Citation : 2026 Latest Caselaw 3094 Bom
Judgement Date : 26 March, 2026
8.AO.651.2025.doc
Ajay
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
APPEAL FROM ORDER NO. 651 OF 2025
WITH
INTERIM APPLICATION NO. 13577 OF 2025
IN
APPEAL FROM ORDER NO. 651 OF 2025
Rajesh Singh and Anr. .. Appellants
Versus
Kesley Building No.2, Co-operative Housing
Society and Anr. .. Respondents
WITH
APPEAL FROM ORDER NO. 652 OF 2025
WITH
INTERIM APPLICATION NO. 13578 OF 2025
IN
APPEAL FROM ORDER NO. 652 OF 2025
Rajesh Singh and Anr. .. Appellants
Versus
Kesley Building No.2, Co-operative Housing
Society and Anr. .. Respondents
WITH
APPEAL FROM ORDER NO. 653 OF 2025
WITH
INTERIM APPLICATION NO. 13580 OF 2025
IN
APPEAL FROM ORDER NO. 653 OF 2025
Shivam Rajesh Singh .. Appellant
Versus
Kesley Building No.2, Co-operative Housing
Society and Anr. .. Respondents
....................
Mr. Vishwajeet Kapse, Advocate i/by Mr. Rajesh Singh a/w. Mr.
Rahul Singh, Mr. Ashish Singh, Mr. Ranjan Singh, Kamal Mishra
and Sauran Singh, Advocates for Appellants.
Mr. Rajesh B. Parab, Advocate for Respondent No.1.
....................
1 of 4
::: Uploaded on - 26/03/2026 ::: Downloaded on - 26/03/2026 23:49:35 :::
8.AO.651.2025.doc
CORAM : MILIND N. JADHAV, J.
DATE : MARCH 26, 2026. P.C.:
1. Heard Mr. Kapse, learned Advocate for Appellants and Mr.
Parab, learned Advocate for Respondent No.1.
2. There are two practicing Advocates at the bar who are the
litigants before me. Appellant before me is the Ex-Secretary of the Co-
operative Housing Society. Respondent before me is the current
Secretary of the Co-operative Housing Society. Society has gone in for
redevelopment. It has 60 members.
3. Grievance is raised by Appellant who is the original Plaintiff
by filing Suit in the Trial Court seeking disclosure and entitlement of
redevelopment area as per approved plan.
4. According to Appellant - Plaintiff, the entitlement which has
been finalised by the Society as on date is at a reduced area as
compared to the sanctioned plan which were negotiated previously by
the Plaintiff when he was the Secretary.
5. Be that as it may and whatever is the Suit proceedings filed,
the law is equal for everybody. All members of the Society will be
entitled to their respective legitimate areas strictly according to law
and in terms of the Development Agreement and sanctioned /
approved plan.
2 of 4
8.AO.651.2025.doc
6. The dichotomy raised by Appellant - Plaintiff is between
sanctioned plan and approved plan which this Court fails to
understand. According to the learned Advocate for Plaintiff -
Appellant, the sanctioned plan at the inception stage when the Society
building was built would give a higher area.
7. Mr. Parab, learned Advocate appearing for the Society is
directed by the Court to give the list of all 60 members alongwith the
redevelopment area allocated in respect of them as against the area
held by them as per the plans which are approved by the Society and
considered by the Society for redevelopment and the Development
Agreement. After the same is given to the Court, it shall be shared with
the learned Advocate for Appellant - Plaintiff and his objection will be
thereafter heard.
8. Needless to state that the statement which shall be given by
Mr. Parab will be based upon the approved plan which shall be
annexed thereto and the Development Agreement and it shall be filed
on Affidavit.
9. Needless to state that in the interregnum if the Society or Mr.
Parab can give inspection of the sanctioned plan / approved plan on
the basis of which redevelopment area has been finalised to all
members to Mr. Kapse, the same shall be considered by Mr. Kapse and
accordingly the Court shall be apprised on the next adjourned date if
3 of 4
8.AO.651.2025.doc
any further grievance remains. Without prejudice to the rights and
contentions of both the sides the aforesaid direction has been passed.
10. Stand over to 9th April 2026. To be placed under the caption
'First on Board'.
[ MILIND N. JADHAV, J. ]
Ajay
AJAY TRAMBAK
TRAMBAK UGALMUGALE
UGALMUGALE Date:
2026.03.26
19:10:00 +0530
4 of 4
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!