Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pradeep Kundalia & Anr vs Mr. Vaishali Manek & Ors
2025 Latest Caselaw 1301 Cal/2

Citation : 2025 Latest Caselaw 1301 Cal/2
Judgement Date : 27 February, 2025

Calcutta High Court

Pradeep Kundalia & Anr vs Mr. Vaishali Manek & Ors on 27 February, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                    1




                IN THE HIGH COURT AT CALCUTTA
                      Civil Appellate Jurisdiction
                             Original Side

Present:
The Hon'ble Justice Debangsu Basak
           And
The Hon'ble Justice Md. Shabbar Rashidi


                               APO 18 of 2024
                                    With
                              WPO 2635 of 1998
                            IA NO.: GA 1 of 2024
                                GA 2 of 2024
                                GA 4 of 2025
                          Pradeep Kundalia & Anr.
                                     Vs.
                          Mr. Vaishali Manek & Ors.


                                    With

                               APO 20 of 2024
                            IA NO.: GA 2 of 2024
                            M/s M. Walters & Co.
                                     Vs.
                          Mr. Vaishali Manek & Ors.


    For Appellants              : Mr. Surojit Nath Mitra, Sr. Adv.
                                  Mr. Arindam Banerjee, Sr. Adv.
                                  Mr. Deepnath Raychowdhury, Adv.
                                  Ms. Arpita Saha, Adv.
                                  Ms. Kumkum Mukherjee, Adv.

    For Respondents             : Mr. Saptangshu Basu, Sr. Adv.
                                  Ms. Vijaya Bhatia, Adv.
                                  Mr. Kaushik Dey, Adv.
                                  Mr. Ganesh Prasad Shaw, Adv.
                                  Mr. Harish Thirani, Adv.
                                  Mr. Barin Banerjee, Adv.
                               2



 For Proforma Respondent   : Mr. Ranjan Bachhawat, Sr. Adv.
                             Mr. Rishad Medora, Adv.
                             Mr. Meghajit Mukherjee, Adv.
                             Ms. Brinda Sengupta, Adv.
                             Mr. Satyaki Mukherjee, Adv.
                             Ms. Srijeeta Gupta, Adv.
                             Ms. Sonia Das, Adv.

 For KMC                   : Mr. Alok Kumar Ghosh, Adv.
                             Ms. Sima Chakraborty, Adv.
                             Mr. Fazlul Haque, Adv.

 Hearing Concluded on      : January 30, 2025
 Judgment on               : February 27, 2025

DEBANGSU BASAK, J.:-
1.     An appeal and the applications connected thereto have

been heard analogously as they involve the same premises and

raise similar issues.

2.     Appellants have assailed the judgment and order dated

January 30, 2024 passed by the learned Single Judge in WPO

2635 of 1998. By the impugned judgment and order, learned

Single Judge has held that the construction existing at a defined

area of the building was authorised and directed demolition

thereof.

3.     Learned Senior Advocate appearing for the appellants has

contended that, learned Single Judge misunderstood the situs and

extent of the alleged unauthorised construction. He has contended

that, the learned Single Judge proceeded on the basis that, open

space on the ground floor of the building was converted into a
                                 3


commercial space. He has pointed out that, the original sanctioned

building plan dated May 18, 1987 treated the ground floor where,

the alleged unauthorised construction was complained to take

place, as a car parking space. He has pointed out that, the

conversion sought for and sanctioned on March 5, 2001 lies within

the building line. He has referred to both the original sanctioned

plan dated May 18, 1987 as also the sanctioned building plan on

conversion dated March 5, 2001 in this regard.

4.     Referring to the original sanctioned building plan dated

May 18, 1987, learned Senior Advocate appearing for the

appellants has contended that, the same demonstrates that the

building was walled up from the sides at the ground floor level

leaving appropriate ramps for entry and exit of the vehicles. The

ground floor of the building has never been meant to be kept open.

5.     Learned Senior Advocate appearing for the appellants has

pointed out that, the appellants filed GA No. 2 of 2024 being an

application under order 41 to 27 of the Code Of Civil Procedure,

1908 to demonstrate that a number of commercial businesses are

run from different flats of the same premises including some

belonging to few of the writ petitioners themselves.

6.     Learned Senior Advocate appearing for the appellants has

contended that, the finding of the learned Single Judge that, flat
                                 4


owners had an indefeasible right in the common areas of the

building including the converted portion, was incorrect. He has

pointed out that, in the original building sanction plan dated May

18, 1987, there were 54 car parking spaces out of which 42 car

parking spaces were required in terms of the prevalent rules.

Appellants had 12 car parking spaces in excess in the building.

Appellant No. 1 did not sell any of the 12 designated car parking

spaces which were excess to any flat owners. Those 12 designated

car parking spaces had continued to remain in the hands of the

appellant No. 1 and did not devolve upon any of the flat owners

including the writ petitioners. He has referred to the title deed

executed in favour of the flat owners in this regard.

7.     Learned Senior Advocate appearing for the Appellants has

relied upon 2017 Volume 3 Calcutta High Court Notes 547

(Premjit Guha Thakurta & Ors. vs. Kolkata Municipal

Corporation & Ors.) for the proposition that, car parking space

provided in an integrated building is not an easement right or

appurtenant to each flat. Car parking spaces cannot be common

or commonly enjoyed by each flat owner of the integrated building.

8.     Learned Senior Advocate appearing for the appellants has

contended that, the writ petitioners have no right or interest in the

converted portion. He has contended that, Section 416 of the
                                  5


Kolkata Municipal Corporation Act, 1980 permit conversion. He

has contended that, such provisions do not require any of the writ

petitioners to be heard with regard to the proposed conversion. In

any event, an order of conversion is an appealable order under

Section 416 (6) of the Act of 1980. The writ petitioners have not

challenged the order of conversion before the appropriate forum.

9.      Learned Senior Advocate appearing for the appellants has

contended that, learned Single Judge erred in holding that the

applicant for conversion did not have the requisite locus to apply

for the change of user. He has referred to Section 416 of the Act of

1980 and contended that, Section 416 of the Act of 1980 uses the

word "person" as opposed to "owner". In any event, the applicant

for   conversion,     namely   Maitry    Resources     Private     Limited

(hereinafter referred to as MR for the sake of convenience) was

recorded   in   the   assessment     register   of   Kolkata     Municipal

Corporation (hereinafter referred to as KMC) since the first quarter

of 1996-1997. The housing society has also been collecting

maintenance charges from MR in respect of the disputed portion

since at least October 1996. Accordingly, MR had sufficient

footprint in the disputed portion to maintain an application for

conversion on March 12, 1999.
                                 6


10.    Learned Senior Advocate appearing for the appellants has

contended that, although the writ petitioners were aware of the

presence of MR at the building, they deliberately suppressed such

material fact and did not array MR as a respondent in the writ

petition which was filed on November 30, 1998.

11.    Learned Senior Advocate appearing for the appellants has

contended that, the interim order dated December 3, 1998 passed

in the writ petition did not stand in the way of MR in applying for

conversion of the disputed portion. According to him, the order of

injunction was only on the appellant No. 1 and not on MR.

Moreover, MR was deliberately kept out of the array of parties in

the writ petition. Furthermore, application for conversion had been

made on March 12, 1998 when MR was not a party to the writ

petition. He has pointed out that, the MR was added as a party

respondent in the writ petition on January 22, 2001 and the order

of injunction was made applicable on MR on such date. He has

pointed out that the learned Single Judge found the application for

change of use had been filed in December 1998.

12.    Learned Senior Advocate appearing for the appellants has

contended that, there was no breach of the order dated December

3, 1998. The steel structures and the steel shutters found at the

disputed portion had been present prior to the time of the filing of
                                7


the writ petition itself. Therefore, according to him, there no

change in the nature or character of the premises had been made

till such time the interim order was in force, that is, December 3,

2002 when, the writ petition was dismissed. He has pointed out

that, learned Single Judge specifically found that there was no

express prohibition on KMC from processing the application for

conversion and disposing of the same in accordance with law.

