Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kalyan Biswas And Anr vs The Kolkata Municipal Corporation And ...
2025 Latest Caselaw 713 Cal/2

Citation : 2025 Latest Caselaw 713 Cal/2
Judgement Date : 7 January, 2025

Calcutta High Court

Kalyan Biswas And Anr vs The Kolkata Municipal Corporation And ... on 7 January, 2025

Author: Debangsu Basak
Bench: Debangsu Basak
                                                    1



                                  IN THE HIGH COURT AT CALCUTTA
                           IN AN APPEAL FROM AN ORDER PASSED IN ITS
                                 CONSTITUTIONAL WRIT JURISDICTION
                                            ORIGINAL SIDE


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


                                               A.P.O. 1 of 2024
                                          KALYAN BISWAS AND ANR.
                                                        VS.
                             THE KOLKATA MUNICIPAL CORPORATION AND ORS.


                   For the Appellants     : Mr. Raghunath Chakraborty, Sr. Adv.
                                            Mr. Mahboob Ahamed, Adv.
                                            Ms. Mohana Das, Adv.

                   For the KMC            : Mr. Alak Kumar Ghosh, Adv.
                                            Ms. Tanushree Dasgupta, Adv.

                   Hearing Concluded on   : December 12, 2024

                   Judgement on           : January 07, 2025

              DEBANGSU BASAK, J.:-
             1.          Appellants have assailed the judgment and order dated

              March 2, 2023 passed by the learned Single Judge in WPO 47 of

              2018.

             2.          By the impugned judgment and order learned Single Judge

              has dismissed the writ petition challenging an order of the Joint

Signed By :   Municipal Corporation of Kolkata Municipal Corporation dated
SUBHA
KARMAKAR
High Court of
Calcutta
7 th of January
2025 10:41:52 AM
                                     2



January 19, 2018 refusing to grant permission to the appellants to

transfer the demised flats in favour of third parties.

3.      Learned advocate appearing for the appellants has submitted

that, the respondents have acted arbitrarily, capriciously and in

colourable exercise of power in rejecting the request for transfer of

flats in favour of third parties.

4. Learned advocate appearing for the appellants has submitted

that, the appellants as the lessee of the two flats are entitled to

transfer such flats to third parties and the respondents as lessor

cannot have any valid ground in preventing such transfer. He has

compared the terms and conditions of the lease deeds, existing in

favour of the appellants with that of other lessees in the same

building. He has submitted that, the allegedly offending clause in the

lease deed of the appellants is not present in other lease deeds. He

has contended that, the appellants are being unfairly discriminated

against.

5. Referring to the terms and conditions of the lease deed

learned advocate appearing for the appellants has submitted that,

the appellants can mortgage the demised flats to banks and financial

institutions but cannot transfer such flats to outsiders. He has

contended that, there is a dichotomy in stand taken by the

respondent authorities. In the event the demise flats are mortgaged

to any bank or financial institution, then on the happening of a

default such banks and financial institution can transfer such flat to

third parties. Then, the lessors could not have objected. Therefore,

the so called objection to the application for grant of permission to

transfer is mis-placed.

6. In support of his contention that the appellants are entitled

to transfer the unexpired period of the lease to third parties, and

that permission to do cannot be withheld unreasonably learned

advocate appearing for the appellants has relied upon an unreported

decision of a Single Bench of this Court dated August 12, 2009

passed in WP No. 6858(W) of 2008 (Ashis Kumar Ghosh vs. The

State of West Bengal & Ors.), AIR 1921 Cal 99 (E. H. Ducasse

vs. E. M. D. Cohen), 1950 SCC 746 (Kamala Ranjan Roy vs.

Baijnath Bajoria), and 2000 SCC OnLine Cal 626 (Dr. Nandalal

Paul vs. State of West Bengal).

7. Learned advocate appearing for the Kolkata Municipal

Corporation (KMC) has contended that, the lease deed is clear. The

appellants are not entitled to transfer the unexpired period of the

lease in favour of any third party without obtaining permission of

KMC. Municipal Commissioner has correctly rejected the application

of the appellants. Learned Single Judge has correctly dismissed the

writ petition.

8. KMC had developed a residential complex on land owned by

it. KMC had leased the flats in such residential complex for a period

of 99 years. Appellant No. 1 had been allotted a flat being Flat No. B-

402. Lease deed in respect of such flat had been executed on June

24, 2010. Wife of the appellant No. 1, since deceased, had acquired

Flat No. C-101 in the same residential complex by way of a transfer

from Ganesh Mundra. Lease deed in respect of such flat being C-101

had been executed on June 24, 2010.

9. Appellant No. 1 and his wife, since deceased had submitted a

joint representation dated March 2, 2011 to the KMC Authorities

praying for transfer of both the flats in favour of intending

purchasers. Such representation had been rejected by the KMC

Authorities on January 20, 2016. Wife of the appellant No. 1 had

expired on August 7, 2015 leaving behind her surviving the

appellant No. 1, and her son the appellant No. 2 herein as heirs and

legal representatives. Consequently, on her demise, her right and

interest in respect of flat No. C-101 had devolved upon the

appellants.

10. Order dated January 20, 2016 of the KMC Authorities

rejecting the application for grant of permission to transfer was a

sale by the appellants in a writ petition being WP 419 of 2016. Such

writ petition was allowed by an order dated March 23, 2017 after

setting aside the order dated January 20, 2016 of the KMC

Authorities. Application for grant of permission had been remanded

to the KMC Authorities for fresh consideration and decision.

11. KMC had filed an appeal being APO No. 377 of 2017

challenging the order dated March 23, 2017 passed in WP No. 419 of

2016. Such appeal was disposed of by an order dated September 6,

2017 modifying the order dated March 23, 2017. The Appeal Court

had directed the KMC Authorities not to be influenced by any of the

observations made by the learned Singe Judge in the judgment and

order dated March 23, 2017.

12. KMC Authorities had passed an order dated January 19,

2018 rejecting the prayer of the appellants for grant of permission as

contained in the writ petition dated March 2, 2011.

13. This rejection order dated January 19, 2018 was assailed by

the appellants in the writ petition being WPO 471 of 2018 which has

resulted in the impugned judgment and order dated March 2, 2023.

14. Learned Single Judge has noticed the relevant clause of the

lease deed. Learned Single Judge has also considered Section 108(j)

of the Transfer of Property Act, 1882. Learned Single Judge has

observed that, subject to any contract or local usage to the contrary

a lessee is entitled to transfer absolutely or by way of mortgage or

sub-lease the whole or any part or interest in the lease hold

property. Learned Single Judge has found that, the appellant

willingly entered into a contract which prohibited the absolute right

of transfer.

15. Learned Single Judge has also found that the order of the

KMC Authorities rejecting grant of permission contained reasons and

therefore, learned Single Judge refused to exercise discretion under

Article 226 of the Constitution of India.

16. E. H. Ducasse (supra) and Kamala Ranjan Roy (supra)

have been rendered in a suit. In both those cases, evidence laid at

the trial has established that, the consent to transfer was

unreasonably withheld.

17. Ashis Kumar Ghosh (supra) and Dr. Nandalal Paul

(supra) have been rendered in a writ petition by learned Single

Judge. In the facts and circumstances of those cases, it has been

held that the consent to transfer was unreasonably refused.

18. In the present case, KMC authorities had to consider the

application for grant of permission to transfer in terms of the order of

the High Court. KMC Authorities have given cogent reasons for

refusal to grant permission. Learned Single Judge has exercised

discretion in not granting relief to the writ petitioner. Refusal to

grant relief in the writ petition by the learned Single Judge has not

been established to be perverse. Exercise of discretion by the learned

Single Judge has not been established to be irregular.

19. In such circumstances we have not found any ground to

interfere with the impugned judgment and order of the learned

Single Judge. APO 1 of 2024 along with collected applications are

dismissed without any order as to costs.

[DEBANGSU BASAK, J.]

20. 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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter