Bombay High Court High Court

Abdul Razzaque Abdul Rahim vs Head Inspector on 11 June, 2010

Bombay High Court
Abdul Razzaque Abdul Rahim vs Head Inspector on 11 June, 2010
Bench: P. B. Majmudar, R. M. Savant
                                                         -1-

                                                           




                                                                                                      
                      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                                   CIVIL APPELLATE JURISDICTION 




                                                                           
                                 WRIT PETITION  NO. 5989 OF 2002

     Abdul Razzaque Abdul Rahim,                                                                 )




                                                                          
    Age 60 years, Occ. Business, Dry Fish Space No. 5, Chatrapati                                )
    Shivaji Maharaj market, Mata Ramaba Ambedkar Marg,                                           )
    Mumbai-400 001                                                                               )..Petitioner

           versus




                                                          
    1.       Head Inspector, Municipal Corporation of Gr. Mumbai,
                                      ig                                                         )
             Market Department, Chatrapati Shivaji Maharaj Market,                               )
             Mumbai-400 001                                                                      )
                                    
    2.       Assistant Commissioner's office (Market),                                           )
             Mahatma Jyoti Phule Market, 1st floor, D.N. Road,                                   )
             Mumbai-400 001                                                                      ).Respondents

                                                                 WITH
        


                                       WRIT PETITION NO. 5990 OF 2002
     



    1.       Mohammed Shafi Machhiwala                                                           )
             Age 60 years, Occ. Business                                                         )

    2.       Mohammed Irfan Mohammed Shafi Machhiwala                                            )





             Occ. Business, both carrying on business at Dry Fish Space                          )
             No.4, Chhatrapati Shivaji Maharaj Market,                                           )
             Mata Ramabai Ambedkar Marg, Mumbai-400 001                                          ).Respondents

    Mr. A.N. Mulla for the petitioners.
    Mr. M.M. Malvankar for the respondents.





                                                            CORAM:  P.B. MAJMUDAR  &
                                                                            R.M. SAVANT, JJ.

DATE: JUNE 11, 2010.

::: Downloaded on – 09/06/2013 16:00:10 :::
-2-

ORAL JUDGMENT: (Per R.M. SAVANT, J.)

These petitions filed under Article 226 of the Constitution of India

take exception to the orders dated 22nd August, 2002 passed by the learned

Principal Judge, City Civil Court, Mumbai and the orders of the Assistant

Commissioner (Markets) dated 9th July, 2002 and 1st August, 2002 (orally

conveyed). By the orders dated 22nd August, 2009, the appeals filed by the

petitioners abovenamed were held to be not maintainable in view of the fact

that the orders against which the appeals were filed were not appealable as they

were not passed under Section 105-B of the Bombay Municipal Corporation Act,

1888, hereinafter, for the sake of brevity, referred to as “the said Act”.

2. The facts in a nutshell can be stated thus:-

3. The petitioner in Writ Petition No. 5989 of 2002 claims through

one Mohammed Afzal, who was allotted dry fish space stall No.5 in Chhatrapati

Shivaji Market, Mumbai. It is the case of the said petitioner that the said

Mohammed Afzal executed a naukarnama in favour of the petitioner. It is

further the case of the petitioner that the Municipal Corporation has accepted

the petitioner as a licensee and started collecting rent from him. The petitioner

in the said petition was issued a show cause notice for arrears of rent. After

issuance of the second show cause notice, rent was collected from the petitioner

for the period April, 1996 to December, 1996. The petitioner was again issued

::: Downloaded on – 09/06/2013 16:00:10 :::
-3-

show cause notices on 18th February, 1999 and 6th March, 1999, pursuant to

which the petitioner again paid the rent and Municipal Corporation accepted

the same. It appears thereafter on 9th July, 2002, the respondents have passed

an ex parte order and directed the petitioner to vacate the premises. It is

against the said order dated 9th July, 2002 that the petitioner filed an Appeal

before the learned Principal Judge, City Civil Court, Mumbai, which appeal

came to be disposed of by an order dated 22nd August, 2002 on the grounds

mentioned earlier.

4. In so far as petitioners in Writ Petition No. 5990 of 2002 are

concerned, the said petitioners claim to be licensees of the Municipal

Corporation by virtue of an oral agreement in respect of dry fish space stall No.4

in the said Chhatrapati Shivaji Market at Mumbai. It is the case of the

petitioners that the rent receipts were issued in the name of the partners of the

petitioners, who thereafter left Mumbai, as a consequence of which the

petitioners took over the business. It is the case of the petitioners that from

1985 to 1996, respondent No.1 was regularly collecting rent and passing

receipts for the same. On 3rd July, 1996, the respondents stopped collecting rent

and a show cause notice came to be issued to the petitioners. Pursuant to the

said show cause notice, the petitioners offered the arrears of rent which was

collected by respondent No.1 by waiving the notice. The petitioners were again

issued show cause notice on 18th February, 1999 and 6th March, 1999, pursuant

::: Downloaded on – 09/06/2013 16:00:10 :::
-4-

to which again the petitioners paid the rent which was collected by the

respondents. Again show cause notices came to be issued to the petitioners,

pursuant to which the petitioners offered the rent. However, the same was not

accepted by the respondents and ultimately on 1st August, 2002 the Rent

Collector of respondent No.1 orally ordered the petitioners to vacate the suit

premises. By their Advocate’s letter dated 5th August, 2002, petitioners offered

the rent which was refused. Ultimately, since the petitioners were asked to

vacate the premises, the petitioners preferred an appeal in the City Civil Court,

Mumbai, which came to be disposed of by the order dated 22nd August, 2002 on

the grounds mentioned earlier.

5. In so far as the order of the learned Principal Judge of the City Civil

Court is concerned, the appeals filed by the two sets of petitioners have been

held to be not maintainable on the ground that the order impugned is an

administrative order and not an order passed under Section 105 B of the said

Act. The learned Principal Judge has held that the order not being passed by an

authority designated under Section 105-B, therefore, cannot be called an order

passed under the said provision. The learned Principal Judge, therefore, held

that the order against which the appeal was filed being passed by Assistant

Commissioner was only an administrative order against which no appeal could

lie before the learned Principal Judge, City Civil Court. In our view, considering

the reasons mentioned by the learned Principal Judge, City Civil Court,

::: Downloaded on – 09/06/2013 16:00:10 :::
-5-

Mumbai, for holding that the appeals filed by the two sets of petitioners

abovenamed being not maintainable cannot be faulted with. A perusal of the

order impugned before the learned Principal Judge would show that the said

order is in the form of an administrative order. The said order does not even

refer to any provisions of the said Act. The Assistant Commissioner, who passed

the said order, is not the designated authority under Section 105-B of the said

Act.

6.

The gravamen of the allegations against the petitioners in both

petitions is that they had defaulted in payment of rent as also in so far as

petitioner in Writ Petition No.5989 of 2002 is concerned, it is stated that an

unauthorised person was found to be occupying the premises in question,

without there being any naukarnama in place. Since the reason for eviction of

the petitioners was on the aforesaid grounds, in our view, it was necessary for

the Corporation to proceed against the petitioners by invoking Section 105-B of

the said Act. It is an undisputed fact that the petitioners are in occupation of the

premises of the Corporation. The eviction of the petitioners sought on the said

grounds would, therefore, entail a particular procedure to be followed wherein

the petitioners can raise their defences, if any. In our view, therefore, it would

be necessary for the Corporation to have a recourse to Section 105-B of the Act

for the eviction of the petitioners from the premises of the Corporation rather

than by way of an administrative order. As indicated above, the said action

::: Downloaded on – 09/06/2013 16:00:10 :::
-6-

would entail a procedure to be followed wherein the petitioners can also

participate. We, therefore, set aside the orders passed by the Assistant

Commissioner (Markets) and confirm the orders passed by the learned Principal

Judge, City Civil Court, Mumbai, in the Appeals filed by the petitioners.

However, we grant liberty to the Municipal Corporation to proceed against the

petitioners under Section 105-B of the said Act. We do not express any opinion

as regards the merits of the petitioners’ case in the above two petitions and keep

the contentions of the parties open in the matter of eviction of both the sets of

petitioners. We accordingly partly allow the writ petitions by making the Rule

absolute to the aforesaid extent.

7. By interim orders passed in both the above petitions the petitioners

were directed to pay the applicable rent to the Municipal Corporation. The said

direction would continue to operate during the pendency of the proceedings

under Section 105-B of the Act, if such proceedings are initiated against the

Petitioners.

P. B. MAJMUDAR, J.

R.M. SAVANT, J.

::: Downloaded on – 09/06/2013 16:00:10 :::