13.    Relying upon 2005 Volume 4 Calcutta High Court Notes

487 (Shree Vardaan Improvement Pvt. Ltd. vs. Puspa Devi

Agarwal & Ors.), learned Senior Advocate appearing for the

appellants has contended that, injunction cannot be passed to

restrain statutory authorities from exercising their statutory

functions.

14.    Learned Senior Advocate appearing for the appellants has

contended that, Section 416 of the Act of 1980 allows KMC to

permit conversion. He has pointed out that, the learned Single

Judge erred in holding that excess sanctioned covered car parking

space cannot be converted as the same will render Section 416 of

the Act of 1980 otiose. He has contended that, the conversion was

not in respect of any mandatory open space. According to him,

Section 424 of the Act of 1980 has no manner of application in the

present case.
                                 8


15.    Learned Senior Advocate appearing for the appellants has

contended that, learned Single Judge has proceeded on the basis

of survives and conjectures on the alleged failure of KMC to

produce records pertaining to the proceedings of conversion.

According to him, presumption of regularity attaches to the acts of

KMC. He has pointed out that, original records were produced by

KMC pursuant to an order dated January 17, 2003 which was

kept in the safe custody of the Registrar, Original Side and

directed to be released on a specified date. He has also referred to

the affidavit of KMC affirmed on January 20, 2005 where

photocopies of the original building plan dated May 18, 1997, the

revised plan dated March 5, 2001 and the application for change of

use with calculation sheets and typed copies of the noting dealing

with the application for change of use along with the photocopy of

the original note sheet were produced.

16.    Learned advocate appearing for KMC has contended that,

initially the writ petition was dismissed. The order of dismissal of

the writ petition has been upheld on appeal. However, Hon'ble

Supreme Court has remanded the writ petition for fresh hearing

after framing some issues which are required to be considered.

17.    Learned advocate appearing for the KMC has contended

that, fresh hearing of the writ petition was restricted to the
                                9


questions raised in the order of remand of the Hon'ble Supreme

Court. He has contended that, report submitted by the KMC is

relevant to the issues raised subsequent to the order of remand.

18.    Referring to the report of KMC, learned advocate appearing

for KMC has contended that, a small portion of the ground floor of

the building was about to be changed as a car showroom. The

category of the building as a residential one has not been changed

due to change of sanctioned use of car parking on the ground floor

of the building as car showroom. The open spaces of the building

on all 4 sides are still lying open subsequent to the sanction for

conversion.

19.    Learned advocate for KMC has contended that, the learned

Single Judge proceeded to decide the case on completely erroneous

basis that mandatory open space around the building sanctioned

for open car parking spaces was allowed to be converted into a

commercial space. Quite to the contrary, a portion of the covered

car parking space in the ground floor of the building had been

permitted to be converted into commercial space. The application

for conversion had been considered strictly in terms of Section 416

of the Act of 1980.

20.    Learned advocate appearing for KMC has contended that,

the interim order dated December 3, 1998 was not a prohibition
                                 10


upon KMC to consider an application under Section 416 of the Act

of 1980. According to him, grant of sanction does not amount to

making any change in the nature and character of the premises

particularly when, the nature and character of the premises

residential character has not been changed at all by the grant of

sanction for conversion of a minor portion of the building. That

apart, he has contended that, the restraint order was against the

respondent No. 5 who ought not to have proceeded with any work

in terms of the sanction.

21.    Learned advocate appearing for KMC has contended that, it

is not necessary that the person submitting the proposal for

change of use under Section 416 of the Act of 1980 has to acquire

title over the area to be permitted for change of the sanctioned use.

According to him, the right to obtain sanctioned use change may

be granted irrespective of acquiring title. According to him, the

rights of the flat owners are limited to the extent of the terms and

conditions as enumerated in the conveyance deed. The areas not

common to use for all the flat owners may not be an area of

dispute to be raised at the instance of the flat owners. According to

him, flat owners cannot claim any right to participate at the

hearing of an application under Section 416 of the Act of 1980.
                                11


22.    Learned Advocate Appearing for KMC has relied upon 2003

Volume 2 Calcutta Law Times (HC) 588 (Smt. Rinkoo Mitra vs.

State of West Bengal & Ors.) in support of his contentions.

23.    Learned Senior Advocate appearing for the respondents has

contended that, the respondent No. 6 in the writ petition applied

for conversion under Section 416 of the Act of 1980 after the order

of injunction was passed as against him. In this regard, he has

referred to order dated January 22, 2001 passed in WPO 2365 of

1998. He has submitted        that, such application was filed

subsequent to the order of injunction as will appear from the note

on the body of such application.

24.    Learned Senior Advocate appearing for the respondents has

relied upon 2008 Volume 14 Supreme Court Cases 561 (Patel

Rajnikant Dhulabhai and Another vs. Patel Chandrakant

Dhulabhai and Others) and 2013 Volume 14 Supreme Court

Cases 689 (Jehal Tanti and Others vs. Nageshwar Singh) in

support of such contention.

25.    Learned Senior Advocate appearing for the respondents has

referred to the second schedule to the registered deed of

conveyance existing in favour of a flat owner. He has contended

that, undivided one half of one car parking space on the ground

floor of the premises was sold to his client. He has pointed out
                                12


that, the original sanctioned plan contained 54 slots of parking. 23

of the 54 slots of parking were at the basement, 12 were in the

open space out of which 4 were in the open front space and 8 were

in the back space and the rest 19 car parking spaces were

earmarked in the covered area on the ground floor.

26.    Learned Senior Advocate appearing for the respondent has

drawn the attention of the Court to the order dated July 11, 2001

passed in the writ petition. He has pointed out that, KMC

authorities were directed to submit report in compliance with the

earlier order dated March 17, 1999. He has also pointed out that

KMC authorities were directed to produce relevant records

regarding the sanctioned plan being B.S Plan No. 27 (B. VIII) dated

May 18, 1987 accorded by the DG Building on March 5, 2001 in

respect of the concerned premises.

27.    Learned Senior Advocate appearing for the respondents has

contended that, by the subsequent permission for conversion,

KMC authorities permitted conversion of the covered car parking

spaces at the ground floor which is not permissible. He has

submitted that, such conversion infringed upon the right of the flat

owners to the common spaces between the car parking spaces.

28.    Learned Senior Advocate appearing for the respondents has

submitted that, the original sanction was granted on May 18,
                                13


1987. At that relevant point of time, the building rules of 1950

were prevalent. He has referred to Rule 4, 5 and 22 (2) of the Rules

of 1950.

29.    Learned Senior Advocate appearing for the respondents has

relied upon All India Report 1974 Supreme Court 2177 (K.

Ramadas Shenoy vs. Chief Officers, Town Municipal Council,

Udipi and Others) and 2005 Volume 3 Calcutta Law Time 67

(Basana Dutta & Ors. Vs. State of West Bengal & Ors.) for the

proposition that, the respondents were entitled to a hearing prior

to an order under Section 416 of the Act of 1980 being passed by

the KMC authorities.

30.    Learned Senior Advocate appearing for the proforma

respondent has submitted that, his client is the present owner of

the disputed portion of the concerned premises. He has sought to

assail the impugned judgment and order since the same affects the

right title and interest of his client in respect of the disputed

premises.

31.    Learned Senior Advocate appearing for the proforma

respondent has referred to the writ petition and contended that,

the basis of the claim of the writ petitioners was the conversion of

the car parking space. He has contended that the scope of the writ

petition was limited to the right based on ownership of the car
                                14


parking spaces involved. He has referred to the impugned order

and contended that the impugned judgment and order proceeds on

the basis that the disputed area is within the mandatory open

space. He has pointed out that, learned Single Judge erred in

arriving at such finding. He has also contended that, the finding of

the learned Single Judge that the KMC authorities failed to

produce the sanctioned plan or that, the application of the

respondent No. 6 of the writ petition as an agreement holder was

non est, are erroneous.

32.    Learned Senior Advocate appearing for the proforma

respondent has referred to the provisions of Section 416 of the Act

of 1980. He has contended that, no appeal under Section 416 (4)

was preferred by any of the parties. Moreover, the case of

ownership had been abandoned by the writ petitioners themselves.

33.    Learned Senior Advocate appearing for the proforma

respondent has contended that, the finding of the learned Single

Judge that mandatory open space was converted was erroneous.

The disputed area is not within the mandatory side spaces of the

building. The disputed area was within the covered area.

Therefore, the direction contained in the impugned judgment and

order for demolition of the disputed portion is unworkable.
                                15


34.    Learned Senior Advocate appearing for the proforma

respondent has contended that, his client is a bona fide purchaser

for value without notice of the alleged misdeeds in relation to the

Act of 1980. He has pointed out that, when his client purchased

the disputed area, there was no interim order in force. The

proforma respondent had deliberately not been impleaded as a

party respondent to the writ petition despite the writ petitioner

being aware of the right, title and interest of the proforma

respondent therein.

35.    Learned Senior Advocate appearing for the proforma

respondent has contended that, his client had preferred an

independent appeal which was disposed of by an order dated

September 2, 2024 by directing addition of his client as a proforma

respondent in the pending appeal. He has pointed out that, a

Special Leave Petition is pending against the order dated

September 2, 2024.

36.    Relying upon 2017 Volume 3 Calcutta High Court Notes

547 (Premjit Guha Thakurta & Ors. vs. Kolkata Municipal

Corporation & Ors.) learned Senior Advocate appearing for the

proforma respondent has contended that, the car parking space

covered in an integrated building is not an easement right nor

appertaining to each flat.
                                16


37.    Some flat owners of premises No. 13/3, Ballygunge

Circular Road, Kolkata-700019 filed a writ petition being WPO

2625 of 1998 complaining of unauthorized construction at such

premises.

38.    KMC had sanctioned a building plan in respect of such

premises on May 18, 1987, KMC for construction of a ground plus

partly 5 and partly 8 storied building meant exclusively for

residential purposes.

39.    In such writ petition, learned Single Judge had passed an

interim order dated December 3, 1998. Such interim order had

restrained the respondent No. 5 in the writ petition being the

appellant No. 1 before us from making any change in the nature

and character of the premises in question. Learned Single Judge

by an order dated March 17, 1999 had called upon KMC

authorities to carry out inspection of the building upon notice to

the writ petitioners and the respondent No. 5 therein. Report had

been submitted before the learned Single Judge. Before the learned

Single Judge, the writ petitioners had contended that, no notice of

inspection was served upon the writ petitioner in terms of the

order dated March 17, 1999.

40.    By an order dated January 22, 2001, learned Single Judge

had added MR as respondent No. 6 in the writ petition and made
                                  17


the subsisting order of injunction dated December 3, 1998

applicable to them.

41.    MR claiming to be holder of an agreement to purchase a

unit at the said premises along with car parking spaces, applied

for change of use of a portion of such premises with the KMC.

Such   application    of   MR   is    undated.   However,   there   are

endorsements of KMC authorities on such application. The first of

such endorsement is dated February 19, 2001. KMC had allowed

the application for conversion of car parking spaces, within the

building, on the ground floor of the premises covered by an order

dated March 5, 2001.

42.    For the sake of convenience such portion of the premises

concerned which was allowed to be converted is hereinafter

referred to as the "disputed portion".

43.    By the order dated March 5, 2001 KMC authorities had

allowed the disputed portion of the premises to be used as an air-

conditioned car showroom measuring about 177.288 square

metres.

44.    By an order dated July 11, 2001, the learned Single Judge

had directed MR to produce the agreement of purchase and sale

deed in his favour. MR had failed to do so.
                                     18


45.     By an order dated December 3, 2002, learned Single Judge

had dismissed the writ petition on the ground of availability of

alternative remedy. Appeal preferred against the order of dismissal

dated December 3, 2002 had been dismissed on January 28,

2003.

46.     Special Leave Petition filed against the order dated January

28, 2003 had been disposed of by setting aside the order of the

Division Bench dated January 28, 2003 and remanding the writ

petition for fresh hearing after noticing some of the issues which

arose for consideration in the writ petition.

47.     Relevant portion of the order of remand of the Hon'ble

Supreme Court dated February 25, 2005 is as follows :-

              "There are several issued arising for consideration. Some of
        them are: whether what was shown as an open space in a multi-
        storeyed building complex could at all be permitted to be changed to
        another use? Whether an application under section 416 of the Act
        could at all be maintained by a person in whose favour there was only
        an agreement for sale and who had not acquired the title? Whether
        such an application could be heard and disposed of in the manner in
        which it has been done by the Municipal Corporation and without
        affording an opportunity of hearing to the flat buyers whose interests
        were apparently adversely affected? Whether a building essentially
        residential in character, could be permitted under the local law to be
        used for commercial purposes?

              We feel that the writ petition filed in the High Court was not
        confined to raising disputes between private parties. There was
        essentially an element of public interest involved as serious questions
                                     19


       alleging violations of building laws and the town planning were raised.
       Whether the power under section 416 was available to be exercised
       and if so, whether it was rightly exercised by the local authority, was
       another question. They called for a serious consideration on the part of
       the High Court. If at all a case of illegal change of use and violation of
       building laws or town planning was made out, then it was a clear case
       of calling for an order of demolition of unauthorised construction. We
       may also place on record that the learned counsel for the petitioners
       was at pains in submitting that the change of use and the
       constructions were done during the pendency of the writ petition and
       also in defiance of the interim orders passed by the High Court which
       contention has not received the consideration of the High Court."

48.    Hearing of the writ petition subsequent to the order of

remand has resulted in the impugned judgment and order before

us.

49.    Some of the issues which had arisen for consideration in

the writ petition had been tabulated by the Supreme Court in the

order of remand. The issues that have fallen for consideration are

as follows:-

               (i) whether what was shown as an open space in a multi-
       storeyed building complex could at all be permitted to be changed to
       another use?

               (ii) Whether an application under section 416 of the Act of 1980
       could at all be maintained by a person in whose favour there was only
       an agreement for sale and who had not acquired the title?

               (iii) Whether such an application could be heard and disposed of
       in the manner in which it has been done by the Municipal Corporation
       and without affording an opportunity of hearing to the flat buyers
       whose interests were apparently adversely affected?
                                      20


             (iv) Whether a building essentially residential in character, could
       be permitted under the local law to be used for commercial purposes?

             (v) Whether the change of use was in defiance of the interim
       orders of the Court?

             (vi) To what relief or reliefs are the parties entitled to?

50.    Building at premises No. 13/3, Ballygunge Circular Road,

Kolkata-700019      had       been   construed      on     the   basis     of   the

sanctioned plan dated May 18, 1987. Such sanctioned plan has a

basement car parking as well as car parking on the ground floor of

the building.

51.    The number of car parking shown in the sanctioned plan

dated May 18, 1987 had exceeded the number of flats that were

sanctioned and constructed in terms of such building. Building

had therefore, excess car parking spaces after sale of the flats

along with one car parking space to each of the flat owners.

52.    In the writ petition filed by the writ petitioner, alleging

illegal and unauthorised construction, an order dated December 3,

1998 had been passed by the learned Single Judge restraining the

appellant No. 1 from making any change in the nature and

character of the premises in question. MR had been added as a

party respondent in such writ petition and by an order dated

January 22, 2001, the interim order dated December 3, 1998 was

made applicable to them.
                                 21


53.    Both the orders dated December 3, 1998 and January 22,

2001 had been passed in the writ petition in which, Kolkata

Municipal Corporation Authorities were party respondent. It is not

the claim of KMC and cannot be so, that they were not aware of

the order dated December 3, 2001 when it had granted the

sanction for conversion on March 5, 2001.

54.    Application of MR on which, the sanction for conversion

had been granted by the KMC on March 5, 2001 is undated. The

first endorsement of KMC authorities on such an undated

application is February 19, 2001. On February 19, 2001 there

subsisted an order of injunction dated December 3, 1998 as made

applicable to MR by the order dated January 22, 2001.

55.    The undated application of MR is for conversion of the

disputed portion of the concerned premises which comprised of car

parking spaces in the original sanction plan to one of air-

conditioned car showroom. The application by itself has sought to

change the nature and character of at least a portion of the

concerned premises. Car parking spaces have been sought to be

converted for commercial use.

56.    In our view the application for conversion could not have

been made by MR simply on the ground of subsistence of the order

of injunction dated December 3, 1998. Even if one is to allow a
                                22


degree of latitude to MR since they were not parties to the writ

petition, originally, then also they were made parties to the writ

petition on January 22, 2001 and the order of injunction dated

December 3, 1998 had been made applicable to them by the

learned Single Judge on such date. Therefore, they could not have

proceeded with their undated application for conversion, assuming

or not admitting that, they were entitled to do so and that their

application was made prior to the order dated January 22, 2001,

on the strength of an agreement to purchase, before any authority

far to speak before the KMC authorities, subsequent to January

22, 2001.

57.    In our view KMC authorities were bound by the order dated

December 3, 1998 and January 22, 2001 passed by the learned

Single Judge. KMC authorities had acted in breach of subsisting

orders of injunction in considering and allowing an application for

conversion which resulted in the change of the nature and

character of the disputed portion of the premises in question. The

subsisting orders of injunction were in respect of the entirety of

the concerned premises which included the disputed portion.

58.    Admittedly, KMC authorities did not hear any of the flat

owners while considering the undated application of MR for
                                  23


conversion of the car parking spaces in the ground floor and

allowing the same.

59.     19 car parking spaces have been allowed to be converted by

KMC by the subsequent sanction dated March 5, 2001. 19 car

parking spaces were sanctioned by the original sanction dated May

18, 1987 had obviously common passages to enter into and exit

such 19 car parking spaces.

60.     Premjit Guha Thakurta & Ors. (supra) has held that,

individual car parking space is allotted to an individual flat owner

and that such individual car parking space cannot be construed as

a common area of all the flat owners. It has however not held that,

the passage leading up to the individual car parking space is not

the common passage.

61.     Our attention has been drawn to a sample deed of

conveyance in respect of a flat sold in the premises in question.

There are a number of schedules in the deed of conveyance. Such

schedules tabulate the properties that stood transferred to and

vested with the purchase of the flat. We are concerned with the 3rd

schedule clause 3 thereof which is as follows:-

      "THE THRIRD SCHEDULED ABOVE PREFERRED TO

      ........................................................................

3. Common passage, driveways, common areas, expecting specified car parking space."

62. All common passages in the premises in question, therefore

had stood vested with an individual owner of a flat at the

concerned premises by virtue of the deed of conveyance executed

by the builders and owners of the concerned premises in favour of

such individual flat owner.

63. 19 car parking spaces which had been allowed to be

converted by the KMC on March 5, 2001, obviously have common

passages leading up to such individual car parking spaces.

Although, by reason of the ratio laid down in Premjit Guha

Thakurta & Ors. (supra) existing flat owners may not have

exclusive right in respect of any of the 19 designated car parking

spaces in the original sanction plan dated May 18, 1987,

nonetheless, the common passage leading up to those 19

designated car parking spaces stood vested to all the flat owners of

the concerned premises. In absence of their consent such common

passage could not have been allowed to be converted by KMC.

