Bombay High Court High Court

Gully vs Mr.Ranjitsing Sharma on 10 October, 2011

Bombay High Court
Gully vs Mr.Ranjitsing Sharma on 10 October, 2011
Bench: P. B. Majmudar, R. M. Savant
    ssp                                    1                            WP 734  of 2003


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                            
                   ORDINARY ORIGINAL CIVIL JURISDICTION

                        WRIT PETITION NO.734 OF 2003




                                                    
    Pushpalata Gopal Worlikar, 
    Age 45 years, Occu - Household, 
    Residing at Gopal House, Shreeram 




                                                   
    Gully, Worli, Koliwada, 
    Mumbai - 400 025                                        .....Petitioner

          versus




                                          
    1.    Mr.Ranjitsing Sharma, 
                           
          Commissioner of Police, 
          having his office at Office of
          Commissioner of Police, 
                          
          Opp. Mahatma Phule Market, 
          Mumbai - 400 001. 

    2.    Mr.Padwal, 
          Senior Inspector of Police, 
       


          Dadar Police Station, Mumbai. 
    



    3.    Mr.Waghmare, 
          Police Sub Inspector, 
          Dadar Police Station, Mumbai
          Nos.2 and 3 having their Offices at 





          Bhavani Shankar Road, Mumbai - 400 028. 

    4.    Shri Ranglal Jain, 
          Age about 50 years, Occu Business, 





    5.    Smt.(name not known ), wife of 
          Ranglal Jain, Age not known, Occu Household, 

    6.    Devendra, son of Ranglal Jain, 
          Age about 30 years, Occu Business, 
          Nos.4 to 6 occupying portion of 
          Shop No.1 In house No.460, Ramchandra
          Poshu Chawl, Bhagat Gully, Worli, Koliwada, 




                                                    ::: Downloaded on - 09/06/2013 17:49:46 :::
     ssp                                           2                                  WP 734  of 2003


             Mumbai - 400 025. 




                                                                                         
    7.       State of Maharashtra,
             Home Department, Mantralaya, 




                                                                
             Mumbai - 400 032.                                           ..... Respondents

    Mr.V.S.Paradkar, for the petitioner. 
    Mr.G.W.Mattos, AGP, for respondent Nos.1 to 3 and 7. 




                                                               
    Mr.S.S.Redekar, for respondent Nos.4 and 6.

                             CORAM:  P.B.MAJMUDAR &
                                     R.M.SAVANT, JJ. 
                                 ig            th
                                DATE:       10    OCTOBER, 2011
                                                               

    ORAL JUDGMENT ( PER P.B.MAJMUDAR, J. ) : -
                               

1. By way of this petition, the petitioner has prayed for

appropriate writ directions orders under Article 226 of the Constitution of

India directing respondent Nos.1 to 3 to remove the respondent Nos.4 to 6

from the possession of disputed shop being Shop No.1 in house No.460,

Ramchandra Poshu Chawl, Bhagat Gully, Worli, Koliwada, Mumbai – 400

025, which premises according to the petitioner belongs to him. It is the

case of the petitioner that she had initially filed a suit for getting

possession of the said premises, in which a decree for possession was

passed in favour of the petitioner. It is further the case of the petitioner

that the petitioner got the decree executed and entered into possession,

but subsequently, after some time, the respondent No.4 again entered the

premises by trespassing the same with the alleged help of police constables

::: Downloaded on – 09/06/2013 17:49:46 :::
ssp 3 WP 734 of 2003

and in that view of the matter, this petition has been filed in which police

authorities have been joined as respondents and prayer for possession is

made so far as respondent No.4 is concerned.

2. The above petition has been resisted on behalf of the police

department. An affidavit-in-reply has been filed by Mr.Ramesh Mahadev

Waghmare at page 49. In para Nos.3 and 4 it is averred as under : –

“3. I say that I was attached to the Dadar Police Station
and was working thereat as Police Sub-Inspector for the

period September 2002 till 22nd December, 2004. I say that
as per records of the Worli Koliwada Police Chowki, Beat
No.1, the possession in respect of the writ premises was

taken in execution of a decree passed in RE Suit No.
1377/4520/1993 on 29th October, 2002 as more
particularly elucidated in the Station Diary Entry Nos.6 and

7. I say that as per the said records, possession of the writ
premises was taken from the respondent No.4 and one

Vinod Tailors, under police protection. I crave leave to refer
to and reply upon the extract of the Station Diary as and

when produced.

4. I say that on 10th January, 2003, at about 8.30 p.m.,
the respondent No.4 approached the Worli Koliwada Beat
Chowki, with a complaint against the petitioner. I say that

at that time, Head Constable Ashok Bajirao Bhonsle, Police
Constable Jagdish Nivruti Kamble were on duty. The
respondent No.4 alleged that the petitioner had allegedly
assaulted him and had caused damage to his shop premises.

Accordingly, the said police constables accompanied the

respondent No.4 to the site whereat the petitioner was
found. I say that the said Constables thereafter, brought the
petitioner and the respondent No.4 to the Dadar Police
Station at about 9.30 p.m. I say that I was the duty Officer
at the said time. I say that the petitioner and the
respondent No.4 both claimed to be in possession of the
premises. It is pertinent to note that at that point of time,
the petitioner had not informed me that the possessionof

::: Downloaded on – 09/06/2013 17:49:46 :::
ssp 4 WP 734 of 2003

the said premises was taken in execution on 29-10-2002

under police protection. I say that neither me nor the said
Constables were aware of the said fact. I say that I called
upon both the parties to produce the documents to

substantiate their rival claims. The petitioner in no
uncertain terms told me that she would produce the
documents before me only after consulting her lawyer.
However, she omitted and failed to do so.

3. The learned counsel for the respondents states that the

decree was in connection with the Shop No.1 and he is in possession of

Shop No.2 qua which there is no decree. The learned counsel for the

petitioner submitted that the entire shop is one and only wooden partition

was made. In our view, such a highly disputed question of fact and that

too involving a private party cannot be examined in our writ jurisdiction

under Article 226 of the Constitution of India. The learned counsel for

the respondents submitted that in fact the original decree was executed

with the help of the police and it is not correct that the respondent No.4

entered into the possession with the help of police, for which he has relied

upon the affidavit-in-reply. Considering the above facts and the fact that

even respondent No.4 has alleged to have trespassed upon the property

again after the execution of the decree, the appropriate remedy would be

to file a substantive civil suit to get back possession in accordance with

law. The learned counsel for the petitioner has placed reliance on a

decision of the Supreme Court in the case of Shalini Shyam Shetty and

::: Downloaded on – 09/06/2013 17:49:46 :::
ssp 5 WP 734 of 2003

Anr. V/s. Rajendra Shankar Patil1. In fact, the said decision does not

come to the aid of the petitioner in any manner. The relevant

observations of the Supreme Court are reproduced hereinunder :

15. The facts of the case have been discussed in detail in
order to show that in a pure dispute of landlord and tenant

between private parties, a writ petition was entertained by
the High Court. It did not pass any order on the writ
petition, inter alia, on the ground that there are concurrent
findings of fact. If the findings have not been concurrent,

the High Court might have interfered. In any event, High
Court did not hold that a writ petition is not maintainable

in a dispute between landlord and tenant in which both are
private parties and the dispute is of civil nature.

16……………….

72. Therefore, a private person becomes amenable to writ
jurisdiction only if he is connected with a statutory
authority or only if he/she discharges any official duty.

73. In the instant case, none of the above features are

present, even then a writ petition was filed in a pure
dispute between landlord and tenant and where the only

respondent is the plaintiff landlord. Therefore, High Court
erred by entertaining the writ petition. However, the
petition was dismissed on merits by a rather cryptic order.

4. Considering the aforesaid ruling of the Supreme Court, a

dispute between the petitioner and the respondent No.4 cannot be

adjudicated in a petition filed under Article 226 of the Constitution of

India. Even though, the respondent No.4 has alleged to have trespassed

upon the property in question, the remedy would be to file civil suit for

obtaining possession. The petitioner could have filed a complaint for

1 2010 (6) Mh.L.J. 661

::: Downloaded on – 09/06/2013 17:49:46 :::
ssp 6 WP 734 of 2003

illegal trespass before the police, instead she has rushed to this Court. It

is not a case where the authorities are in any way instrumental in getting

the respondent No.4 into the premises. In view of the same, it is

obviously a property dispute between the petitioner and the respondent

No.4 and the respondent No.4 even if illegally having taken possession,

the writ jurisdiction of this Court cannot be invoked. If such petitions are

entertained, then even a private dispute of landlord and tenant will be

brought before this Court. The learned counsel for the petitioner, having

realized this difficulty, submits that the petitioner would like to file

appropriate proceedings before the Civil Court. If any such proceedings

are filed, it is for the appropriate Court to consider whether such

proceedings are required to be expedited in view of the fact that the above

petition was being prosecuted by the petitioner in this Court since 2003.

5. In the light of what is stated above, the writ petition is

dismissed. Rule discharged.

          ( R.M.SAVANT, J. )                                 ( P.B.MAJMUDAR, J. )





                                                                  ::: Downloaded on - 09/06/2013 17:49:46 :::