Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aveek Majumder vs State Of West Bengal & Ors
2025 Latest Caselaw 821 Cal/2

Citation : 2025 Latest Caselaw 821 Cal/2
Judgement Date : 5 August, 2025

Calcutta High Court

Aveek Majumder vs State Of West Bengal & Ors on 5 August, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                                              2025:CHC-OS:141-DB
                 IN THE HIGH COURT AT CALCUTTA
                   CIVIL APPELLATE JURISDICTION
        AN APPEAL FROM JUDGMENT AND ORDER PASSED IN ITS
                CONSTITUTIONAL WRIT JURISDICTION
                           ORIGINAL SIDE


                                 APOT/279/2024
                                IA No.GA/2/2024

                               AVEEK MAJUMDER
                                    -VERSUS -
                      STATE OF WEST BENGAL & ORS.

Present :
The Hon'ble Justice Debangsu Basak
            -And-
The Hon'ble Justice Prasenjit Biswas


For the Appellant          :   Mr. Parashar Baidya, Adv.
                               Mr. Bhaskar Prasad Banerjee, Adv.

For the KMDA               :   Mr. Naba Kumar Das, Adv.
                               Mr. Diana Ghosh Dastidar, Adv.
                               Mr. Parvez Mallick, Adv.


For the Respondent No.6 : Mr. Aniruddha Chatterjee, Sr. Adv.

Mr. Abirlal Chakraborti, Adv.

Mr. Tuhin Subhra Patra, Adv.

HEARD ON                 : 05.08.2025
DELIVERED ON             : 05.08.2025


DEBANGSU BASAK, J.:-

1. Appeal is at the behest of the writ petitioner and directed against the order

dated April 25, 2024 passed in WPO/219/2024.

2. By the impugned order the learned Single Judge, after noticing that there

were allegation of unauthorized occupation in respect of a public premises

2025:CHC-OS:141-DB held that, within the contemplation of the West Bengal Public Premises

(Eviction of Unauthorized Occupants) Act, 1971, there is no scope of a

third person instigating a proceeding to be initiated under the Act of 1971.

In such circumstances, learned Single Judge held that there was no scope

for intervention in the writ petition and, therefore, proceeded to dismiss

the writ petition.

3. Learned Advocate appearing for the appellant submits that, appellant is

the grandson of the original allottee in respect of flat no.18, lying and

situated on the 2nd floor, Block-D, CIT Building, 31, Madan Chatterjee

Lane, Kolkata- 700 007.

4. Learned Advocate appearing for the appellant submits that, such flat is

presently being occupied by the private respondent illegally and

unauthorisedly. He submits that, the appellant is entitled to actual

physical possession of such flat by evicting the private respondent who is

in unauthorised occupation. Consequently he approached the authorities

for eviction and possession of such flat. However, the authorities did not

act in terms of such request and, therefore, the appellant approached the

High Court.

5. Learned Advocate appearing for the Kolkata Metropolitan Development

Authority (KMDA), on the basis of instructions submits that, on

inspection, they found the private respondent no.6 in the appeal to be in

occupation along with others. He submits that, the flat in question is

governed under the provisions of the Act of 1971. A tenancy agreement

was executed on May 20, 1957 between KMDA and the original allotee

2025:CHC-OS:141-DB who expired on November 23, 1987. Thereafter, there was an application

filed by one of the heirs and legal representatives of the original allottee for

lease of such flat. No lease was granted.

6. Learned Advocate for the KMDA submits, on instructions that, KMDA

came to learn there was an agreement between one Sujit Sengupta and

the respondent no.6 with regard to the flat in question. He submits, the

flat being in unauthorized occupation and Act of 1971 being attracted

thereto, KMDA authorities will take appropriate steps.

7. Learned Advocate appearing for the respondent no.6 submits that, the

respondent no.6 entered into an agreement with Mr. Sujit Sengupta and

paid Rs.25 lakhs in respect of the flat. He submits that, the agreement

between the respondent no.6 and Mr. Sujit Sengupta is that once Mr.

Sujit Sengupta obtained the lease, the same will be transferred in favour

of his client. He draws the attention of the Court to order No.2 dated

December 6, 2019 passed in Title Suit No.1724 of 2019 by the learned

City Civil Court at Kolkata.

8. Learned Advocate appearing for the respondent no.6 submits that, the

appellant does not possess any right, title and interest in respect of the

flat in question since the heirs and legal representatives of the deceased

original allottee, namely, Mr. Prafulla Sengupta relinquished all right, title

and interest in respect of such flat. He points out his client is in

possession of the flat in question pursuant to a possession certificate

issued by Mr. Sujit Sengupta.

9. Some of facts are admitted between the parties. The admitted facts are:

2025:CHC-OS:141-DB i. Property in question belongs to KMDA and is governed by the

provisions of Act, 1971.

ii. The original allottee in respect of such property is Mr. Prafulla

Sengupta who expired on November 23, 1987.

iii. One of the heirs and legal representatives of the deceased original

allottee applied for execution of a lease deed on June 23, 2014

which was not granted.

iv. The respondent no.6 claims right, title and interest in respect of

the flat in question through Mr. Sujit Sengupta who is one of the

heirs and legal representatives of original allottee Mr. Prafulla

Sengupta.

v. There is a civil suit pending in which the order dated December 2,

2019 was passed.

vi. The appellant was impleaded as a party defendant in Title Suit

No.1724 of 2019 subsequent to the death of his mother.

vii. KMDA is a proforma defendant in such civil suit.

viii. Deceased original allottee and the respondent no.6 are not related

to each other.

10. Apparently one of the heirs and legal representatives of the deceased

original allottee sought to transfer an immovable property governed under

the Act of 1971, to the respondent no.6 herein. KMDA did not authorise

such transfer. Mr. Sujit Sengupta from whom the respondent no.6 claims

to derive title to the flat in question, did not himself possess any title to

transfer. Right to occupy the property governed by the Act of 1971 cannot

2025:CHC-OS:141-DB be transferred. There is no document on record to establish any right,

title and interest of the respondent no.6 in respect of the flat in question.

The alleged transaction between the respondent no.6 and Mr. Sujit

Sengupta does not bind KMDA.

11. In the view of KMDA the respondent no.6 and the person in occupation of

such flat are unauthorised occupants within the meaning of the Act of

1971. No other view is possible in the facts and circumstances of the

present case than the one taken by KMDA. In any event the same is a

plausible view which KMDA is entitled to take.

12. Under such circumstances, KMDA will initiate proceedings under the Act

of 1971 immediately and will endeavour to conclude such proceedings

within three months from date.

13. Interim order passed in Title Suit No.1724 of 2019 is ad interim in nature.

It does not prevent the KMDA authorities from invoking the Act of 1971.

Moreover, there cannot be any restraint on the actual owner of the

property to remove trespassers or unauthorised occupants from its

property. More so when the property in question is governed by the Act of

1971.

14. With the aforesaid observation, APOT/279/2024 along with all connected

applications are disposed of without any order as to costs.

(DEBANGSU BASAK, J.)

15. I agree.

(PRASENJIT BISWAS, J.) A/s.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter