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

Radha Gopal Rao vs Municipal Corporation Of Greater ...
2026 Latest Caselaw 2461 Bom

Citation : 2026 Latest Caselaw 2461 Bom
Judgement Date : 10 March, 2026

[Cites 0, Cited by 0]

Bombay High Court

Radha Gopal Rao vs Municipal Corporation Of Greater ... on 10 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
                                                                         903.AOST.6803.2026.doc

Ajay

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CIVIL APPELLATE JURISDICTION

                       APPEAL FROM ORDER (ST) NO. 6803 OF 2026
                                       WITH
                      INTERIM APPLICATION (ST) NO. 6805 OF 2026
                                        IN
                       APPEAL FROM ORDER (ST) NO. 6803 OF 2026

       Radha Gopal Rao                             .. Appellant
            Versus
       Municipal Corporation of Greater Mumbai and
       Anr.                                        .. Respondents

                                   ....................
        Ms. Afin Pathan a/w. Mr. Rafiq Gori, Sharin Pathan and Mr.
         Satyajeet Salve, Advocates for Appellant.
                                           ....................

                                               CORAM            : MILIND N. JADHAV, J.
                                               DATE             : MARCH 10, 2026.

       P.C.:

1. Heard Ms. Pathan, learned Advocate for Appellant.

2. The impugned order is passed by the learned Trial Court

rejecting interim relief in the Suit proceedings filed by Plaintiff who is

Appellant before me. By virtue of the investigation carried out, the

Special Investigating Team (for short 'SIT') determined certain

unauthorized constructions in respect of certain CTS numbers, details

of which are duly stated in the impugned order. The learned Trial

Court has assumed the subject property / house of Appellant - Plaintiff

to be one amongst the said CTS numbers. When the Suit plaint

appended in the Appeal From Order is seen and more specifically on

1 of 4

903.AOST.6803.2026.doc

perusal of paragraph Nos.1, 2 and 3 of the Suit plaint, it is prima faice

seen that the property of Plaintiff is situated on CTS No.140 which is a

completely different CTS number other than those investigated.

3. The relevant documentary evidence evidencing subsistence

and existence of Plaintiff's suit structure dates back to 1960, details of

which are appended to the Appeal From Order. Infact, the cognizance

of the same has also been taken by the learned Trial Court in the

impugned order. It appears that Appellant applied for repair

permission of the dilapidated manglore roof tiles of the ceiling of the

Plaintiff's suit structure for which the Municipal Corporation granted

repair permission and Plaintiff undertook the said repairs in

accordance with the said permission.

4. Prima facie, from the record it is clearly seen that the

investigation was carried out by the SIT in respect of unauthorized

construction of various CTS numbers as stated in the impugned order.

While recording of the case of the Municipal Corporation it does not

refer to or relate to Plaintiff's CTS number or the suit structure.

5. The dichotomy is prima facie seen by the Court on the face

of record. In that view of the matter, the impugned notice issued to

Plaintiff and the speaking order passed by the Designated Officer of the

Corporation cannot be sustained on prima facie evidence which is

placed on record by the learned Advocate for Plaintiff - Appellant.

2 of 4

903.AOST.6803.2026.doc

6. The impugned order is therefore stayed forthwith. No action

whatsoever in terms of the impugned order or in furtherance of the

impugned notice issued by the Corporation or the speaking order

passed by the Designated Officer of the Corporation shall be taken by

the Corporation against Plaintiff's suit structure situated on CTS

No.140, Erangel Village, Madh, Behinid Mantra Hotel, Madh Marve

Road, Malad (West), Mumbai.

7. Copy of this order shall be served forthwith on the

Corporation today itself by the Advocate for Plaintiff - Appellant. No

demolition whatsoever shall be undertaken until the present Appeal

From Order is heard for admission by this Court. It is directed that no

coercive steps shall be taken against Plaintiff's suit structure by the

Corporation.

8. In view of the above, issue notice to Respondents. Humdast

permitted.

9. In addition to Court notice, Appellant is permitted to serve

copy of Appeal From Order, Interim Application and this order on

Respondents - Corporation and inform about the next date of hearing

by any permissible mode of service and file appropriate Affidavit of

service with tangible proof thereof on or before the next date.

10. Respondents - Corporation is directed to take cognizance of

this order and file its Affidavit-in-Reply on or before the next date.

3 of 4

903.AOST.6803.2026.doc

Copy of the same shall be served on the other side in advance.

11. Rejoinder, if any, is directed to be filed within two weeks

thereafter.

12. All parties are directed to act on a server copy of this order

downloaded from the website of the High Court of Bombay.

13. Stand over to 21st April 2026.





                                                                                    [ MILIND N. JADHAV, J. ]

        Ajay

AJAY       AJAY TRAMBAK
TRAMBAK    UGALMUGALE
UGALMUGALE Date: 2026.03.10
              14:58:25 +0530




                                                                                                                  4 of 4



 

 
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