Bombay High Court High Court

-C) Mrs. Bhavna Mukesh Prajapati vs Smt. Shankari B. Ajimal on 20 January, 2009

Bombay High Court
-C) Mrs. Bhavna Mukesh Prajapati vs Smt. Shankari B. Ajimal on 20 January, 2009
Bench: Anoop V.Mohta
ssm
 sm         IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                   CIVIL APPELLATE JURISDICTION

                   WRIT PETITION NO. 3297 OF 1993




                                                                   
      Shashikant Narottam Lade,
      (Since deceased through his L.Rs.)




                                           
      1-A) Smt. Sheela Shashikant Lade,
           Age 45 years.

      1-B) Mrs. Jayshree Jaywant Lade,




                                          
           Age 29 years.

           R/o. Shradha Shanti Niwas,
           6/10, Bharati Nagar, Opposite
           M.H.B.Colony, Building No.6,




                               
           Tagore Nagar, Vikhroli (E),
           Mumbai-400 083.
                    
      1-C) Mrs. Bhavna Mukesh Prajapati,
           Age 27 years, R/o. at and post
           Jhardi Kapdivad,
           Tq. Umargaon, Dist. Valsad,
                   
      1-D) Miss. Alka Shashikant Lade,
           Age 24 years,

      1-E) Miss. Jayshree Shashikant Lade,
           Age 22 years,
        


      1-F) Mr.Chetan Shashikant Lade,
     



           Age 20 years,

           Appellants Nos. 1A, 1D to 1F
           residents of Bakshsingh Chawl,
           Chal No.1, Room No.1, Kurar Village,





           Malad (East), Mumbai-400 097.     ...Petitioners.


             Vs.





      1.   Smt. Shankari B. Ajimal

      2.   Harbhajansingh B. Ajimal,
           (Heirs and Legal representatives
           of deceased Bakshishsingh B. Ajimal,
           13, Pushpa Park, 1st Road,
           Malad (East),




                                           ::: Downloaded on - 09/06/2013 14:15:47 :::
                                            ( 2 )




             Bombay - 400 097.                               ...Respondents.
                                                            (Heirs of Orig.
                                                             Plaintiff).




                                                                               
     Mr.P.J.Thorat a/w Mr.V.A.Thorat a/w.                    Mr.R.A.Thorat
     for the Petitioners.




                                                       
     Mr.Harbhajansingh B.                Ajimal, Respondent No.2, in
     person, present.


                                    CORAM : ANOOP V.MOHTA, J.




                                                      
                                    DATED : 20TH JANUARY, 2009.


     JUDGMENT:

The Petitioners who are legal heirs of Original

Tenant,

have challenged the impugned Judgment and Order

whereby the Appellate Court by reversing the trial Court

Judgment and Order, granted decree of eviction in favour

of the Respondent’s legal heirs of the original

landlord.

2. The reasoning given by the Appellate Court is based

upon the material available on record including the

evidence which need no interference, as the Appellate

Court right in holding that the Original tenant was

defaulter and not ready and willing to pay the rent,

though demanded by a statutory notice dated 1st April,

1976. The trial Court was wrong in holding that there

was no proper service of the notice, though held that he

was in arrears of rent of suit premises from 1st

::: Downloaded on – 09/06/2013 14:15:47 :::
( 3 )

October, 1975. The Respondents / Landlords had sent

notices including of his advocate. The notices were

sent by registered post acknowledgement due and a copy

was sent under certificate of posting also, apart from

ordinary post. The notice was also pasted on the outer

door of the suit premises. The registered packet

received back with the postal remark “not claimed”. All

those notices and postal endorsements are also part of

the record and exhibited collectively. The Respondents-

Landlords, therefore, had taken all possible steps and

methods

circumstances,
to

serve

as
the

there
notice.


                                                 is no
                                                                In

                                                           contrary
                                                                       the    facts

                                                                             material
                                                                                            and

                                                                                              on
                          
     record        except      mere denial, I am of the view                      that      the

     notice        was duly served.             I have already taken such view

     in      the     matter         of      same    Respondents          against         other
      


     similarly situated tenant.                    (Krishna Ramchandra Jadhav @
   



     Yadav    &     Ors.       Vs.       Smt.    Shankari B.          Ajimal,        2005(4)

     ALL    MR     185).
                   185)         On       this      aspect,      there        is    no     much

     difference           in    the       present      case.           The        Judgment,





     therefore,          relied by the learned counsel appearing                            for

     the    Petitioners in Parvatibai Maruti Hande Vs.                                 Satish

     Mohanram Prajapati,

Prajapati 2002 (Supp.) Bom.C.R.522 and Lalmani

Ramnath Tiwari Vs. Bhimrao Govind Pawar, 2001(2)

Mh.L.J. 342, have no merit because of its distinct and

distinguishable facts itself. In the present case, I

::: Downloaded on – 09/06/2013 14:15:47 :::
( 4 )

see there is no reason to interfere with the Judgment

and Order passed by the Appellate Court whereby it is

held that the notice is duly served. There is no

perversity or illegality in deciding the same.

3. Having once held that the notice was duly served and

as admittedly the Petitioners / Tenant not paid the

arrears and never intended to pay the same inspite of

service of notice and as there is no dispute with regard

to the arrears of rent, the grant of decree of eviction

on the

followed.

                   ground
                           
                          The
                                  of   default and arrears

                                  Appellate       Court, therefore,
                                                                         of     rent

                                                                                 right
                                                                                            must

                                                                                              in
                          

granting the said decree on that ground.

4. The Petitioners failed to prove that the Suit

Premises is situated on the Government land and falls

within the ambit of Maharashtra Slum Area (Improvement

Clearance Redevelopment) Act, 1971. (for short,

“Maharashtra Slum Area Act”). The burden lies upon the

Petitioners / tenants to prove, if they wanted the

protection, of which in the present case they failed to

do so. There is evidence of a witness from the

Competent Authority including certificate from Deputy

Collector, Encroachment to show that C.T.S. No.

354/103 to 106 are not covered under Section 4A of the

::: Downloaded on – 09/06/2013 14:15:47 :::
( 5 )

Maharashtra Slum Area Act and therefore, the premises in

question is not entitled for any protection as prayed.

5. Taking all this into account, I see there is no

reason to interfere with the impugned Order of decree of

eviction as passed. The Petition is, therefore,

dismissed.

6. The stay of decree of possession as granted by this

Court is also stand vacated. Rule discharged. No order

as to costs.

7. The learned counsel appearing for the Petitioners

seek stay of this judgment for eight weeks. I am

inclined to grant the same on the condition of not

creating any third party right or interest in the

property and to deposit arrears of rent, if any.

(ANOOP V. MOHTA, J.)

::: Downloaded on – 09/06/2013 14:15:47 :::