Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Moshin Salim Chunawala vs The State Of Maharashtra Thr. And Others
2026 Latest Caselaw 506 Bom

Citation : 2026 Latest Caselaw 506 Bom
Judgement Date : 17 January, 2026

[Cites 8, Cited by 0]

Bombay High Court

Mr. Moshin Salim Chunawala vs The State Of Maharashtra Thr. And Others on 17 January, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-AS:2033
                                                                                     AO.547.2025.doc

      Ajay

                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION

                                  APPEAL FROM ORDER NO. 547 OF 2025
                                                WITH
                                INTERIM APPLICATION NO. 12539 OF 2025
                                                 IN
                                  APPEAL FROM ORDER NO. 547 OF 2025

             Moshin Salim Chunawala                                       .. Appellant
                  Versus
             The State of Maharashtra & Ors.                              .. Respondents

                                            ....................
                   Mr. Anil D'Souza a/w Ms. Anita Naik, Advocates for Appellant.
                   Mr. Dinesh Haldankar, AGP for State.
                                                  ....................

                                                  CORAM : MILIND N. JADHAV, J.
                                                  DATE        : JANUARY 17, 2026.

             P.C.:

1. Heard Mr. D'Souza, learned Advocate for Appellant and Mr.

Haldankar, learned AGP for Respondents - State.

2. The present Appeal From Order impugns order dated

29.03.2025 in Notice of Motion No. 688 of 2018 passed by the Adhoc

Additional Session Judge, City Civil Court, Dindoshi, Borivali Division

whereby the Trial Court rejected the Notice of Motion filed by the

Appellant. Appeal From Order and Interim Application is filed on

07.04.2025. By consent of parties Appeal From Order is heard finally.

3. Briefly stated, the present Appeal From Order arises out of

recovery proceedings initiated by Respondents towards police

1 of 18

AO.547.2025.doc

protection charges due and payable by Appellant. Appellant is a

businessman engaged in the business of construction, having ongoing

construction projects at Vasai, Nallasopara, Virar and Malad.

3.1. It is Appellant's case that in the year 2012, he received

threatening phone calls from an underworld criminal demanding a

sum of Rs.50,00,000/- failing which he was threatened with death.

Appellant immediately lodged written complaint with the concerned

police authorities. Despite further threatening calls received by him in

September 2013, no effective action was taken by the authorities on

his complaint.

3.2. It is Appellant's case that in May 2014, he was provided with

police protection by Respondents pursuant to an administrative

decision taken by the Police authorities to provide protection to

persons who had received threats from the said underworld. Appellant

was thus provided with police protection thereafter. It is Appellant's

case that he was not informed that the said police protection provided

to him was chargeable.

3.3. Appellant states that on 29.11.2014, while recording his

statement, he categorically informed the authorities that the police

protection, if it is to be continued, should be provided to him without

payment / charges.

3.4. It is Appellant's case that on 05.03.2015 and 26.06.2015, he

2 of 18

AO.547.2025.doc

received bills from the office of the Commissioner of Police, Mumbai,

demanding charges towards Police protection provided to him. By

letter dated 26.12.2015, Appellant objected to the said bills,

contending that he was never informed that the Police protection was

chargeable.

3.5. It is Appellant's case that without responding to his

objections, Respondents issued a Demand Notice dated 22.11.2016

through the Tahsildar, Andheri, seeking recovery of Rs.8,28,795/-

under Section 174 of the Maharashtra Land Revenue Code, 1966 (for

short 'MLR Code').

3.6. Upon inquiry, Appellant was informed that the demand

pertained to Police protection charges. Thereafter, by letter dated

01.02.2017 Appellant made representations to the Commissioner of

Police, Senior Police Inspector, Collector, Tahsildar and the Ministry of

Home Affairs contending that Police protection was provided to him

suo motu and that he had never applied for paid Police protection and

no communication regarding charges to be paid by him towards Police

protection was ever informed to him.

3.7. It is Appellant's case that despite his representations, no

response was received by him. On 13.02.2017, Appellant received

undated notice of lis pendens from the Tahsildar. Appellant sought

clarification by letter dated 27.02.2017 followed by reminders dated

3 of 18

AO.547.2025.doc

10.05.2017 and 03.07.2017 which also remained unanswered.

3.8. Thereafter, Appellant approached the Ministry of Home

Affairs by letter dated 24.08.2017, followed by a reminder dated

25.09.2017 seeking a hearing in the matter.

