report of

Nadkarni & Co. concludes that in the 2019 plan, Defendant No. 1 is

planning on constructing 258 new tenements in Wing C5 of Building

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

No. 5, in a structure of three Wings (A, B, and C) each comprising

Stilt+22 upper floors. This makes for an increase of 265 tenements

over the number of tenements approved in the 1995 approved plans.

The report notes that the 2019 plan is based on a change in law

brought about by DCPR 2034. He has submitted that what is

contemplated by the developer in the 2019 plan is clearly contrary to

MOFA.

29. Dr. Chandrachud has submitted that on 21st March, 2017

the competent authority had granted a deemed conveyance to the

Plaintiff society of the area underneath its building (5,219.90 square

meters) and an undivided share in the plot to the extent of 17,288.80

square meters. This deemed conveyance order has been upheld by

the learned Single Judge of this Court on 26 th March 2025 in Writ

Petition No. 6418 of 2017. He has referred to Paragraph 33 of the

said order, wherein this Court had observed that the developer has

"unilaterally revised the sanctioned plan and introduced a fourth

building", that the developer has "consum[ed] the entire permissible

Floor Space Index (FSI) under the Development Control

Regulations". Having "consumed the entire FSI and revised the lay-

out unilaterally", it was held that the developer cannot take

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

advantage of its own wrong.

30. Dr. Chandrachud has submitted that though liberty was

granted in the said order to the previous developer to file a Suit

against the Plaintiff society, no such Suit has been filed.

31. Dr. Chandrachud has referred to the Judgment dated 4 th

April 2025 passed by this Court in Flagship Infrastructure Ltd. v.

Competent Authority in Writ Petition No.151 of 2019 at Paragraph

26, wherein this Court commented on the conduct of the Developer

in the instant case. It was held that the Developer was making a

"similar excuse", that "even after 30 years, the promoter had not

given conveyance", which was "completely against the purpose of

MOFA", and "very unfair to flat owners". He has submitted that the

conduct of Defendant No. 1 shows that it is not worthy of any

equitable orders at the interim stage.

32. Dr. Chandrachud has submitted that the Plaintiff has not

conceded/admitted that the FSI which became available on the

subject plot prior to 2015 belongs to the Developer. He has submitted

that it is well settled that pleadings must be read as a whole and in a

liberal manner, not like statutes. Admissions must be clear,

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

unambiguous and unequivocal, and on a perusal of Paragraph 42 of

the Plaint it would reveal that there is no such admission on the part

of the Plaintiff. In any event, there cannot be any

admission/concession of a point of law.

33. Dr. Chandrachud has submitted that the Plaintiff in

Paragraph 42 of the Plaint has stated that the Developer has

exhausted the development potential of the land. Further down the

paragraph, the Plaintiff has made a statement that in any event, after

2015, all the FSI of the land belongs to the registered societies in the

layout. He has submitted that this averment in Paragraph 42 does

not constitute an admission that all the FSI which accrued on the

subject plot prior to 2015 belongs to the Developer. He has

submitted that it is well settled that pleadings in India must be read

as a whole and liberally, not pedantically or like a statute. He has

placed reliance upon Judgment of the Supreme Court in Ram Sarup

Gupta v. Bishun Narain7 at Paragraph 6 and S.B. Noronah v. Prem

Kumari8 at Paragraphs 3, 5 and 6.

34. Dr. Chandrachud has submitted that it is well settled that

7(1987) 2 SCC 555 8(1980) 1 SCC 52

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

an admission of facts may bind a party, but an admission of law is

not binding. He has placed reliance upon the Judgment of the

Supreme Court in Banarsi Das v. Kanshi Ram 9 at Paragraph 11 in

this context. He has submitted that assuming, while denying, that

the Plaintiff has admitted in Paragraph 42 that the FSI which accrued

on the subject plot prior to 2015 belongs to the Developer, this would

be contrary to MOFA and therefore an admission in law, can never be

binding on the Plaintiff.

35. Dr. Chandrachud has submitted that it is well settled that

an admission has to be clear, unambiguous and unequivocal. He has

placed reliance upon the Judgment of the Supreme Court in Sita

Ram Bhau v. Ramchandra 10 at Paragraphs 17-18 in this context.

36. Dr. Chandrachud has submitted that the present Suit is

not barred by the provisions of the Real Estate (Regulation and

Development) Act, 2016 as the Occupation Certificate of the

Plaintiff's building was obtained prior to 2016. He has relied upon

the Judgment of the Division Bench of this Court in Neelkamal

Realtors v. Union of India11 at Paragraphs 87, 89 in this context. 9(1962) SCC Online SC 90 10(1977) 2 SCC 49 11(2017) SCC Online Bom 9302

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

37. Dr. Chandrachud has submitted that the statutory notice

under Section 527 of the Mumbai Municipal Corporation Act, 1888,

was duly issued by the Plaintiff to the Municipal Corporation. It was

issued prior to the Suit being filed. He has submitted that this has not

been disputed by the municipal corporation in their reply. It would

therefore not lie in the mouth of the Developer to contend that the

statutory notice was not issued by the Plaintiff prior to the Suit being

filed. He has placed reliance upon the Judgment of this Court in

Chandmal Lodha v. Pravin Sutar12 at Paragraphs 5, 9 wherein it has

been held that such objections must be raised by the corporation, and

not by private parties.

38. Dr. Chandrachud has submitted that Section 149 of the

Maharashtra Regional and Town Planning Act, 1966, does not bar

Suits seeking to prevent Developers from acting in pursuance of plans

illegally sanctioned contrary to MOFA. He has placed reliance upon

the Judgment of this Court in Raja Bahadur v. State of Maharashtra13

at Paragraph 12; Gadre Constructions v. Sadashiv Sathe 14 at

Paragraph 5, and Jitendra Santilal Shah v. Zenal Construction Pvt.

12(2015) SCC Online Bom 7454 13(2002) SCC Online Bom 679 14(2004) 3 Mh LJ 875

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Ltd.15 at Paragraphs 65-66, in which this Court has held that Section

149 of the Maharashtra Regional and Town Planning Act, 1966 does

not bar Suits by which parties can be prevented from acting in

pursuance of an order made under the Act. In Jitendra Santilal Shah

(supra) it has been held that despite the said provision, a flat

purchaser is entitled to challenge the construction itself as being

violative of MOFA. He has submitted that the challenge in the instant

case is not to the sanctioned plans alone/per se, but to the right of

the Developer to even submit the plans or carry out construction in

view of the provisions of MOFA.

39. Dr. Chandrachud has submitted that the Developer is

wrong to contend that the society of Building No. 5 has not opposed

the additional construction which is now proposed in the plan of

2019. He has referred to Intervention Application [IA No. 452 of

2022] filed by the society of Building No. 5 which opposes the

construction now proposed by the Developer i.e. three Wings (A,

and C) of C5, each Wing being 22 storeys.

40. Dr. Chandrachud has submitted that Section 7(1)(ii) of

MOFA requires the informed written consent of 100% of the flat

15(2009) SCC Online Bom 105

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

purchasers before any additional construction is carried out once the

development potential of the land has been exhausted by the

Developer. This is different from section 14(2)(ii) of the RERA Act,

which requires the permission of 2/3rds of the flat purchasers for

putting up any such additional construction. The Plaintiff - Society

represents 309 flat purchasers. Even if one flat purchaser was to

object to the additional construction, the Developer would have been

prohibited from carrying it out under Section 7(1)(ii) of MOFA.

Thus, even if the intervenor did not have any objection to the

additional construction proposed under the plan of 2019, the

objection of the Plaintiff - Society to the same is sufficient to bar the

developer from carrying out the said additional construction.

41. Dr.Chandrachud has submitted that the

concession/suggestion made by the counsel for Defendant No. 1

during oral arguments, that Defendant No. 1 will only construct one

building of 16 floors at the interim stage, is contrary to MOFA. He

has submitted that it has been demonstrated above that the

Developer has exhausted the development potential of Building No. 5

and the development potential of the entire layout. Having done so,

it is no longer permissible for the Developer to construct even one

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

square meter more than what was disclosed to the flat purchasers.

He has placed reliance upon Sheth Developers (supra) and Lakeview

Developers (supra).

42. Dr. Chandrachud has submitted that the consent orally

given by the counsel for the intervenor (Lok Everest Mansarovar

Cooperative Housing Society Ltd.) to the said suggestion of the

Defendant No.1 is immaterial. Under Section 7(1)(ii) of MOFA, the

consent of 100% of the flat purchasers is required prior to carrying

on any additional construction contrary to what has been disclosed to

the flat purchasers at the time of execution of the flat purchase

agreements. In the instant case, the Plaintiff - Society has objected to

the proposal which has been made by the Defendant No. 1 during

oral arguments.

43. Dr. Chandrachud has submitted that the Judgment of

this Court in Sheth Developers (supra) relied upon by Defendant

No.1 supports the case of the Plaintiff. In that case, the Developer

had disclosed the development potential of the land as being

6,00,000 square feet (i.e., 55,762.08 square meters) in the flat

purchase agreements themselves. The Court noted in the said case

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

that the Developer was not exceeding the development potential of

the land as disclosed to the flat purchasers in the flat purchase

agreements. The Court noted that the source of the FSI was

irrelevant, as were the number of floors. What was important was

that the Developer had disclosed the development potential of the

land and was "in no manner exceeding the same".

44. Dr. Chandrachud has submitted that in the instant case,

the Developer did not disclose the development potential of the land

in the flat purchase agreement. The development potential of the

subject plot and Building No. 5 were only revealed in the 1995

sanctioned plan. This development potential has admittedly been

exhausted by the Developer. Thus, no further construction is

permissible as per the law laid down by this Court in Sheth

Developers (supra).

45. Dr. Chandrachud has submitted that in Krishna

Constructions v. Subash Uttam Dalvi, Appeal from Order No.

744/2024, Judgment dated 10th June, 2025, relied upon by

Defendant No.1, this Court has held that there is " no straitjacket

formula" for determining the issues of disclosure, developability and

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

informed consent (paragraph 22). Thus, each case would have to be

decided on its own facts. Further in the said case, the Developer had

terminated the flat purchase agreement with the only flat purchaser

who filed a Suit, which was not challenged by the said flat purchaser.

Finally, the said case did not consider the binding decision of this

Court in Sheth Developers (supra) on the duty of the developer to

disclose the development potential of the land.

46. Dr. Chandrachud has submitted that the Judgment of

this Court in Zircon Venture Cooperative Housing Society Ltd. v.

Zircon Ventures16 relied upon by Defendant No.1, was decided

before the Judgment of the Division Bench of this Court in Lakeview

Developers (supra). Thus, the Court did not have the benefit of the

binding decision of Lakeview Developers (supra) wherein it has been

held that the Developer cannot construct anything further once the

development potential of the land has been exhausted. In any event,

in Zircon Ventures (supra), it was not argued that the development

potential of the land was exhausted. It has been held by this Court

that what is required to be seen is whether the developer is intending

on making a "drastic change" to what was disclosed to the flat

16(2014) 4 Mh LJ 481

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

purchasers. In the instant case, the Developer is proposing to utilize

14,233.96 square meters to construct three Wings, each with 22

floors, and adding 265 tenements to what was disclosed to the flat

purchasers. This certainly is a drastic change.

47. Dr. Chandrachud has submitted that the decision of this

Court in Chetan Shelke v. Savannah Vasant Lawns 17 relied upon by

the Defendant No.1, the Court noted in Paragraphs 24 and 25 that

the Plaintiff therein was guilty of substantial delay/laches in filing

the Suit, since the plans in the said case had undergone eight

revisions between 2007-2022. In the instant case, the development

potential of Building No. 5 was not altered by the Developer until the

plan of 2019. In fact, the 2016 sanctioned plan showed Wing C5 as

having "Nil" FSI. It was only in 2019 that the Developer sought to

construct more than what was disclosed to the flat purchasers since

1995 by inter alia adding 14,233.96 square meters to Wing C5. The

present suit was filed on 17th October 2019. Thus, there is no delay

on the part of the Plaintiffs in the instant case.

48. Dr. Chandrachud has submitted that in Chetan Shelke

(supra) at Paragraph 27, this Court prima facie found that the Suit

17(2025) SCC Online Bom 130

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

was barred by the provisions of the RERA Act, which do not apply in

the instant case since the occupation certificate of the Plaintiff society

was obtained prior to the coming into force of the RERA Act. Finally,

in Paragraph 30 of Chetan Shelke (supra), this Court has held that

the question of whether the development potential of the land was

consumed could not be decided summarily on the basis of pleadings

alone. However, in the instant case, the Plaintiff has established

through documentary materials (including the sanctioned plans of

1995, 2007, 2016, the plan of 2019, and the report of Nadkarni &

Co.) that the developer has exhausted the development potential of

the land.

49. Dr. Chandrachud has submitted that the present Interim

Application ought to be allowed and Defendant No. 1 restrained from

carrying on any further construction on the subject plot.

50. Mr. Ashutosh Kumbhakoni, learned Senior Counsel for

the Defendant No.1 - Developer has submitted that admittedly, the

proposed construction does not even 'touch' the Building of the

Plaintiff Society i.e. Building No. 4 or has any impact on any of its

flats in any manner whatsoever. The Plaintiff has not even made such

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

an allegation in the pleadings.

51. Mr. Kumbhakoni has submitted that it is pertinent to

note that occupiers of existing three Wings of the Building No.5 of

which 'identical' fourth Wing is proposed to be constructed, are not

objecting to such construction of Wing C5 of Building No. 5, more

particularly since the construction of such Wing C5 of Building No. 5

was always disclosed to the flat purchasers of both Building Nos. 4

and 5. Even the Occupation Certificate for the three constructed

Wings of Building No. 5 has not been granted. Therefore, it is

submitted that the construction of Building No. 5 has not been

completed.

52. Mr. Kumbhakoni has submitted that the fundamental

principle to be observed in such matters is that the flat purchasers are

"not taken by surprise" by sudden additional construction taking

place in or around their building, which was never disclosed to them.

This is certainly not the facts in the present case. He has submitted

that Building No.5 having 4 Wings of 16 floors each, including Wing

C5 (proposed construction), was always disclosed at the specific

location pointedly indicated in the original 1993 plan disclosed to the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

flat purchasers, which is referred in the flat purchase agreements,

and it was always disclosed that Building No. 5 would be 'identical'

to Building No. 4, being also of 4 Wings having 16 floors. He has

submitted that this necessarily means that there had been an

informed consent obtained and/or such adequate and sufficient

disclosure made as required by law.

53. Mr. Kumbhakoni has submitted that the revised 1995

plan which the Plaintiff contends is the only plan which had been

disclosed to them at the time of execution of the flat purchase

agreements has not even been referred to or annexed to the flat

purchase agreements. The Plaintiff has only relied upon an Affidavit

of a flat purchaser to contend that the revised 1995 plan was

disclosed to it. He has submitted that it is the Plaintiff's own case that

there had been a purported deviation from the revised 1995 plan as

the developer had constructed 3 Wings of Building No. 5 with 16

floors, but no objection was admittedly raised by the Plaintiff as to

the purported deviation in construction of 3 Wings of Building No. 5

with 16 floors till date.

54. Mr. Kumbhakoni has submitted that it is not the case of

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

the Plaintiff that, the Plaintiffs sought/asked for the 1993 plan at any

time and that still it was not given/'shown'. Clause 1 of the flat

purchase agreements expressly mentions that the layout plans and

specifications were kept for inspection at the site and the office of the

developers. The fact that the Plaintiff did not ask/sought for it itself,

at this prima-facie/interim stage, on the basis of 'preponderance of

probabilities', leads to an inescapable conclusion that it was not only

'disclosed' to the Plaintiff but also that it was 'shown' to the Plaintiff

that Building Nos. 4 and 5 were two 'identical' buildings, like mirror

images, with total 8 Wings i.e. 4 Wings each would be constructed,

the exact design and location of which was 'shown' on the plan

annexed to the flat purchase agreements.

55. Mr. Kumbhakoni has submitted that as Wing C5 of

Building No. 5 was an additional structure in redevelopment scheme

in the 1995 layout plan 'disclosed' to the Plaintiff, the requirements

of Section 7-A of the MOFA have been met and no further consent

is/was required for construction of Wing C5 of Building No. 5.

56. Mr. Kumbhakoni has submitted that the Defendant No. 1

- Developer is entitled to develop in a phase wise manner, once the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

scheme including Wing C5 of Building No. 5 had been disclosed by

the erstwhile Developer - Lok Housing Co-operative Housing Society

to the flat purchasers. The MOFA Flat Purchase Agreements further

provide that the FSI would be available to the societies only after the

completion of the scheme and registration of societies.

57. Mr. Kumbhakoni has submitted that the Developer was

entitled to apply for and claim 33% premium FSI introduced under

the 2011 amendment to the 1991 DCPR Regulations as the

completion of the entire scheme had not been completed as

construction of Wing C5 of Building No. 5 with 16 floors as disclosed

to the flat purchasers of Building Nos. 4 and 5 had not been

completed.

58. Mr. Kumbhakoni has submitted that the Plaintiff cannot

claim that there was zero FSI on the plot as the Defendant No. 1 was

entitled to apply for the 33% premium FSI (introduced by the

amendment to the 1991 DCPR Regulations) as the construction of

Wing C5 of Building No. 5 as disclosed to the flat purchasers under

the original 1993 sanctioned layout had not been completed and

such benefit of change in law would accrue to the Developer until

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

such scheme of Building Nos. 4 and 5 being 8 Wings of 16 floors

under the original 1993 plan as disclosed to the flat purchasers and

expressly mentioned in the flat purchase agreements had been

constructed and completed.

59. Mr. Kumbhakoni has submitted that the 1993 layout

plan was disclosed to the Plaintiff and this has also been noted in

Paragraph 37 of this Court's Order dated 26.03.2025 in Lok Housing

& Construction Ltd. v. State of Maharashtra and others, Writ Petition

No. 6418 of 2017. The Plaintiff was a party to the Writ Petition as

Respondent No.3 and defending the Deemed Conveyance Order

dated 21st March, 2017 passed in its favour. He has submitted that

the 1993 Layout Plan clearly refers to Building C5 (at the time

numbered as B-4) as having stilt + 16 floors.

60. Mr. Kumbhakoni has submitted that the documents on

record also refer to the 1993 Layout Plan and Building No. 4 and 5

being identical buildings having 4 Wings of 16 floors each. This

include the Recital in Agreement for Sale dated 27 th March, 2007 and

the Recitals in Flat Purchase Agreements entered into with flat

purchasers of the Plaintiff dated 27 th April 1995; 9th February, 2000;

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

30th December, 2000 & 3rd August, 2006.

61. Mr. Kumbhakoni has submitted that the Plaintiff alleges

that the IOD drawing dated 5 th April 1995 sanctioned by MCGM was

disclosed to its members in Paragraph 24 of the Plaint. However,

none of the Flat Purchase Agreements annex the 1995 IOD Plan. The

Plaintiff has solely relied on Affidavit of Mr. Mahendra Kumar

Prabhashankar Bhatt which is a matter of evidence which cannot be

considered at this stage.

62. Mr. Kumbhakoni has placed reliance upon Zircon

Venture Co-operative Housing Society Ltd. (supra), wherein this

Court was dealing with a similar situation where the flat purchasers

of a society did not mention in the Plaint that the original plan of

2005 had been disclosed to it, which expressly mentioned that there

were 12 buildings contemplated in the 2005 plan. Ultimately, 9

buildings were constructed. The flat purchasers only relied in the

Plaint on a subsequent revised plan of 2008, to allege that the

proposed construction of the 10th building was being done where the

2008 revised plan indicated closed car parking space and that the FSI

had been consumed in constructing the 9 buildings. Ultimately, this

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Court had held that there had been a reference to the original 2005

plan in the flat purchase agreements, which indicated the 10 th

building and therefore, prima facie, there had been a full and true

disclosure of the construction of 12 buildings and there was no

further consent required for putting up the 10th building.

63. Mr. Kumbhakoni has referred to Paragraphs 23 and 32 of

Plaint and Paragraph 5 and 6 of Plaintiff's Affidavit-in-Rejoinder

dated 15th January 2020. The Plaintiff admitted therein that as per

the 1995 IOD plan that had been purportedly disclosed to the

Plaintiff that Building No. 5 would have 4 Wings including Wing C5

of Building No. 5, all Wings of Building No. 5 having 12 floors. He

has further referred to Paragraphs 37 and 52 of Plaintiff's Affidavit-

in-Rejoinder dated 15th January, 2020, wherein the Plaintiff

acknowledges that the layout sketch annexed to flat purchase

agreements indicated that Building No. 5 had 4 Wings. In Paragraph

6.1.2 of Plaintiff's Rejoinder dated February 2020, the Plaintiff

admits that he was shown layout of Building No. 5 as having 4 Wings

titled B3, C3, C4 and B4 (B4 now known/titled as C5). The Plaintiff

in Paragraph 6.1.5 does not deny that the 1993 Layout Plan showed

a Wing of 16 floors. Additionally, in Paragraph 6.4 of Plaintiff's

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Rejoinder dated February 2020, the Plaintiff admits that Wing B-4 of

Building No.5 had been renamed as Wing C5.

64. Mr. Kumbhakoni has submitted that the 1995 IOD Plan

disclosed to Plaintiff's members, as per the Plaintiff's own admission,

indicated that there was a refuge area on the 7 th and 12th floor for

Wing B-4 (now known as Wing C5). Therefore, Wing C5 of Building

No. 5 was always going to have more than 12 floors.

65. Mr. Kumbhakoni has submitted that the Plaintiff has

produced the No Objection Letter dated 30 th October 1993 issued by

the Chief Fire Officer which evidences Building C5 (at the time

referred to as Wing B-4) of Building No. 5 having 16 floors. Further,

it is mentioned that the refuge area was on 7 th and 12th floor,

indicating Wing C5 having 16 floors. He has submitted that this No

Objection Letter dated 30th October, 1993 has been referred in

Paragraph 41 of the Plaint and is also mentioned in the Nadkarni's

Report.

66. Mr. Kumbhakoni has also relied upon fact that the

Plaintiff has produced Parking Layout dated 27th January 1995 issued

by the Traffic Department of MCGM, which evidences Building C5 (at

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

the time referred to as Wing B-4) of Building No. 5 having 16 floors.

Further, the layout plan dated 19th April 1997 shows Wing No. C5 (at

the time numbered as B-4 as having stilt and 16 floors).

67. Mr. Kumbhakoni has placed reliance upon other

documents on record which also state that Wing C5 would have 16

floors. This includes the MoU dated 29 th April, 2011 and Joint

Venture Agreement dated 29th April, 2011 pursuant to which the

Defendant No. 1 acquired rights to develop Wing C5. The Joint

Venture Agreement dated 29th April, 2011 in Recital F states that

Building Nos. 4 and 5 were being constructed being 8 buildings of 16

floors. Further, in the Joint Venture Agreement signed in 2016

between Lok Housing and Defendant No. 1 states in Recital I that

Building Nos. 4 and 5 comprised 8 Buildings having 16 floors. In the

Agreement of Assignment of Development Rights dated 29 th March,

2018 signed by Lok Housing in favour of Defendant No. 1 stated in

Recital I that Lok Everest comprised of 8 buildings having stilt + 16

floors, of which 7 buildings were completed.

68. Mr. Kumbhakoni has submitted that the Plaintiff in its

final arguments has made no allegation that garden, swimming pool

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

and clubhouse are being affected by construction of Wing C5, if the

same is constructed in accordance with the 1993 Layout Plan.

69. Mr. Kumbhakoni has submitted that in the Flat Purchase

Agreements dated 27th April 1995, 9th February 2000, 30th December

2000 and 3rd August 2006 it is stated that the residual F.A.R (F.S.I) in

the plot of the layout not consumed will be available to the

Developers till the completion of the scheme and registration of the

Societies (Clause 29 of the Agreement).

70. Mr. Kumbhakoni has submitted that in Sheth Developers

(supra) this Court held in Paragraphs 133 and 134 that clauses in flat

purchase agreements that provide that formation of the society and

conveyance taking place after the entire property was developed or

full payment was received was not contrary to Sections 10 and 11 of

MOFA.

71. Mr. Kumbhakoni has submitted that the 1993 layout

plan was for 5 buildings only and the 1995 IOD Plan referred to only

7 buildings. He has submitted that the 1993 Layout Plan and the

1995 IOD Plan refer the total area and permissible area as 74,476.04

sq.meter for the entire sub-divided Plot A. He has submitted that

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

there had been multiple revisions to the sanctioned plans on 6 th

August, 1994, 5th April, 1995, 9th October, 1995, 20th May, 2000, 10th

March, 2003, 12th January, 2006 and 1st November, 2007 which had

led to an increase in the number of buildings being constructed,

which were NOT a part of these plans.

72. Mr. Kumbhakoni has submitted that the buildings

constructed are more than those mentioned in the aforementioned

plans. The Plaintiff at no point in time raised any objection that there

had been a deviation in relation to the disclosure of construction of

Buildings that had not been disclosed in 1993 or 1995 Plan.

73. Mr. Kumbhakoni has submitted that the MCGM had

conceded by placing reliance upon the 2000 layout plan that Building

No. 5 in issue is not completed. This 2000 layout plan shows Wing

C5 (at the time numbered as Wing B-4). He has submitted that it is

pertinent to note that the 2000 layout plan was to add Building Nos.

3 and 11.

74. Mr. Kumbhakoni has placed reliance upon the Judgment

of this Court in Chetan Shelke (supra) at Paragraphs 8.6 and 8.7,

wherein it has been held that where there had been various

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

modifications/amendments to the original sanctioned plan and at no

point of time did the flat purchasers file their objections nor resisted

the amendment of the original sanctioned plan, this conduct was a

relevant factor to determine whether injunction ought to be refused.

It has been held in the said case that there had been 8 revisions of

the original sanctioned plan, which were in public domain and the

fact that the flat purchasers had not raised any objections to any of

the revisions was a strong mitigating factor. The flat purchasers were

held to have approached the Court after gross delay. Further it was

held that the grievance that the FSI had been exhausted could not be

decided summarily merely on the basis of pleadings.

75. Mr. Kumbhakoni has also placed reliance upon the

Judgment of this Court in Krishna Constructions (supra) at

Paragraphs 17 and 18 which referred to the decisions of Lakeview

Developers (supra) and Dosti Corporation (supra). These Judgments

have been distinguished as being cases where the construction as

disclosed to the flat purchasers had been completed. Further the

decision of this Court in Malad Kokil (supra) has been referred to and

distinguished on the ground that in that case construction was being

done not in accordance with the disclosed layout. It has been held in

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Krishna Constructions (supra) that the Suits in the aforementioned

decisions were filed after the construction was complete and the

society of the flat purchasers had been formed and registered.

Further, it is held that the issue of full potential of the project and

developability, and the informed consent of the flat purchasers could

not be decided in a straitjacket formula as these issues depend on the

facts of each case.

76. Mr. Kumbhakoni has submitted that the Plaintiff though

having admitted that additional FSI of 33% was added to DCR 1991

by amendment vide Notification dated 24th October, 2011 and,

having acknowledged that this additional FSI became available after

construction of 3 Wings of Building No. 5 did not mention that this

additional FSI of 33% became available prior to the registration of

Building No. 5 on 31st August, 2015. Therefore, the development

potentiality on account of 33% FSI under change to DCR 1991

belonged to Defendant No. 1. Clause 7 of such notification states that

"any disclosure made for use of TDR/FSI, while making agreements

with purchasers under MOFA Act shall be held valid for use of 0.33

FSI".

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

77. Mr. Kumbhakoni has submitted that the construction of

proposed Wing C5 of 16 floors would require approximate 8357 sq.

meter which was available to the developer on account of

introduction of premium FSI of 33% under the 2011 amendment to

the 1991 DCPR regulations. The developer was entitled to make the

application to MCGM for availing the premium FSI of 33% as the

construction of Wing C5 with 16 floors as disclosed to flat purchasers

had still not been completed and therefore, the construction of the

entire scheme had not been completed.

78. Mr. Kumbhakoni has submitted that the Defendant No.1

has mentioned in the Sur-rejoinder dated 22 nd January, 2020 to the

Plaintiff's Rejoinder dated 15th January 2020 that necessary approvals

for utilizing 0.33 FSI and loading TDR for construction of Wing C5

were pending. Subsequently, vide Notification dated 4 th December,

2015 the premium FSI under DCR 1991 increased to 50%.

79. Mr. Kumbhakoni has submitted that the Plaintiff has

admitted in Paragraph 42 of the Plaint and Paragraph 12 of the

Plaintiff's Affidavit-in-Rejoinder dated 15 th January 2020 that as the

society for Building No. 5 was formed in August 2015, the balance

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

FSI after that date, i.e. August 2015 purportedly belonged to the

Society. Consequently, as per the Plaintiff's own admitted case in the

Plaint the extra FSI prior to August 2015 would belong to Defendant

No. 1.

80. Mr. Kumbhakoni has submitted that as the flat purchase

agreements mention that the layout was being constructed as a

scheme in a phase wise manner, all FSI belongs to the Developer

until completion of the scheme and construction of Wing C5 with 16

floors as disclosed to the flat purchasers under the flat purchase

agreements.

81. Mr. Kumbhakoni has submitted that this Court ought to

decide the entitlement of Defendant No. 1 on the question of area,

dehors the Orders passed by this Court dismissing the Writ of Lok

Housing filed against the Deemed Conveyance Order dated 21 st

March, 2017. This is in view of the Competent Authority while

exercising jurisdiction under Section 11 of MOFA was concerned

primarily with prima-facie entitlement of the society and did not

adjudicate upon disputed title involving complex factual questions,

which required detailed evidence and for which the predecessor-in-

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

interest of Defendant No. 1 had the liberty to file a civil Suit to

establish right, title and interest in relation to the larger property and

such Suit would be decided on its own merits, without being

influenced by the observations made in the Deemed Conveyance

Order.

82. Mr. Kumbhakoni has submitted that the balance of

convenience is also in favour of Defendant No. 1. Pursuant to the

MoU dated 29th April, 2011 and Joint Venture Agreement dated 29 th

April, 2011, the Defendant No. 1 has taken steps for redevelopment

including putting up its board. Based on these agreements,

Defendant No. 1 obtained Commencement Certificate dated 10 th

January, 2017. Thereafter, Agreement of Assignment of Development

Rights dated 29th March, 2018 was signed by Lok Housing in favour

of Defendant No. 1. The Development work had started after grant

of Commencement Certificate in 2016, which was paused due to stop

work notice. Excavation and shore piling work has been done after

withdrawal of stop work notice. The Defendant No. 1 has invested a

sum of INR 12 crores on the project. Multiple individuals had also

made claims in respect of various flats in Building No. C5 in the

communication dated 1st February, 2010 received from Insolvency

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Professional. Lok Housing was entitled to 25% of constructed area

under the assignment agreement in which the said individuals may

claim. Without accepting these claims, these individuals may be

adversely affected.

83. Mr. Kumbhakoni has accordingly submitted that the

Interim Application requires to be dismissed in view of no prima facie

case being made out and balance of convenience also being against

the Plaintiff.

84. Having considered the submissions, the issue that arises

for determination is whether the Defendant No.1 - Developer has

exhausted the development potential of the land as disclosed to the

flat purchasers at the time of the execution of the flat purchase

agreements and is now seeking to utilize more FSI on the subject plot

on account of an increase in FSI due to change in law, contrary to

MOFA.

85. It is the Plaintiff's case that the Developer had exhausted

the development potential of Building No.5 and of the entire layout.

That once the Developer had exhausted the development potential of

the said land, no further construction is permissible without the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

informed written consent of 100% of the flat purchasers. The Plaintiff

has based its case on the disclosures made by the Developer of the

1995 layout plan to the flat purchasers while executing the flat

purchase agreements.

86. It is pertinent to note that in the flat purchase

agreements executed between the Developer and the flat

purchasers / members of the Plaintiff - Society, the 1993 layout plan

has been specifically mentioned. Admittedly, the 1995 layout plan

has neither been referred to nor annexed to the flat purchase

agreements. The only reliance of the Plaintiff in support of its

contention that the revised 1995 plan was disclosed by the Developer

to the members of the Plaintiff - Society at the time of execution of

the flat purchase agreements is an Affidavit of Mr. Mahendra Kumar

Prabhashankar Bhatt - flat purchaser. This overlooks the fact that in

Clause 1 of the flat purchase agreements, it is expressly mentioned

that the layout plans and specification i.e. the 1993 layout plan were

kept for inspection at the site and office of the Developer. It is

nowhere the Plaintiff's case that the Plaintiff had sought/asked for

the 1993 layout plan and that the same was not given / "shown".

Thus, at this prima facie stage, on a balance of "preponderance of

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

probabilities", it can only result in one conclusion that the 1993

layout plan was not only "disclosed to the Plaintiff", but also was

"shown" to the Plaintiff.

87. Further, it is evident from the 1993 layout plan, of which

I have had the benefit of perusing, that Building Nos.4 and 5 are

shown as two "identical" buildings, like mirror images, with total 8

Wings, i.e. 4 Wings each which were to be constructed. I have also

had the benefit of perusing the plan annexed to the flat purchase

agreements and from which it is evident that the exact design and

location of Building Nos. 4 and 5 is "shown" on the plan. In my prima

facie view Building Nos.4 and 5 have been disclosed to the members

of the Plaintiff - Society and which buildings were "identical" with 4

Wings, having 16 floors each. It is an admitted position that only 3

Wings of Building No.5 have been constructed. The Defendant No.1 -

Developer has proposed completion of Building No.5 by completing

the construction of the balance 4th Wing i.e. Wing C5 with 16 floors.

88. I find much merit in the submissions on behalf of the

Defendant No.1 - Developer that the Developer is entitled to develop

in a phase wise manner, the scheme which includes Wing C5 of

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Building No.5 which has been disclosed to the flat purchasers. In the

flat purchase agreements, certain clauses are relevant to reproduce as

under:

"1. The Developers are constructing various buildings in the said complex known as "Lok Everest"

as per the layout and building plans sanctioned by the Bombay Municipal Corporation. The said plans and specifications have been kept for inspection at the site and also at the office of the Developers, which the Purchaser(s) have seen and approved. It is hereby agreed that the Developers shall be entitled to make such variations or amendments as may be required to be done from time to time by the Bombay Municipal Corporation or any other local authorities or Government body and the Purchaser(s) shall not be entitled to raise any objection on account of such variation or amendment provided that the Developers shall obtain prior consent in writing from the Purchaser(s) in respect of such variations or modification which may adversely affect the premises agreed to be furnished by the Purchaser(s)

....

16. Nothing contained in this Agreement is intended to be nor shall be construed as a grant, demise or assignment in law of the said premises or

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

of the said plot and Building or any part thereof. The Purchaser(s) shall have no claim save and except in respect of the premises hereby agreed to be sold to him and all open spaces, parking spaces, recreation spaces etc. will remain the property of the Developers until the said land and Building is transferred to the Society as hereinafter mentioned.

....

20. The Developers shall have a right to make additions, alterations, to raise additional storeys or structures at any time as may be permitted by Municipal Corporation of Bombay and such additions, alterations and additional structures or storeys shall be the sole property of the Developers who shall be entitled to deal with or dispose it of in any manner that they may deem fit and the Purchaser(s) hereby consents to the same. The Purchaser(s) hereby agrees that he/she/they will give all necessary facilities and fully cooperate with the Developers to enable the developers to make any additions and alterations and/or to raise additional storeys or structures in accordance with the plans sanctions or which may hereinafter be sanctioned and the Purchaser(s) hereby further agrees even after being admitted as a member of the said Society, he will consent to the Society giving to the Developers full facility,

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

assistance and cooperation to enable the Developers to make the said additions and alterations and/or to raise additional storeys or structures complete and fit for occupation in all respects and for the aforesaid purpose the Developers shall be entitled to utlise and/or make connection from all water pipe-lines and storage tanks, sewrage and draining pipe-lines, electric cables and electric lines and other convenience and amenities to the said additional storeys or structures which may be constructed by the Developers and the Purchaser(s) hereby consents to the same, and he/she/they shall not raise any objection whatsoever.

...

25. The Developers, shall after the construction of the said Building is completed in all respects and after the Occupation Certificate is granted by the Bombay Municipal Corporation, get the Purchaser (s) admitted as member of the Co-operative Society, which may be formed by the Purchaser(s) of the different premises of the said Building subject, however, that the Developers shall be entitled to form the said Co-operative Society of an individual or of a group of buildings in particular sector. The said Co- operative Society shall then be entitled to look after and manage the affairs of the said building. The

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Conveyance of the said plot and the Buildings standing thereon shall be executed or caused to be executed by the Developers in favour of such Society only after completion of the entire scheme, namely "LOK EVEREST".

...

28. The Purchaser(s) is/are aware that the plot on which the said Building is constructed, forms a part of the larger property which is more particularly described in the first schedule hereunder written. The Purchaser(s) is/are also aware that he said plot is a part of the entire layout which includes staff quarter buildings as well as the buildings at the disposal of the Developers known as "LOK EVEREST". The Developers shall be entitled either to form and register a cooperative society of all the buildings in the layout or to form a Cooperative Society of each individual building. The discretion shall solely lie with the Developers and the Purchaser(s) shall have no objection of whatsoever nature in respect of the same. In view of the said entire scheme being a large property, the individual Cooperative Societies in the said scheme shall not be entitled to any title deeds. The title deeds shall be handed over to the apex body of all the cooperative societies in the said scheme after the competition of the entire scheme "LOK EVEREST" and after the execution of the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Conveyance/s in respect of the said property.

29. The Developers hereby declare that the Floor Area Ratio (Floor Space Index) available in respect of the said entire land is as per the FSI statement given in the plans sanctioned by the Bombay Municipal Corporation (BMC) and that no part of the said Floor Space Index has been utilized by the Developers elsewhere for any purpose whatsoever. In case the said Floor Space Index has been utilized by the Developers elsewhere, then the Developers shall furnish to the Purchaser(s) all the detailed particulars in respect of such utilization of Floor Space Index by them. In case while developing the said land the Developers have utilized any Floor Space Index of any other land or property by way of Transferable Development Rights (TDR), then the particulars of such floor space index shall be disclosed by the Developers to the Purchaser(s). The residual F.A.R (F.S.I) in the plot of the layout not consumed will be available to the Developers till the completion of the scheme and registration of the Societies. Whereas after the registration of all Societies, the residual F.A.R (F.S.I) in "Lok Everest" complex, if any shall be available to the respective Societies or the apex body.

...

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

32. The purchaser(s) is/are aware that the said property more particularly described in the First Schedule hereunder written is divided by the Developers into various smaller plots for the effective development of the said property consisting of various buildings in the layout. The purchaser is also aware that the Developers shall be consuming the full potential of F.S.I. in relation to the total area of the said entire property as permissible under the relevant D.C. Rules while constructing the said building on the basis of the approved, single layout. It has also been brought to the notice of the Purchaser(s) that the FSI consumed in the said building has no relation with the area of the plot on which the said building is constructed. It is abundantly made clear to the Purchaser(s) that none of the plots on which the said buildings are constructed shall be entitled to additional benefits of FSI in lieu of the open spaces, internal road, garden and/or appurtenant to the said building as the FSI of the entire property has been utilized fully by the Developers irrespective of the size or height or floor space consumed by the individual buildings. As far as possible the Developers may cause to form a Co-operative Society of an individual building but, however, it shall be at the discretion of the Developers to form a Society of more than one building or all the buildings in a particular sector. The Conveyance shall accordingly be executed in favour

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

of such Society or Societies. In view of what is stated hereinabove it is hereby agreed that none of the purchasers and none of the Societies so formed shall claim any proportionate benefit of FSI in respect of their individual buildings, nor shall they be entitled to raise objection for the said imbalance in the distribution/consumption of FSI, interse between Lok Everest and Staff Quarters Buildings."

(Emphasis Supplied)

89. The extracted clauses of the flat purchase agreement

makes it clear that the FSI in the plot of the layout not consumed will

be available to the Developers till the completion of the scheme and

registration of the societies. Further, it is provided that the

Developers shall be consuming the full potential of FSI in relation to

the total area of the entire property as permissible under relevant DC

Rules while constructing the said buildings on the basis of the

approved, single layout itself. The purchasers shall not have any

claim save and except in respect of the premises agreed to be sold to

them and all open spaces, parking spaces, recreation spaces, etc. will

remain the property of the Developers until the said land and

building is transferred to the Society as mentioned therein.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

90. It is an admitted position that additional FSI of 33% was

added to DCR 1991 by amendment vide a Notification

No.TBP/4308/776/CR127/2008/UD-11 dated 24th October, 2011.

The Plaintiff has also admitted that this additional FSI became

available after construction of 3 Wings of Building No.5. Under the

aforementioned clauses of the flat purchase agreements the

development potentiality on account of 33% FSI under change to

DCR 1991 belongs to Defendant No.1 - Developer as the registration

of Building No.5 was on 31st August, 2015. It is pertinent to refer to

Clause 7 of the said Notification dated 24th October, 2011 which

states that "any disclosure made for use of TDR/FSI, while making

agreements with purchasers under MOFA Act shall be held valid for

use of 0.33 FSI".

91. It has been held in the Judgment of this Court in Krishna

Constructions (supra) that the issue of full potential of the project

and developability, and informed consent of land purchasers cannot

be decided in a straitjacket formula as these issues depend on the

facts of each case. The Judgments of this Court in Lakewood

Developers (supra); Dosti Cooperation (supra) and Malad Kokil

(supra) have been distinguished in the said Judgment. In Lakewood

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Developers (supra) and Dosti Cooperation (supra) , the construction

disclosed to the flat purchasers had been completed and in Malad

Kokil (supra), the construction was not done in accordance with the

disclosed layout.

92. An attempt has been made on behalf of the Plaintiff to

distinguish the said judgment, on the ground that the Developer in

that case had terminated the flat purchase agreement with the only

flat purchaser who filed a Suit, which was not challenged by the said

flat purchaser. Further, the said case had not considered the

Judgment of this Court in Sheth Developers (supra), on duty of the

Developer to disclose the development potential of the land. I find

that the distinguishing of the said Judgment on this ground is

misplaced as the ratio of the Judgment is that the issue of full

potential of developability and informed consent of the flat

purchasers cannot be decided in a straitjacket formula as these issues

depend on the facts of each case. The further development cannot in

any manner be interfered with, at the behest of the flat purchasers

who have informed consent as contemplated under Section 7 of

MOFA and where the Developer has been held to comply with the

requirement of true and full disclosure, as contemplated under

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Section 3 of MOFA.

93. In Zircon Venture Cooperative Housing Society Ltd.

(supra) which has been relied upon by Defendant No.1, this Court

had considered a similar case where the flat purchasers of the society

had not mentioned in the Plaint that the original plan of 2005 had

been disclosed to them, which expressly mentioned that there were

12 Buildings contemplated in the said plan. Ultimately 9 Buildings

had been constructed. The flat purchasers had relied upon a

subsequent revised plan to contend that in the revised plan, the

proposed construction of the 10th building was done where the said

plan indicated closed car parking space and that FSI had been

consumed in constructing the 9 Buildings. This Court had considered

the fact that there was a reference to the original 2005 plan in the

flat purchase agreements which indicated the 10th Building and

therefore, prima facie held that there had been a full and true

disclosure of the construction of the 12 Buildings and no further

consent was required for putting up the said 10th Building.

94. I do not find merit in the attempt made on behalf of the

Plaintiff to distinguish this Judgment on the ground that it had been

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

decided before the Lakeview Developers (supra) and it did not have

the benefit of this binding decision. In the said Judgment, it has been

held that what is required to be seen is whether the Developer

intends on making "drastic change" to that disclosed to the flat

purchasers. It is contended by the Plaintiff that the Developer in the

present case is proposing to utilize 14,233.96 square meters to

construct 3 Wings, each with 22 floors and thereby adding 265

tenements to what was allegedly disclosed to the flat purchasers and

this certainly is a drastic change. It is pertinent to note that during

the course of arguments, Mr. Kumbhakoni for the Defendant No. 1

has suggested that Defendant No. 1 will only construct one building

of 16 floors as Wing C5 and not 3 Wings of 22 floors as per the 2019

plan. This concession on behalf of Defendant No. 1 being in

consonance with the 1993 sanctioned layout plan is entirely

reasonable. It is not contrary to MOFA as sought to be contended by

the Plaintiff.

95. It is evident from the documents on record that Wing C5

would have 16 floors and these documents include the no objection

letter dated 30th October, 1993 issued by the Chief Fire Officer which

the Plaintiff has itself produced; the parking layout dated 27th

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

January, 1995 which the Plaintiff itself has produced and the layout

plan dated 19th April, 1997. Further, the joint venture agreement

dated 29th April 2011 at recital F states that Building Nos. 4 and 5

were being constructed, being 8 buildings of 16 floors each. The joint

venture agreement signed in 2016 between Lok Housing and

Defendant No. 1 states in recital 1 that Building Nos. 4 and 5

comprises of 8 Buildings having 16 floors each. This is also

mentioned in the agreement of assignment of development rights

dated 29th March 2018 signed by Lok Housing in favour of

Defendant No. 1 at recital 1 viz. that Building Nos.4 and 5 comprise

of 8 buildings having 16 floors, of which 7 buildings were completed.

Thus, at this prima facie stage, the Plaintiff has been aware of

Building Nos. 4 and 5 comprising 8 buildings having 16 floors each

and out of which 7 buildings have been completed and the remaining

building being Wing C5 in Building No.5 also having 16 floors is to

be completed.

96. Further, it is not the Plaintiff's contention that the

garden, swimming pool and club house would be affected by

construction of Wing C5, if the same was constructed in accordance

with the 1993 layout plan.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

97. There have been multiple revisions to the 1993

sanctioned layout plan on 6th August 1994, 5th April 1995, 9th

October 1995, 20th May 2000, 10th March 2003, 12th January 2006

and 1st November 2007 which have led to increase in number of

buildings being constructed, which were not part of these plans. In

the 1993 layout plan only 5 buildings were provided. The 1995 IOD

plan referred to only 7 buildings. In view of the multiple revisions to

the sanctioned plans, there are 10 societies in the layout, excluding

the Plaintiff's society (Building No.4) and Lok Mansarovar

Cooperative Society Limited (3 Wings of Building No.5) covering 14

Buildings in the current layout. This indicates that the Buildings

constructed are more than that were mentioned in the 1993 layout

plan or the 1995 IOD plan.

98. The Plaintiff has at no point of time raised any objection

to there being a deviation in relation to the disclosure of construction

of Buildings that had not been disclosed in the 1993 or 1995 plan.

Building No.8 was originally planned with 2 Wings only i.e. L1 and

L2, and this was subsequently amended and now comprises of 7

Wings consisting of L1 to L7 which have been constructed. It is

pertinent to note that even in respect of Building No.5, although it

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

was the contention of the Plaintiff that the FSI of 22,807.89 square

meters for 4 Wings of 12 floors, had been exhausted by the Developer

in constructing 3 Wings of 16 floors plus stilt and podium. The

Building No.5 with 3 Wings of 16 floors had admittedly been

completed in 2008. No objection had been raised by the Plaintiff for

deviation from the 1995 IOD plan in relation thereto.

99. It has been held by this Court in Chetan D. Shelke

(supra), relied upon by Defendant No.1 that where there has been

various modification / amendments to the original sanction plan and

at no point of time did the flat purchasers file their objections nor

resist the amendments to the original sanction plan, the Court before

granting injunction, would consider the conduct of the party as a

relevant factor to determine whether injunction ought to be refused.

It has been held in that case that the flat purchasers had approached

the Court after gross delay as there had been 8 revisions of the

original sanction plan, which were in public domain and the fact that

the flat purchasers had not raised any objections to any of the

revisions was a strong mitigating factor.

100. I do not find merit in the attempt made on behalf of the

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Plaintiff to distinguish this Judgment on the ground that in the

present case it was only in 2019, that the Developers sought to

construct more than what was disclosed to the flat purchasers in the

1995 plan by inter alia adding 14233.96 square meters to Wing C5.

This is on the misconceived premise that the 1995 plan was the plan

shown to the Plaintiff at the time of executing the flat purchase

agreements. Further, the only basis for this premise is an Affidavit of

a flat purchaser produced by the Plaintiff and which requires to be

proved by evidence to be substantiated in trial and not at this prima

facie stage.

101. The flat purchase agreements provide that the layout

was being constructed as a scheme in a phase wise manner and that

all FSI belongs to the Developer until completion of the scheme by

construction of Wing C5 with 16 floors as per the 1993 layout plan

disclosed to the flat purchasers under the flat purchase agreements. It

has been held in Sheth Developers (supra) that clauses in flat

purchase agreements that provide that formation of the society and

conveyance taking place after the entire property was developed or

full payment was received was not contrary to Sections 10 and 11 of

MOFA.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

102. The Plaintiff also relied upon Sheth Developers (supra)

to contend that in that case the Developer had disclosed development

potential of the land as being 6,00,000 square feet in the flat

purchase agreements themselves. They have contended that in the

instant case the Developer had not disclosed the development

potential of the land in the flat purchase agreement and which was

only revealed in the 1995 sanctioned plan. It is their contention that

this development potential has admittedly been exhausted by the

Developer. Accordingly no further construction is permissible as per

the law laid down in Sheth Developers (supra). I find this contention

misconceived in view of the fact that the 1993 sanctioned layout plan

had revealed the development potential of the said land including the

construction of Building No.5 which included Wing C5 and Building

No.5 was a mirror image of Building No. 4.

103. In view of the layout being constructed as a scheme in a

phase wise manner, including construction of Wing C5 with 16 floors,

until completion of the scheme and construction of Wing C5 with 16

floors, the FSI would belong to the Developer. This would include the

additional FSI accruing to the Developer in 2011 as the construction

of Wing C5 of Building No.5 had not been completed as per the 1993

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

layout plan disclosed and registration of Building No.5 was on 31 st

April, 2015.

104. With regard to the report of M/s Nadkarni & Co. relied

upon by the Plaintiff, the report has proceeded on the premise that

the 1995 layout plan had been disclosed to the flat purchasers i.e.

members of the Plaintiff - Society when the flat purchase agreements

had been executed. Although the Defendant No.1 had not produced

the report of any expert of its own to counter the report of M/s

Nadkarni & Co., in view of the report being based on the 1995 layout

plan without considering the 1993 layout plan which, in my prima

facie view, had been disclosed to the flat purchasers, the findings in

the report cannot be accepted at this stage. Further, in view of the

concession which has been made by Mr. Kumbhakoni on behalf of

Defendant No.1 that instead of constructing three Wings (A, B, C)

each comprising stilt plus 22 upper floors as Wing C5 of Building

No.5 as per the 2019 Plan, there shall be construction of only one

building of 16 floors at the interim stage in consonance with the

1993 layout plan, this concession deserves acceptance.

105. The Plaintiff has sought to rely upon an Order dated

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

26th March 2025 passed by the learned Single Judge of this Court in

Writ Petition no. 6418 of 2017, wherein it is observed that the

Developer has unilaterally revised the sanctioned plan and

introduced a fourth building and that the Developer has consumed

the entire permissible FSI under the Development Control

Regulations and inspite of which revised the layout unilaterally.

These findings in my view, is in the context of the competent

authority exercising jurisdiction under Section 11 of MOFA in

granting deemed conveyance. There remains adjudication of disputed

title which involves complex factual issues which have rightly not

been gone into by the learned Single Judge whilst dismissing the Writ

Petition of Lok Housing filed against the deemed conveyance Order

dated 21st March, 2017. This would be a matter of trial in the Suit.

Having arrived at a prima facie finding that the Developer can utilize

the additional FSI which became available by amendment to DCR

1991 vide a Notification dated 24th October, 2011 as the phase wise

construction of proposed Wing C5 of 16 floors is yet to be carried out

as disclosed to the flat purchasers, the observations made in deemed

conveyance Order dated 21st March, 2017 cannot come in the way of

these prima facie findings.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

106. I find that the balance of convenience is also in favour of

the Defendant No.1 as Defendant No.1 has pursuant to the

agreements entered into including the joint venture agreement dated

29th April 2011 taken steps for redevelopment. Defendant No.1 -

Developer has put up its board at the site of Wing C5 i.e. after the

assignment of the agreement the board in the name of joint venture

had changed to the Developer. Inspite of which no steps have been

taken by the Plaintiff until 2019 when Defendant No.1 submitted

new plans for development. Further, the Defendant No.1 has based

on the agreements including joint venture agreement executed in

2016 obtained commencement certificate dated 10th January 2017.

Thereafter the agreement of assignment of development rights has

been executed on 29th March 2018 by Lok Housing in favour of

Defendant No.1.

107. Development work started after grant of Commencement

Certificate in 2016 which was paused due to stop work notice. The

excavation and shore piling work has been done after withdrawal of

stop work notice. The Defendant No.1 is stated to have invested a

sum of INR 12 crores on the project, a break up of which is

mentioned in Paragraph 11 of Defendant No.1's reply dated 18th

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

December 2019. There are multiple individuals who have made

claims in respect to various flats in Wing C5 in communication dated

1st February 2010 received from the Insolvency Professional. The Lok

Housing was entitled to 25 percent of the constructed area under the

assignment agreement in which the said individuals may claim.

Thus, without accepting these claims, the individuals may be

adversely affected.

108. In view of the delay in approaching this Court,

considering that the construction had begun after the issuance of the

Commencement Certificate on 10th January, 2017, coupled with the

balance of convenience being in favour of the Defendant No.1 and no

prima facie case being made out, the present Interim Application

requires to be dismissed.

109. Accordingly, the present Interim Application is dismissed.

The statement of Defendant No.1 that no further activity would be

conducted on site recorded in Order dated 5 th February, 2020 passed

by this Court which has continued till today is vacated. In so doing I

accept the concession / statement made by Mr. Kumbhakoni on

instructions of Defendant No.1 that Wing C5 to be constructed by

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

Defendant No.1 shall comprise of one Building of 16 floors at the

interim stage. The Defendant No.1 shall accordingly not construct

Wing C5 of Building No.5 comprising of 3 Wings and 22 floors as per

the 2019 plan, but a single Building of 16 floors as per their

statement which is accepted, pending the hearing and final disposal

of the captioned Suit.

110. The Interim Application No.308 of 2019 is accordingly

disposed of.

111. The Interim Application No. 2718 of 2020 filed by the

Defendant No.1 is also disposed of by this Judgment and Order.

[R.I. CHAGLA, J.]

112. After pronouncement of this Judgment and Order, Dr.

Chandrachud, learned Counsel appearing for the Plaintiff has applied

for continuation of the statement of Defendant No.1 that no further

activity will be conducted on the site which has been recorded in the

Order dated 5th February, 2020 passed by this Court, for a period of

six seeks from today.

RO-IA 308.19 with IA 2718.20 in S 191.23.doc

113. Although Mr. Narichania, learned Counsel for Defendant

No.1 has opposed the continuation of the statement, considering that

the statement of Defendant No.1 has been in operation from 5th

February 2020, there shall be no further activity conducted on the

site for a period of four weeks from today.

[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