Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gaurav Rajeshbhai Desai And Others vs Yagyanarayan Prabhunath Mishra And ...
2026 Latest Caselaw 1768 Bom

Citation : 2026 Latest Caselaw 1768 Bom
Judgement Date : 17 February, 2026

[Cites 10, Cited by 0]

Bombay High Court

Gaurav Rajeshbhai Desai And Others vs Yagyanarayan Prabhunath Mishra And ... on 17 February, 2026

 2026:BHC-AS:8190

                          Priyanka                                            4-asao-986-23-F(1).doc

                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         CIVIL APPELLATE JURISDICTION

                                             APPEAL FROM ORDER NO.986 OF 2023
                                                          WITH
                                           INTERIM APPLICATION NO.17755 OF 2023

                        1.    Gaurav Rajeshbhai Desai,              ]
                        Age: 39 years, Adult, Occ.: Business,       ]
                        Indian Inhabitant and presently             ]
                        residing at A-1, Carnation Building,        ]
                        Godrej Hill, Khadakpada Barave,             ]
                        Kalyan West, Dist. Thane - 421301.          ]

                        2.    Chirag Rajeshbhai Desai,              ]
                        Age: 37 years, Occ: Business,               ]
                        Indian Inhabitant and presently             ]
                        residing at A-1, Carnation Building,        ]
                        Godrej Hill, Khadakpada Barave,             ]
                        Kalyan West, Dist. Thane - 421301.          ]
                        3.    Mitul Ramanbhai Desai,                ]
                        Age: 48 years, Occ.: Professional,          ]
                        Indian Inhabitant and presently             ]
                        residing at 805, Chandralok Building,       ]
                        Vapi Silvasa Road, Charod, Vapi,            ]
                        Gujrat and also having address at:          ]
                        Income and Sales Tax Practitioner,          ]
                        Dwarkadas Vithaldas Building, 2nd           ]
                        Floor, Opp. Post Office, Station Road,      ]
                        Kalyan West, Dist. Thane - 421301.          ]       ... Appellants/
                                                                            Org. Plaintiffs
                                      V/s.
                        1.    Yagyanarayan Prabhunath Mishra,       ]
                        Age: 83 years, Occ.: Retired, Indian        ]
                        Inhabitant and present having address       ]
                        at Adarsh Hindi High School,                ]
                        Rambaug - 4, Santoshi Mata Mandir           ]
                        Road, Kalyan West, Dist. Thane - 421301.    ]
                        2.    Shikshan Prasaran Samiti,             ]
                        a charitable trust having its address       ]
                        at Aadarsh Hindi High School, Rambaug       ]
                        - 4, Santoshi Mata Mandir Rd.,              ]
                        Kalyan West, Dist. Thane - 421301.          ]
           Digitally
           signed by
           SUMEDH
SUMEDH     NAMDEO
NAMDEO     SONAWANE
SONAWANE   Date:
           2026.02.17
                                                                                                 1/12
           17:59:46
           +0530




                            ::: Uploaded on - 17/02/2026           ::: Downloaded on - 17/02/2026 20:45:09 :::
      Priyanka                                                4-asao-986-23-F(1).doc

3.   The Education Welfare Society,                ]
Kalyan,                                            ]
a charitable trust having its address at           ]
Aadarsh Hindi High School, Rambaug - 4,            ]
Santoshi Mata Mandir Rd.,                          ]
Kalyan West, District Thane- 421301                ]      ... Respondents/
                                                          Org. Defendants

                  ___________________________________________

Mr. Girish Godbole, Senior Advocate a/w. Adv. Shailendra Kanetkar
i/by Adv. Shivraj Patne & Adv. Bharat Thorat for the Appellants.
Mr. Rakesh Kumar a/w. Adv. Pranay Singh i/by Legal Vision for
the Respondents.
           ___________________________________________

                                   CORAM : KAMAL KHATA, J.
                               RESERVED ON : 10th February 2026.
                            PRONOUNCED ON : 17th February 2026.

JUDGMENT :

1. By this Appeal from Order under Section 104, read with

Order 43 Rule 1 (r) of the Code of Civil Procedure, 1908, the

Appellant/Original Plaintiff challenges the impugned Order dated

3rd May 2023 passed by the learned Civil Judge (Senior Division),

Kalyan, Dist. Thane, whereby the Appellants' application for

temporary injunction, popularly known as Exhibit-5 Application,

against the Respondent/Original Defendants came to be rejected.

