Citation : 2026 Latest Caselaw 29 Bom
Judgement Date : 5 January, 2026
2026:BHC-AS:57
-SA-SA-318-2025.DOC
Arun Sankpal
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
SECOND APPEAL NO. 318 OF 2025
WITH
INTERIM APPLICATION NO. 1790 OF 2025
M/s S M Infrastructures ..Appellant
Versus
Fakhre Alam Shaikh ...Respondent
Mr. Sagar Joshi, with Pooja Gaikwad, for the Appellant.
Ms. Padma Chinta, with Anwar Landge, for the Respondent.
CORAM: N. J. JAMADAR, J.
RESERVED ON : 24th DECEMBER 2025
PRONOUNCED ON : 5th JANUARY 2026
ORDER
1. This Appeal is directed against a judgment and order dated 18 th
November 2024 passed by the Maharashtra Real Estate Appellate
Tribunal ("the Tribunal) in Appeal No. AT00600000052200/20,
whereby the Appeal preferred by the Appellant-Promoter against a
judgment and order dated 10th December 2019 passed by the learned
Member, Maharashtra Real Estate Regulatory Authority ("MahaRERA")
in Complaint No. CC006000000110847, came to be dismissed by
affirming the said order passed by MahaRERA.
2. The Appellant developed a project, "Hatkesh Tower" at Survey
No. 98, Hissa No. 3 situated at Village Ghodbunder, Taluka and District
-SA-SA-318-2025.DOC
Thane ("the subject project"). Under an Allotment Letter dated 26 th
August 2014, the Appellant agreed to sell Flat No. A-1/203, ("the
subject flat") in the subject project to the Respondent-Allottee for a
consideration of Rs.35,60,000/-. A booking amount of Rs.6 lakhs was
received by the Promoter thereunder.
3. The Promoter continued to receive payment towards the
consideration, in tranches, by addressing demand letters during the
period 2014 to 2017. In all a sum of Rs.22,91,000/- was received
towards the consideration and Rs. 75,701/- towards the service tax. The
Promoter, however, did not execute and register the Agreement for Sale
and continued to demand and receive the aforesaid amount from the
Allottee.
4. Yet, despite receiving a substantial part of the consideration, by a
communication dated 28th June 2019, the Promoter professed to cancel
the allotment, and terminate the contract purportedly for the reason
that the Allottee had committed default in payment of the outstanding
amount.
5. The Allottee thus filed the complaint before MahaRERA. The
Promoter resisted the complaint. It was, inter alia, contended that, on
account of default on the part of the Allottee, the Promoter had
terminated the contract and allotted the subject flat to another allottee
and, thus, third party interest in the subject flat was created
-SA-SA-318-2025.DOC
and, resultantly, the prayers in the complaint to direct the promoter to
execute and register instrument and complete the transaction had
become infructuous.
6. After appraisal of the pleadings and material on record, by an
order dated 10th December 2019, MahaRERA was persuaded to allow
the complaint and quash and set aside the unilateral termination of the
contract by the promoter and direct the promoter to execute a
registered instrument to sell the subject flat to the Allottee in
accordance with the terms of the contract contained in the Allotment
Letter.
7. The learned Member, MahaRERA, also directed the promoter to
pay penalty of Rs. 5 Lakhs as the promoter had violated the provisions
contained in Section 13(1) of the Real Estate (Regulation and
Development) Act, 2016 ("the Act, 2016"), by accepting substantial
consideration without executing a registered agreement.
8. Being aggrieved, the promoter preferred an Application before
the Tribunal.
9. By the impugned judgment and order, the Tribunal dismissed the
Appeal finding no fault with the order passed by the MahaRERA. The
Tribunal was of the view that the promoter had accepted substantial
consideration without executing a registered instrument, and it was
nowhere the case of the promoter that the registered agreement could
-SA-SA-318-2025.DOC
be executed for default on the part of the Allottee. Instead the
purported termination letter referred to the alleged default in the
payment of the outstanding amount.
10. Being further aggrieved, the promoter has preferred this Appeal.
11. I have heard, Mr. Sagar Joshi, the learned Counsel for the
Appellant, and Ms Padma Chinta, the learned Counsel for the
Respondent, at some length. With the assistance of the learned Counsel
for the parties, I have perused the material on record.
12. Mr. Joshi, the learned Counsel for the Appellant, would urge that
the Tribunal as well as MahaRERA have committed manifest error in
ignoring the repeated communications by the promoter calling upon the
Allottee to execute the registered instrument. Despite the repeated
communications there was no desired response from the Allottee. The
promoter was thus constrained to terminate the contract as, despite
ample opportunities, the Allottee committed default in taking steps to
execute the registered instrument and pay the outstanding amount. As
in the intervening period third party rights were created and all the flats
in the subject project were sold, the MahaRERA and the Tribunal could
not have directed the promoter to execute a registered instrument in
favour of the allottee and deliver the subject flat. The impossibility of
the promoter to perform the contract, was not adequately dealt with by
the Tribunal, submitted Mr. Joshi.
-SA-SA-318-2025.DOC
13. Mr. Joshi would urge that the Appellant-Promoter, in the peculiar
circumstances of the case, is willing to refund the consideration along
with interest to compensate the Respondent-Allottee.
14. In opposition to this, Ms. Chinta, the learned Counsel for the
Respondent, would urge that the material on record would clearly
indicate that the promoter was in a position to allot the subject flat to
the Allottee, as originally agreed.
15. After the purported termination of the contract, the promoter had
allegedly allotted the subject flat to a third party. However, the record
would indicate that Mr. Tufal Riyaz Rahi, one of the partners of SM
Infrastructures, the promoter, himself has purchased the subject flat
from the firm for a consideration of Rs. 62 Lakhs, which was to be
adjusted against capital account of the said partner. This conduct of the
promoter, after the filing of the complaint, demonstrates the falsity in
the claim of the promoter that it was not in a position to allot the
subject flat to the Respondent-Allottee.
16. Ms. Chinta would further submit that, the Allottee had parted
with a valuable consideration during the period 2014 to 2017 and, thus,
the offer of refund of the consideration, alongwith the interest, can
never be a solace to the Allottee.
17. As the Appeal is governed by the regime of Section 100 of the
Code of Civil Procedure, 1908 ("the Code"), the aspect as to whether
-SA-SA-318-2025.DOC
any substantial question of law arises for consideration is required to be
examined.
18. The thrust of the submission of Mr. Joshi was that in a series of
communications from the year 2015 to 2017 the promoter has
repeatedly informed the Allottee that the Agreement was ready for
stamp duty and registration. Therefore, non-consideration of the said
factor by the Tribunal and MahaRERA gives rise to a substantial
question of law.
19. I find it difficult to accede to the aforesaid submission of Mr.
Joshi.
20. In view of the provisions contained in Section 13(1) of the Act,
2016, a promoter is proscribed from accepting a sum of more than 10%
of the cost of the apartment, as an advance payment or an application
fee, from a person without first entering into a written agreement for
sale with such person and registering the said agreement for sale.
21. As is evident, under the Allotment Letter itself, the promoter had
accepted a sum of Rs. 6 Lakhs, against the agreed consideration of Rs.
35,60,000/-. It was thus incumbent upon the promoter to execute a
registered agreement for sale in favour of the Allottee, before
demanding any further payment. In contrast, the letters addressed on
behalf of the promoter indicate that the promoter kept on demanding
the stage-wise balance consideration, without executing an Agreement
-SA-SA-318-2025.DOC
for Sale. As noted above, a substantial amount of more than Rs. 23
Lakhs was received by the promoter.
22. It is true, in the demand letters, the Allottee was informed that
the Agreement was ready for stamp duty and registration. However,
beyond the said statement which has been repeated as a mantra, there
was no material on record to show that any positive and effective steps
were taken by the promoter to execute and register the Agreement for
Sale.
23. The Allottee, on his part, has offered an explanation that the draft
Agreement for Sale was duly executed and delivered to Jaydeep D
Dubey and, yet, the said Agreement was not registered. Reliance was
placed on the Affidavit of Mr. Jaydeep D Dubey.
24. The Tribunal was not prepared to accede to the submission on
behalf of the Appellant that the promoter had no concern with the said
Jaydeep Dubey.
25. The Tribunal was justified in taking the said view. The demand
letters take the wind out of the sails of the Promoter. In the demand
letters, the Allottee was requested to contact Jaydeep Dubey.
26. What erodes the claim of the promoter is the absence of any
communication which in terms records that despite having been
supplied with the draft of the Agreement for Sale, there was default on
the part of the Allottee in executing the Agreement for Sale. Moreover,
-SA-SA-318-2025.DOC
the termination letter dated 28th June 2019 does not even make a
reference to such default on the part of the Allottee. On the contrary, it
was asserted that despite repeated demands outstanding dues were not
cleared and, therefore, the promoter decided to cancel the allotment.
27. The fact that after the lodging of the complaint, third party rights
were sought to be created and under an Instrument dated 25 th October
2021, the subject flat was purchased by one of the partners of the firm
for a consideration of Rs. 62 Lakhs, which was to be adjusted against
capital account of the said partner, further exacerbates the situation.
The promoter, in a sense, disabled itself from discharging its obligation
by a deliberate act which betrayed an intent to defeat the rights of the
Allottee.
28. In these circumstances, MahaRERA and the Tribunal were
justified in returning the findings that the promoter committed default
in the discharge of its obligations. No question of law, much less a
substantial question of law, arises for consideration. Thus the Appeal
does not deserve to be entertained.
29. The Appeal thus stands dismissed with costs.
30. In view of the dismissal of the Second Appeal, the Interim
Application also stands disposed.
[N. J. JAMADAR, J.]
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!