3.9. Simultaneously, Appellant filed Application under the Right

to Information Act, 2005 dated 28.09.2017 seeking details regarding

grant of Police protection to him. The response furnished to him

merely enclosed copy of Government Resolution dated 03.01.2000 and

Circular dated 24.01.2008.

3.10. As information supplied was incomplete, Appellant preferred

a First Appeal and thereafter a Second Appeal. During the hearing of

Second Appeal, Respondents failed to produce any written order of the

Protection Committee sanctioning paid Police protection to him and

stated that the decision was allegedly taken orally.

3.11. It is Appellant's case that on 01.01.2018, the Tahsildar

sought Appellant's bank details through his housing society, pursuant

to which Appellant's bank account with the Bharat Co-operative Bank

(Mumbai) Ltd. was frozen.

3.12. In the aforesaid circumstances, Appellant was constrained to

file Civil Suit No.458 of 2018 challenging the Demand Notice,

recovery proceedings and consequential actions contending that the

4 of 18

AO.547.2025.doc

Police protection provided to him was not paid Police protection and

the demand raised was therefore illegal and unsustainable in law.

3.13. By order dated 29.03.2025, learned Trial Court rejected

Notice of Motion No.688 of 2018 filed by Appellant. Being aggrieved,

with the order dated 29.03.2025, Appellant filed present Appeal From

Order before this Court.

4. Mr. D'Souza, learned Advocate for Appellant would submit

that the impugned Order dated 29.03.2025 passed in Notice of Motion

No.688 of 2018 in Suit No.458 of 2018 by the learned Ad-hoc

Additional Sessions Judge, City Civil Court, Dindoshi, Borivali Division,

is illegal, erroneous and unsustainable in law, whereby the Notice of

Motion filed by Appellant came to be rejected.

4.1. He would submit that the Trial Court has failed to consider

and apply the binding ratio laid down by this Court that mere demand

does not create liability and recovery cannot be initiated without prior

adjudication in the case of Samani Decorators Pvt. Ltd. and Anr. vs.

Collector, Mumbai City and Ors.1 as also the decision of this Court in

the case of Maqsood, son of Maqbool Chohan and Ors. vs. State of

Maharashtra and Ors.,2 rendering the impugned order unsustainable.

4.2. He would submit that the learned Trial Court has completely

failed to appreciate the settled position of law that Demand Notice 1 2019 SCC OnLine Bom. 9858 2 Writ Petition No.804 of 2002 - Decided on 14.02.2018

5 of 18

AO.547.2025.doc

dated 08.04.2015 issued by the Tahsildar under Section 267 of the

MLR Code seeking recovery as arrears of land revenue must necessarily

be preceded by adjudication and crystallization of liability. He would

submit that unless there is a prior determination as to whether the

amount is due and payable and, if so, the quantum thereof, no

recovery proceedings can be initiated as arrears of land revenue.

4.3. He would submit that admittedly no adjudication or

determination of liability was ever undertaken prior to issuance of the

impugned Demand Notice and therefore the said notice is ex facie bad

in law. He would submit that the learned Trial Court has failed to

consider the law laid down by the Supreme Court that recovery

proceedings under revenue laws are impermissible unless the liability

sought to be recovered is crystallized pursuant to a lawful adjudication

by a competent authority in the case of State of Kerala vs. V.R.

Kalliyanikutty 3, which is also followed by the Division Bench of this

Court in the case of Maqsood, son of Maqbool Chohan (supra).

4.4. He would submit that the impugned order has been passed

in complete ignorance of the settled principle that without

determination and crystallization of liability, there cannot be recovery

akin to recovery of arrears of land revenue under the provisions of the

MLR Code.

3 (1999) 3 SCC 657

6 of 18

AO.547.2025.doc

4.5. He would submit that there is no enabling provision either

under any statute or executive instruction permitting recovery of

alleged Police Protection Charges as arrears of land revenue. He would

submit that even in the Written Statement filed by the State of

Maharashtra, no such statutory provision has been pointed out and

therefore the impugned Demand Notice and all subsequent

proceedings under the MLR Code are without jurisdiction and bad in

law.

4.6. He would submit that on merits the learned Trial Court has

failed to consider that when Appellant initially applied for seeking

Police protection due to threats received by him from the underworld,

no protection was granted to him. He would submit that subsequently

after considerable lapse of time, the State of Maharashtra, on its own

volition, provided Police protection to Appellant without disclosing

any terms or conditions and without indicating that he was required to

reimburse the charges for the police protection.

4.7. He would submit that a sudden demand was thereafter

issued to the Appellant without adjudication of the liability and

without following the principles of natural justice and therefore the

impugned Demand Notice itself is illegal and unsustainable.

4.8. He would submit that final hearing of the Notice of Motion

concluded on 19.10.2024 and the matter was closed for orders.

7 of 18

AO.547.2025.doc

Thereafter, the matter was listed on Board on 20.11.2024, 20.12.2024,

18.01.2025, 15.02.2025 and 01.03.2025 without pronouncement of

any order and ultimately, the impugned order was passed only on

29.03.2025, i.e., after a gap of more than five months.

4.9. He would submit that due to the prolonged gap between

conclusion of arguments and pronouncement of the order, the learned

Trial Court failed to consider the factual and legal submissions

advanced on behalf of Appellant including the binding judgments

cited. He would submit that such conduct violates principles of natural

justice as deprecated by the Supreme Court in the case of Anil Rai Vs.

State of Bihar 4 and Ratilal Jhaverbhai Parmar and Ors. vs. State of

Gujarat and Ors.5.

4.10. He would submit that despite repeated requests,

Respondents failed to place on record any order of the Protection

Committee clarifying whether the police protection provided to the

Appellant was paid or unpaid.

4.11. He would submit that Appellant never received any

communication or confirmation from Respondents stating that the

Police protection facility provided to him was chargeable.

4.12. He would submit that the police protection provided to him

by the authorities was at their own discretion due to threat calls 4 (2001) 7 SCC 318 5 2024 SCC OnLine SC 2985

8 of 18

AO.547.2025.doc

received by him from underworld don Ravi Pujari in the year 2014

without any formal request made by Appellant.

4.13. He would submit that police protection was provided to the

Appellant for a period of four months without following the prescribed

procedure and without obtaining consent of the Appellant. He would

submit that the statement of the Appellant dated 29.11.2014 clearly

records that police protection should be provided to him only if it is not

chargeable.

4.14. He would submit that the letter dated 15.02.2018, produced

by Respondents Authorities before the Trial Court specifically states

that the request of Appellant for waiver of police protection charges

was under consideration and pending which fact has been completely

ignored by the learned Trial Court. He would submit that there exists

no written communication or order indicating that the protection

provided to the Appellant was a paid facility.

4.15. He would submit that during the year 2014, Appellant was

not earning and was financially incapable of bearing any such police

protection charges, which is evident from contemporaneous

communications. He would submit that despite repeated letters

addressed by the Appellant between 2015 and 2018 to the

Respondents, they failed to provide any response confirming that the

police protection provided to him was a paid service.

9 of 18

AO.547.2025.doc

4.16. He would submit that the Respondents suppressed the

material fact that Appellant had clearly stated that protection should

be provided only if it was provided free of cost and despite this, they

neither clarified the nature of the protection nor disclosed any charges

payable for the same.

4.17. He would submit that the Appellant became aware of the

alleged paid nature of the police protection provided to him only in

2015, after several months of police protection provided to him and

even thereafter Respondents admitted by their letter dated 15.02.2018

that his waiver request was pending, rendering the impugned recovery

proceedings illegal.

4.18. He would submit that during subsistence of the status quo

order dated 16.02.2018, Respondents Authorities issued a demand

notice dated 13.09.2024 seeking recovery of Rs.18,75,735/- which was

received by Appellant on 13.12.2024 which would amount to contempt

of Court. Copy of this notice is not appended. Statement to this effect

is made in ground (u) on page No. 9 of Appeal From Order. Copy of

this notice is not appended. Statement to this effect is made in ground

(u) in page No.9.

4.19. He would submit that the learned Trial Judge failed to

appreciate that Respondents have no equity in their favour and that

the impugned order is unreasoned, arbitrary and passed without

10 of 18

AO.547.2025.doc

proper appreciation of pleadings and material on record.

4.20. He would submit that the impugned order has been passed

on the basis of suppression, misrepresentation and deliberate

withholding of material facts by Respondents / Authorities and it is

therefore liable to be set aside.

5. PER CONTRA, Mr. Haldankar, learned AGP for State would

draw my attention to the Affidavit filed by Mr. Raju Kasbe (ACP),

Protection Branch - 1 to oppose the Appeal From Order and the

Interim Application. He would submit that the Appellant/original

plaintiff had approached D.N. Nagar Police Station seeking police

protection on the ground that he had received a threatening call from

the Ravi Pujari gang demanding an amount of Rs.50 lakhs. He would

submit that the said Application was forwarded to the Deputy

Commissioner of Police, Zone-9 for consideration. He would submit

that on 19.12.2012, a report / suggestion was received from DCP

Zone-9 recommending paid police protection to be provided to the

Appellant in view of the threat perception. The said communication is

annexed as Exhibit-A to Appeal From Order.

5.1. He would submit that thereafter Threat Perception Reports

(for short "TPRs") were called for from the Crime Branch, Special

Branch and Zone-9. He would submit that while two TPRs were

negative, the report of Zone-9 was positive for providing protection to

11 of 18

AO.547.2025.doc

the Appellant on paid basis. He would submit that the Protection

Review Committee however resolved to reject the demand for

protection and based on the said recommendation, the Police

Commissioner, Mumbai therefore denied protection to Appellant. He

would submit that the said decision was communicated to the

Appellant by letter dated 01.06.2013, which is appended as Exhibit-B

to the Appeal From Order.

5.2. He would submit that DCP Zone-9 address letter dated

02.09.2014 to ACP Protection Branch-1 stating that as Appellant is

receiving threats D.N. Nagar Police Station was providing police

protection free of cost however due to oncoming festival period they

are unable to continue providing police protection and hence ACP

Protection Branch-1 is to provide chargeable police protection to

Appellant.

5.3. He would submit that as per the internal noting maintained

by the office, police protection was provided to the Appellant from

23.09.2014 and that the Police Commissioner, Mumbai, by remark

dated 22.12.2014, categorized the same as "paid protection". He

would submit that the relevant noting is confidential and can be

produced before the Court if called upon to do so. He would further

submit that the said protection was provided on payment basis.

5.4. He would submit that during the said period, on 29.11.2014,

12 of 18

AO.547.2025.doc

Appellant recorded his statement stating that protection should be

provided if the police department finds that his life is under threat and

that such protection should be provided to him free of cost.

5.5. He would submit that bill dated 05.03.2015 was raised for

the period from 23.09.2014 to 28.12.2014 for an amount of

Rs.6,40,766/-.

5.6. He would submit that upon receipt of the said bill, Appellant

addressed a letter dated 04.04.2015 (Inward No. 558/2015) stating

that he had sought protection free of cost and requested that earlier

charges be waived and that he be charged prospectively. He would

submit that thereafter another bill dated 26.06.2015 for an amount of

Rs.8,28,790/- was issued.

5.7. He would submit that thereafter police protection to

Appellant was discontinued from 16.05.2015 as per the directions of

the Police Commissioner, Mumbai, and the same was communicated to

DCP Zone-9 by letter dated 21.05.2015.

5.8. He would submit that Appellant addressed multiple

representations dated 20.05.2017, 29.07.2017, 22.08.2017 and

03.11.2017 seeking waiver or cancellation of the police protection

charges. He would submit that the said requests were rejected by the

Deputy Commissioner of Police (Protection and Security) by

communications of corresponding dates, annexed as Exhibit-I (Colly)

13 of 18

AO.547.2025.doc

to the Appellant.

5.9. He would submit that the bills raised on the Appellant were

forwarded to the Collector, Mumbai Suburban District for recovery by

letters dated 02.05.2016 and 07.12.2015. He would submit that

pursuant thereto, a Demand Notice dated 22.11.2016 was issued

which came to be challenged by the Appellant by filing Suit No.458 of

2018 along with Notice of Motion No. 28 of 2018. He would submit

that the Notice of Motion is rejected by the Trial Court, leading to the

present Appeal From Order. He would further submit that Appellant

has deliberately not challenged the bills dated 05.03.2015 and

26.06.2015 but has challenged only the Demand Notice dated

22.11.2016 to avoid payment of Court fees and further the Suit is

barred by limitation as also for want of issuance of statutory notice

under Section 80 of the Code of Civil Procedure, 1908 (for short

'CPC').

5.10. He would submit that by an undated letter received on

04.04.2015, Appellant sought waiver of earlier police protection

charges and requested police protection only during daytime hours.

He would submit that the said letter clearly and prima facie

demonstrates that Appellant, being a builder, is financially capable of

paying police protection charges. He would place reliance on the

Circular dated 04.01.2018, particularly on paragraph 13 thereof which

14 of 18

AO.547.2025.doc

mandates payment of police protection charges.

5.11. He would further submit that the Circular dated 24.01.2008,

relied upon by the Appellant, if read in its proper context, particularly

Clauses 3 and 4 thereof clarifies that even Members of Parliament,

Members of Legislative Assembly and Government servants are

required to pay police protection charges if the protection is provided

to them beyond their official duties.

5.12. He would submit that Section 47 of the Maharashtra Police

Act, 1951 expressly provides that police protection is to be provided on

payment basis.

5.13. He would submit that Appellant is a builder and is / was

fully aware that the police protection provided to him was provided on

paid basis and that his case was squarely covered under paragraph 13

of the Circular dated 04.01.2018. He would further submit that

granting free police protection would burden public funds and

taxpayers' money.

5.14. He would submit that on the aforesaid grounds the Appeal

From Order be dismissed and Appellant be directed to pay the amount

in the bill dated 05.03.2015 alongwith interest.

6. I have heard Mr. D'Souza, learned Advocate for Appellant

and Mr. Haldankar, learned AGP for the State and with their able

15 of 18

AO.547.2025.doc

assistance perused the record of the case. Submissions made by the

learned Advocates at the bar have received due consideration of the

Court.

7. At the outset it is seen that Appellant had taken out a Notice

of Motion before the Trial Court seeking interim reliefs including

protection against coercive recovery / enforcement, pending

adjudication of the Civil Suit. It is noted that the Trial Court by the

impugned order dated 29.03.2025 rejected the Notice of Motion

primarily on the ground that no prima facie case for grant of interim

relief was made out at that stage.

8. In the Appeal From Order before me, it is seen that the

parties are seriously at variance on foundational and material facts

including whether the police protection provided to Appellant was free

of cost or on a paid basis, whether the Appellant was informed or had

consented to any chargeable Police protection, the legality and basis of

the bills raised, the time frame during which Police protection was

provided, the nature and effect of correspondence exchanged between

parties in relation thereto and the permissibility of the recovery

proceedings initiated thereafter. These issues involve disputed

questions of fact which cannot be conclusively determined at this stage

merely on the basis of rival pleadings as the dispute between the

16 of 18

AO.547.2025.doc

parties is already subject matter of a substantive Civil Suit, which is

pending adjudication before the competent Trial Court. This Court,

therefore, refrains from expressing any opinion on the merits of the

rival claims so as not to prejudice either party's case in the pending

proceedings.

9. Considering the pendency of the Civil Suit and in order to

balance the equities between the parties, Adjudication cannot be done

by this Court on the basis of the rival claims. Appellant has received

Police security admittedly and hence onus is on him to prove in trial

that he is not liable to pay for the same. Only if he proves, the burden

will then shift on the State in rebuttal. If this Court decides the above

issue merely on the basis of pleadings the Suit trial will become

infructuous. Hence, this Court is of the view that no final adjudication

in the present Appeal From Order or on the correctness of the order

rejecting the Notice of Motion is warranted at this stage.

10. Accordingly, the Appellant is directed to deposit 25% of the

disputed amount in the bill dated 26.06.2015 and original demand

notice dated 22.11.2016 or furnish security of an equivalent value

before the Trial Court within a period of 4 weeks from today. The said

deposit shall be subject to the final outcome of the pending Civil Suit.

11. In view thereof the Trial Court is directed by this Court to

proceed with the trial expeditiously and determine the same preferably

17 of 18

AO.547.2025.doc

within 6 months from today.

12. Until the trial is determined, Respondent Nos. 5 and 6 i.e.

Collector of Mumbai (Suburban) and Tahsildar Andheri shall not take

any coercive steps against the Appellant with regard to the Demand

Notice and for a further period of 2 weeks thereafter if the order is

adverse to the Appellant - Plaintiff.

13. It is clarified that no opinion on merits, either with regard to

the rejection of the Notice of Motion or the claims of the parties has

been expressed by this Court. In the event if the Appellant succeeds in

the Civil Suit, the amount so deposited by him shall be refunded along

with interest as may be determined by the Trial Court in accordance

with law. While determining the Suit, Trial Court shall not be

influenced by the observations and findings in the impugned order as

prima facie view is expressed and it shall determine the trial on

evidence of the parties.

14. With the above directions and clarifications the Appeal From

Order is disposed of. Interim Application is also disposed.





                                                       [ MILIND N. JADHAV, J. ]

Ajay             by RAVINDRA
       RAVINDRA MOHAN
       MOHAN    AMBERKAR
       AMBERKAR Date:
                 2026.01.17
                 12:54:51 +0530




                                                                                        18 of 18



 

 
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