Brief facts :

2. The Appellants as joint owners are entitled to agricultural

land bearing Survey No. 89, Hissa No. 01A + 1 B/2A admeasuring

5060.00 sq.mtrs. situate at Village Chikanghar Taluka Kalyan,

Priyanka 4-asao-986-23-F(1).doc

Kalyan West, District Thane 421 301 (referred to as the ' larger

property').

3. Under a registered Indenture of Lease dated 24th April 1968

(first Lease Deed), one Mr. Madharao Narayan Mahesh, the owner of

the larger property, granted rights to the Respondent No.1 to lease

land admeasuring 4060 sq.yds bearing survey No. 89, Hissa No. 1

for 50 years on monthly rent of ₹ 200/- per month (hereinafter

referred to as the "suit property").

4. Under another registered Indenture of Lease Madhavrao

Narayan Mahesh dated 16th July 1971 (second Lease Deed),

granted rights to Respondent No.1 to lease an area admeasuring

2115.5 sq.yds bearing survey no. 88 Hissa No.1 for 75 years.

5. The Appellants acquired the larger property by a Deed of

Conveyance dated 28th August 2014 from the original owners and

accordingly, was entitled to recover the land from the Respondent

No.1 as the 50 year lease period expired on 23rd April 2018 and the

second lease was terminated by notice.

6. The Respondent No.1 instituted a Civil Suit bearing Special

Civil Suit No. 194 of 2017 before learned Civil Judge (Senior

Division), Kalyan, Dist. Thane for specific performance and

declaration that the Sale Deed dated 28th August 2014 executed in

favour of the Appellant is null and void. The Court was pleased to

allow the Exhibit 5 application for interim injunction in favor of the

Priyanka 4-asao-986-23-F(1).doc

Respondents and against the Appellants, thereby, restraining them

from dispossessing the Respondent without due process of law and

from creating any obstruction in running the school pending the

final adjudication.

7. The Appellants accordingly instituted a Special Civil Suit

bearing No. 18 of 2023 before learned Civil Judge (Senior Division),

Kalyan, Dist. Thane seeking recovery of possession of the Suit

property and permanent injunction from creating third party

interest against the Respondents. By the impugned Order, the Ld.

Trial Court declined to grant interim injunction restraining the

Respondent from creating third party rights in the suit property.

Consequently, compelling the Appellants to file the present the

Appeal.

Submissions by the Appellants

8. Mr. Godbole, learned Senior Counsel for the Appellants,

submits that by an Order dated 2nd August 2022 passed in Exhibit 5

Application in Special Civil Suit No. 194 of 2017, the Ld. Trial Court

has restrained the Appellants from creating any third-party rights

in this Suit property. However, the same Trial Court denied a similar

relief to the Appellants against the Respondents, in effect, permitted

the Respondents to create third party rights pending final

adjudication. According to him, such an approach is contrary to law,

equity and good conscience.

Priyanka 4-asao-986-23-F(1).doc

9. It is submitted that permitting the Respondents to create the

third-party interest would result in multiplicity of proceedings,

compelling the Appellants to initiate further litigation against

subsequent transferees, thereby causing irreparable injury. It is

contended that the Ld. Trial Court failed to appreciate that the

Respondents' case rests upon misleading and fabricated facts, and

that there was no justification for refusing interim protection.

10. Learned Senior Counsel further submits that the Appellant

acquired right, title and interest in the Suit property under a

registered Deed of Conveyance dated 28th August 2014, which

remains valid and subsisting. These rights, he submits, deserve

protection pending final adjudication.

11. Respondent No.1 was a lessee under a Lease Deed dated 24th

April 1968 for a period of 50 years, which expired on 23rd April

2018. Upon expiry, Respondent No. 1 continued in possession merely

as a tenant holding over and was legally bound to hand over vacant

possession in terms of the Lease. Continued occupation, it is

submitted, amounts to breach of the lease conditions, rendering the

Respondent an unauthorized occupant.

12. Mr. Godbole further contends that payment of municipal

taxes does not regularize or legalize unauthorized constructions.

The Respondents have not placed on record any material to

substantiate the claim that institutions are being run by them or

Priyanka 4-asao-986-23-F(1).doc

that 1200 students are studying therein.

