Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khalil Ahmed Abdul Gaffar Shaikh And Anr vs The Municipal Corporation Of Greater ...
2026 Latest Caselaw 3205 Bom

Citation : 2026 Latest Caselaw 3205 Bom
Judgement Date : 30 March, 2026

[Cites 1, Cited by 0]

Bombay High Court

Khalil Ahmed Abdul Gaffar Shaikh And Anr vs The Municipal Corporation Of Greater ... on 30 March, 2026

Author: Milind N. Jadhav
Bench: Milind N. Jadhav
2026:BHC-AS:15122
                                                                                            P9.AOST.6311.2026.doc

  HARSHADA H. SAWANT
        (P.A.)
                               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                      CIVIL APPELLATE JURISDICTION


                                  APPEAL FROM ORDER (ST.) NO.6311 OF 2026
                                                  WITH
                                 INTERIM APPLICATION (ST.) NO.6312 OF 2026

                Khalil Ahmed Abdul Gaffar Shaikh                                           Appellant
                                                                                        .. (Original Plaintiff)
                          Versus
                The Municipal Corporation of Greater Mumbai        Respondents
                and Anr.                                        .. (Original Defendants)
                                           ....................
                 Mr. Anil Sakhare, Senior Advocate a/w. Mr. Shobhit Shukla,
                   Advocate for Appellant.
                 Mr. Sachin Vajale, Advocate for Respondent - Corporation.
                                                            ...................

                                                           CORAM : MILIND N. JADHAV, J.
                                                           DATE          : MARCH 30, 2026
                P.C.:

                1.              Not on Board. Mentioned.


2. Heard Mr. Sakhare, learned Senior Advocate for Appellant

and Mr. Vajale, learned Advocate for Respondent - Corporation.

3. Plaintiff before me runs a juice centre and food stall at south

side of Purnima Nivas Building, Arthur Bandra Road, Colaba which

was allotted to him by Corporation as far back as in the year 1998 with

due.

4. Sanction received from the Municipal Commissioner as

alternate premises for running the trade. Needless to state that Plaintiff

had to apply for all statutory licenses which prima facie on reading of

1 of 5

P9.AOST.6311.2026.doc

the material appended to the Appeal from Order show that the Plaintiff

has obtained the same.

5. Mr. Sakhare draws my attention to Exhibit - F, page No.123

whereby No-Objection for running the trade of snack bar has been

granted by the Municipal Corporation rather the Mumbai Fire Brigade

on satisfactory compliances of several requirements for the use of one

single cylinder (LPG Gas).

6. At the outset Mr. Sakhare would submit that conditions

mentioned in said No-Objection Certificate granted to the Appellant

appended at page No.123 and when read overleaf at page No.124,

inter alia, pertaining to use of LPG Gas cylinder shall be scrupulously

adhered to by Plaintiff who is the Appellant before me.

7. The necessity to approach the City Civil Court has arisen

because sometime last year the Corporation Officer undertook an

inspection of the suit premises belonging to the Plaintiff and prepared

an Inspection Report dated 26.07.2025 which has been duly referred

to in the impugned order. The Sanitary Inspector of 'A' Ward has

stated in the Inspection Report that the trade and sale of preparation

was carried out without the licenses. That prima facie, is not correct as

the licenses are in place because the learned Trial Court while giving

its finding in paragraph No.12 has prima facie opined upon the validity

and subsistence of the licenses issued in favour of Plaintiff.

2 of 5

P9.AOST.6311.2026.doc

8. The bone of contention is or rather was that Plaintiff is using

LPG Gas Cylinder for preparation of food as an infringement of

condition Nos.4 and 12 i.e. change of commodity / additional

commodity other than for which license is granted under Section 394

of the Mumbai Municipal Corporation Act, 1888.

9. Prima facie when the license and the No-Objection given by

Mumbai Municipal Corporation appended at page No.123 is seen, the

said contention of the Defendant - Corporation is prima facie incorrect.

Despite the learned Trial Court returning the finding that licenses

issued in favour of Plaintiff are valid with direction to Corporation to

stop use of LPG Cylinder and preparing food in the stall the later

direction is prima facie contrary to and in the teeth of the license

which has been issued.

10. However the facts noted in the impugned order that Plaintiff

may be occupying some premises on the footpath of the road as

contended in the Inspection Report prepared by the Sanitary Inspector

and which is based on the photographs placed on record needs to be

kept in check.

11. Mr. Sakhare in his usual fairness after taking instructions

informs the Court that his client shall strictly adhere to the conditions

mentioned in the license and he shall not use any part of the footpath

and if he is found derelicting the same, Corporation or the Court can

3 of 5

P9.AOST.6311.2026.doc

undoubtedly take steps in accordance with law. The Corporation shall

investigate derelictions, if any and file appropriate proceedings in

accordance with law. The Corporation shall also ensure that he will not

use any part of the footpath for his trade. Plaintiff - Appellant shall file

such undertaking in this Court within a period of one week from today

on Affidavit.

12. In that view of the matter, the order dated 21.02.2026 is not

sustainable and is quashed and set aside.

13. No coercive steps shall be taken against the Juice Stall of the

Plaintiff in furtherance of the impugned Notice for the present.

Needless to state that if Corporation desires to take any coercive steps,

they shall give one week notice to Plaintiff, to enable Plaintiff to take

recourse to law.

14. Plaintiff shall adhere to all terms and conditions of the

licenses issued.

15. Mr. Vajale, learned Advocate enters appearance on behalf of

Corporation.

16. All contentions of the parties, including Corporation are kept

expressly open in the Suit proceedings.

17. In view of this order, no purpose shall be served by keeping

Appeal from Order pending in this Court.

4 of 5

P9.AOST.6311.2026.doc

18. In view of the above terms, Appeal from Order is disposed.

In view of disposal of Appeal from Order, pending Interim Application

is disposed.

H. H. SAWANT                                                             [ MILIND N. JADHAV, J. ]




          HARSHADA HARSHADA
                   HANUMANT
          HANUMANT SAWANT
          SAWANT   Date: 2026.03.30
                       18:21:26 +0530




                                                                                                         5 of 5



 

 
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