Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rowina Nandini Mehrotra & Ors vs Smt. Mala Roy & Ors
2025 Latest Caselaw 474 Cal/2

Citation : 2025 Latest Caselaw 474 Cal/2
Judgement Date : 21 July, 2025

Calcutta High Court

Rowina Nandini Mehrotra & Ors vs Smt. Mala Roy & Ors on 21 July, 2025

Author: Amrita Sinha
Bench: Amrita Sinha
                       IN THE HIGH COURT AT CALCUTTA
                            Special Civil Jurisdiction
                                    Contempt
                                  Original Side

Present :-    Hon'ble Justice Amrita Sinha


                                    CC 42 of 2025
                            (Arising out of WPO 1575 of 2023)

                           Rowina Nandini Mehrotra & Ors.
                                        Vs.
                               Smt. Mala Roy & Ors.

For the writ petitioners           :-     Mr. Utpal Bose, Sr. Adv.
                                          Mr. Ankan Rai, Adv.
                                          Mr. Ratnesh Kumar Rai, Adv.
                                          Ms. Devanshi Deora, Adv.
                                          Mr. Aakash Mishra, Adv.
                                          Ms. Nabanita Manna, Adv.

For the KMC                        :-     Mr. Alak Kr. Ghosh, Adv.
                                          Mr. Nilanjan Chatterjee, Adv.

For the contemnor no. 6            :-     Mr. Deepan Sarkar, Adv.
                                          Mr. Samriddha Sen, Adv.
                                          Ms. Mobina Ali, Adv.

Heard on                           :-     10.07.2025

Judgment on                        :-     21.07.2025

Amrita Sinha, J.:-

 1.    The petitioner alleges violation of the order dated 14th September,

       2023 passed by the Court directing the concerned Executive Engineer

       of the Kolkata Municipal Corporation to take prompt necessary steps

       to deal with the unauthorised constructions that have been detected

       at the subject premises, after giving a reasonable opportunity of

       hearing to all the necessary parties at the earliest, but positively

       within a period of twelve weeks from the date of communication of the
                                    2


     order. A reasoned order was to be passed and communicated to all the

     parties.


2.   The said order was passed relying upon a report filed by the engineers

     of the Corporation disclosing that the Corporation sanctioned a

     residential building plan for construction of G+4 storied building in

     the year 2007. The same was modified/regularised twice on 5th May,

     2010 and 17th September, 2011. Completion plan and completion

     certificate was issued on 20th September, 2011.


3.   Ground floor of the subject structure was sanctioned as car parking

     space. First floor was sanctioned as show room and second to the

     fourth floors were sanctioned as residential flats. A portion of the

     ground floor was sanctioned as 'entrance lobby for show room' without

     any walls.


4.   On inspection by the department, it was found that the second and

     third floors were being used as office changing from the original

     sanctioned plan. The entrance lobby for show room was covered by

     brick walls and the show rooms were running for the last few years.

     Constructional activities like re-plastering and re-flooring etc. was

     found to be ongoing.


5.   The Corporation issued notice under Section 401 of the Kolkata

     Municipal Corporation Act, 1980 ('KMC Act' for short) with intimation

     to the Ballygunge police station. The Corporation sought to take steps
                                    3


     under Sections 400 and 416 of the Act as per the departmental

     procedure.


6.   The order of the Court was duly communicated to the concerned

     officer. A hearing was conducted but the fate of the hearing was not

     communicated to the petitioner. The contempt application was filed by

     the petitioner at that stage. Direction was passed by the Court for

     service of the application for contempt pursuant to which the

     contemnors entered appearance in the matter.


7.   On 24th March, 2025 a report signed by the Assistant Engineer and

     the Executive Engineer (Building)/Borough-VIII was placed before the

     Court disclosing that an order was passed by the Special Officer

     (Building) on 22nd January, 2024 by ordering the person responsible

     for making unauthorised construction to remove the fibre shaded

     structure in front of the shop within a period of thirty days from the

     date of communication of the order failing which action will be taken

     by the department.


8.   The order further mentioned that after compliance of the above

     direction, the shop in the ground floor, as shown in the demolition

     sketch, will be allowed to be retained on payment of fees under

     Sections 400(1) and 416 to be paid within thirty days from the date of

     communication of the order failing which action will be taken by the

     department.
                                     4


9.   The Special Officer also ordered that the change of use of the first,

     second and third floors may be allowed on payment of fees under

     Sections 400(1) and 416 subject to submission of observation of West

     Bengal Fire and Emergency Services within a period of thirty days

     from the date of communication of the order.


10. Submission was made by the learned advocate representing the

     contemnors/Corporation that the decision of the Special Officer

     (Building) has been forwarded to the Mayor-in-Council for approval

     and till the same is approved, no action can be taken relying on the

     same.


11. On 30th May, 2025 the Mayor-in-Council referred the file back to the

     Special Officer (Building) for rehearing on account of non-submission

     of required documents like clearance certificate from the West Bengal

     Fire and Emergency Services, Structural Stability certificate etc. The

     matter was reheard by the Special Officer (Building) when direction

     was passed to remove the fibre shaded structure in front of the shop

     raised unauthorisedly.


12. The change of use in the first floor was allowed subject to payment of

     fees under Section 400(1) and 416 to be paid by the respective persons

     responsible for construction of the portions at the ground, second and

     third floors. Due to non-submission of the no objection certificate from

     West Bengal Fire and Emergency Services change of use was not

     allowed. The aforesaid order of the Special Officer (Building) was duly
                                     5


    communicated to all the parties after approval by the Mayor-in-

    Council on 23rd June, 2025.


13. It has been submitted by the learned counsel representing the

    petitioner that once the authority detected unauthorised construction,

    the same cannot be approved either by the Mayor-in-Council or by the

    Executive Engineer or the Special Officer (Building).


14. It has been submitted that the Hon'ble Supreme Court in Rajendra

    Kumar Bharjatya & Anr. -vs- UP Avas Evam Vikas Parishad &

    Ors. reported in 2024 SCC Online SC 3767 clearly laid down that

    construction put up in violation or deviation from the building plan

    approved by the authority cannot be encouraged. Each and every

    construction must be made scrupulously following and strictly

    adhering to the Rules. In the event of any violation being brought to

    the notice of the Court, it has to be curtailed with iron hands and any

    lenience afforded to them would amount to showing misplaced

    sympathy.


15. The Hon'ble Supreme Court noticed that the authorities often seek to

    enrich   themselves   through       the   process   of   regularisation   by

    condoning/ratifying the violations and illegalities. The State is

    unmindful that this gain is insignificant compared to the long term

    damage it causes to the orderly urban development and irreversible

    adverse impact on the environment.
                                       6


16. The Court laid down that regularisation schemes must be brought out

    only in exceptional circumstances and as a one-time measure for

    residential houses after detailed survey and considering the nature of

    land, fertility, usage, impact to the environment, availability and

    distribution of resources, proximity to water bodies/rivers and larger

    public interest.


17. The Court further held that master plan or zonal development cannot

    be just individual centric but also must be devised keeping in mind

    the larger interest of the public and the environment. The Court

    expressed its concern by observing that unless the administration is

    streamlined and the persons entrusted with the implementation of the

    Act are held accountable for their failure in performing statutory

    obligations,   violations   would     go   unchecked     and   become    more

    rampant. If the officials are let scot free, they will be emboldened and

    would continue to turn a nelson's eye to all the illegalities resulting in

    derailment of planned projects, pollution, disorderly traffic and

    security risks.


18. The Court, in larger public interest, passed certain directions one of

    which   mentions     that    no     permission/licence    to   conduct    any

    business/trade must be given by any authority including local bodies

    of States, Union Territories in any unauthorised building irrespective

    of it being residential or commercial.
                                    7


19. The Court also directed that violation of any of the directions passed

    by the Hon'ble Supreme Court would lead to initiation of contempt

    proceedings in addition to prosecution under the respective laws.


20. The petitioner also relies on the order passed by the Hon'ble Supreme

    Court in the matter of Kaniz Ahmed -vs- Sabuddin & Ors. reported

    in 2025 SCC Online SC 995 wherein the prayer for regularisation of

    unauthorised construction was turned down by the Court by holding

    that a person who has no regards for the law cannot be permitted to

    pray for regularisation after putting up unauthorised construction.

    The Court in clear terms laid down that unauthorised construction

    has to be demolished and there is no way out.


21. Supreme Court directed that the Courts must adopt a strict approach

    while dealing with cases of illegal construction and should not readily

    engage themselves in judicial regularisation of buildings erected

    without requisite permissions of the competent authority. The need for

    maintaining such a firm stance emanates not only from inviolable

    duty cast upon the Courts to uphold the rule of law, rather such

    judicial restraints gain more force in order to facilitate the well-being

    of all concerned. The Court held that the law ought not to come to the

    rescue of those who flout its rigours as allowing the same might result

    in flourishing the culture of impunity.


22. It has been argued that the steps taken by the authority is contrary to

    law and the direction passed by the Court. For upholding the majesty
                                    8


    and dignity of the Court, the order of regularisation passed by the

    Special Officer (Building) approved by the Mayor-in-Council ought to

    be set aside and the unauthorised constructions be directed to be

    demolished.


23. Learned advocate representing the alleged contemnors/Corporation

    opposes the prayer of the petitioner. It has been submitted that

    direction of the Court was to deal with the unauthorised construction.

    No mandatory order was passed for demolishing the unauthorised

    construction. The competent officer exercised his discretion and dealt

    with the unauthorised construction by regularising the same subject

    to payment of necessary charges.


24. It has been contended that all unauthorised constructions are not

    required to be demolished. The authority felt that the unauthorised

    construction that was detected was fit for regularisation, and hence,

    passed order for regularisation on payment of necessary charges and

    the said order was approved by the Mayor-in-Council.


25. It has been stressed that the order of regularisation is an appealable

    one and any person aggrieved by the same may prefer an appeal

    before the statutory appellate forum. The order of regularisation gives

    rise to a fresh cause of action and correctness and validity of the same

    cannot be adjudicated in the contempt proceeding.
                                    9


26. It has been submitted that as the order of the Court has been

    complied with, no further order may be passed in this proceeding and

    the contempt application ought to be disposed of.


27. In reply to the aforesaid submission, the petitioner relies on the

    judgment delivered by the Hon'ble Division Bench of this Court on 28th

    June, 2024 in MAT 2279 of 2023 with IA no. CAN 2 of 2023 (Bijay

    Biswaskarma -vs- Rajkumari Devi Singh & Ors.) wherein the Court

    held that appeal from an order passed under Section 400(1) of the Act

    can be preferred only by the person responsible for making the

    unauthorised construction. In the instant case, as the petitioner is in

    no way responsible for making the unauthorised construction,

    accordingly, in view of the order passed by the Hon'ble Division Bench,

    the petitioner does not have any right to prefer the appeal.


28. As regards challenging the order of regularisation in a separate

    proceeding to test its correctness and validity, the petitioner relies

    upon the order and the guidelines framed by the Hon'ble Supreme

    Court in the matter of Rajendra Kumar Bharjatya (supra) Kaniz

    Ahmed (supra) wherein the Hon'ble Supreme Court clearly laid down

    that   unauthorised    construction   ought     not    to   be   regularised

    unmindfully and unauthorised construction has to be demolished.


29. The    petitioner     has   impleaded     one         Sarika     Tiwari   as

    contemnor/respondent no. 6 in the application for contempt. Learned

advocate representing the said party sought to make submission. The

Court has not permitted the aforesaid party to make any submission

in support of the order of regularisation that has been passed.

30. The Court is of the opinion that direction was passed upon the official

respondent to perform certain work in a particular manner. On an

allegation of contempt, the Court is required to ascertain as to

whether the order of the Court has been complied with or not. There is

hardly any scope to hear a litigant who is the beneficiary of an order of

the official respondent passed allegedly in compliance of the direction

passed by the Court.

31. Hearing the private party will expand the scope of the contempt

application. The Court sitting in contempt jurisdiction will not be in a

position to pass fresh or new order unless it is in the aid of the order

alleging contempt. While exercising power in the contempt

jurisdiction, the Court is concerned about execution of its order

passed. The aggrieved party can agitate her grievance before the

competent forum.

32. I have heard and considered the submissions made on behalf of the

petitioner and the official respondents/alleged contemnors.

33. The concerned engineer of the Corporation was directed to deal with

the detected unauthorised constructions. For dealing with the

unauthorized construction, the authority ought to have acted in

accordance with law. Instead of getting rid of the illegal and

unauthorized constructions, the authority went on to regularise the

same on payment of charges. It appears that the authority is plainly

inclined to accept money by not only disregarding the statutory

mandate but also the directions and guidelines laid down by the

Hon'ble Supreme Court from time to time and also in complete

disregard to public interest and the environment.

34. In the report filed by the engineers relying on which the writ petition

stood disposed of it was clearly stated that, the Corporation

sanctioned residential building plan for construction of G+4 storied

building in the year 2007 and the building plan was

modified/regularised twice earlier on 5th May, 2010 and 17th

September, 2011. Completion plan and completion certificate was

issued way back on 20th September, 2011.

35. In the order passed for regularisation the infringement statement is

recorded. From the same it is clear that infringement of several Rules

have been detected. The authority noticed that initially the building

was sanctioned for residential use but presently, the building is used

for business purpose. Despite noticing such flagrant violation of the

statutory Rules, the authority proceeded to regularise the same on

acceptance of fees.

36. The authority already regularised the unauthorised construction in

the said premises on two earlier occasions and has again regularised

the unauthorised construction and also permitted the change of use of

the same. Due to repeated regularisation of unauthorised

constructions and change of use, the very purpose for which the plan

was sanctioned gets completely changed from a residential structure

to a business one.

37. There is no requirement of a sanctioned plan if the same is not

adhered to. Even after issuance of the completion certificate the

authority went on regularizing illegal constructions. The act of the

authority implies that more importance is given to the fees collected in

lieu of regularisation ignoring and disregarding the larger aspect of

public interest, safety and the environmental laws.

38. An issue has been raised by the authority that correctness of the order

passed in compliance of the direction passed by the Court cannot be

adjudicated in the contempt proceeding as the same gives rise to a

fresh cause of action. In the case at hand, the alleged fresh cause of

action, i.e. the regularisation of the unauthorised construction, is in

complete violation of the statutory mandate and the order, directions

and guidelines passed by the Hon'ble Supreme Court.

39. Despite noticing that the action of regularizing the unauthorised

construction by the Corporation is clearly and openly flouting the

order passed by the Court, will the Court be denuded of the

jurisdiction to punish for contempt? The answer is an emphatic no for

the following reasons.

40. A dishonest builder can proceed to make unauthorised construction

on the anticipation that the same will be regularised on payment of

charges. Then there is no requirement of obtaining a sanction plan

prior to making construction. The same is not the mandate of law.

After a completion certificate is issued, the authority cannot go on

regularising structures made thereafter without any sanction as the

same remains unauthorised.

41. The petitioner will not have any forum to challenge the order of

regularisation under Section 400(3) of the Act. The Hon'ble Division

Bench in Bijay Biswaskarma (supra) clearly laid down that the person

who made the unauthorised construction can prefer appeal against

any order passed under Section 400(1), but any other person who is

no way connected with the unauthorised construction and intends to

challenge the same has to be provided a forum to ventilate his

grievance. An aggrieved party cannot be left remediless. In such

circumstances, the Court sitting in contempt jurisdiction has to step

in if the subsequent order passed by the authority appears to be in

stark violation of the order passed by the Court or to frustrate the

order passed by the Court.

42. In J.S. Parihar vs Ganpat Duggar & Ors. reported in 1996 (6) SCC

291 the Hon'ble Supreme Court inter alia held that once there is an

order passed by the Government on the basis of the directions issued

by the Court, there arises a fresh cause of action to seek redressal in

an appropriate forum. In such situation it cannot be considered to be

wilful violation of the order. Correctness of the subsequent order

cannot be adjudicated on merits in the contempt proceedings.

43. Here, the order that has been passed by the authority is, at the face

of it, contrary to and in violation of the law laid down by the Hon'ble

Supreme Court. There is hardly any scope of adjudication of the

correctness of the said order.

44. In Anil Ratan Sarkar & Ors. vs. Hirak Ghosh & Ors. reported in

(2002) 4 SCC 21 the Court, inter alia, held that Contempt of Courts

Act has been introduced in the statute book for securing confidence of

people in the administration of justice. If an order passed by a

competent Court is clear and unambiguous and not capable of more

than one interpretation, disobedience or breech of such order would

amount to contempt of Court. There can be no laxity in such a

situation or otherwise the Court's order would become the subject of

mockery. Misunderstanding or own understanding of the Court's order

would not be a permissible defence.

45. In the instant case the direction of the Court was absolutely clear

that the unauthorised constructions that were detected have to be

dealt with in accordance with law. The authority could not have read

the order in any other manner. The only option left to the authority

was to get rid of the unauthorised constructions. The same is the

prescription of law. Any misunderstanding or own understanding of

the Court's order amounts to contempt.

46. In C. Elumalai & Ors. vs. A.G.L. Irudayaraj & Anr. reported in

(2009) 4 SCC 213 the Court was of the opinion that punishing a

person for contempt of Court is indeed a drastic step and normally

such action should not be taken. At the same time, however, it is not

only the power but the duty of the Court to uphold and maintain the

dignity of Courts and majesty of law which may call for such extreme

step. For proper administration of justice and to ensure due

compliance with the orders passed by the Court, if a strict view is

required to be taken, the Court should not hesitate in wielding the

potent weapon of contempt.

47. The Hon'ble Supreme Court has consistently laid down that

unauthorised construction ought not to be regularised unmindfully

and unauthorised construction has to be demolished. It has been

reminded that Courts must adopt a strict approach while dealing with

cases of illegal construction. It is an inviolable duty cast upon the

Courts to uphold the rule of law. The Court sounded a word of caution

that the law ought not to come to the rescue of those who flout its

rigours as allowing the same might result in flourishing the culture of

impunity.

48. When a citizen has brought to the notice of the Court an instance of

palpable unauthorized construction being regularized by the authority

upon acceptance of fees, the Court has no other option but to act firm

to uphold the law, dignity and majesty of the order of the Court. It is

the pious duty of the Court to protect the rights of the law abiding

citizens and not be a mute spectator to the illegalities that have been

brought to the fore.

49. Not taking immediate action against regularization of illegal and

unauthorized construction in lieu of fees will directly extend the life of

an unauthorized construction which may be transferred to an

unsuspecting buyer for valuable consideration and in turn give rise to

various legal complications. Not taking strict action against the

unauthorised constructions will result in showing misplaced

sympathy resulting in breach of the legal provision.

50. It is no gainsaying that a dishonest builder, to circumvent the law, will

leave no stone unturned to hold on to an unauthorized construction

and, indeed in the instant case has been successful in getting the

same regularized. The Court cannot shirk its responsibility to put its

foot down to prevent commission of an illegal act.

51. It such a situation it will be absolutely improper to relegate the party

to a different forum to challenge the order of regularization. It has to

be kept in mind that the petitioner is merely drawing the attention of

the competent authority of an illegal construction that has been done.

It is for the authority to ensure that the same is removed.

52. The larger irreparable damage that will take place if the illegal

construction is regularized has to be kept in mind. A citizen, who

highlights an illegal act, ought not to be made to run around from one

judicial forum to the other seeking justice. Assuming the petitioner is

not in a position to agitate the issue further, then the illegal

construction remains standing on the strength of the order of

regularization.

53. Time has come when a responsible citizen ought not to feel punished

or harassed or chastised for approaching the Court while highlighting

an illegal act which is liable to be rectified for public good or else none

will come forward to complain against illegal acts of the State. The

general public acts as the eyes and ears of the authority. When a

citizen has approached the authority and thereafter the Court

highlighting an illegal act of the State, prompt necessary action ought

to be taken.

54. The law and its procedure ought to be litigant friendly. The process of

law ought not to be such that a litigant would avoid approaching the

Court because of complexities. Law is handmaid of justice and the

procedure ought not to be such that a litigant is required to approach

Court on repeated occasions to undo a wrong that has been

committed by the authority. If that be so, several illegal acts of the

State will go unnoticed and the general public would be the ultimate

sufferer.

55. When absolute private interest is involved, the Court can always take

a different stand, but when the illegal act is to be remedied for interest

of the public at large, then the Court has to ensure that the illegal act

is taken care of at the earliest. Any other view taken will give a boost

to the perpetrators to continue with an illegal act with impunity as

they often hold commanding positions and are successful in getting

things done to suit their interest. It will certainly be a mockery of the

justice delivery system if the Court stumbles to stand upright to

uphold the rule of law in such a situation.

56. In view of the discussions made hereinabove the Court is constrained

to hold that the authority has wilfully and deliberately failed to act in

strict compliance of the order passed by the Court. The act is in

absolute violation of and in complete disregard to the law laid down by

the Court. Any order passed contrary to the prescribed and settled law

laid down has to be taken as non est in the eye of law.

57. To remedy the wrong that has been caused, one more opportunity is

provided to the alleged contemnor who is directed to comply the order

passed by the Court by strictly dealing with the unauthorized

constructions as laid down and in accordance with law and in line

with the discussions made hereinabove. An updated report shall be

filed by the alleged contemnor on the returnable date.

58. Relist the contempt application on 25th August, 2025.

59. Urgent certified photocopy of this judgment, if applied for, be supplied

to the parties or their advocates on record expeditiously on compliance

of usual legal formalities.

(Amrita Sinha, 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 : MAIMS

 
 
Latestlaws Newsletter