13. The alleged agreement dated 7th March 1994, relied upon by

the Respondents, is unregistered and, according to the Appellants,

fabricated. It is submitted that such unregistered agreement cannot

negate the rights acquired under a registered conveyance. The

Respondents have also allegedly undertaken constructions without

requisite permissions.

14. The Appellants being bonafide purchasers without notice of

the alleged 1994 Agreement, followed due process of Law. The

pendency of Special Civil Suit bearing No. 194 of 2017 filed by the

Respondents is stated to be independent and distinct from the

present suit.

15. It is further submitted that the Respondent No.1 has failed to

pay rent under the Lease Deed dated 24th April 1968 as well as the

Lease Deed dated 16th July 1971 since 1994, and that the Lease

Deed dated 10th August 1971 stands duly terminated by legal

notice. The Ld. Trial Court, however, erroneously proceeded on the

basis that the Appellants had suppressed the 1994 Agreement and

held that the lease continued to subsist. The apprehension regarding

the alleged impact on 1200 students, according to the learned Senior

Counsel, is speculative and misplaced.

16. On these grounds, it is urged that the ld. Trial Court erred in

refusing interim relief restraining the Respondents from creating

Priyanka 4-asao-986-23-F(1).doc

any third-party rights.

Submissions by the Respondents

17. Mr. Rakesh Kumar, learned Advocate for the Respondents,

opposed the Appeal, contending that the Appellants suppressed

material facts. According to him, the Appellants were well aware of

the Agreement dated 7th March 1994 executed by Smt. Vatsalabai

Saraf in favour of Respondent No.1. He relies upon the reply dated

28th June 2017 to the Appellants' notice wherein the said

Agreement was annexed.

18. It is further submitted that Respondent No. 1 had earlier

instituted Special Civil Suit bearing No. 194 of 2017 for specific

performance of the 1994 Agreement, prior in time to the present

Suit No.18 of 2023. Despite knowledge of such proceedings, the

Appellant failed to disclose the same in their plaint, thereby acting

mala fide. Reliance is placed upon paragraphs 31, 32, 35, 36 and 37

of the impugned Order.

19. Learned Advocate contends that the 1994 Agreement has

neither been challenged nor declared invalid in any proceedings. It

is also submitted that there is no material to demonstrate that the

Respondents intend to create third-party rights. Reference is made

to observations in Appeal from Order No. 240 of 2023 dated 6th

September 2023, wherein the Court noted that the Appellants

appeared to have knowledge of the pre-emption Agreement.

Priyanka 4-asao-986-23-F(1).doc

20. It is urged that a party guilty of suppression is not entitled to

discretionary relief. He relies upon the following Judgments in

support of his contention:

i. Ramjas Foundation and Ors. vs. Union of India (UOI) & Ors.1

ii. S.P. Chengalvaraya Naidu (Dead) by L.Rs. vs. Jagannath

(Dead) by L.Rs. & Ors.2

iii. Mahadev Lingarkar vs. Shamrao Kesarkar3

iv. Faki Ibrahim vs. Faki Mohiddin4

v. Sastha Kumarswamy vs. Joseph Alasius & Ors.5

Analysis and Findings:

21. Having considered the rival submissions and perused the

record, including the impugned Order dated 3rd May 2023, the

following conclusions emerge:

22. The Ld. Trial Court restrained the Appellants from creating

third party rights in the Suit Property in Special Civil Suit No.18 of

2023, yet declined to grant similar relief against the Respondents.

When both parties assert competing rights over the same property

and their respective Suits are pending adjudication, equity demands

that neither side be permitted to alter the status quo by creating

third-party interests pending trial.

1 (2010) 14 SCC 38.

2 AIR 1994 SC 853.

3 AIR 1972 Bombay 100.

4 AIR 1921 Bombay 459.

5 AIR (37) 1950 Travancore Cochin 61.

Priyanka 4-asao-986-23-F(1).doc

23. It is well settled that the grant of temporary injunction is

governed by the three cardinal principles, namely, the existence of a

prima facie case, balance of convenience, and likelihood of

irreparable injury, see Dalpat Kumar v. Prahlad Singh 6. In the

present case, the competing claims of title are yet to be adjudicated.

If, pending such adjudication, either party is permitted to create

third-party interests in the suit property, the same would not only

alter the status quo but would also give rise to multiplicity of

proceedings and complications which may render the final decree

infructuous.

24. The Supreme Court in Maharwal Khewaji Trust (Regd.) v.

Baldev Dass7, has held that in disputes relating to immovable

property, Courts should ordinarily maintain status quo so as to

preserve the subject matter of the litigation. The object of interim

protection is to safeguard the property in dispute so that the rights

of the parties are not irreversibly prejudiced before final

adjudication. Permitting alienation at this stage would virtually

result in grant of final relief to one side.

25. Failure to restrain one party while restraining the other

creates an imbalance and confers an unwarranted advantage which

may render the final adjudication infructuous. On this ground alone,

the impugned Order warrants interference.

6 (1992) 1 SCC 719.

7      (2004) 8 SCC 488






     Priyanka                                             4-asao-986-23-F(1).doc

26. Though an Appellate Court would ordinarily be slow to

interfere with a discretionary order, interference is justified where

discretion has been exercised on erroneous principes or relevant

considerations have been ignored, see Wander Ltd. v. Antox India

(P) Ltd.8. In the present case, the Ld. Trial Court failed to consider

the consequences of denying parity of interim protection.

27. The contention of suppression based on non-reference to the

1994 Agreement does not merit acceptance at this stage. The plaint

refers to Special Civil Suit No.194 of 2017. Merely, because the

1994 Agreement itself if not specifically mentioned or reproduced in

detail, it cannot, in the facts of the present case, be construed as a

deliberate suppression so as to disentitle the Appellants from

interim relief.

28. The said Agreement dated 7th March 1994 is admittedly

unregistered. Knowledge of an unregistered agreement cannot

automatically be imputed to a subsequent purchaser. The Appellants

were aware of the Respondents' possession as lessees under lease

deeds. Such awareness cannot be equated with notice of a superior

or independent contractual right.

29. The law is clear that rights in immovable property can be

transferred only by a registered instrument, and an unregistered

document cannot confer proprietary rights capable of enforcement

8 1990 Supp SCC 727

Priyanka 4-asao-986-23-F(1).doc

in law, see Suraj Lamp & Industries Pvt. Ltd. v. State of Haryana 9;

K.B. Saha & Sons Pvt. Ltd. v. Development Consultant Ltd. 10. The

enforceability and effect of the 1994 Agreement are matters to be

adjudicated in the pending Suit.

30. Pending such adjudication, the Respondents cannot claim an

unrestricted right to deal with the property in a manner that may

prejudice the Appellants claimed title. To permit creation of third-

party interests at this stage would, in effect, amount to granting

substantive relief without trial.

31. In these circumstances, the Ld. Trial Court failed to properly

appreciate the legal consequences of refusing interim protection.

32. Accordingly, the impugned order dated 3rd May 2023 is set

aside. The Respondents are restrained from creating any third-party

rights, title or interest in the suit property pending the final disposal

of the suit.

33. All other issues are left open for determination at the stage of

final hearing.

34. The Trial Court is directed to dispose of the Suit expeditiously.

35. In view of the disposal of the Appeal, Interim Application also stands disposed of. a

(KAMAL KHATA, J.) 9 (2012) 1 SCC 656 10 (2008) 8 SCC 564

Priyanka 4-asao-986-23-F(1).doc

List of citations relied upon:

 Ramjas Foundation & Ors. vs. Union of India (UOI) & Ors. [(2010) 14 SCC 38]  S.P. Chengalvaraya Naidu (Dead) by L.Rs. vs. Jagannath (Dead) by L.Rs. & Ors. [AIR 1994 SC 853]  Mahadev Lingarkar vs. Shamrao Kesarkar [AIR 1972 Bombay 100]  Faki Ibrahim vs. Faki Mohiddin [AIR 1921 Bombay 459]  Sastha Kumarswamy vs. Joseph Alasius & Ors. [AIR (37) 1950 Travancore Cochin 61]  Dalpat Kumar vs. Prahlad Singh [(1992) 1 SCC 719]  Maharwal Khewaji Trust (Regd.) vs. Baldev Dass [(2004) 8 SCC 488]  Wander Ltd. vs. Antox India (P) Ltd. [1990 Supp SCC 727]  Suraj Lamp & Industries Pvt. Ltd. vs. State of Haryana [(2012) 1 SCC 656]  K.B. Saha & Sons Pvt. Ltd. vs. Development Consultant Ltd.

[(2008) 8 SCC 564]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter