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

Bhagwatdas Jaiswal vs Kolkata Municipal Corporation & Ors
2026 Latest Caselaw 956 Cal/2

Citation : 2026 Latest Caselaw 956 Cal/2
Judgement Date : 16 February, 2026

[Cites 1, Cited by 0]

Calcutta High Court

Bhagwatdas Jaiswal vs Kolkata Municipal Corporation & Ors on 16 February, 2026

Author: Rajasekhar Mantha
Bench: Rajasekhar Mantha
OD-3
                         ORDER SHEET

                 IN THE HIGH COURT AT CALCUTTA
                  CIVIL APPELLATE JURISDICTION
                          ORIGINAL SIDE


                          APO/6/2026
                      WITH WPO/491/2025
                       IA NO: GA/1/2026

                     BHAGWATDAS JAISWAL
                             VS.
             KOLKATA MUNICIPAL CORPORATION & ORS.


BEFORE :

THE HON'BLE JUSTICE RAJASEKHAR MANTHA
             And
THE HON'BLE JUSTICE MD. SHABBAR RASHIDI
Date : 16th February, 2026

                                                          Appearance :
                                               Mr. Jaydip Kar, Sr. Adv.
                                          Mr. Biswajit Mukherjee, Adv.
                                                   Mr. R. Karnani, Adv.
                                          Ms. Sonali Ghosh Basu, Adv.
                                                         ...for appellant

                              Mr. Bikash Ranjan Bhattacharya, Sr. Adv.
                                       Mr. Soumya Majumdar, Sr. Adv.
                                                  Mr. Kallol Saha, Adv.
                                     Mr. Shounak Mukhopadhyay, Adv.
                                                Mr. Akash Ghosh, Adv.
                                       Ms. Nabanita Chakraborty, Adv.
                                           ...for respondent nos.18&19

Mr. Biswarup Bhattacharjee, Adv.

Mr. D.K. Poddar, Adv.

...for respondent nos.16&17

Mr. Sudarsan Roy, Adv.

...for respondent nos.7-15

Mr. Alak Kumar Ghosh, Adv.

Ms. Ananya Das, Adv.

...for KMC

1. The appeal is directed against an order dated 22 nd January, 2026 passed

by a Single Bench of this Court. The said order was passed after this

Court had directed in APO 85 of 2025 on 6 th January, 2026 that the

Single Bench must first decide upon both the issues of maintainability of

the writ petition and also consider interim orders.

2. The case that are more fully described in the Court's order dated 6 th

January, 2026 (supra). The question that comes for consideration in this

appeal is whether the respondent-Metro Retail (Branch) can lawfully run

a garment shop at the premises that was initially leased out for running

a cinema house. The KMC had also granted permission only for running

a cinema house at the said premises. The lessor has granted lease of the

property for running of a Cinema House.

3. When the matter travelled back to the Single Bench after this Court's

order dated 6th January, 2026, interim orders were pressed for on the

following grounds.

a) The Special Officer (Building), vide order dated 4 th December, 2024

had declined change of user of the said premises from a cinema hall

to run a garment shop.

b) The said decision of the Special Officer (Building) was confirmed by

the Mayor-in-Council in its order dated 13 th December, 2024.

c) The order of the Mayor-in-Council came to be challenged by the

respondent-Metro Retail before the Municipal Building (Tribunal).

4. The said appeal is pending. In the meantime, the garment shop owner

M/s. Metro has obtained online a certificate of enlistment for running a

garment shop albeit with an undertaking that the user of the property is

informed by appropriate sanctions from the KMC.

5. As already indicated hereinabove, the KMC has rejected permission for

change of user of building from a cinema house to that of a garment

shop.

6. A number of questions have been raised by Mr. Bikash Ranjan

Bhattacharya, learned senior Counsel appearing for M/s. Metro. It is

argued that while the permission for running a cinema hall may require

more stringent and strict conditions, running of a garment shop, does

not, given the difference in footfall. There are some employees in the

garment shop and the same is frequented by customers but not at the

volume of people attending a cinema house.

7. He, therefore, submits that the order of the Special Officer (Building) is

ex facie illegal and contrary to Section 416 of the Kolkata Municipal

Corporation Act.

8. It is this issue that could form part of the main arguments in the final

hearing of the writ petition before the Single Bench.

9. However, having regard to the principles of Order 39 Rules 1 and 2 where

the Court, confronted with a prayer for interim order, is required to

assess the prima facie case made out and balance of convenience, this

Court is of the view that the Single Bench ought not to have permitted

the petitioner to run the garment shop based on an online certificate of

enlistment obtained by misrepresentation and suppression of material

facts. The certificate of enlistment could not have been applied for in the

teeth of the order of the Special Officer (Building) refusing permission to

convert the user of the premises from a Cinema House to that of a

garment shop.

10. While it is true that the livelihood of some persons may be affected,

compliance of provisions of the statute, is paramount and mandatory

pre-condition. Running a garment shop in the backdrop of an order of

the Special Officer (Building), confirmed by the Mayor-in-Council,

disallowing change of user of the building, is ex facie illegal and cannot

be permitted.

11. Having regard to the above, this Court is of the view that the garment

shop at the said premises cannot be allowed to run. It shall be shut down

by the KMC forthwith. The respondent-M/s. Metro Retail shall not run

the garment shop, and must shut it down.

12. The aforesaid are only interim orders. The same shall abide by the final

result of the writ petition, where the parties are at liberty to canvass all

arguments available to them in law, including maintainability of the writ

petition.

13. The Single Bench is requested to take up the matter on the day already

fixed after affidavits and hear and dispose of the writ petition without

granting any unnecessary adjournments to any of the parties.

14. It is made clear that the aforesaid views expressed by this Court are

prima facie and the Single Bench for reasons that it may feel, may take

any view in the matter, permitted in law and in the facts of the case.

15. With the aforesaid observations, APO 6 of 2026 is disposed of. The

connected application also stands disposed of.

16. There shall be no order as to costs.

17. Urgent certified copy of this order, if applied for, be supplied to the

parties upon compliance with all requisite formalities.

(RAJASEKHAR MANTHA, J.)

(MD. SHABBAR RASHIDI, J.) SN.

AR(C R)

 
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