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

Raoji Rajesh Hulsure And Another vs Apna Ghar-A- Co-Operative Hosuing ...
2026 Latest Caselaw 3106 Bom

Citation : 2026 Latest Caselaw 3106 Bom
Judgement Date : 26 March, 2026

[Cites 0, Cited by 0]

Bombay High Court

Raoji Rajesh Hulsure And Another vs Apna Ghar-A- Co-Operative Hosuing ... on 26 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
                                                                9.AO.191.2026 & 11.IA.978.2026.doc

Ajay

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CIVIL APPELLATE JURISDICTION

                         (9) APPEAL FROM ORDER NO. 191 OF 2026
                                         WITH
                          INTERIM APPLICATION NO. 976 OF 2026
                                          IN
                           APPEAL FROM ORDER NO. 191 OF 2026

       Raoji Rajesh Hulsure and Anr.                                       Appellants
                                                                        .. (Orig. Plaintiffs)
             Versus
       Apna Ghar "A" Co-operative Housing Society    Respondents
       Limited and Ors.                           .. (Orig. Defendants)

                                         WITH
                       (11) INTERIM APPLICATION NO. 978 OF 2026
                                          IN
                      APPEAL FROM ORDER (ST) NO. 38016 OF 2025

       Raoji Rajesh Hulsure and Anr.                                       Applicants /
                                                                        .. Appellants
       IN THE MATTER BETWEEN:
       Raoji Rajesh Hulsure and Anr.              .. Appellants
             Versus
       Apna Ghar "A" Co-operative Housing Society
       Limited                                    .. Respondent

                                  ....................
        Mr. Sunil Kumar, Advocate appearing through VC and Ms. Swati
         Singh, Advocates i/by M/s. Kumar & Associates for Appellants.
        Mr. Shubham S. Dubey, Advocate i/by Mrs. Tanuja Singh for
         Respondent - Society.
                                           ....................
                                               CORAM            : MILIND N. JADHAV, J.
                                               DATE             : MARCH 26, 2026.
       P.C.:

1. Heard Mr. Kumar, learned Advocate appearing through VC

alongwith Ms. Singh who is appearing in the Court on behalf of the

Appellants who are the original Plaintiffs in the Suit proceedings and

1 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

Mr. Dubey, learned Advocate for Respondent - Society.

2. A parallel Suit has been filed by the Society in the City Civil

Court seeking restraint on the above Appellants.

3. Mr. Kumar has drawn my attention to the twin orders passed

on the same date i.e. 13.10.2025 by the learned Trial Court separately

in the Notice of Motion / Injunction Application filed by the respective

parties. He would submit that in so far as the interim relief in respect

of his clients Mr. Hulsure and Mr. Kureshi is concerned, the same has

been rejected outrightly wheres in so far as the Society's interim relief

is concerned, the same has been partly allowed.

4. He would draw my attention to the order passed partly in

favour of the Society whereby there is an injunction granted in favour

of the Society restraining his clients from entering into the Suit flat. He

would submit that the suit flat is nomenclatured as Flat No.405 in the

Society's building. He would submit that initially this suit flat

belonged to one Mr. Sachin Hande. He would submit that by virtue of

a registered Agreement for Sale, copy of which is appended at page

No.222, the flat was sold and transferred by Mr. Sachin Hande to Mrs.

Sunita Rajesh Hulsure and Mr. Rajesh D. Hulsure. Next he would

draw my attention to the document which is another registered

Agreement for Sale appended at page No.275.

2 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

5. The first document transferred the flat from Mr. Hande to

Mr. and Mrs. Hulsure who are the parents of Mr. Kumar's client Mr.

Raoji Rajesh Hulsure. They expired in the interregnum. There is a

release deed by sisters of Mr. Raoji Rajesh Hulsure in his favour, copies

and documents which are all appended to the proceedings. In that

view of the matter, Mr. Raoji Rajesh Hulsure has transferred the flat by

way of a registered Agreement for Sale dated 04.03.2024 to Mr.

Mohammad Asif Ayas Kureshi. Be that as it may, in so far as the issue

regarding grant of injunction in favour of Society is concerned, it prima

facie stems from the fact that there is a humongous amount which is

outstanding towards arrears of Society dues for the last more than 12

years. A figure of Rs.10 lacs is reflected in the impugned order. One of

the objection raised by the Society is that its no objection ought to have

been procured by Mr. Raoji Rajesh Hulsure before transfer of the

subject flat to Mr. Kureshi. That in my opinion is not required to be

gone into at this stage. The lis between the parties is not in respect to

entitlement which is also noted by this Court.

6. From the reading of the impugned order dated 13.10.2025

passed in favour of the Society, it is seen that the Court has branded

Mr. Raoji Rajesh Hulsure and Mr. Mohammad Asif Ayas Kureshi as

strangers and opined that they have no concern with the subject flat

and they are trying the enter the subject flat illegally and forcefully.

3 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

7. From the record as also reading of the impugned order prima

facie it is seen that there may be some dereliction on the part of Mr.

Raoji Hulsure and Mr. Mohammad Kureshi is not apprising the Society

the purpose of transfer of the subject flat and those derelictions are

prima facie seen by this Court also, but still at the end of the day the

reason because of which the impugned order has been primarily

passed is in view of the humongous amount of outstanding arrears

amount to the tune of Rs.10 lacs pending towards maintenance

amount in respect of the subject flat. The Society is absolutely correct

when it states that its dues have to the cleared before any transfer.

This Court will have to support the Society. This Court will have to

ensure that all dues of the Society are fully cleared by the parties if

they want to and wish to enter the suit flat. Question is posed to Mr.

Kumar to furnish details of the amount of Rs.10 lacs i.e. outstanding

amount which is reflected in the impugned orders and he would

submit that till today the Society has not given any details whatsoever

to him.

8. Mr. Dubey, learned Advocate appears for the Society. He

would submit that he has received instructions to appear for the

Society, but he is handicapped because he does not have the papers of

the case today. He would also submit that he would need to take

appropriate instructions regarding the outstanding amounts.

4 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

9. Be that as it may, the Society is directed to immediately

place on record the details of the outstanding amounts in respect of the

subject flat No.405 indicating proper break-up of principal and interest

amount within a period one week from today. The Secretary and

Chairman of the Society are directed to give appropriate instructions to

Mr. Dubey who shall place the same on Affidavit to be filed on behalf

of the Society with proper calculation.

10. In the meanwhile, Mr. Kumar is directed by the Court to take

appropriate instructions from his clients Mr. Hulsure and Mr. Kureshi

to show their bonafides. Though this Court finds that an amount of

Rs.10 lacs is shown as outstanding, it would primarily involve interest

also.

11. In that view of the matter, Mr. Kumar makes a statement

that if he is allowed to deposit an amount of Rs.5 lacs by Demand

Draft (DD) to show his bonafides and if his clients are in a position to

deposit the said amount, then he would persuade the Court to vacate

the injunction which has been granted in operative clause No.2 of the

order dated 13.10.2025 in Notice of Motion No.2016 of 2024.

12. After considering the request made by Mr. Kumar and

perusing the record of the case and the various documents which are

appended by the parties, I am of the opinion that if the outstanding

dues of the Society are fully cleared by Mr. Kumar's clients, then there

5 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

should not be any impediment in allowing them to enter the flat.

13. Needless to state that one of the objections raised by Mr.

Dubey that Mr. Hulsure and/or Mr. Kureshi are yet not members of the

Society but that would be in the realm of technicality which is

otherwise curable.

14. Be that as it may, the Society cannot be expected to sit in

Appeal over the decisions which are taken by the Court. The Society

being a Cooperative Housing Society will have to defend its substantive

right in preserving / operating the flat on behalf of its members.

Undoubtedly as observed above, there is dereliction on the part of Mr.

Hulsure and Mr. Kureshi is not informing the Society at the right time,

but still looking at the fact that there are registered documents, this

Court is of the opinion that if the Society's dues are fully cleared, there

should be not any impediment and in that case only the Court will

consider vacating the injunction order, subject to the Appellants

following the due process of law for effecting transfer.

15. In that view of the matter, until the bonafides are shown by

Mr. Hulsure and Mr. Kureshi by depositing the outstanding amount of

Rs.5 lacs in this Court, the injunction order dated 13.10.2025 passed in

Notice of Motion No.2016 of 2024 shall remain in place. The said

amount shall be deposited if they desire to deposit by way of DD only

on the next date.

6 of 7

9.AO.191.2026 & 11.IA.978.2026.doc

16. Mr. Kumar informs the Court that within one week if the

Society informs the outstanding statement of the arrears amount, it

will enable and aid Mr. Hulsure and Mr. Kureshi to take a considered

decision.

17. In that view of the matter, Society is directed to give entire

outstanding statement without recourse to Court on Affidavit directly

to Mr. Kumar and file the Affidavit in Court. Mr. Kumar will take

appropriate instructions and show his bonafides by depositing the

amount of Rs.5 lacs by DD, if he seeks to vacate the injunction order

which has been granted by the learned Trial Court, but that will be

subject to further orders passed by Court regarding the outstanding

amounts pay payable.

18. Stand over to 9th April, 2026. To be placed under the caption

'First on Board'.



                                                                                   [ MILIND N. JADHAV, J. ]

      Ajay

AJAY       AJAY TRAMBAK
TRAMBAK    UGALMUGALE
UGALMUGALE Date: 2026.03.26
              19:29:47 +0530




                                                                                                                  7 of 7



 

 
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