Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Desocial Media Thr Its Partner vs State Of Maharashtra Thr The Sub ...
2026 Latest Caselaw 4875 Bom

Citation : 2026 Latest Caselaw 4875 Bom
Judgement Date : 12 May, 2026

[Cites 0, Cited by 0]

Bombay High Court

Desocial Media Thr Its Partner vs State Of Maharashtra Thr The Sub ... on 12 May, 2026

           Digitally signed
           by PALLAVI                                                                            12-WP-6551-2026.doc
PALLAVI    MAHENDRA
MAHENDRA   WARGAONKAR
WARGAONKAR Date:
           2026.05.12
                s
           20:51:41 +0530
                                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                        CIVIL APPELLATE JURISDICTION

                                                   CIVIL WRIT PETITION NO.6551 OF 2026

                              Desocial Media                                  ...Petitioner.

                                      Versus

                              The State of Maharashtra & Ors.                 ...Respondents

                                                                 __________

                              Mr Pralhad Paranjape a/w SS Bedekar, Shweta More and Swapnil Shanbhag for
                              the Petitioner.

                              Mr PP Kakade, AGP a/w Ms Pooja Patil, AGP for respondent/State.

                              Mr Tejesh Dande a/w Bharat Gadhavi and Sarvesh Deshpande i/byy Mr Tejesh
                              Dande for the Respondent No.3/NMMC.

                              Mr Tushar Godave, Sr Clerk, Tax Inspector, NMMC a/w Ms Anusha Shete,
                              Asst Law Officer, NMMC present.

                              Mr Bidwai, Dy Engg, MRC-9, Kurla, Mumbai present.

                              Mr Anuj Jha, partner of petitioner present.
                                                                 __________

                                                             CORAM : ADVAIT M. SETHNA &
                                                                     SANDESH D. PATIL, JJ.

DATE : 12 MAY 2026.

(VACATION COURT)

P.C.:

1. The Petitioner has moved before Vacation Court on the ground of

urgency being the challenge to the letter dated 23.04.2026 issued by the

Sub-Divisional Officer, PWD, calling upon the Petitioner to remove LED

hoarding ("Subject Hoarding" for short) installed on Jui Creek Bridge

12-WP-6551-2026.doc

("concerned Bridge" for short) on the basis of a decision taken by the

Municipal Commissioner to that effect in view of a purported structural

audit which has purportedly held the hoarding to be unsafe. According to

the Petitioner, he is not heard when such decision was taken. The

Petitioner, himself carried out structural audit of the bridge in question in

March 2025 and same indicated that the bridge was in good condition.

According to the Petitioner, neither the minutes of the meeting wherein

the decision was taken to remove the hoarding nor the purported

structural audit report on the basis of which such decision was taken have

been provided to the Petitioner. It is, in this backdrop, we have heard the

learned Counsel for the parties.

2. Issue Notice to the respondents. Mr Tejesh Dande waives service of

notice on behalf of Respondent No.3/BMC. Mr pp Kakade waives service

of notice on behalf of the Respondent/ State.

3. Mr Pralhad Paranjape, the learned Counsel appearing on behalf of

the Petitioner has submitted that the said hoarding was installed on the

said bridge in June 2025. To this effect, he has relied on a communication

dated 05.05.2025 (Exh.C) to the petition. According to the said

communication, there is a contractual arrangement between the Petitioner

and PWD for a period of 5 years from 05.05.2025, as stated in the said

letter. He, further draws our attention to the communication dated

05.03.2025 (Exh.E), which according to him, is a structural audit report

12-WP-6551-2026.doc

of VJTI, Mumbai, which has tested the structure as well as weight of the

subject hoarding and the concerned bridge. The said report also provides

that various tests have been conducted in this regard by VJTI, Mumbai,

including Ultrasonic Pulse Velocity Test, Rebound Hammer Test, Core

Compression Test with regard to the structure and weight of the subject

hoarding and the said bridge.

4. Mr Tejesh Dande, the learned Counsel appearing on behalf of the

Navi Mumbai Municipal Corporation, has placed on record a

communication dated 30.04.2026. By this communication, it appears

that in Item No.4 thereof, a structural audit has been recommended for

the Municipal limit of Navi Mumbai in respect of the areas covering the

Navi Mumbai Municipal Corporation. A structural audit has been

recommended for the entire area. This does not appear to include the

subject hoarding and/or the concerned bridge.

5. Mr PP Kakade, the learned AGP representing Respondent/State,

has drawn our attention to the impugned communication dated

23.04.2026. According to the said communication, a structural audit has

been conducted pursuant to which the subject hoarding was declared as

distressed and unsafe, and was recommended to be removed immediately.

He has, therefore, supported the impugned communication, in light of the

reasons recorded therein.

6. We have heard the learned Counsel for the parties at some length

12-WP-6551-2026.doc

and with their assistance perused the record. It appears that the

communication issued by the Municipal Corporation dated 30.04.2026,

prima facie would have a bearing on the impugned communication dated

23.04.2026 pursuant to which structural audit would have been

conducted as referred to in the impugned communication. However,

there is no reference to the specific hoarding and/or the concerned bridge

on which the subject hoarding has been placed and continues to be there

since June 2025.

7. We have also perused the reports of Veermata Jijabai Technological

Institute ("VJTI" for short) which are placed on the record in the petition,

as well as the communication dated 05.05.2025 (Exh.C) which indicates

contractual agreement between the petitioner and PWD for a period of 5

years. We have also perused the communication dated 05.05.2025

(Exh.F) addressed to the Petitioner where, the Petitioner inter alia was

permitted to start the LED facility after having completed all formalities.

8. Considering the above submissions, and the record before us, we are

of the prima facie opinion that a joint inspection be conducted in respect

of the said hoarding on the concerned bridge within a period of 2 weeks

from today. This would be a joint inspection in the presence of Experts

from VJTI.

9. Needless to mention that, all the relevant technical angles including

structural and technical feasibility of the hoarding and the bridge shall be

12-WP-6551-2026.doc

duly carried out by the Experts from VJTI which would also include due

consideration of safety parameters.

10. The cost of inspection shall be borne by the Petitioner as fairly

agreed.

11. Let Affidavit-in-Reply to the Petition including rejoinder be filed

on or before next date and placing on record such report pursuant to the

joint inspection be carried out as per our directions, aforementioned.

12. Mr Paranjape, on instructions, states that the Petitioner would

furnish an undertaking to this Court that in the event of any untoward

incident, the entire responsibility will be borne by the Petitioner alone.

Such a statement on instructions is accepted. Let the undertaking be filed

by 14.05.2026.

13. By consent, place the Petition for further consideration on

28.05.2026.

14. In light of the above, parties are directed to maintain status-quo

until the next date.

15. Stand over to 28 May 2026 for further consideration.

                   [SANDESH D. PATIL, J]                         [ADVAIT M. SETHNA, J.]










 

 
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 : MAIMS

 
 
Latestlaws Newsletter