Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shafeeq Ahmad Mir vs ) Ut Of J&K And Others
2025 Latest Caselaw 497 J&K/2

Citation : 2025 Latest Caselaw 497 J&K/2
Judgement Date : 1 August, 2025

Jammu & Kashmir High Court - Srinagar Bench

Shafeeq Ahmad Mir vs ) Ut Of J&K And Others on 1 August, 2025

                                        Page 1 of 37               WP(C) No.2698/2023

IN THE HIGH COURT 0F JAMMU & KASHMIR AND LADAKH AT SRINAGAR

WP(C ) No. 2698/2023

Reserved on:05.06..2025 Pronounced on: 01.08.2025

Shafeeq Ahmad Mir ...Petitioner(s)/Appellant(s) S/o Ghulam Mohi-Ud-Din Mir R/o Kadalbal Pampore

Through: Mr. Danish Majid Dar, Advocate with Ms. Ahra Syed and Ms. Monisa Advocate

Vs. 1) UT of J&K and others. Through its Under Secretary to Government, Industries and Commerce Department, Civil Secretariat, Srinagar/Jammu. 2) Director, Industries & Commerce, Kashmir. Sanat Ghar Bemina 3) General Manager, District Industries Centre, Pulwama. 4) Managing Director, Jammu& Kashmir State Industrial Development Corporation Limited. Sanat Ghar Bemina 5) General Manager (K), Jammu & Kashmir State Industrial Development Corporation Limited Sanat Ghar Bemina 6) Safder Ali Wani S/o Mukhtar Ahmad Wani R/o Sazgaripora Hawal, Sringar 7) Bilal Hassan Anim s/o Ghulam Hassan Anim R/o Hyderpora, Srinagar ...Respondent(s)

Through: Mr. Shariq J. Reyaz, Advocate with Ms. Humaira Sajad, Advocate Mr. Waseem Gul, G.A

CORAM: HON'BLE MR. JUSTICE WASIM SADIQ NARGAL, JUDGE JUDGMENT

1. The petitioner, through the medium of instant writ petition, has invoked

the writ jurisdiction of this Court under Article 226 of the Constitution

of India seeking inter alia quashment of Order No. SIDCO/ROK/18/27

dated 29.06.2018 issued by the Respondent No.4, whereby change in the

Constitution and name of an industrial unitoriginally allotted in the name

of the Petitioner's proprietorship concern, M/s S.A. Steel Rolling

Millswas approved in favour of a Private Limited Company, namely M/s

Mir S.A. Steel Rolling Mills Pvt. Ltd.

2. The grievance of the petitioner is that the said change in constitution was

effected without his consent, at his back, and by misusing certain signed

documents. It is alleged that the said transfer was in gross violation of

the applicable Industrial Policy of 2016 and the Procedural Guidelines

notified thereunder. The Petitioner also assails the legality of a

registered lease deed dated 26.10.2018 executed between SIDCO and

the said Pvt. Ltd. Company, allegedly signed by the Petitioner in his

capacity as Director, which he contends was either forged or signed

under deception.

Factual Background.

3. Briefly stated, the Petitioner claims to be the original allottee of the

industrial unit under the Industrial Policy of 2004-2005. The unit was

allotted land in Lassipora Industrial Growth Centre and was being run

under the proprietorship concern M/s S.A. Steel Rolling Mills. It is the

case of the Petitioner that sometime in 2018, Respondent Nos. 6 and 7,

who were initially engaged in financial arrangements with the Petitioner

for expansion of the business, fraudulently got the constitution of the

unit changed and had it transferred to a Private Limited Company

without the Petitioner's knowledge.

4. The Petitioner alleges that a declaration-cum-confirmation, a surrender

deed dated 25.10.2018, and a lease deed dated 26.10.2018 were

executed without proper authority and were a product of fraud,

impersonation, and misrepresentation. Even FIR No. 18/2018 was

registered at the Petitioner's instance. However, the investigation

concluded with a closure report based on FSL findings that confirmed

the signatures to be those of the Petitioner.

5. The Petitioner further states that the financial consideration for the

alleged transfer was never honoured and cheques issued towards the

same were dishonoured. Proceedings under Section 138 of the

Negotiable instrument Act and a civil suit for recovery of approximately

₹125 crores are pending.

6. The Petitioner seeks, inter alia, the quashment of the impugned order

dated 29.06.2018 and all consequential documents, including the

registered lease deed, on the grounds of fraud, illegality, and

constitutional violation of Article 14.

ARGUMENTS ON BEHALF OF PETITIONERS

7. Mr. Danish Majid Dar, learned counsel for the petitioner submits

that the petitioner is aggrieved by an order No. SIDCO/ROK/18/27

dated 29.06.2018 issued by Respondent No. 4, whereby sanction

has purportedly been granted for change in the constitution of the

Petitioner's unit from proprietorship to private limited company and

consequent change of its name from M/s S. A. Steel Rolling Mills

to M/s Mir S. A. Steel Rolling Mills. It is submitted that impugned

order, suffers from multiple legal infirmities and procedural

irregularities, rendering it unsustainable in the eyes of law.

8. It is contended that the said order was issued unilaterally, in gross

violation of the principles of natural justice, without affording the

Petitioner any opportunity of being heard. The Petitioner, who is

the original allottee and proprietor of the unit in question, was not

issued with notice prior to issuance of the impugned order, despite

the fact that the change of constitution has extensive legal

consequences upon his proprietary rights and interest in the

industrial unit.

9. Learned counsel further submits that the entire edifice of the

impugned order is built upon a "No Objection Certificate (NOC)"

issued by Respondent No. 3, which itself was obtained through

suppression of material facts and in connivance with the Private

Respondents. It is submitted that the NOC, and consequently the

impugned order based upon it, were secured through fraudulent

means and in collusion with certain officials of the Respondent

Corporation, thereby vitiating the order on the grounds of fraud,

deception, and lack of transparency.

10. It is further argued that the impugned order is in direct

contravention of the Industrial Policy of 2016 and the Procedural

Guidelines of 2017, which categorically stipulate that any change in

the constitution or transfer of leasehold rights in favor of a third

party is permissible only after the unit comes into production. The

Petitioner's unit, it is submitted, has remained provisionally

registered and has not yet commenced commercial production due

to extraneous and unforeseen factors beyond the Petitioner's control,

including socio-political unrest, power supply issues, and statutory

restrictions on electric arc and induction furnaces. Thus, the

Petitioner contends that any alteration in constitution or lease in

violation of these policy prescriptions is legally impermissible.

11. The learned counsel for the petitioner has also invited the

attention of this Court to a sequence of agreements entered into

between the Petitioner and the Private Respondents, wherein a

transaction involving sale of infrastructure and shares worth ₹125

Crores. It is argued that although substantial consideration was

promised through cheques and land exchange, the Private

Respondents failed to honor their part of the agreement. The

cheques issued towards consideration were dishonored, leading to

the filing of criminal complaints under Section 138 of the

Negotiable Instruments Act. Interim relief in the form of

compensation of ₹15 Crores was granted by the Trial Court, though

the said order was stayed ex parte in revision proceedings.

12. It is further submitted that the failure of the Private Respondents

to honor their contractual and financial obligations resulted in

severe economic hardship to the Petitioner, culminating in the

initiation of insolvency proceedings against him by J&K Bank

under the Insolvency and Bankruptcy Code, 2016. The Petitioner

was constrained to approach the High Court through writ

proceedings, and the Hon'ble High Court was pleased to pass a

status quo order in relation to the manufacturing units, recognizing

the gravity and complexity of the dispute.

13. Further, it is alleged that the Private Respondents, acting in

grossviolation of agreements, have proceeded to enter into third-

party transactions with respect to the industrial units, despite having

no legal authority to do so. The Petitioner asserts that these acts

amount to criminal breach of trust and wrongful interference with

property rights.

14. Most significantly, learned counsel for petitioner contends that

the impugned order dated 29.06.2018 was procured through forgery,

suppression of material facts, and collusion, and that the change of

name and constitution was effected without legal mandate, and in

clear contravention of earlier cancellation order issued by the

District Industries Centre. Reference is made to Order Nos. 91-DIC

of 2017 and 266-DIC of 2017, whereby an earlier attempt to change

the constitution and nomenclature was withdrawn in light of

registered criminal complaints and forgery allegations.

15. Mr. Dar further submits that the impugned action has resulted in

gross violation of the Petitioner's legal and constitutional rights,

including the right to carry on trade and business under fair and

lawful conditions. The Petitioner's repeated representations

highlighting the illegality and seeking redressal have not evoked

any response from the authorities, thereby leaving him with no

efficacious remedy except to invoke the extraordinary jurisdiction

of this Court under Article 226 of the Constitution of India.

16. Learned counsel for the Petitioner submits that the instant writ

petition has been necessitated by grave and continued violations of

the Petitioner's legal and proprietary rights, arising out of impugned

Order No. SIDCO/ROK/18/27 dated 29.06.2018, whereby

Respondent No. 4 (SIDCO) sanctioned a change in the constitution

of the Petitioner's industrial unitM/s S.A. Steel Rolling Millsinto a

private limited company, namely M/s Mir S.A. Steel Rolling Mills,

allegedly based upon a No Objection Certificate (NOC) dated

17.05.2018 issued by Respondent No. 3 (District Industries Centre).

It is submitted that the said order, as well as the subsequent

execution of a lease deed dated 26.10.2018 and related documents,

have been obtained through fraudulent means, in collusion with

private Respondents and without the knowledge, consent, or

participation of the Petitioner.

17. It is vehemently argued that the Petitioner, being the original

allottee of the unit in question and having made substantial

investments to the tune of ₹125 Crores, was never served with any

notice nor granted an opportunity of being heard prior to the

issuance of the impugned order. The procedural impropriety is

compounded by the fact that the unit remains a provisionally

registered industrial unit, which has not commenced production due

to reasons beyond the Petitioner's control, including law and order

disruptions, power constraints, and statutory restrictions on electric

arc furnaces. As per the Industrial Policy of 2016 and the

Procedural Guidelines of 2017, no change in constitution or transfer

of leasehold rights is permissible prior to commencement of

production.

18. Learned Counsel further submits that a prior attempt to change

the name and constitution of the unit had already been rescinded by

the District Industries Centre through Order No. 266-DIC of 2017

dated 06.11.2017, following concerns about document authenticity

and the registration of a criminal complaint. Thus, SIDCO's

subsequent issuance of the impugned order is alleged to be in direct

contradiction of DIC's actions, rendering it ultra vires and void.

19. The learned counsel for Petitioner, has also brought to the

Court's attention that the impugned order dated 29.06.2018 based

on an NOC, purportedly issued by respondent No.3 upon enquiry

conducted on the basis of complaint filed by petitioner, it was found

that no such NOC exists in the official record. Rather, the earlier

NOC was rescinded, and no fresh or valid NOC was ever issued

thereafter.

20. It is further contended that the Private Respondents had entered

into agreements with the Petitioner for transfer of the

manufacturing units and assets for a total consideration of ₹125

Crores. However, the said Private Respondents defaulted on these

commitments, including issuing dishonoured cheques amounting to

₹100 Crores, which are now the subject matter of criminal

proceedings under Section 138 of the Negotiable Instruments Act.

A parallel civil suit for recovery of ₹25 Crores is also pending

before the District Court, Pulwama. It is further submitted that

despite having defaulted on their obligations, the Private

Respondents managed to obtain the impugned order and execute

subsequent documentsincluding a lease deed, declaration cum

confirmation of ownership rights, and surrender of lease dated in

October 2018, at the back of the Petitioner.

21. It is asserted that these documents were either signed

fraudulently or bear forged signatures of the Petitioner, and none of

them were executed with the Petitioner's participation or consent.

The documents, it is alleged, were merely notarized and not duly

registered, thereby failing to satisfy mandatory legal requirements.

It is emphasized that fraud vitiates all transactions, and hence, these

documents are void ab initio.

22. Additionally, FIR No. 18 of 2018 stands registered against the

Private Respondents under Sections 420, 467, and 468 of the

Ranbir Penal Code, lending further credence to the Petitioner's

claim of fraud, misrepresentation, and collusion in the execution of

these transactions.

23. Lastly, it is urged that the Private Respondents has taken

contradictory stand in various legal proceedings, on one hand, he

asserts that the agreements with the Petitioner were invalid and

unenforceable, while simultaneously securing official orders and

leasehold rights on the basis of those very agreements. The

Petitioner submits that this inconsistency underscores the fraudulent

character of their conduct.

ARGUMENTS ON BEHALF OF RESPONDENTS

24. Per contra, Learned counsel Mr. Shariq J. Reyazappearing on

behalf of Respondent Nos. 6 and 7 has raised preliminary

objections with regard to the maintainability of the present writ

petition. At the outset, it is submitted that the writ petition is liable

to be dismissed on multiple grounds, including bar of limitation,

lack of a public law element, suppression of material facts, and the

existence of disputed questions of fact that fall outside the scope of

writ jurisdiction.

25. It is submitted that the present writ petition suffers from gross

delay and laches, having been filed more than five years after the

accrual of the alleged cause of action. The impugned order was

passed on 29.06.2018, and the related lease deed was executed on

26.10.2018, yet the Petitioner has approached this Court only in the

year 2023, without offering any plausible or legally sustainable

explanation for the delay. Such inordinate delay, it is argued, is

fatal to the maintainability of the petition.

26. It is further contended that the Petitioner's civil remedies, if any,

are also barred by limitation. The writ petition is an attempt to

circumvent this bar and achieve through a public law remedy what

is otherwise not permissible under private law.

27. Mr. Shariq, further submit that the Petitioner has consciously

suppressed the fact that the lease deed dated 26.10.2018,

declaration of assignment dated 25.10.2018, and surrender deed

dated 25.10.2018 were executed post the impugned NOC and

SIDCO order. Initially, these documents were not even placed on

record. Though subsequently introduced through an amendment,

the Respondents contend that the initial suppression is fatal and

indicative of mala fide intent. It is asserted that had these

documents been disclosed at the very the outset, the writ petition

would have been liable for rejection at the threshold.

28. It is further submitted that the registered lease deed was signed

by the Petitioner himself in his capacity as Director of the Private

Respondent company, and therefore, he is estopped from

challenging the same. Moreover, FIR No. 18 of 2018, registered at

the Petitioner's instance alleging forgery, has culminated in a

closure report based on the FSL opinion that the signatures on the

lease deed match those of the Petitioner, thereby nullifying the

allegation of fraud or impersonation.

29. It is contended that the dispute essentially arises out of private

commercial dealings and is devoid of any public law element. The

Petitioner's grievance pertains to alleged default in payment of

consideration, dishonour of cheques, and alleged fraudwhich fall

squarely within the domain of private civil law. A writ petition, it is

argued, is not the proper remedy to adjudicate such disputes.

30. Lastly, learned counsel for respondents submits that the core

issues raised by the Petitionersuch as the validity of the lease deed,

alleged forgery, and the question of consentall fall within the realm

of disputed questions of fact that require oral and documentary

evidence. These issues can only be appropriately adjudicated

through a civil suit after full-fledged trial and cannot be resolved in

summary writ proceedings.

LEGAL ANALYSIS

31. With a view to decide the preliminary objections raised by

Mr. Shariq R. Jan, this court at the very outset, is inclined to

begin with the following quote:

"The Writ Court is a forum of constitutional redressal, not a substitute for civil trials. While justice must be swift, it cannot be blind to procedural boundaries. The extraordinary writ jurisdiction under Article 226 is to be exercised with caution, especially where disputed facts threaten to cloud judicial clarity."

32. The present writ petition, as amended, has been filed under Article

226 of the Constitution of India, wherein the Petitioner seeks, inter alia,

a declaration that the lease deed dated 26.10.2018, the declaration-cum-

confirmation of assignment of ownership rights dated 25.10.2018, and

the surrender of lease deed dated 25.10.2018 are null, void, and non-est

in the eyes of law.

33. At the threshold, this Court is confronted with certain preliminary

objections raised with regard to the maintainability of the petition. These

objections, touching upon the very jurisdictional competence of this

Court to entertain the present writ, require due consideration before

delving into the merits, if at all required to deal.

Issues for Determination

34. In light of the pleadings and preliminary objections, the following

issues arise for determination:

Issue No. i:Whether the present writ petition raises complex and substantial disputed questions of fact that render the

exercise of writ jurisdiction under Article 226 impermissible?

Issue No. ii: Whether the petition involves any infringement of public law right or raises public law concern warranting interference under Article 226 of the constitution?

Issue No. iii:Whether the writ petition suffers from delay and laches, and is thus barred by limitation, disentitling the Petitioner to equitable relief under Article 226? Issue No. iv:Whether the concealment of material facts by petitioner amount to abuse of the writ jurisdiction, warranting dismissal of the petition for lack of bona fides? Issue No.v: Whether this court ought to decline exercise of its writ jurisdiction under 226 of the Constitution and direct the petitioner to avail alternate remedies before the competent civil court ?.

Issue I: Whether the present writ petition raises complex and substantial disputed questions of fact that render the exercise of writ jurisdiction under Article 226 impermissible?

35.Having heard learned counsel for the parties at length and

perused the material on record, the above issues which arise for

consideration in the instant petition will be addressed and

answered as follow:

36.At the outset, it must be observed that the reliefs sought pertain to

adjudication of private civil rights arising out of a contractual

arrangement between the parties. The core prayer in the petition

is one which essentially seeks cancellation or invalidation of a

lease deed, a relief that squarely falls within the domain of the

civil courts under the provisions of the Specific Relief Act, 1963.

37. The core issue raised by the petitioner pertains to the validity of a

lease deed executed between private parties, which involve

factual controversies relating to execution, consent, and

enforceability. These are matters requiring detailed examination

of evidence, both oral and documentary, which is within the

domain of the civil courts and not amenable to determination

under Article 226.

38. However, the record demonstrates that the lease deed dated

26.10.2018 is a registered document signed by the petitioner

himself in the capacity of Director of the respondent company.

The petitioner had lodged an FIR in 2018 alleging impersonation

and fraud, but forensic reports matched his signatures, and the

case was closed accordingly. The petitioner seeks, indirectly

through this petition, to invalidate contractual instruments and

resurrect a cause of action that would otherwise be barred in a

civil suit.

39. These contentions raise serious factual disputes including the

genuineness of signatures, the petitioner's role and knowledge in

the execution of the lease, and the sequence of ownership transfer

that cannot be resolved on affidavit evidence or legal submissions

alone.

40. Learned counsel for the petitioner has placed reliance on the

judgment titled Whirlpool Corporation v. Registrar of Trade

Marks, (1998) 8 SCC 383, and has contended that the present

case falls within the exceptions carved out therein, thereby

justifying the invocation of writ jurisdiction despite the

availability of an alternative remedy. Furthermore, there is no

public law element in the present case, nor does it fall within the

exceptions carved out in Whirpool case, justifying the exercise

of jurisdiction by the writ court. The petitioner has tried to justify

the delay on false and flimsy grounds which are not tenable in the

eyes of law. As a matter of fact, the alleged cause of action has

accrued to him in the year 2018. It was only after an objection

was raised by the private respondent with regard to the

maintainability of the instant petition, the petitioner has amended

the instant writ petition, despite having waived of his right earlier

to challenge those orders.This Court while exercising writ

jurisdiction is precluded from recording any finding on the

validity of the document in question, as the remedy lies elsewhere.

The instant writ petition raises disputed questions of fact, which

cannot be gone into writ proceedings, more particularly when the

determination of fraud has yet to be established by the civil court.

41. Further, the petitioner has placed reliance upon the judgment

titled as Meghmala V. G Narasimha Reddy, 2010(8) SCC 383

relating to the fraud will not be applicable to the instant case as

the issue of fraud is speculation of petitioner which till date has

not been adjudicated by any civil court after due appreciation of

evidence. Assuming the orders have been procured by way of

fraud then the same to have been challenged in the year 2018,

when alleged cause of action first arose, but having failed to do

so and allowed five years to lapse, the petitioner is now

"estopped in law" to question the same at this belated stage after

a gap of five years, moreso when the amended was sought only

after an objection with regard to the maintainability was raised by

the other side. This raises serious doubt with regard to allegation

of fraud which is far from truth in the light of the closure report

based on FSL opinion by holding that the signatures on the lease

deed matches with those of petitioner, thereby nullifying the

allegation of fraud or impersonation. The petitioner after the

objection was raised by other side, has become wiser and has

sought amendment of the instant petition and tried to justify the

delay by projecting that the document has been procured by way

of fraud. The principle relied upon by petitioner that fraud vitiates

everything and does not apply to the facts of the present case.

42. The law is settled that writ jurisdiction under Article 226 cannot

be invoked to resolve complex factual controversies which

require trial, oral evidence, and cross-examination. This principle

has been consistently reiterated by the Hon'ble Supreme Court in

the case titled as ShubhasJain vs Rajeshwari Shivam& Ors.

Reported as 2021(20) SCC 454wherein it has been held:

"25. It is well settled that the High Court exercising itsextraordinary writ jurisdiction under Article 226 of the Constitution of India, does not adjudicate hotly disputed questions of facts. It is not for the High Court to make a comparative assessment of conflicting technical reports and decide which one is acceptable."

43. Therefore, it is well settled that the writ jurisdiction under Article

226 is not to be invoked where the dispute involves serious

disputed questions of fact, or where the petitioner has an

efficacious and adequate alternative remedy under ordinary civil

law.

44. This Court is of the considered opinion that the present writ

petition hinges on complex and disputed questions of fact,

particularly concerning the execution, validity, and

consequences of the registered lease deed dated 26.10.2018

and associated documents of assignment/surrender. The

Petitioner, while alleging fraud and impersonation, seeks to

challenge a series of private transactions governed by

contract law, supported by documentary evidence including a

registered lease deed bearing his own signatures and a

forensic report ruling out forgery. Such issues whether the

petitioner was defrauded, whether the lease was executed

under duress or impersonation, or whether valid

consideration was exchanged, cannot be adjudicated in the

summary writ jurisdiction under Article 226, which is not

equipped to conduct a full-fledged trial involving oral

evidence and cross-examination,any declaration as to the

validity or otherwise of the lease deed necessarily involves

consideration of factual issues which cannot and ought not to be

gone into in writ proceedings.

45. This Court is of the considered view that the present writ petition

hinges uponcomplex and substantial disputed questions of fact,

particularly concerning the execution, validity, and legal

implications of the registered lease deed dated 26.10.2018 and

related documents of assignment and surrender. The petitioner,

while leveling allegations of fraud and impersonation, essentially

seeks to annul a chain of private contractual transactions that are

substantiated by registered instruments and corroborated by

forensic evidence. In the considered opinion of this Court, such

disputed and interwoven questions of fact demand a full-fledged

trial, and are not appropriate for adjudication under writ

jurisdiction. Such issues must be pursued before an appropriate

civil forum competent to undertake a detailed examination of

evidence.

46. Issue 1 is accordingly answered in favour of the private

respondent and against the petitioner.

Whether the petition involves any infringement of public law

right or raises public law concern warranting interference

under Article 226 of the constitution ?

47. The primary relief sought by the petitioner pertain to alleged

irregularities and fraud surrounding the execution of a registered

lease deed dated 26.10.2018, subsequent assignment and

surrender documents, and internal dealings between private

parties relating to ownership and management of an industrial

unit. The petitioner also assails the issuance of NOCs by the

official respondents, alleging that such permissions were granted

without due notice and contrary to the applicable industrial policy.

48. At its core, however, the dispute stems from private commercial

dealings between the petitioner and the private respondents,

concerning rights flowing from a lease and contractual

transactions. These are matters squarely falling within the realm

of private law and contract, rather than involving any breach of

statutory duty or violation of constitutional or public law rights.

49. Merely because official respondents are impleaded does not, by

itself, confer a public law character upon the lis. There must be a

demonstrable breach of public duty or violation of

constitutional/statutory provisions for the invocation of writ

jurisdiction under Article 226.

50. The present petition, viewed in its entirety, is an attempt to give a

public law colour to what is fundamentally a private dispute. No

specific statutory provision has been pointed out as having been

violated by the official respondents in granting permissions or

inaction. Even assuming procedural lapses, such claims would

require detailed factual adjudication better suited to civil

proceedings.

51. The Hon'ble Supreme Court has repeatedly held that writ

jurisdiction is not the appropriate remedy, where the dispute

involving private rights, contractual obligations, particularly

where serious disputed questions of fact arise. Reference may be

made to State of Bihar v. Jain Plastics & Chemicals Ltd.,

(2002) 1 SCC 216, the relevant para is reproduced as under:

"2. Settled law writ is not the remedy for enforcing contractual obligations. It is to be reiterated that writ petition under Article 226 is not the proper proceedings for adjudicating such disputes. Under the law, it was open to the respondent to approach the court of competent jurisdiction for appropriate relief for breach of contract. It is settled law that when an alternative and equally efficacious remedy is open to the litigant, he should be required to pursue that remedy and not invoke the writ jurisdiction of the High Court. Equally, the existence of alternative remedy does not affect the jurisdiction of the court to issue writ, but ordinarily that would be a good ground in refusing to exercise the discretion under Article 226."

52. Further, the Hon'ble Supreme Court in the case titled "Joshi

Technologies International Inc. v. Union of India, (2015)

7SCC 728,has held that the writ jurisdiction is primarily designed

to ensure public law remedies, and is not to be employed for

adjudication of private contractual disputes, particularly where

such disputes require adjudication of facts and are governed by a

complete and adequate statutory remedy. The relevant para is as

under:

"55. Law in this aspect has developed through catena of judgments of this Court and from the reading of these judgments it would follow that in pure contractual matters the extraordinary remedy of writ under Article 226 or Article 32 of the Constitution cannot be invoked. However, in a limited sphere such remedies are available only when the non-Government contracting party is able to demonstrate that it is a public law remedy which such party seeks to invoke, in contradistinction to the private law remedy simpliciter under the contract. Some of the case law to bring home this cardinal principle is taken note of hereinafter."

53. In the present petition the specific case of the petitioner and the

subject matter of the present petition is essentially a private

dispute between the petitioner and private respondents and

through material concealment, a camouflage of a writ petition is

given to a purely private civil dispute. From the record, it

emerges that the case of the petitioner is essentially a private

dispute between the petitioner and the private respondents.

However. under the guise of invoking the extraordinary writ

jurisdiction of this Court, the petitioner has attempted to give a

colour of public law to what is, in substance, a purely private lis.

The pleadings disclose material concealment and selective

disclosure of facts, thereby camouflaging a civil dispute as falling

within the purview of Article 226 of the Constitution of India.

54. This Court, therefore, holds that the writ petition does not

disclose any public law element or breach of statutory duty that

would justify invoking its jurisdiction under Article 226 of the

Constitution. The petitioner's grievance pertains essentially to a

private dispute governed by contract and property law, and the

proper remedy lies before a civil court. The writ petition is thus

liable to be dismissed on this ground alone.

55. Therefore, this Court refrains from entertaining the present writ

petition on the issue of maintainability, leaving it open to the

petitioner to avail the appropriate remedy before the competent

civil court in accordance with law.This court in the peculiar facts

and circumstances of the case ,will not venture into the merits of

the controversy and the merits of the case have been discussed

only for a limited purpose of deciding the instant petitioner on the

ground of maintainability. This issue is accordingly answered in

favour of the private respondents.

56. Whether the writ petition suffers from delay and laches, and is

thus barred by limitation, disentitling the Petitioner to equitable

relief under Article 226?

57. It is an admitted position on record that the petitioner seeks to

assail certain actions, including the execution of the registered

lease deed dated 26.10.2018 and issuance of NOCs/notifications

dated 17.05.2018 and 29.06.2018. The present writ petition,

however, has been filed in 2023 after a delay of nearly more than

five years from the accrual of the alleged cause of action.

58. The petitioner has failed to offer any cogent, credible, or

satisfactory explanation for this inordinate delay. The only

justification faintly suggested is the alleged fraudulent conduct of

the private respondents and lack of prior notice. However,

records reveal that the petitioner had knowledge of the lease deed

as early as 2018, as evidenced by the filing of an FIR in that very

year. That being the case, the plea of lack of knowledge or

discovery of fraud at a later stage is untenable and contrary to

admitted position.

59. It is well settled that though Article 226 does not prescribe a rigid

limitation period, the principles of equity, delay, and laches apply

with full force. A writ remedy is discretionary, and a litigant who

sleeps over his rights cannot be permitted to approach the writ

court belatedly and seek equitable relief.

60. The Hon'ble Supreme Court, in Mrinmoy Maity v. Chhanda

Koley, 2024 SCC OnLine SC 551, reiterated that:

"13. Reinterring the aspect of delay and latches would disentitle the discretionary relief being granted, this court in the case of Chennai Metropolitan Water Supply and Sewerage Board v T.T. Murali Babu, (2014) 4 SCC 108 has held:

16Thus, the doctrine of delay and laches should not be lightly brushed aside. A writ court is required to weigh the explanation offered and the acceptability of the same. The court should bear in mind that it is exercising an extraordinary and equitable jurisdiction. As a constitutional court it has a duty to protect the rights of the citizens but simultaneously it is to keep itself alive to the primary principle that when an aggrieved person, without adequate reason, approaches the court at his own leisure or pleasure, the court would be under legal obligation to scrutinize whether the lis at a belated stage should be entertained or not. Be it noted, delay comes in the way of equity. In certain circumstances delay and laches may not be fatal but in most circumstances inordinate delay would only invite disaster for the litigant who knocks at the doors of the court. Delay reflects inactivity and inaction on the part of a litigant -- a litigant who has forgotten the basic norms, namely, "procrastination is the greatest thief of time" and second, law does not permit one to sleep and rise like a phoenix. Delay does bring in hazard and causes injury to the lis."

61. The Hon'ble Apex court in case titled as Shiv Dass vs Union Of

India And Ors reported as 2007(9) SCC 274 has laid down

that:

"Normally, in the case of belated approach writ petition has to be dismissed. Delay or laches is one of the factors to be borne in mind by the High Courts when they exercise their discretionary powers under Article 226 of the Constitution of India, 1950 (in short the 'Constitution'). In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved the matter is still within the discretion of the Court."

62. Furthermore, it is significant that even a civil suit for challenging

the lease deed or related documents would now be barred by

limitation. Permitting the petitioner to agitate the same issue

through a writ petition would amount to circumventing the

statutory bar through indirect means which is something this

Court cannot tolerate.

63. It is further submitted that the question of delay assumes

particular significance in the present case, especially in view of

the fact that the petitioner's remedy before the civil court stands

extinguished by the law of limitation. The petitioner has allowed

more than five years to pass before approaching this court to

invoke the extraordinary writ jurisdiction to indirectly secure

relief that is otherwise time-barred.The present writ petition thus

appears to be a calculated attempt to circumvent the statutory bar

and resurrect a stale cause of action through this petition unwhich

is impermissible in law and cannot be countenanced by this Court.

64. This Court, therefore, finds that the writ petition suffers from

unexplained and inordinate delay and laches, and is also barred

by the principles of limitation. The petitioner, having slept over

his rights for nearly more than five years without adequate

justification, is not entitled to invoke the extraordinary

jurisdiction of this Court under Article 226. The petition, on this

ground as well, deserves to be dismissed.

This issue is decided accordingly.

Whether the Petitioner has suppressed material facts relevant to

the controversy, thereby affecting the bona fides of the petition

and warranting dismissal on that ground alone?

65. The petitioner's challenge is predicated on the assertion that the

lease deed dated 26.10.2018 and related documents were

executed without his knowledge, and in violation of policy and

procedural safeguards. However, on scrutiny of the record, it is

found that the petitioner himself was a signatory to the said lease

deed and other consequential documents, including the surrender

deed and the assignment confirmation.

66. Not only was the petitioner aware of these documents, but he had

also pursued criminal proceedings in 2018, indicating his

knowledge and active participation in the underlying events.

Despite this, the original writ petition failed to disclose the

existence of these critical documents. It is only when objection

was raised by the respondents in the unamended petition with a

view to condone his fault/omission moved an amendment

application to incorporate the said documents into the pleadings.

67. Such deliberate omission of material facts particularly documents

that go to the root of the petitioner's case amounts to suppression

and undermines the foundational principle that "one who seeks

equity must come with clean hands". The writ jurisdiction under

Article 226 is discretionary in nature, and the concealment of

facts disentitles a litigant from invoking this extraordinary

jurisdiction.

68. This principle has been consistently reaffirmed by the Hon'ble

Supreme CourtIn K.D. Sharma v. SAIL, (2008) 12 SCC 481,

the Court held:

"34. The jurisdiction of the Supreme Court under Article 32 and of the High Court under Article 226 of the Constitution is extraordinary, equitable and discretionary. Prerogative writs mentioned therein are issued for doing substantial justice. It is, therefore, of utmost necessity that the petitioner approaching the Writ Court must come with clean hands, put forward all

the facts before the Court without concealing or suppressing anything and seek an appropriate relief. If there is no candid disclosure of relevant and material facts or the petitioner is guilty of misleading the Court, his petition may be dismissed at the threshold without considering the merits of the claim."

69. In Prestige Lights Ltd. v. SBI, reported as (2007) 8 SCC 449,

the Supreme Court held:

"33. It is well settled that a prerogative remedy is not a matter of course. In exercising extraordinary power, therefore, a Writ Court will indeed bear in mind the conduct of the party who is invoking such jurisdiction. If the applicant does not disclose full facts or suppresses relevant materials or is otherwise guilty of misleading the Court, the Court may dismiss the action without adjudicating the matter. The rule has been evolved in larger public interest to deter unscrupulous litigants from abusing the process of Court by deceiving it. The very basis of the writ jurisdiction rests in disclosure of true, complete and correct facts. If the material facts are not candidly stated or are suppressed or are distorted, the very functioning of the writ courts would become impossible.."

70. Recently, The Hon'ble Supreme Court in case titled as Shri K.

Jayaram vs Bangalore Development Authority reported as

(2022)12 SCC 815 held that :

"13...........39.If the primary object as highlighted in Kensington Income Tax Commrs.(supra) is kept in mind, an applicant who does not come with

candid facts and "clean breast" cannot hold a writ of the court with "soiled hands". Suppression or concealment of material facts is not an advocacy. It is a jugglery, manipulation, maneuvering or misrepresentation, which has no place in equitable and prerogative jurisdiction. If the applicant does not disclose all the material facts fairly and truly but states them in a distorted manner and misleads the court, the court has inherent power in order to protect itself and to prevent an abuse of its process to discharge the rule nisi and refuse to proceed further with the examination of the case on merits. If the court does not reject the petition on that ground, the court would be failing in its duty. In fact, such an applicant requires to be dealt with for contempt of court for abusing the process of the court."."

71. In the present case, the petitioner not only suppressed material

facts but also attempted to project a misleading narrative to

establish a cause of action that may not have otherwise existed.

The suppression is not incidental or minor, but goes to the very

core of the lis. This Court cannot countenance such conduct.

72. In view of the above, this Court is of the considered opinion that

the petitioner has indulged in suppression and concealment of

material facts deliberately which vitiates the very foundation of

the writ petition. Given the equitable and discretionary nature of

writ jurisdiction, such conduct disqualifies the petitioner from

seeking any relief. The petition, therefore, deserves to be

dismissed on this ground alone, irrespective of other grounds.

The issue is answered accordingly.

Whether this court ought to decline exercise of its writ

jurisdiction under 226 of the Constitution and direct the

petitioner to avail alternate remedies before the competent civil

court ?.

This Court finds that in the circumstances of the instant case,

writ jurisdiction should not be exercised and the Petitioner

should be relegated to pursue appropriate remedies before the

competent civil and criminal forums.

73. The disputes center on alleged forgery, breach of contract,

dishonored cheques, and execution of lease and assignment

documents. These arematters that are contractual and civil in

nature, not public law in character. The Petitioner has already

initiated Section 138 Negotiable Instrument Act proceedings

and a civil suit for ₹25 Crores. These remedies are equally

efficacious and exclusively designed for such disputes.

74. It is well settled that were an effective alternate remedy exist,

writ jurisdiction is to be exercised sparingly, particularly in

matters arising out of contractual disputes involving

disputed question of fact. The Hon'ble Supreme Court in

State of Bihar v. Jain Plastics & Chemicals Ltd. (2002) 1

SCC 216 held:

"3. Settled law-A writ is not the remedy for enforcing contractual obligations. A writ petition under Article 226 is not the proper proceedings for adjudicating such disputes. Under the law, it was open to the respondent to approach the court of competent jurisdiction for appropriate relief for breach of contract. When an alternative and equally efficacious remedy is open to the litigant, he should be required to pursue that remedy and not invoke the writ jurisdiction of the High Court. Equally, the existence of alternative remedy does not affect the jurisdiction of the court to issue writ, but ordinarily that would be a good ground in refusing to exercise the discretion under Article 226."

75. Similarly, The Hon'ble Supreme Court in Rajasthan State

Industrial Development & Investment Corp. v. Diamond

& Gem Dev. Corp. (2013) 5 SCC 470 reaffirmed that:

"39........It is a settled law that writ does not lie merely because it is lawful to do so. A person may be asked to exhaust the statutory \/ alternative remedy available to him in law."

76. The Telangana High Court in case titled asKotagiri jay Kumar

VersusState of Telangana, through its Principal Secretary

(MAUD) and Others reported as 2024 SCC OnLine TS 45has

unequivocally held that:

"18.......70.11. The scope of judicial review in respect of disputes falling within the domain of contractual obligations may be more limited and in doubtful cases the parties may be relegated to adjudication of their rights by resort to remedies provided for adjudication of purely contractual disputes."

77. In light of the above, Issue No. 5 is decided in favor of the

Respondents.

CONCLUSION.

78. In light of the foregoing, and also keeping in view the law laid

down by the Hon'ble Supreme Court, submissions of the

learned counsel for the parties and upon a careful perusal of

the record, this Court is of the considered opinion that the

present writ petition is not maintainable. The petitioner's

grievances fundamentally arise from private contractual disputes

involving allegations of impersonation, forgery, and lack of

consent, all of which necessitate detailed factual inquiries,

examination of evidence, and credibility assessments that lie

beyond the scope of writ jurisdiction under Article 226. The writ

jurisdiction, being extraordinary and discretionary, is not

designed to supplant civil courts in adjudicating private disputes

hinging on contested facts and documentary evidence.

79. Moreover, the nature of the lis, in substance and effect, is

clearly rooted in the realm of private law. The dispute

pertains to commercial dealings and transfer of rights in

immovable property pursuant to a lease deed, assignment

agreement, and related instruments, all executed in a private

capacity. The involvement of official respondents in granting

NOCs or permissions, though sought to be portrayed as

giving rise to a public law concern, does not alter the

essential character of the controversy. There is no allegation

of any statutory duty breached by public authorities, nor any

assertion of violation of constitutional or fundamental rights.

The mere presence of official respondents in a matter

otherwise dominated by private contractual disputes does not

elevate the cause to one warranting judicial review under

Article 226.

80. Further, the petitioner's conduct in approaching this Court

suffers from serious infirmities. The record reveals that the

petitioner was fully aware of the lease deed and its

consequences as far back as the year 2018. He had even

initiated criminal proceedings alleging impersonation, which

were closed after forensic evidence confirmed the

authenticity of the signatures. Yet, the petitioner chose to

remain silent for over five years, making no effort to

approach any competent forum for redressal. The delay is not

only inordinate but also unexplained in any credible manner.

A party who sleeps over his rights for years together cannot

be permitted to invoke the writ jurisdiction of this Court at

his convenience, particularly when the cause of action is

stale and appears to be resurrected only after having

exhausted other forums or facing procedural barriers due to

limitation.

81. The conduct of the petitioner further weakens his claim to

equitable relief. A careful reading of the pleadings indicate

material suppression of facts and selective disclosure.

Crucial documents, including the registered lease deed

bearing the petitioner's own signatures, and subsequent

instruments of surrender and assignment, were conspicuously

omitted from the original pleadings and were introduced only

after objections were raised by the respondents. Such

conduct strikes at the root of the petitioner's bona fides and

undermines the credibility of his narrative. A party seeking

the discretionary relief of writ must approach the Court with

candor and full disclosure. Any attempt to mislead the Court

or suppress material documents disqualifies such a litigant

from invoking the equitable jurisdiction of this Court.

82. In addition to these legal infirmities, it is evident that the

petitioner already has, and indeed has availed, adequate and

efficacious alternative remedies. The pendency of

proceedings under the Negotiable Instruments Act and a civil

suit for recovery of substantial sums arising out of the same

transaction are clear indicators that the petitioner is well

aware of the proper legal avenues available. The writ

jurisdiction is not a forum of first recourse in matters

governed by the law of contracts, torts, and property. It is to

be invoked sparingly and only in exceptional cases where

public law elements are clearly established or where gross

injustice would occur in the absence of intervention.

83. This Court is also conscious of its obligation to maintain

judicial discipline, coherence, and procedural efficiency.

Entertaining such a petition would not only blur the well-

established boundaries between private and public law

remedies but would also set an undesirable precedent of

allowing parties to bypass the ordinary forums of civil

adjudication by clothing their grievances in the language of

constitutional rights. The writ court must guard against such

attempts which, if entertained, would dilute the sanctity and

purpose of Article 226 and encourage parallel proceedings in

matters better left to adjudication before the civil courts.

84. In light of the aforesaid circumstances and the private nature

of the dispute, and also the presence of disputed and complex

factual issues, the material suppression of relevant

documents, the inordinate and unexplained delay in

approaching the Court, and the existence of alternative

efficacious remedies,this Court finds no justification to

exercise its writ jurisdiction.

85. Accordingly, the present writ petition stands dismissed as not

maintainable. However, it is made clear that nothing

contained in this judgment shall come in the way of the

petitioner from seeking appropriate relief before the

competent civil or criminal courts having jurisdiction in

accordance with law and if the law of limitation permits so,

and the said court, if approached will decide the controversy

on merits without being influenced by the observation made

by this court which is only for a limited purpose to decide the

issue of maintainability of the instant petition.

(WASIM SADIQ NARGAL) JUDGE SRINAGAR:

01.08-2025 Mubashir

i. Whether the Judgment is Reportable: Yes ii. Whether the Judgment is Speaking: Yes

 
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