Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cable Corporation Of India Limited vs The Western Edge Ii Premises ...
2026 Latest Caselaw 2779 Bom

Citation : 2026 Latest Caselaw 2779 Bom
Judgement Date : 17 March, 2026

[Cites 30, Cited by 0]

Bombay High Court

Cable Corporation Of India Limited vs The Western Edge Ii Premises ... on 17 March, 2026

      2026:BHC-AS:13204
                                                                              902-asao-14-2024+doc


                                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION
                                         APPEAL FROM ORDER NO. 14 OF 2024
                                                       WITH
                                        INTERIM APPLICATION NO.241 OF 2024

                        Cable Corporation of India Limited                       ]
                        A Company incorporated under the                         ]
                        provisions of the Companies Act, 1956,                   ]
                        having its registered office at 6, Vallabhdas Marg,      ]
                        Ballard Estate, Mumbai - 400 001.                        ]... Appellant

                        Versus

                      1. The Western Edge II Premises                       ]
                         Co-operative Society Limited                       ]
                         having its address at Off Western Express Highway, ]
                         Borivali (East), Mumbai - 400 066,                 ]

                      2. Kanakia Spaces Realty Private Limited                   ]
                         A Company incorporated under the                        ]
                         Companies Act, 1956, having its registered office       ]
                         at 215, Atreum, 10th Floor, CTS No. 215,                ]
                         Andheri Kurla Road, Andheri (East),                     ]
                         Mumbai - 400 093.                                       ]

                      3. Prithvi Consultancy Private Limited                     ]
                         A Company incorporated under the                        ]
                         Companies Act, 1956, having its registered office       ]
                         at 6, Nagin Mahal, 2nd Floor, 82, Veer Nariman          ]
                         Road, Fort, Mumbai - 400 023.                           ]

                      4. Samarpan Exotica CHS Limited                            ]
                         having its address at Kanakia Spaces,                   ]
                         Off Western Express Highway, Borivali (East),           ]
                         Mumbai - 400 066.                                       ]

                      5. The Western Edge I Premises                             ]
                         Co-operative Society Limited                            ]
                         A Society registered under the Maharashtra              ]

         Digitally
         signed by
                                                                                                        1
         SUMEDH
SUMEDH   NAMDEO
NAMDEO   SONAWANE
SONAWANE Date:
         2026.03.18
         09:56:23
         +0530


                               ::: Uploaded on - 18/03/2026              ::: Downloaded on - 18/03/2026 20:36:57 :::
                                                       902-asao-14-2024+doc


Co-operative Societies Act, 1960,               ]
having its address at Kanakia Spaces,           ]
Off Western Express Highway,                    ]
Borivali (East), Mumbai - 400 066.              ]...Respondents
______________________________________
Mr. Aspi Chinoy, Sr. Adv. a/w. Mr. Nikhil Sakhardande, Sr. Adv.,
Mr. Yash Momaya, Mr. Munaf Virjee, Mr. Rushabh Parekh i/b. AMR
Law for Appellant;

Mr. Mehul Shah a/w Mr. Yatin Kochar, Ms. Nishita Joshi and Ms.
Chaitali Jadhav for Respondent No.1;

Ms. Bhakti Mehta, Ms. Shubadha Khandekar, Ms. Letishiya
Chaturvedi i/b. Wadia Ghandy & Co. for Respondent No.2.
________________________________________

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

JUDGEMENT:

1. This Appeal has been preferred by the Appellant/Original

Defendant No.1 ("the Owner") under Order XLIII Rule 1(r)

challenging the Order dated 30th October 2023 passed by the

Learned Additional Principal Judge, City Civil Court at Dindoshi, in

Notice of Motion No. 2989 of 2022 in S.C. Suit No. 2103 of 2022

("Impugned Order").

2. By the Impugned Order, the Learned Trial Court allowed the

Notice of Motion filed by Respondent No. 1 ("the Society") and has

granted injunction restraining the Appellant-Owner from utilising

any FSI/TDR, creating third-party rights, and or commencing any

construction on the land bearing CTS Nos. 165 and 163A

902-asao-14-2024+doc

admeasuring approximately 31,123 sq. mtrs. at Village Magathane,

Borivali, Mumbai ("Suit Land").

3. The Owner's grievance against the impugned Order is

threefold.

i. The Trial Court has granted sweeping and drastic interim

reliefs which effectively freeze the entire development

potential of the Suit Land, even though the Society has

failed to establish any prima facie case entitling it to the

Owner's reserved and contractually demarcated FSI/TDR

rights.

ii. Second, that the Trial Court has completely overlooked the

express terms of the Development Agreements of 2005 and

2008, as well as the Agreements for Sale executed with the

flat purchasers, which clearly record that development

rights of Respondent No. 2 were restricted to 59,157 sq.

mtrs. FSI/TDR, while the balance FSI/TDR was expressly

reserved to the Owner.

iii. Third, that the Trial Court has failed to consider that the

present suit has been instituted by the Society as a means

to pressurize the Owner to part with additional FSI/TDR,

allegedly required for regularisation of unauthorised

additions and alterations in the Society's own building.

902-asao-14-2024+doc

4. In these circumstances, the principal question that arises in

this Appeal is:

Whether, pending final adjudication of the Suit, an Owner who

has expressly reserved its balance FSI/TDR rights under

Development Agreements - which are incorporated and

acknowledged by the flat purchasers' in their own Agreements for

Sale - can nevertheless be injuncted from dealing with those

reserved rights solely on the basis of the Society's claim that it is

entitled to such balance FSI/TDR under the provisions of the

Maharashtra Ownership Flats Act, 1963 ("MOFA").

FACTS OF THE CASE

5. It is an undisputed fact that the Appellant is an owner of the

land parcels bearing CTS No.165 and 163A totally admeasuring

151,328 sq.mtrs. situated at Village Magathana, Borivali, Mumbai

("Larger Property").

6. By a Development Agreement dated 10th February 2005

between the Owner and the Respondent No.2 ("the Developer"),

read with Supplemental Agreement dated 8th May 2008, Deed of

Rectification dated 5th June 2008, Agreement dated 19th April

2008 executed between the Owner, EIPL (now CCI Projects Pvt.

Ltd.) and Respondent No. 3 ( "Prithvi") and the Agreement dated

30th April 2008 executed between the Developer and Prithvi (the

aforesaid agreements are collectively referred to as "the

902-asao-14-2024+doc

Development Agreement/(s)"), development rights in respect of the

Suit Land were granted to the Developer. Under the said

Development Agreements, the aggregate and final FSI available for

development was fixed and capped at 59,157 sq. mtrs.

7. Pursuant to the development rights so granted, the Developer

constructed three buildings on the relevant portion of the Larger

Property namely Western Edge I, Western Edge II (the building of

the Plaintiff Society), and Samarpan Exotica. It is admitted by all

parties that the entire permissible FSI/TDR of 59,157 sq. mtrs. was

fully consumed in the construction of the said three buildings.

8. Subsequently, Occupation Certificates were issued by the

Mumbai Municipal Corporation (MMC) in respect of the buildings of

Respondents Nos. 4 and 5 on 22nd June 2010, and in respect of the

building of Respondent No. 1 Society on 3rd July 2012. Possession

was thereafter handed over to the flat purchasers, who have been in

occupation and enjoyment of their respective flats since then. The

Respondent No.1 Society was formed on 20th November 2014, and

the flat purchasers thereafter became its members.

9. The Agreements for Sale executed by the Developer with the

flat purchasers expressly recorded that the Developer's

development entitlement was strictly restricted to 59,157 sq. mtrs.

of FSI/TDR under the Development Agreement. They further

clarified that any balance or additional FSI/TDR in respect of the

902-asao-14-2024+doc

land would remain the exclusive property of the Owner, who

retained the unfettered right to utilise the same for development of

other parts of the Larger Property.

10. Matters remained undisputed until 2019-2020, when the

MMC issued notices to the Society and the Developer alleging illegal

additions and alterations in the Western Edge II building, resulting

in excess FSI usage of approximately 4,226 sq. mtrs. beyond the

permissible limit. This excess FSI was attributed to unauthorised

additions and alterations carried out in the building.

11. Following the MMC notices, discussions took place between

the Owner, the Society and the Developer regarding the purchase of

additional FSI/TDR from the Owner to regularise the excess FSI

usage. However, these negotiations failed as the Owner declined to

provide additional FSI/TDR for such regularisation.

12. In September 2021, Society filed a Deemed Conveyance

Application before the Competent Authority under the provisions of

MOFA. The Society also alleged that prior to this, on 9th November

2020, the Owner had subdivided the Suit Land in breach of Section

7 of MOFA.

13. On 22nd March 2022, a Deemed Conveyance Order was

passed in favour of the Society in respect of 8,953.46 sq. mtrs.

However, the order did not attain finality and was subsequently

challenged, resulting in the matter being remanded for

902-asao-14-2024+doc

reconsideration. Thereafter, on 7th June 2022, Society's

application for Deemed Conveyance was rejected by the Competent

Authority.

14. Shortly thereafter, in September 2022, Society instituted S.C.

Suit No. 2103 of 2022 along with Notice of Motion No. 2989 of 2022

seeking interim reliefs.

15. In the meantime, on 31st March 2023, the Owner obtained

permission from the MMC to undertake construction of additional

towers on the Suit Land. The learned Trial Court thereafter passed

the impugned order dated 30th October 2023 allowing the Notice of

Motion.

16. Subsequently, by an order dated 14th November 2025 in

Writ Petition No. 6972 of 2023, this Court set aside the rejection of

Society's Deemed Conveyance Application and remanded the

matter to the Competent Authority for fresh consideration.

17. During the pendency of this Appeal, Society filed SLP (C) Nos.

7401-7402 of 2025 before the Hon'ble Supreme Court challenging

an order of this Court dated 4th February 2025. By order dated

21st March 2025, the Supreme Court directed the parties to

maintain status quo. The SLP was disposed of on 7th May 2025,

with the Supreme Court declining to interfere and observing that

any action taken by the parties would remain subject to further

order of this Court.

902-asao-14-2024+doc

RIVAL SUBMISSIONS

18. Mr. Aspi Chinoy, learned Senior Counsel, appearing for the

Owner, submits that the impugned order, insofar as it restrains the

Owner and its associate company, Respondent No.3, from utilising

the balance FSI /TDR available on the Suit Land of 31,323 sq mtrs.,

is not only contrary to the Society's own pleaded case, but is also

contrary to the settled legal position under MOFA

19. He submits that under the MOFA, the flat purchasers can

assert rights only against the promoter, and not against the

landowner, and in any event cannot claim rights greater than those

held by the promoter.

20. It is further submitted that the Society itself has specific

pleaded that the Developer alone acted as the Promoter, and it is an

admitted position that the Developer was granted rights by the

Owner to utilise only 59,157 sq. mtrs. of FSI / TDR on the Suit land.

Despite this the Trial Court has proceeded on the footing that the

Owner, the Developer, and Respondent No. 3 together constituted

the promoter and developer, and has held that after possession of

the buildings was handed over to Respondent Nos. 1, 4 and 5, the

balance FSI on the Suit land belonged to the Society. According to

the learned Senior Counsel, this finding is wholly contrary to both

the pleadings and the contractual arrangement between the parties.

902-asao-14-2024+doc

21. Learned Senior Counsel submitted that the Trial Court has

granted interim relief without examining the express terms of the

Development Agreements between the Owner and Developer. These

agreements clearly restrict the Developer's rights to 59,157 sq.

mts. of FSI/TDR on the suit land. The Agreements for sale executed

with the Flat Purchasers also record this limitation.

22. Despite these clear contractual provisions, the Trial Court

has granted interim relief in terms of prayers (a) to (c) of the

Notice of Motion, restraining the Owner, the Developer, and

Respondent No. 3 from utilising any FSI/ TDR on the suit land,

creating third party rights, or commencing construction thereon.

23. Learned Senior Counsel further submits that the findings

recorded in the impugned order are beyond the pleadings and the

case made in the Plaint. The Society has never claimed any right

over the entire larger property admeasuring 1,51,328 sq. mtrs., nor

has it challenged the Development Agreements, which expressly

reserve the balance FSI and development rights to the Owner.

24. Even the documents relied upon by the Society show that its

rights are confined only to the specific portion of the land

admeasuring 31,323 sq. mtrs., which was given to the

Developer/Promoter for development. In the absence of any

pleading that the reservation of balance land or FSI is illegal or

contrary to MOFA, the Trial Court could not have assumed that the

902-asao-14-2024+doc

Owners are prohibited from developing the remaining property. The

findings are therefore not supported by the pleadings and are

unrelated to the reliefs sought in the Notice of Motion.

25. Learned Senior Counsel submitted that the legal position

governing the present issue is well settled by the judgments of this

Court in Vaidehi Akash Housing Pvt. Ltd. v. New D.N. Nagar Co-op.

Housing Society Union Ltd.1 and the Division Bench judgment in

Deepak Prabhakar Thakoor v. MHADA2. These judgements hold

that a landowner who merely grants development rights to an

independent developer does not become a "promoter" under MOFA.

26. Where the developer undertakes construction and sale of

flats in its own right and on its own account, the development

cannot be said to have been "caused" by the owner so as to impose

upon the owner the statutory obligations of a promoter. Any

contrary interpretation would blur the distinction between an

owner and a promoter and would impermissibly impose upon

landowners the entire statutory burden under MOFA, which was

never contemplated by the Act.

27. Learned Senior Counsel submits that the Division Bench has

expressly approved and reaffirmed this legal position, and the issue

is no longer open to debate. The principle emerging from these

authorities is that third-party purchasers cannot enlarge their

2014 SCC Online Born 5068

2023 SCC Online Born 2234

902-asao-14-2024+doc

rights by describing a landowner as a promoter, when the

contractual arrangement clearly vests the role of promoter in

another entity. The statutory obligations under MOFA attach only

to the person who undertakes the development and sale in his own

right, and not to a landowner who has merely granted development

rights.

28. Learned Senior Counsel further submits that the

Development Agreements expressly provide that the Developer

would construct and market the premises in its own name and at its

own responsibility, that it would sell the units on a principal-to-

principal basis, and that the sale consideration would belong

absolutely to the Developer. The Agreement thus clearly allocate

the development activity and commercial benefit to the Developer,

while the Owner retained proprietary rights to any balance

FSI/TDR.

29. Learned Senior Counsel also submits that both in the present

Suit and in the deemed conveyance proceedings, the Owner has

specifically disputed and denied Society's claims under the MOFA

Agreements. The Society's application for deemed conveyance was

in fact rejected by the Competent Authority.

30. In these circumstances, there exists a serious dispute

regarding the Society's alleged rights, yet the Society has filed the

present Suit seeking only injunctive relief without any declaratory

902-asao-14-2024+doc

reliefs. It is submitted that, as held by the Supreme Court, in T.V.

Ramakrishna Reddy v. M. Mallappa 3 and K.M. Krishna Reddy v.

Vinod Reddy4 such a Suit for bare injunction in the face of a

disputed title is not maintainable.

31. It is therefore submitted that the Appeal deserves to be

allowed, the Impugned Order be set aside, and the Notice of Motion

be dismissed.

32. Per Contra, Mr. Mehul Shah, learned Advocate appearing for

Society, opposed the Appeal at the outset. According to him, the

core issue is whether a Landowner/Promoter, after disclosure of the

plans in terms of Section 4 of MOFA at the time of sale of units, (ii)

obtaining Occupation Certificate, (iii) handing over possession, and

(iv) allowing statutory period for conveyance to expire, can

subsequently claim rights over additional FSI arising from a change

in law without the informed consent of the flat purchasers ?

33. In his view the answer is emphatically No. According to him,

such a claim is contrary to Sections 4, 7, 10 and 11 of the MOFA

read with rule 9 of the MOFA Rules. In support, he relied upon the

judgment in the case of Ravindra Munteja Vs Bhavan Corporation

and Ors.5, Vithal Patil Vs Kores Ltd.6 And Madhuvihar Co-operative

Housing Society Vs M/s. Jayantilal Investments7. He submitted that

(2021) 13 SCC 135

(2023) 10 SCC 248

2003 (5) Mh. L.J 23

2019 (3) MH. L.J. 857

2010 SCC Online Bom 1519

902-asao-14-2024+doc

the promoter is under a statutory obligation to make full and true

disclosure of the development potential of the plot, at the stage of

layout plan, including whether the plot is capable of being loaded

with additional FSI/TDR, to what extent, and in what manner it is

proposed to be utilised.

34. Learned Counsel submitted that the Appeal proceeds on a

fundamentally erroneous premise that the Owner is merely a

'landowner' and not a 'promoter' under the MOFA. He submitted

that the statutory definition of promoter under Section 2(c) clearly

includes a person who constructs or causes to be constructed a

building for sale. According to him, the Owner executed the

Development Agreement and comprehensive Powers of Attorney,

authorised the Developer to construct and sell flats, obtained all

development permissions in its own name, and received

consideration for the grant of development rights. In these

circumstances, the Owner cannot now disassociate itself from the

project so as to evade the statutory obligations under MOFA.

35. Learned Counsel submitted that the distinction sought to be

drawn between "allowing" and "causing" construction is artificial

and contrary to the scheme of the Act. By granting development

rights, conferring agency powers, and retaining economic interest

in the FSI/TDR, the Owner actively facilitated and enabled the

construction and sale of flats. Reliance was placed on the judgment

902-asao-14-2024+doc

in ALJ Residency Coop. Housing Society Ltd. Vs. State of

Maharashtra8 and the subsequent decision in Laxman Narayan

Zagade & Ors. V. Competent Authority 9, where it was held that an

owner who causes construction and retains rights in the property

falls within the definition of promoter and is bound by statutory

obligations under MOFA, including the obligation to convey the

land.

36. Learned Counsel further submitted that the Owner's

contention that Developer alone is the promoter is contrary to the

Plaint and the record. According to him, the Plaint does not state

that Developer is the only promoter, and in any event the statutory

definition of promoter cannot be limited by the pleadings. Once the

Act includes a person who causes construction within the definition

of promoter, the Owner cannot avoid liability by relying on selective

pleadings.

37. It was also submitted that the judgements relied upon by the

Owner in Vaidehi Akash (supra) and Deepak Prabhakar Thakoor

(supra) is misplaced and distinguishable on facts. According to the

learned Counsel, those cases involved situations where the

landowner had only a passive role or where redevelopment

arrangements were materially different. In the present case,

however, the Owner actively participated in the development,

2024 SCC OnLine Bom 3638

2025 SCC OnLine Bom 768

902-asao-14-2024+doc

retained commercial interest in the balance FSI, and authorised

sale of flats on ownership basis. The Owner therefore falls within the

statutory definition of promoter.

38. Learned Counsel further relied upon subsequent decisions

including Wadhwa Group Holding Pvt. Ltd. Vs Vijay Choksi 10,

Sandeep Grover Vs Sai Siddhi Developers11 and Goregaon Pearl

CHS Ltd. Vs Sandeep Grover12 to submit that absence of privity of

contract does not absolve a person from liability as a promoter.

Where development is undertaken through a power of attorney,

principles of agency apply and the owner acting through such agent

cannot deny responsibility under MOFA.

39. Learned Counsel also relied upon the judgment of this Court

in Jai Jalaram Co-operative Housing Society Ltd. Vs Nanji Khimji

and Co.13 and submitted that the Developer, under clause 6(iv), 6(v)

and 11(a)(xxi) of the Development Agreement, had undertaken to

convey 31,323 sq. mtrs. of land to the Society. Having made such a

representation, the Developer is estopped from denying the

absolute rights under MOFA.

40. It was further submitted that Section 7 of MOFA prohibits

alteration or additional construction after disclosure of plans

without prior consent of flat purchasers. According to the learned

2024 SCC Online BOM 660

2023 SCC Online NCDRC 197

2023 SCC Online SC 1687

2024 SCC Online BOM 491

902-asao-14-2024+doc

Counsel, the layout plan annexed to the Occupation Certificate did

not disclose any further towers or buildings on the open portion of

the land. Any attempt by the Owner to utilise additional FSI for new

construction is therefore contrary to the statutory requirement of

prior informed consent of the flat purchasers.

41. In this context, reliance was placed on the judgment in Neena

Sudarshan Wadia Vs. Venus Enterprises14 (1984) and Dosti

Corporation Vs Sea Flama CHS Ltd.15 where it was held that blanket

or general consent or authority obtained by the promoter is not

valid consent under Section 7 of the MOFA. It was submitted that

clause 7, 8, 27 and 30 for the Agreement for Sale are standard

clauses which amount to blanket consent and therefore cannot be

relied upon by the promoter. According to the learned Counsel, the

Trial Court has aptly recorded that neither the Developer nor the

Owner had shown any additional buildings or towers in the

approved layout plan, and therefore further construction cannot be

undertaken without the Society's consent.

42. Learned Counsel relied upon the principle laid down in Dosti

Corporation (supra) where it was held that post-completion of

construction and once conveyance becomes due, the promoter

cannot appropriate further FSI. According to him, once the project

is completed and possession handed over, any additional FSI arising

1983 SCC OnLine Bom 31

2016 SCC OnLine Bom 1836

902-asao-14-2024+doc

from a change in law or increase in permissible FSI enures to the

benefit of the Society. In the present case, since the promoter has

failed to convey its right, title and interest in the land to the Society

despite completion of project and handing over of possession, the

Society is entitled to any additional FSI arising under DCPR 2034. It

was also contended that clauses 7 to 9, 25 to 27, 30(b) and 34 of the

Agreement for sale are contrary to the scheme of MOFA and

therefore unenforceable.

43. Learned Counsel submitted that the present Suit is

maintainable as it seeks enforcement of statutory obligations and

prevention of breach. Where rights arise under statute and are

supported by registered agreements and occupation certificates, a

suit for simpliciter injunction is maintainable to restrain their

violation. The decisions relied upon by the Owner relating to cloud

over title are therefore inapplicable. It is submitted that the deemed

conveyance proceedings initiated by the Society demonstrate that it

has consistently asserted its statutory rights, and the rejection of

the application is presently under reconsideration pursuant to

orders of this Court. It is contended that pendency of such

proceedings does not create any cloud over title but rather

reinforces the Society's entitlement to statutory protection.

44. It was further submitted that Section 11 of MOFA casts a

mandatory obligation upon the promoter to complete title and

902-asao-14-2024+doc

convey right, title and interest in the land to the society of flat

purchasers. The provision must be interpreted purposively and

harmoniously, to ensure effective transfer of the land and

appurtenant rights forming part of the project, and cannot be

restricted only to such rights as the promoter chooses to

acknowledge.

45. Learned Counsel submitted that Section 16 of MOFA gives

the Act overriding effect over any contract to the contrary.

Therefore, any clause in the Development Agreement or Agreement

for Sale purporting to reserve future or additional FSI without full

and informed disclosure to purchasers is unenforceable as being

contrary to the statutory scheme. Mere recital reserving future FSI

cannot be treated as informed consent under Section 7 of MOFA.

46. It was further submitted that the Owner failed to execute

conveyance within the statutory period and instead sought to

obtain fresh permissions for construction of additional towers. Such

conduct, according to the learned Counsel, defeats the very object of

MOFA and justifies the grant of protective relief. He submitted that

the balance of convenience lies entirely in favour of the Society,

since further construction would permanently affect the Society's

land, open spaces, and FSI entitlement, whereas the Owner owns a

much larger parcel of land and would suffer no irreparable

prejudice if status quo is maintained.

902-asao-14-2024+doc

47. Learned Counsel therefore submitted that the Impugned

Order merely preserves the subject matter of the Suit and prevents

creation of third-party rights during its pendency. According to

him, the Trial Court has correctly exercised its discretion in

accordance with the statutory scheme and judicial precedents and

has correctly restrained the Owner from proceeding with additional

construction without complying with MOFA.

48. It was accordingly submitted that the impugned order is well-

reasoned and calls for no interference, and that the Appeal

deserves to be dismissed with costs.

REJOINDER SUBMISSIONS BY APPELLANT - OWNER

49. Learned Senior Counsel countered that the Respondent

No.1's attempt to describe the Owner as a co-promoter is contrary

to the express terms of the Development Agreements and the

admitted position on record. Under the Agreements, the Developer

was granted a limited right to construct by consuming FSI/TDR up

to 59,157 sq. mtrs. on a defined portion of 31,123 sq. mtrs. The

agreements also expressly provide that the balance and any

additional FSI or TDR would remain with the Owner, with a clear

stipulation that such additional FSI would not be utilised on the said

portion of land but could be used on other parts of the larger

property .

902-asao-14-2024+doc

50. It is submitted that the Development Agreement

unequivocally provided that the Developer would construct and

market the buildings in its own name and at its own responsibility,

sell flats on a principal-to-principal basis, and retain the entire sale

consideration. These provisions, according to the Senior Counsel

negate any suggestion of an agency relationship and demonstrate

that the Developer acted in its own right and not as an agent of the

Owner.

51. Learned Senior Counsel further submitted that the

Respondent's reliance on the Power of Attorney to suggest an

agency relationship is misplaced. The Power of Attorney was

executed only to facilitate approval of plans in the Owner's name,

since the land had not been subdivided. Such procedural

arrangement does not alter the substantive allocation of rights

under the Development Agreements. The MOFA Agreements with

flat purchasers were executed solely by the Developer as

"Promoter" and they expressly record the Developer's limited

entitlement to 59,157 sq. mtrs. of FSI/TDR, while reserving all

additional FSI/TDR in favour of the Owner.

52. It is further submitted that under Section 11 of MOFA, the

promoter is obliged to convey only his right, title and interest in the

land and building. Consequently, the Society cannot claim rights

greater than those held by its promoter. According to the learned

902-asao-14-2024+doc

Senior Counsel, the present case is not one where the promoter

seeks to retain rights contrary to statute, but one where the Society

seeks to enlarge its rights beyond the entitlement of its own

promoter.

53. Learned Senior Counsel also submitted that the Plaint itself

contains a categorical admission that the Developer alone acted as

the Developer and Promoter under MOFA. Such an admission is

binding and conclusive unless withdrawn. Reliance is placed on the

decision of the Supreme Court in Nagindas Ramdas v. Dalpatram

Ichharam16 and the judgement of this Court in Schenker India Pvt.

Ltd. v. SK APS Industries Pvt. Ltd.17, which hold that a party cannot

be permitted to take a stand contrary to its pleadings .

54. It is further submitted that the reliance placed by the

Respondent on Wadhwa Group Holding Pvt. Ltd. (supra) is wholly

misplaced. The case concerned joint promoters who were both

recognised as promoters in statutory documents and were jointly

responsible for the project. In the present case, however, the

contractual framework and statutory documents unequivocally

identify only the Developer as promoter, while the Owner neither

marketed nor sold flats nor received sale consideration.

55. Learned Senior Counsel also contended that the Society's

reliance upon Sandeep Grover to argue that earlier judgments

(1974) 1 SCC 242

2025 SCC Online Bom 2801

902-asao-14-2024+doc

stand impliedly overruled is legally untenable. A decision of the

NCDRC cannot override binding precedents of this Court. In any

event, the factual matrix in that case concerned redevelopment and

appropriation of developer's share, which is entirely distinct from

the present case involving limited development rights with express

reservation of balance FSI.

56. Learned Senior Counsel submitted that the Respondent's

invocation of Section 7 of MOFA is without foundation. The Society

never claimed any right over the entire larger property

admeasuring 1,51,328 sq. mtrs., nor has it challenged the

reservation of balance FSI in favour of the Owner. Section 7 applies

to alterations or additional constructions in respect of the property

disclosed for development, and cannot be extended to independent

development on other parts of the Owner's larger holding.

57. It is further submitted that the observations in the impugned

order regarding alleged non-disclosure of development on the entire

plot and prohibition against additional construction are beyond the

pleadings and unrelated to the reliefs claimed, since the Suit seeks

only injunction and not any declaration that the reservation of FSI

is illegal .

58. Learned Senior Counsel submitted that once the Society's

alleged entitlement to balance or future FSI is expressly denied and

disputed by the Owner, a clear cloud over such alleged right arises.

902-asao-14-2024+doc

In such circumstances, a suit for bare injunction without seeking

declaratory relief is not maintainable. Reliance is placed on the

judgements of the Supreme Court in T.V. Ramakrishna Reddy

(supra) and Ananthula Sudhakar vs P Buchi Reddy 18, which hold

that where title or entitlement is disputed, a declaration must first

be sought.

59. Learned Senior Counsel submitted that the Society's alleged

claim to the additional FSI and TDR is inconsistent with its own

pleadings and categorical admission which acknowledge that the

Appellant is the owner of the larger property and that Developer

alone undertook the development of the Society's building under

MOFA. The claim is also contrary to the express covenants

contained in the Development Agreements and MOFA Agreements,

which unequivocally restrict the Developer's entitlement and

reserve the balance FSI/TDR in favour of Owner. Without seeking

any declaration or adjudication to set aside those binding

contractual clauses, the Society has attempted to circumvent them

by seeking a bare injunction. Such a claim, it is submitted, is ex

facie untenable and amounts to a mala fide attempt to claim

additional FSI/TDR belonging exclusively to Owner. Reliance is

placed on the judgement of the Supreme Court in Kashi Math

Samsthan v. Shrimad Sudhindra Thirtha Swamy 19, wherein it held

(2008) 4 SCC 594

(2010) 1 SCC 689

902-asao-14-2024+doc

that in the absence of a prima facie case, the Court cannot proceed

to examine the balance of convenience or irreparable injury, and

grant injunction.

60. Learned Senior Counsel finally submitted that the Society has

failed to establish irreparable injury or balance of convenience.

Even if the Society were ultimately to succeed, appropriate relief by

way of specific relief, damages or compensation could be granted.

On the other hand, an injunction at this stage would seriously

prejudice the Owner by stalling ongoing construction undertaken

pursuant to duly sanctioned plans, which are based on the balance

FSI/TDR and in respect of which third-party rights have already

been created. The balance of convenience therefore lies decisively

against the grant of any interim relief.

ANALYSIS AND FINDINGS

61. I have carefully considered the submissions advanced by

learned Senior Counsel Mr. Aspi Chinoy appearing for the

Appellant-Owner and learned Advocate Mr. Mehul Shah appearing

for Respondent No.1. I have also perused the pleadings, documents

on record, and the impugned order dated 30th October 2023.

62. The central issue is whether a landowner, despite having

granted only limited development rights to a developer and having

expressly reserved the balance FSI/TDR to itself, can be treated as a

"promoter" within the meaning of Section 2(c) of the MOFA, and

902-asao-14-2024+doc

thereby restrained from utilising the balance FSI/TDR expressly

reserved in its favour.

63. In the present case, it is not in dispute that the Developer,

was granted development rights limited to utilisation of 59,157 sq.

mtrs. of FSI/TDR, which has been fully consumed in constructing

the three buildings namely Western Edge I, Western Edge II and

Samarpan Exotica. The Society now seeks to claim rights in

additional FSI/TDR available on the suit land, particularly in view of

DCPR 2034 introduced in 2018, despite the fact that such

additional FSI/TDR was never part of the development rights

granted to Developer and was expressly reserved to the Owner

under the Development Agreement and the Agreements between

the Developer and the flat purchasers.

64. The following issues therefore arise for consideration:

i. whether the Development Agreements merely granted

limited development rights to Developer or created a

relationship of agency or joint venture making the

Owner a co-promoter;

ii. whether flat purchasers who executed Agreements for

Sale acknowledging the Developer's limited entitlement

can subsequently claim rights in the balance FSI/TDR

reserved to the Owner;

902-asao-14-2024+doc

iii. whether Section 7 of MOFA can restrain the Owner from

undertaking independent development using FSI/TDR

that never formed part of the Developer's entitlement;

iv. whether a suit seeking bare injunction without seeking

declaratory relief regarding the alleged entitlement is

maintainable; and

v. whether the Society has established the ingredients

necessary for grant of interim injunction.

vi. whether the present suit is, in substance, an abuse of

process and a misuse of beneficial legislation.

63. It is first necessary to examine the contractual framework

governing the parties. The Development Agreements clearly

allocate rights and obligations. Developer was granted development

rights in respect of a specific portion of the larger property

admeasuring 31,323 square metres out of the Owner's total

landholding of 151,328 square metres. The FSI/TDR available to

Developer for construction was expressly fixed and capped at

59,157 square metres. This is clearly recorded in Clause 3 of the

Development Agreement and in the recitals of the subsequent

agreements.

64. Under Clauses 11(a)(xviii), 11(a)(xx), 11(a)(xxi), and 13(e)

of the Development Agreement, Developer was authorised to sell

the constructed flats or units on ownership basis under MOFA and

902-asao-14-2024+doc

to undertake all incidental acts necessary for that purpose. Clause

23(f) of the Development Agreement dated 10th February 2005

expressly states that Developer would develop, market, and sell the

units at its own risk and responsibility, and that the agreement

would not be construed as a partnership or joint venture. The sale

consideration received from flat purchasers was to belong

absolutely to Developer and constitute its remuneration and profit.

These clauses make it clear that Developer acted in its own right

and for its own account as an independent developer, and not as an

agent or partner of the Owner.

65. Further, Clause 4(c) of the Development Agreement read

with the supplemental agreement expressly provided that any

FSI/TDR available on the suit land in excess of 59,157 square

metres would remain the exclusive property of the Owner. It was

also specifically provided that such balance FSI/TDR would not be

consumed on the portion of the suit land on which Developer was to

construct its buildings, but could be utilised elsewhere on the larger

property. This reservation was neither vague nor uncertain. It was

specific and quantified.

66. The Society relied heavily on the fact that Powers of Attorney

were executed by the Owner in favour of Developer, contending that

this established an agency relationship and thereby made the

Owner a co-promoter. I am unable to accept this submission. The

902-asao-14-2024+doc

Powers of Attorney were executed only as a procedural necessity to

enable Developer to obtain statutory approvals in the name of the

Owner, since the suit land had not been subdivided from the larger

property and permissions therefore had to be obtained in the name

of the owner.

67. The execution of such Powers of Attorney for a limited

purpose does not, by itself, convert Developer into the Owner's

agent for all purposes, nor does it alter the substantive allocation of

rights, risks, costs, and profits under the Development Agreement.

68. It is well settled that the nature of the relationship between

parties must be determined from the substance of the arrangement

and not merely from its form. In deciding whether the relationship

is one of agency or that of an independent contractor, the Court

must examine who bears the risk and cost of the activity, who is

entitled to the profits, who controls day-to-day operations, and who

is liable to third parties. Tested on these parameters, Developer was

plainly an independent developer. It bore the entire cost and risk of

construction, received the entire sale consideration, controlled the

construction and marketing activities, and undertook liability to flat

purchasers under the Agreements for Sale. The Owner did not

participate in any of these activities and exercised no control over

them.

902-asao-14-2024+doc

69. The Agreements for Sale executed by Developer with the flat

purchasers of Respondent Nos.1, 4 and 5, copies of which are on

record, expressly set out the Developer's right, title and interest in

the suit land as flowing from the Development Agreement. They

specifically record that Developer's development entitlement was

limited to 59,157 square metres and that any balance or additional

FSI/TDR on the suit land remained the exclusive property of the

Owner. These are substantive terms defining the extent of what was

being sold to the purchasers. Clauses 7, 8, 9, 25, 26, 27, 30(b), and

34 of the Agreements for Sale shall be referred.

70. More importantly, the Agreements for Sale record that the

purchasers had inspected the layout plans, the Development

Agreement, the Supplementary Development Agreement, and the

other relevant documents, and had satisfied themselves regarding

the Developer's entitlement and the rights reserved to the Owner.

The purchasers thus accepted the arrangement with full knowledge.

This is not a case where material facts were concealed or where

vague standard clauses were inserted without disclosure. The

purchasers were specifically informed that Developer's entitlement

was limited to 59,157 square metres of FSI/TDR, that such

entitlement stood exhausted in the three buildings, and that any

additional FSI/TDR remained with the Owner.

902-asao-14-2024+doc

71. Read as a whole, these documents establish a clear factual

position: the Owner granted limited development rights to

Developer; Developer was entitled to use only 59,157 square metres

of FSI/TDR for constructing buildings on a part of the suit land;

Developer acted in its own right and not as agent of the Owner; the

balance FSI/TDR was expressly reserved to the Owner; and the flat

purchasers were aware of and accepted this arrangement at the

time of purchase.

72. The Society's principal contention is that the Owner falls

within the definition of "promoter" under Section 2(c) of MOFA

because it "caused to be constructed" the buildings by granting

development rights to Developer. According to the Society, the

grant of development rights, execution of Powers of Attorney,

obtaining permissions in the Owner's name, and receipt of

consideration together establish that the Owner "caused" the

construction. It is then argued that, once so held, the Owner

becomes subject to all obligations of a promoter, including the

obligation to convey the land and building to the Society under

Section 11, together with the balance FSI/TDR.

73. Section 2(c) of MOFA defines "promoter" as follows:

"a person and includes a partnership firm or a body or association of persons whether registered or not, who constructs or causes to be constructed a block or building of flats or apartments for the purpose of selling some or all of them to other persons, or to a company, co-operative

902-asao-14-2024+doc

society or other association of persons, and includes his assignees; and where the person who builds and the person who sells are different persons, the term includes both."

The expression "causes to be constructed" cannot be read so

broadly as to include every landowner who grants development

rights to an independent developer. Such an interpretation would

obliterate the distinction between an 'owner' and a 'promoter'. The

definition indicates that the person must either undertake the

construction activity or undertake the sale or transfer of flats.

74. The question, therefore, is what amounts to "causing

construction" within the meaning of Section 2(c). Every act that

facilitates construction cannot amount to causing construction.

Otherwise, financiers, suppliers, landowners, and statutory

authorities granting approvals would all become promoters. That

would lead to absurd consequences. The expression must therefore

mean something more, namely, active participation, control, or

entrepreneurial involvement in the construction activity.

75. In the present case, the Development Agreements show that

Developer alone undertook the construction and sale of flats. It

obtained approvals, carried out construction at its own cost and

risk, marketed the flats, executed the Agreements for Sale, and

received the sale proceeds. The Owner did not undertake any of

these acts since the Owner had received consideration for granting

development rights to the Developer. Its role was confined to

902-asao-14-2024+doc

granting limited development rights over a part of its land, subject

to the condition that only a specified quantum of FSI/TDR would be

consumed and that the balance would remain reserved to it. This

does not amount to "causing construction" within the meaning of

Section 2(c).

76. Learned Senior Counsel for the Owner relied upon the

judgment of this Court in Vaidehi Akash Housing Pvt. Ltd. and the

later decision in Deepak Thakoor, which followed it, in support of

the submission that a landowner who grants limited development

rights to an independent developer does not become a promoter

under MOFA.

77. In Vaidehi Akash Housing Pvt. Ltd., a co-operative housing

society had entered into a redevelopment agreement with a

developer. The developer was to reconstruct the society's building,

rehabilitate existing members, and sell additional flats to outsiders.

The free-sale purchasers sought to hold the society liable as a

promoter under MOFA. The society contended that it was only the

landowner and that the developer alone was the promoter. This

Court accepted that contention and held that the society was not a

promoter.

78. The Court held that the society had neither undertaken any

construction activity nor sold any flats to purchasers. Its role was

confined to granting development rights and receiving

902-asao-14-2024+doc

consideration in the form of rehabilitation for its members. The

Court observed:

"88. The Society is the owner of the property and has entered into an agreement with the developers... Such authority or entitlement is to the developers' account and in their own right and as an independent contractor. If in exercise of such authority or entitlement, a building is constructed by the developers, it cannot be said that such building is caused to be constructed by the Society within the meaning of Section 2(c) of the MOFA.

89. Any other interpretation would lead to anomalous consequences... The owners of lands entering into agreements for sale or development agreements with promoters/developers would be held as being subject to all liabilities of a promoter... This would be plainly inconceivable.

90. Prima facie thus, there is no case to treat the Society, who is merely in the position of an owner vis-a-vis the third party purchasers, as a 'promoter' within the meaning of MOFA..."

79. The Society attempted to distinguish Vaidehi Akash on the

ground that the landowner there was a housing society acting only

to rehabilitate its members, whereas the Owner is a commercial

entity retaining an economic interest in the balance FSI/TDR. I do

not find this distinction material. Whether a person is a promoter

under Section 2(c) depends on whether that person undertook or

caused construction and sold flats, not on whether the person is a

society or a commercial entity, nor on whether the person reserved

rights for future use. In the present case, as in Vaidehi Akash, the

Owner neither carried out construction nor sold flats. Those acts

902-asao-14-2024+doc

were undertaken by Developer in its own right. The Owner's

commercial character and reservation of balance FSI/TDR do not

alter that position.

80. The Society also submitted that Vaidehi Akash and Deepak

Thakoor were only interim observations and therefore not binding.

This submission cannot be accepted. Vaidehi Akash contains a

detailed analysis of Section 2(c) and the facts before the Court. It

has been consistently followed by coordinate Benches. In the

absence of any contrary judgment of a coordinate or larger Bench, it

cannot be brushed aside in the manner suggested.

81. The Society placed reliance on the decision of the National

Consumer Disputes Redressal Commission in Sandeep Grover and

on the dismissal of the Special Leave Petition in Goregaon Pearl CHS

Ltd., contending that the Supreme Court's order affirms the

NCDRC's reasoning and overrides Vaidehi Akash and Deepak

Thakoor. This contention is misconceived.

82. First, Sandeep Grover is a decision of the NCDRC in

proceedings under the Consumer Protection Act. The NCDRC is a

statutory tribunal. Its decisions may have persuasive value, but

they are not binding precedents for this Court under Article 141.

83. Second, the factual matrix in Sandeep Grover was materially

different. That case arose out of a redevelopment arrangement

involving a landowner society and a developer, and the

902-asao-14-2024+doc

observations were made in that specific context. It does not lay

down any general principle that every landowner who grants

development rights becomes a promoter under MOFA.

84. Third, the NCDRC itself referred to Vaidehi Akash and did not

hold it to be wrongly decided. At the highest, it distinguished that

case on facts.

85. Fourth, the Society's reliance on the doctrine of merger based

on dismissal of the Special Leave Petition is contrary to settled law.

In Kunhayammed v. State of Kerala20, the Supreme Court has

clearly held that dismissal of a Special Leave Petition without

granting leave does not attract the doctrine of merger and does not

amount to affirmation of the reasoning in the impugned order.

Unless leave is granted and the appeal is heard, there is no merger.

86. The Society also relied on recent decisions in ALJ Residency

Co-operative Housing Society Ltd. and Laxman Narayan Zagade.

Those judgments arose in specific contexts such as deemed

conveyance or regularisation of unauthorised construction. Their

observations must be read in that factual setting. They cannot be

construed as overruling or diluting the principles laid down in

Vaidehi Akash and Deepak Thakoor.

87. Reliance on Wadhwa Group Holding Pvt. Ltd. is equally

misplaced. That case arose under RERA and involved parties

admittedly registered as promoters. The issue there was whether

(2000) 6 SCC 359

902-asao-14-2024+doc

one such promoter could avoid liability merely for want of privity

with the flat purchaser. Here, the Owner neither participated in the

development or sale activity nor stood identified as a promoter in

any statutory document. It merely granted limited rights while

reserving the balance to itself. The ratio of Wadhwa Group therefore

does not assist the Society.

88. Similarly, Jai Jalaram Co-operative Housing Society Ltd.

turned on its own facts, where the developer had expressly

undertaken to convey the entire land and was then estopped from

resiling. In the present case, there is no such undertaking by the

Owner. On the contrary, the Development Agreement and the

Agreements for Sale expressly limit Developer's rights to 59,157

square metres and reserve the balance FSI/TDR to the Owner. No

case of estoppel arises.

89. In view of the definition of "promoter" under Section 2(c), the

contractual documents, and the authorities discussed above, the

Owner cannot be characterised as a promoter under MOFA. The

statutory obligations under MOFA, including the obligation to

execute conveyance under Section 11, attach to Developer and not

to the Owner. The Society's primary contention that the Owner is a

co-promoter must therefore fail.

90. The reliance of the Society on Ravindra Munteja (supra),

Vithal Patil (supra) and Madhuvihar Co-operative Housing Society

902-asao-14-2024+doc

(supra) is also misplaced. It is not the Society's case that it is

entitled to rights over the entire larger property admeasuring

151,328 square meters. In view of the Development Agreements

and the Agreements for Sale, it is an admitted fact that the

Developer was entitled to develop only 31,323 square meters out of

the Appellant's total landholding and to consume FSI/TDR of only

59,157 square meters, with the balance FSI/TDR being expressly

reserved to the Appellant. The Developer, in accordance with

Section 4 of the Maharashtra Ownership Flats Act, had duly

disclosed the layout plans pertaining to the land admeasuring

31,323 square meters on which the three buildings were to be

constructed. The provisions of the Act do not obligate the promoter

or landowner to disclose layout plans for land or FSI/TDR over

which the promoter has no right, title or interest and which was

expressly reserved to the landowner. The disclosure obligation

extends only to the project that the promoter is undertaking and

not to any future development that the landowner may undertake

using reserved development rights. It is also not the Society's case

that the development proposed by the Appellant using the reserved

FSI/TDR in any manner encroaches upon or affects the Society's

rights or entitlement to conveyance of its building and

proportionate land area.

902-asao-14-2024+doc

91. The Society then argued, in the alternative, that even if the

Owner is not a promoter, the clauses reserving balance FSI/TDR to

the Owner are invalid as they amount to "blanket consent" contrary

to Section 7 of MOFA. Reliance was placed on Neena Sudarshan

Wadia and Dosti Corporation.

92. Section 7 of MOFA provides:

"After the plans and specifications of the building as approved by the local authority... are disclosed or furnished to the persons who agree to take one or more flats, the promoter shall not make--

(i) any alteration in the structures described therein in respect of the flat or flats... without the previous consent of that persons;

(ii) any other alterations or additions in the structure of the building without the previous consent of all the persons who have agreed to take the flats in such building."

The object of this provision is to protect flat purchasers from

unilateral changes by a promoter to the disclosed plan.

93. In Neena Sudarshan Wadia, the Court held that a general

clause in an agreement for sale could not amount to valid consent

for future additional construction unless the purchasers were

specifically informed of what was proposed. In Dosti Corporation,

the Court held that after completion of the disclosed project and

handing over of possession, the promoter could not rely on broad

contractual clauses to exploit additional FSI that had become

available later.

902-asao-14-2024+doc

94. Those decisions do not assist the Society. In both those cases,

the promoter sought to retain or exploit future or additional FSI

without clear and specific disclosure to the purchasers. Here, the

position is altogether different.

95. In the present case, the reservation of balance FSI/TDR was

not by the promoter, Developer, but by the landowner, namely the

Owner, who is not a promoter. More importantly, the reservation

was clearly, specifically, and quantifiably disclosed to the

purchasers at the time of sale. The Agreements for Sale record that

Developer's entitlement was limited to 59,157 square metres, that

the same stood exhausted in the three buildings, and that any

balance or additional FSI/TDR remained the exclusive property of

the Owner. These are specific disclosures and not vague blanket

clauses. The relevant clauses from the Development Agreement and

the Sale Agreements are reproduced hereunder for ready reference:

i. Clause 4(c) of the Development Agreement dated 10th

February 2005, executed between the Appellant Owner

and the Developer:

"(c) Subject to sub-clause (b) above, all additional Floor Space or TDR that may become available in respect of the property to be Developed shall belong to and vest with the Owner who alone shall be entitled to deal with the same, as it may so desire but, in any event, the Owner shall not be allowed to use the same on the Property to be Developed or any part thereof."

902-asao-14-2024+doc

ii. Clause 30 from Agreement For Sale dated 11th May 2012, executed between the Developer and a Unit/office Purchaser:

"Kanakia has further represented to the Purchaser that in the Supplemental DA and the Prithvi Kanakia Agreement, Kanakia has covenanted with CCI/Prithvi that the following covenants ("the Fundamental Covenants") shall run with the Property to be Developed and be binding on the Kanakia, its successors and assigns and all those owning the Property to be Developed:

a) Kanakia shall not be entitled to develop and/or construct on the Property to be Developed beyond 59,157 sq. meters equivalent to 6,36,767 sq. feet (inclusive of outside TDR to be purchased by Kanakia and TDR permitted to be load under the Prithvi-Kanakia Agreement)

b) All Floor Space Index or TDR that may become available in respect of the Property to be Developed on account of change in law or regulations or otherwise shall belong to and vest with Prithvi or its successors or assigns who shall be entitled to deal with the same, as it may so desire but in any event.

Prithvi shall not be allowed to use the same on the Property to be developed or any part thereof.

c) There shall be no sub division of the Property to be developed from the Larger Property.

d) .....

e) ....."

96. The Agreements for Sale also record that the purchasers

inspected the relevant documents and accepted the arrangement.

This is therefore not a case where the purchasers were kept in the

dark.

97. The principle against blanket consent is aimed at preventing

a promoter from defeating the purchasers' legitimate expectation of

902-asao-14-2024+doc

receiving conveyance of the land and building forming part of the

disclosed project. In the present case, the Society is not being

denied what it bargained for. Developer remains obliged to convey

the building and the proportionate land pertaining to it. What the

Society seeks is something more, namely rights in FSI/TDR that

never formed part of the Developer's entitlement and which its

members knew were reserved to the Owner.

98. The Society also invoked Section 16 of MOFA, which gives

overriding effect to the Act. That provision prevents promoters

from contracting out of their statutory obligations. It does not

prevent a landowner from limiting the rights granted to a developer

or from reserving rights never granted. There is no contracting out

of MOFA here. Developer remains bound by all obligations cast upon

a promoter. Section 16 does not assist the Society in enlarging its

rights beyond the Developer's entitlement.

99. The principle of nemo dat quod non habet squarely applies.

No one can transfer a better title than he possesses. Developer was

granted rights only to use 59,157 square metres of FSI/TDR. It

never had any right in the balance FSI/TDR. It could not, therefore,

pass any such right to the flat purchasers or the Society.

100. I therefore hold that the contractual provisions limiting

Developer's rights to 59,157 square metres and reserving the

balance FSI/TDR to the Owner are valid and enforceable and are not

902-asao-14-2024+doc

contrary to MOFA. The flat purchasers entered into the Agreements

for Sale with full knowledge of these terms and cannot now contend

otherwise.

101. The Society next invoked Section 7 of MOFA to contend that

the Owner cannot undertake additional construction on the suit

land without prior consent of the flat purchasers. According to the

Society, since the layout plan annexed to the Occupation Certificate

dated 3rd July 2012 did not show additional buildings on the open

portion of the suit land, any subsequent construction amounts to an

alteration or addition to the approved plan.

102. This submission cannot be accepted. Section 7 imposes

obligations upon a "promoter". Since the Owner is not a promoter,

Section 7 cannot be invoked against it.

103. Even otherwise, Section 7 applies only to additions or

alterations in the approved plan disclosed by the promoter to the

flat purchasers under Section 4. It does not apply to every future

development on the larger property or even on the suit land, if such

development never formed part of the promoter's project.

104. In the present case, the approved plan disclosed by Developer

related to the three buildings to be constructed using the allocated

59,157 square metres of FSI/TDR. Those buildings have been

constructed accordingly. Developer has not sought to alter them or

the plan relating to them.

902-asao-14-2024+doc

105. What the Owner now proposes is independent development

by using the balance FSI/TDR always reserved to it. This is not an

addition or alteration to Developer's project. It was never part of

the plan disclosed by Developer to the purchasers.

106. The Society's interpretation would lead to untenable

consequences. It would mean that once a landowner permits one

phase of development on a part of its land, it is forever barred from

undertaking any future development on the adjoining land, even

using FSI/TDR that was never granted to the developer and always

remained reserved to the owner. Section 7 cannot be read so

broadly.

107. MOFA is a protective statute meant to safeguard flat

purchasers against promoters who suppress material facts, alter

disclosed plans, or fail to convey title. It is not meant to confer upon

flat purchasers rights over land and FSI/TDR that never formed

part of their bargain. The Act entitles them to what they agreed to

purchase, not to more.

108. Significantly, the Society has never pleaded that it is entitled

to the entire larger property of 151,328 square metres, or even to

the entire suit land of 31,323 square metres. Its rights, on its own

case, are confined to its building and the proportionate land

corresponding thereto. It cannot, by invoking Section 7, claim a

902-asao-14-2024+doc

veto over development on land that never formed part of its

entitlement.

109. The learned Trial Judge appears to have been influenced by

the fact that the layout plan annexed to the Occupation Certificate

of 3rd July 2012 did not show any future towers. That approach

confuses the layout relating to Developer's completed project with

future development by the Owner. Developer was under no

obligation to disclose in its layout plan development that did not

form part of its own project and which related to FSI/TDR reserved

to the Owner.

110. I therefore hold that Section 7 of MOFA has no application to

the Owner's proposed development.

111. The reliance on Dosti Corporation is also misplaced. That

decision restrains a promoter from exploiting additional FSI

accruing to the land forming part of its own project after

completion. Here, the Owner is not a promoter, and the FSI/TDR

sought to be utilised by it was never part of Developer's entitlement.

It was always reserved to the Owner. To apply Dosti Corporation to

these facts would be to extend its ratio far beyond its proper limits.

112. The Society further argued that failure to execute

conveyance within the statutory period should disentitle the Owner

from exercising its reserved development rights. This contention is

wholly misconceived. The obligation under Section 11 is upon the

902-asao-14-2024+doc

promoter. In the present case, that promoter is Developer. If the

Society is aggrieved by failure to execute conveyance, its remedy

lies against Developer, including by resort to deemed conveyance

proceedings, which it has in fact invoked. The Owner cannot be

deprived of its proprietary rights on account of any default by

Developer.

113. Having dealt with the merits, it is now necessary to consider

the Owner's objection to the maintainability of the suit itself. The

Owner has contended that the Society, despite claiming rights in the

balance FSI/TDR which are expressly denied by the Owner and

contradicted by the contractual documents, has not sought any

declaratory relief and has filed only a suit for injunction. Reliance is

placed on the judgments of the Supreme Court in T.V. Ramakrishna

Reddy and K.M. Krishna Reddy.

114. In T.V. Ramakrishna Reddy, the Supreme Court held that

when there is a serious dispute as to title or right, a suit for bare

injunction without seeking declaration is not maintainable. The

same principle was reiterated in K.M. Krishna Reddy. Injunction is

a remedy to protect an established right. Where the right itself is

under a cloud, the plaintiff must first seek and obtain a declaration.

115. This principle applies squarely here. The Society claims

entitlement to the balance FSI/TDR on the footing that the Owner is

a promoter, that the contractual reservations are invalid, and that

902-asao-14-2024+doc

MOFA requires such rights to be conveyed to the Society. The

Owner categorically denies all of this. The dispute is fundamental

and goes to the existence and extent of the Society's alleged rights.

116. Yet the Society has consciously chosen not to seek any

declaration. There is no prayer that the clauses reserving balance

FSI/TDR to the Owner are invalid. There is no prayer that the

Society is entitled to such FSI/TDR. There is no prayer that the

Owner is a promoter. There is no prayer that the Owner must

convey such rights to the Society. The suit only seeks injunctions

restraining the Owner from using the FSI/TDR or developing the

land.

117. This omission is plainly deliberate. If declaratory relief had

been sought, the Society would have had to directly confront the

express contractual terms, the purchasers' acknowledgments, and

the authorities binding this Court. By filing only a suit for

injunction, the Society seeks to avoid adjudication of the core issue

while securing interim orders to stall the Owner's development.

118. Such a course is impermissible. Where the plaintiff's right is

itself disputed and clouded, a bare suit for injunction is not

maintainable. The Society's alleged entitlement is expressly

contradicted by the very documents placed on record. In such

circumstances, the suit as framed is ex facie not maintainable.

902-asao-14-2024+doc

119. Even assuming, for the sake of argument, that the suit were

maintainable, the Society has still failed to make out a case for

interim relief. It is settled that a plaintiff seeking interim injunction

must establish a prima facie case, balance of convenience, and

irreparable injury.

120. As held by the Supreme Court in Kashi Math Samsthan v.

Shrimad Sudhindra Thirtha Swamy , unless a prima facie case is

shown, the Court need not examine the other two ingredients.

121. In the present case, the Society has failed to establish even an

arguable case. Its claim to the balance FSI/TDR is directly

contradicted by the contractual documents, the purchasers'

acknowledgments, and the legal position discussed above.

122. The balance of convenience lies entirely in favour of the

Owner. The Owner owns the larger property, has reserved the

relevant FSI/TDR, and has obtained the necessary approvals for

development. Restraining it from proceeding would seriously

prejudice its proprietary and development rights.

123. On the other hand, the Society suffers no corresponding

prejudice if injunction is refused. Its rights, if any, relate only to its

own building and the proportionate land appurtenant thereto.

Those rights are not affected by the Owner's independent

development on the basis of its reserved FSI/TDR.

902-asao-14-2024+doc

124. As to irreparable injury, the greater prejudice is clearly to

the Owner. If restrained for years and it ultimately succeeds, the

lost opportunity to develop and exploit its property cannot be

adequately compensated. By contrast, if the Society ultimately

establishes any entitlement, appropriate relief, including monetary

compensation or equivalent adjustment, can always be fashioned.

125. Thus, even on the hypothesis that the suit were maintainable,

no ground for interim injunction was made out. The Society has

failed on all three tests.

126. The Society attempted to distinguish the Supreme Court

decisions by contending that it seeks enforcement of statutory

rights under MOFA and that therefore no declaration is necessary. I

am unable to agree. Merely labelling a claimed right as statutory

does not eliminate the need for a declaration where that right is

disputed. Here, the very existence, nature, and scope of the alleged

statutory right are in dispute. Declaratory relief was therefore

essential.

127. Nor does the pendency of deemed conveyance proceedings

cure this defect. Those proceedings concern conveyance of the land

and building pertaining to the Society's project from the promoter,

Developer. They do not determine whether the Society is entitled to

balance FSI/TDR reserved to the Owner, nor whether the Owner is a

promoter.

902-asao-14-2024+doc

128. I therefore hold that the suit, as framed, is not maintainable

in law. Without seeking a declaration regarding the invalidity of the

contractual provisions or regarding its alleged entitlement to the

balance FSI/TDR, the Society cannot directly seek an injunction

restraining the Owner from exercising rights expressly reserved to

it.

129. Order VII Rule 11(d) CPC provides that a plaint shall be

rejected where the suit appears from the statements in the plaint to

be barred by law. A suit for bare injunction, where the plaintiff's

title or right is under a cloud and no declaration is sought, is barred

by the principles laid down in T.V. Ramakrishna Reddy and K.M.

Krishna Reddy.

130. In Patil Automation Private Limited v. Rakheja Engineers

Private Limited21, the Supreme Court held that the Court may reject

a plaint under Order VII Rule 11 even in the absence of a formal

application, if on a meaningful reading of the plaint the suit is found

to be barred or manifestly meritless.

131. In Shri Mukund Bhavan Trust v. Shrimant Chhatrapati

Udayanraje Pratapsinh Maharaj Bhonsle22, the Hon'ble Supreme

Court emphasised that the purpose of Order VII Rule 11(d) of the

Code of Civil Procedure is to enable the Court to nip in the bud any

litigation which, on the face of it, amounts to an abuse of the process

(2022) 10 SCC 1

(2024) 15 SCC 675

902-asao-14-2024+doc

of law. If the Court fails to exercise this power at the threshold, it

would unnecessarily compel the defendants to undergo the ordeal of

a full trial and lead evidence in proceedings which are ex facie not

maintainable.

132. In the present case, it is apparent from the plaint itself that

the Society claims rights in the balance FSI/TDR contrary to the

contractual documents, yet seeks no declaration. The suit directly

seeks to restrain the Owner from exercising its reserved rights. In

my view, this is a fit case to exercise suo motu powers under Order

VII Rule 11(d) read with Section 151 CPC.

133. It is also necessary to note the real genesis of the suit. The

project was completed in 2012. Occupation Certificates were issued,

possession was handed over, and the societies were formed between

2014 and 2015. For nearly seven years, no issue was raised

regarding the Owner's reserved development rights.

134. It was only after notices were issued by the MCGM in 2019-

2020 regarding unauthorised additions and excess consumption of

approximately 4,226 square metres of FSI in the Society's building

that matters changed. Thereafter, negotiations took place between

the Owner, the Society, and Developer for purchase of additional

FSI/TDR from the Owner so as to regularise these violations. Those

negotiations failed.

902-asao-14-2024+doc

135. It was only thereafter that the Society filed an application for

deemed conveyance in September 2021 and then instituted the

present suit in September 2022 seeking to restrain the Owner from

using the balance FSI/TDR. The sequence is revealing.

136. It strongly indicates that the suit was not filed out of any

genuine concern to protect statutory rights under MOFA, but as a

pressure tactic to compel the Owner to part with its reserved

FSI/TDR for regularisation of the Society's own unauthorised

construction.

137. This is an abuse of the process of the Court and a misuse of

beneficial legislation. MOFA, enacted to protect flat purchasers from

unscrupulous promoters, cannot be turned into a weapon to

appropriate the landowner's reserved rights.

138. In that backdrop, rejection of the plaint is not merely a

technical consequence of defective framing. It is necessary to

prevent the continuation of vexatious litigation designed to

frustrate the legitimate exercise of the Owner's proprietary rights.

139. For all the reasons discussed above, the impugned order

dated 30th October 2023 passed by the learned Additional Principal

Judge, City Civil Court, Dindoshi in Notice of Motion No. 2989 of

2022 in S.C. Suit No. 2103 of 2022 cannot be sustained and

deserves to be set aside.

902-asao-14-2024+doc

140. In the circumstances, it is necessary to exercise suo motu

powers under Order VII Rule 11(d) read with Section 151 CPC to

reject the plaint.

ORDER

i. The suit, as framed, is not maintainable and is barred by

law.

ii. The Appeal accordingly succeeds and is allowed.

iii. The impugned order dated 30th October 2023 passed by

the learned Additional Principal Judge, City Civil Court,

Dindoshi in Notice of Motion No. 2989 of 2022 in S.C.

Suit No. 2103 of 2022 is quashed and set aside.

iv. In exercise of powers under Order VII Rule 11(d) read

with Section 151 CPC, the plaint in S.C. Suit No. 2103 of

2022 is rejected.

      v.      The suit stands dismissed.

      vi.     The Respondent No.1 shall pay the Owner - Appellant

costs of ₹ 10,00,000/- within a period of four weeks

from the date of this Order.

vii. In view of the above order, the Interim Application

stands disposed off.

(Kamal Khata, J)

902-asao-14-2024+doc

LIST OF JUDGMENTS RELIED UPON:

(i) Vaidehi Akash Housing Pvt. Ltd. Vs New D.N. Nagar Co-op. Housing Society Union Ltd. [2014 SCC Online Born 5068]

(ii) Deepak Prabhakar Thakoor Vs MHADA [2023 SCC Online Born 2234]

(iii) T.V. Ramakrishna Reddy Vs M. Mallappa [(2021) 13 SCC 135]

(iv) K.M. Krishna Reddy Vs Vinod Reddy [(2023) 10 SCC 248]

(v) Ravindra Munteja Vs Bhavan Corporation and Ors. [2003 (5) Mh. L.J 23]

(vi) Vithal Patil Vs Kores Ltd. [2019 (3) MH. L.J. 857]

(vii) Madhuvihar Co-operative Housing Sociey Vs M/s. Jayantilal Investments [2010 SCC Online Bom 1519]

(viii) ALJ Residency Co-operative Housing Society Ltd. Vs State of Maharashtra [2024 SCC OnLine Bom 3638]

(ix) Laxman Narayan Zagade & Ors. Vs Competent Authority [2025 SCC OnLine Bom 768]

(x) Wadhwa Group Holding Pvt. Ltd. Vs Vijay Choksi [2024 SCC Online BOM 660]

(xi) Sandeep Grover Vs Sai Siddhi Developers [2023 SCC Online NCDRC 197]

(xii) Goregaon Pearl CHS Ltd. Vs Sandeep Grover [2023 SCC Online SC 1687]

(xiii) Jai Jalaram Co-operative Housing Society Ltd. Vs Nanji Khimji and Co.

(xiv) Neena Sudarshan Wadia Vs Venus Enterprises [1983 SCC OnLine Bom 31]

(xv) Dosti Corporation Vs Sea Flama CHS Ltd. [2016 SCC OnLine Bom 1836]

(xvi) Nagindas Ramdas Vs Dalpatram Ichharam [(1974) 1 SCC 242]

(xvii) Schenker India Pvt. Ltd. Vs SK APS Industries Pvt. Ltd. [2025 SCC Online Bom 2801]

(xviii) Ananthula Sudhakar vs P Buchi Reddy (2008) 4 SCC 594

(xix) Kashi Math Samsthan Vs Shrimad Sudhindra Thirtha Swamy [(2010) 1 SCC 689]

(xx) Kunhayammed & Ors. Vs State of Kerala [(2000) 6 SCC 359]

(xxi) Patil Automation Private Limited Vs Rakheja Engineers Private Limited [(2022) 10 SCC 1] (xxii) Shri Mukund Bhavan Trust v. Shrimant Chhatrapati Udayanraje Pratapsinh Maharaj Bhonsle [(2024) 15 SCC 675].

 
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