64. Application for conversion had been made by MR authority

as an agreement holder. Right to the property of which MR had

held the agreement was yet to devolve completely on it at the time

of its application for conversion. The application was not

supported by the person or entity through which MR was claiming

right in respect of the disputed portion, in the sense that such

transferor was not before KMC stating that it had no objection to

the conversion.

65. Moreover as has been noted above, the common passages

for the 19 car parking spaces comprised in the disputed portion

stood vested with the individual flat owners when KMC received

the application, considered and allowed it.

66. It was therefore incumbent on KMC to hear the individual

flat owners apart from the transferor from whom MR was claiming

right in respect of the disputed portion prior to processing the

application for conversion, in the facts and circumstances of the

present case. We hasten to add that, mitigative finding against the

conversion is in addition to the other grounds noted herein.

67. KMC had acted in breach of principles of natural justice in

considering and deciding the undated application for conversion

which was allowed by them on March 5, 2001 without affording a

reasonable opportunity of hearing to the individual flat owners of

the concerned premises in whom the right in respect of the

common passages to the car parking spaces stood vested.

68. K. Ramadas Shenoy (supra) has held that, an illegal

construction materially affects the right to an enjoyment of the

property of the persons residing in the residential area. It has also

held that, Municipal authorities owe a duty and obligation under

the statute to see that the residential area is not spoiled by

unauthorized construction.

69. Basana Dutta & Ors. (supra) has held that, where an

application is made for revision of a building plan, all formalities

for revision and/or the change of the original plan are required to

be followed. It has also noticed that, the entirety of the premises

concerned had been sold to individual persons and therefore, the

original builder cannot hold himself out as to the owner and apply

for conversion without the consent of the other owners.

70. In a contempt proceedings, Supreme Court in Patel

Rajnikant Dhulabhai and Another (supra) has held that,

creation of any third party interest during the subsistence of an

interim order, should not be accepted.

71. In Jehal Tanti and Others (supra), Supreme Court has

held that, execution of a sale deed during the currency of

temporary injunction restraining alienation is a nullity.

72. Shree Vardaan Improvement Pvt. Ltd. (supra) has

decided a first appeal directed against the interim order of

injunction passed in a suit for permanent injunction. There, the

application for construction of a capsule lift in the premises by a

lessee has been found not to breach any right of the sub-lessees of

the premises.

73. Section 416(1) of the Act of 1980 prohibits any person from

changing the user of a premises without prior permission of KMC.

Any person used in such sub-section would include a person other

than an owner also. However such sub-section does not authorise

KMC to allow change of user made by a person other than the

owner without hearing the owner of the property concerned.

74. In the facts of the present case, change of user was allowed

subsequent to the filing of the writ petition and during the

subsistence of order of injunction passed therein. Writ Court can

take into account such conduct of the parties to grant appropriate

relief notwithstanding the existence of statutory alternative remedy

of appeal under Section 416(6) of the Act of 1980.

75. In view of the discussions above, the first four issues are

answered by holding that the application for conversion was not

maintainable as it was not made by all the owners of the disputed

portion and could not have been permitted without hearing all the

owners in respect thereof.

76. The fifth issue is answered by holding that both MR and

KMC had acted in breach of subsisting orders of injunction in

making, considering and allowing the application for conversion.

77. The last issue is answered by directing KMC to restore the

disputed portion to the position as obtaining in terms of the

original sanction, within four weeks from date.

78. APO 18 of 2024 and APO 20 of 2024 along with all

connected applications therein are disposed of without any order

as to costs.

[DEBANGSU BASAK, J.]

79. I agree.

[MD. SHABBAR RASHIDI, J.]

Later:-

Learned advocate appearing for the added respondent

seeks stay of the judgment and order.

Since our judgment and order require the KMC authorities

to restore the position of the disputed portion, as that of the

original sanction, within a period of four weeks from date, we do

not find any necessity to grant stay.

Prayer for stay is, therefore, refused.

[DEBANGSU BASAK, J.]

I agree.

[MD. SHABBAR RASHIDI, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter