Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramesh Jinabhai Waghela vs The Municipal Corporation Of Greater ...
2026 Latest Caselaw 1460 Bom

Citation : 2026 Latest Caselaw 1460 Bom
Judgement Date : 9 February, 2026

[Cites 5, Cited by 0]

Bombay High Court

Ramesh Jinabhai Waghela vs The Municipal Corporation Of Greater ... on 9 February, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-AS:6701
                                                                                      7.AO.674.2025.doc

  Ajay

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION

                                  APPEAL FROM ORDER NO. 674 OF 2025
                                                WITH
                                INTERIM APPLICATION NO. 38391 OF 2025
                                                 IN
                                  APPEAL FROM ORDER NO. 674 OF 2025

             Ramesh Jinabhai Waghela                                            Appellant (Orig.
                                                                             .. Plaintiff No.3)
                  Versus
             The Municipal Corporation of Greater Mumbai
             and Ors.                                    .. Respondents

                                       ....................
              Mr. A.S. Rao a/w. Mr. Ameya Khot, Advocates for Appellant.
              Mr. Sachin Vajale, Advocate for BMC.
              Ms. Anjali Helekar a/w. S.A. Abhyankar, Advocates for Respondent
               No.3.
                                                  ....................

                                                      CORAM            : MILIND N. JADHAV, J.
                                                      DATE             : FEBRUARY 09, 2026.

             P.C.:

1. Heard Mr. Rao, learned Advocate for Appellant; Mr. Vajale,

learned Advocate for BMC and Ms. Helekar, learned Advocate for

Respondent No.3.

2. This is a case where the Appellant / Plaintiff No.3 is arguing

issues with which he has absolutely no locus whatsoever. A long rope

is given to Appellant / Plaintiff No.3 to argue the present Appeal From

Order after which the present order is passed. There are 19 Plaintiffs

before Trial Court. Only one of them i.e. Plaintiff No.3 has challenged

1 of 8

7.AO.674.2025.doc

rejection of Exhibit "5" Order.

3. Mr. Rao appears for the Appellant. Appellant / Plaintiff No.3

is amongst 36 tenants in the property comprising of a ground + one

storey building situated on Final Plot No.664, TPS-III, R M. Bhattad

Road, Borivali (West), Mumbai known as 'Vishnu Niwas'. Admittedly

building is constructed prior to 1961 by the landlord. Defendant No.3

in the Suit proceedings is the owner and landlord duly represented by

Mr. Abhayankar along with Mrs. Helekar. The building is 62 years old

and having seen and weathered several monsoons was categorized in

C2-A category requiring major repairs with evacuation pursuant to

notice issued by the Corporation under Section 353(B) of Mumbai

Municipal Corporation Act, 1888 (for short 'MMC Act') on 15.09.2021.

Series of incidents have happened thereafter.

4. Defendant No.3 owner / landlord carried out Structural

Audit which prima facie was deemed to be incomplete and lacked

Proforma-B prompting a second follow-up notice from the Corporation.

Second structural Audit Report dated 17.08.2022 was filed by owner

with the Corporation, inter alia, reaffirming the status of the building

as 'C2-A' classification requiring major repairs with evacuation. 36

tenants were housed in the building. Meeting of the tenants with the

Corporation fructified delay in repairs and evacuation of the property

when some of the tenants consented to contribute Rs.1 lakh each and

2 of 8

7.AO.674.2025.doc

called for a detailed repair plan. The Structural Auditor who had given

the plan initially called out each of the tenants to deposit of Rs.5 lakhs

with the landlord of the building which was not agreed upon. After

two years thereafter, the Plaintiffs rather some of the tenants

commissioned an independent Structural Audit which once again re-

affirmed C2-A classification status. Nothing fructified thereafter save

and except making an Application to the Corporation and Corporation

granting permission for repairs on 26.08.2022 under Section 499 of

the MMC Act.

5. Mr. Rao, learned Advocate for Appellant / Plaintiff No.3

would submit that this Court needs to take into account the fact that

repairs commenced with the monies that was collected and contributed

by some of the tenants, but nothing fructified thereafter. Corporation

had to issue stop work notice and follow-up notice leading to several

disputes resulting in intervention of the local MP who at the behest of

the tenants convened and appointed another Structural Auditor to

prepare SAR who prepared Report dated 05.11.2024. In this Report, it

was opined that the tenants had completed the repairs. Since there

was a clear dichotomy, the said SAR was referred to the TAC

Committee which conducted a thorough an independent Structural

Audit through experts and submitted its report classifying the building

in C-1 category.

3 of 8

7.AO.674.2025.doc

6. The Suit was filed when Plaintiffs received notice under

Section 527 of the MMC Act in September 2023 to challenge the

further notice issued under Section 354 of the MMC Act. According to

Corporation, Structural Audit Report submitted by Plaintiffs had a

validity of four months and if structural repairs were not commenced

within the said period, the said Report would stand invalidated and

invalid leading to further inspection in accordance with law.

7. The TAC Committee Report incidentally classifies the

building as 'C1' category requiring immediate evacuation and

demolition due to significant loss of structural integrity and strength of

the building between 2021 and 2025. In response to the TAC Report,

no response was received and some of the tenants namely 19 of them

filed the present Suit proceedings together.

8. Interim relief has been rejected by the learned Trial Court by

a reasoned speaking order appended at page No.126 of the Appeal

From Order.

9. Mr. Rao on behalf of one of the Plaintiff has persuaded me to

consider the incidents and events which transpired before passing of

the impugned order before the Trial Court during which representation

on behalf of Plaintiffs was made.

10. I have persuaded Mr. Rao to argue the issue with respect to

the impugned order which has been passed which prima facie

4 of 8

7.AO.674.2025.doc

juxtaposes the three SAR Reports and TAC Committee Report to arrive

at a conclusion.

11. Learned Trial Court has considered the first SAR Report filed

by Nilesh Pandit structural consultant of M/s. Space Design and

Development which is a detailed Report alongwith the Report

prepared by Mr. Pragnesh Oza dated 26.07.2023. It is prima facie

seen that the TAC Committee Report which is the third Report accepts

both the aforesaid Report before carrying out the Structural Audit in

respect of the subject building and qualifies that the said building

requires immediate evacuation in view of major leakages and

dampness in all walls exposed to weather, significant deflection in

ceiling slabs which has been prima facie observed, absence of plinth

protection, cracked flooring, and sagging of roof rafters on the first

floor. It is prima facie seen from the TAC Report that plumbing pipes

are misaligned and broken in several places, external plaster exhibited

cracks and signs of leakages and most importantly the common

passage on the first floor is severely sagged.

12. When the matter was first mentioned before me in

December 2025, grievance of Plaintiff No.3 as Appellant before me was

that he was not given a copy of TAC Report. By an order of this Court

copy of the said Report was directed to be given to Plaintiff to take

appropriate steps.

5 of 8

7.AO.674.2025.doc

13. The findings returned in paragraph Nos.9 to 11 are prima

facie based upon the Reports which are placed before the Court and

which are analyzed by this Court and also the subsequent events. It is

seen that Plaintiff Nos.1, 2, 4 to 15 and 17 to 19 have already settled

their disputes with the Defendant No.3 landlord by filing Consent

Terms and vacated the Suit premises i.e. their respective rooms before

any untoward incident can happen which is recorded by the learned

Trial Court. It is recorded that Plaintiff No.16 could not be present to

execute Consent Terms due to his illness. The only person which I may

not called minuscule minority either is Plaintiff No.3 before me. He is

the only dissenting member. For the last two months adequate

opportunity is given to Plaintiff No.3 to challenge the TAC Report but

Plaintiff No.3 has not done so. He chooses to argue the matter. Prima

facie he has not shown any perversity in the TAC Report to me.

14. Today, when the matter is called out, arguments are

advanced across the bar on the basis of ad-interim orders passed by the

Trial Court without even arguing the merits of the impugned order

before the Court. Another submission which is completely irrelevant is

made by Plaintiff No.3 is with respect to the status of the land where

the building is situated. Mr. Rao has placed before me an order dated

04.02.2026 passed in RTS proceedings by the Sub-Divisional Officer,

inter alia, with respect to Mutation Entries in respect of the subject

land wherein it is stated that the subject land is tribal land and the

6 of 8

7.AO.674.2025.doc

original owner not being a tribal would not be entitled to the land as

also the building standing thereon and then in the event if said

building is demolished, the original owner will not be in a position to

reconstruct the same. This submission of Mr. Rao cannot be

countenanced for more than one reason. Appellant / Plaintiff No.3 has

no locus whatsoever to make the aforesaid submission. That apart, the

reasons which are given by the learned Trial Court prima facie go to

the root of the matter. Because of the aforesaid submission, the said

subject suit building which is in a dilapidated state cannot be allowed

to be occupied. It is a matter of life and death. The minuscule minority

of the dissenting member cannot withhold development especially

when Defendant No.3 has taken steps as also to ensure that all tenants

will be treated at par.

15. Mr. Rao would submit that Plaintiffs are entitled to alternate

accommodation in lieu of their existing premises if they are vacate and

they not so offered the alternate accommodation. That right cannot be

available to the Plaintiff as a matter of right and all tenants will be

treated at par by the landowner / Developer when redevelopment

happens.

16. Ms. Helekar, learned Advocate alongwith Ms. Abhyankar

appears on behalf of Respondent No.3 - owner informs the Court that

as on today the immediate need of the hour is to vacate and evacuate

7 of 8

7.AO.674.2025.doc

the building before any untoward incident happens. Despite giving

adequate opportunity to Plaintiff, the Plaintiff has not been able to

challenge the TAC Committee Report.

17. The owner through his Advocate makes a statement that all

tenants will be treated at par in accordance with law in so far as any

entitlement in redevelopment on the said land is concerned and no

discrimination whatsoever will be made against any of the 36 tenants.

18. In that view of the matter, I am not inclined to accept the

submissions made by Mr. Rao and interfere with the reasoned speaking

order dated 08.10.2025 passed by the learned Trial Court. The said

order is upheld.

19. Needless to state that all contentions of Plaintiffs are

otherwise expressly kept open before the learned Trial Court in the

pending suit.

20. Appeal From Order is dismissed.

21. Interim Application is accordingly dismissed.

[ MILIND N. JADHAV, J. ]

Ajay Digitally signed by AJAY TRAMBAK AJAY UGALMUGALE TRAMBAK UGALMUGALE Date:

2026.02.09 20:27:10 +0530

8 of 8

 
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