Bombay High Court High Court

Sidharam Ganpati Mulage vs Bashir Elahibaksh Tamboli on 13 February, 2009

Bombay High Court
Sidharam Ganpati Mulage vs Bashir Elahibaksh Tamboli on 13 February, 2009
Bench: A.M. Khanwilkar
                              1




           IN THE HIGH COURT OF JUDICATURE OF BOMBAY

                 CIVIL APPELLATE JURISDICTION




                                                                  
                WRIT PETITION NO.4492 OF 1992

    1. Sidharam Ganpati Mulage,                  )




                                          
    Age 36 yrs., Occ.Business,                   )
                                                 )
    2. Sulochana Mallinath Desai,                )
    Age 31 yrs., Occ.Household,                  )
                                                 )




                                         
    3. Sujata Ganpati Mulage,                    )
    Age 25 yrs., Occ.Household,                  )
                                                 )
    Nos.1 to 3 residing at 261/26,               )
    A, North Kasba Jahagirdar Wada,              )




                              
    Solapur.                                     )
                                                 )
    4. Jagadevi Ganpatrao Mulage,                )
                   
    Age 37 yrs., Occ.Household

    5. Vijayalaxmi Ashok Karjol,
                                                 )
                                                 )
                                                 )
    Age 39 yrs., Occ.Household,                  )
                  
                                                 )
    Nos.4 and 5 residing at Chinchwad            )
    Station infront of Jayshri Talkies,          )
    Pune.                                       )..Petitioners.

    V/s.
      


    1. Bashir Elahibaksh Tamboli,                 )
   



    Age 51 yrs. Occ. Business,                    )
                                                  )
    2. Mahmadhusen Elahibaksh Tamboli             )
    since deceased through his legal              )
    heirs and representatives:-                   )





                                                  )
    2A. Mumtaj Mahmadhusen Tamboli                )
        wife, Adult, Occ.Household.               )
                                                  )
    2B. Irfan Mahmadhusen Tamboli.                )
        son, Adult, Occ.: Business.               )





                                                  )
    2C. Arif Mahmadhusen Tamboli,                 )
        son, Age 16. Occ.Student,                 )
                                                  )
    2D. Sharif Mahmadhusen Tamboli,               )
        son, Age 11, Occ. Student,                )
                                                  )
    2E. Arifa Mahmadhusen Tamboli,                )




                                          ::: Downloaded on - 09/06/2013 14:20:57 :::
                                           2




           daughter, Adult, Occ.Household.                    )
                                                              )
    Nos.2A to 2E residing at 179                              )
    West Mangalwar Peth, Solapur 413.                        )..Respondents.




                                                                               
    Mr.G.S.Godbole for Petitioners.




                                                       
    Mr.P. M. Mengane for Respondents.

                                          CORAM: A.M.KHANWILKAR,J

                                          DATE : FEBRUARY 13, 2009.




                                                      
    JUDGMENT :

1. This Writ Petition under Article 227 of the

Constitution of India takes exception to the Judgment

and Decree

passed by the District Court of Solapur

dated 28th August, 1992 in Civil Appeal No.224 of

1986 allowing the Appeal preferred by the

Respondents/landlords and decreeing the suit for

possession with direction to the Petitioners to

deliver possession of the suit premises to the

Respondents on or before 31st October, 1992.

2. Briefly stated, the Respondents filed Suit

being Regular Civil Suit No.412 of 1980 in the Court

of Solapur against the predecessor of the Petitioners

Shri Ganpati Andappa Mulage, the original

tenant-defendant for recovery of rent and possession

of the suit property being one shop premises

admeasuring 5′ x 9′ situated in Saraf Bazar in

::: Downloaded on – 09/06/2013 14:20:57 :::
3

Solapur city on the ground of bonafide and reasonable

requirement of the Plaintiffs for their personal use

and occupation. The said suit however, was dismissed

by the Trial Court on the finding that the Plaintiffs

failed to establish that the suit premises were

required by them for their own use and occupation and

that greater hardship would be caused to the

Petitioners/tenants, in the event of decree of

conviction being passed.

3. As

aforesaid, against the said decision, the

Respondents/landlords carried the matter in appeal,

which however, succeeded and decree of possession has

been passed against the Petitioners/tenants in

relation to the suit premises. The Appellate Court

has reversed the finding recorded by the Trial Court

on both the counts for the reasons recorded in the

impugned Judgment.

4. Before I proceed to consider the main issue

involved in the suit for possession, it would be

apposite to deal with the issue which arises on

account of subsequent development during the pendency

of the present writ petition. It is common ground

that on account of riot in the city, the suit

premises were completely gutted due to fire on 11th

::: Downloaded on – 09/06/2013 14:20:57 :::
4

October, 2002. In other words, the suit premises

which were let out to the predecessor of the

Petitioners are no more in existence. In this

context, the preliminary point raised on behalf of

the Respondents is that the right of the

Petitioners/tenants to pursue the present remedy does

not survive and the Petition should be dismissed on

that count alone.





                                              
    5.         To    buttress this argument, reliance has been

    placed

    of       Vannattankandy
                          

on the decision of the Apex Court in the case

Ibrayi v/s. Kunhabdulla

Hajee[(2001) 1 Supreme Court Cases 564. My attention

is also invited to the another reported decision of

our High Court in the case of Shivram Ladu Nitardekar

v/s. Alex Fernandes & Ors.[2006(1) Bom.C.R.846] and

unreported decision dated 17th December, 2008 in W.P.

No.376 of 1994. However, according to the

Petitioners/tenants, the fact that the suit premises

have been completely destroyed due to fire does not

extinguish tenancy as the lease of the suit premises-

(which is a shop), was not only lease of the

superstructure but also of the site. In such a case,

the exposition of the Apex Court in the case of

T.Lakshmipathi & ors. v/s. P. Nithyananda Reddy &

ors. reported in [(2003) 5 SCC 150 will have to be

::: Downloaded on – 09/06/2013 14:20:57 :::
5

invoked to hold that the Petitioners’ right to pursue

the present remedy would still survive.

6. Before examining the above argument we shall

advert to the stand of the respective party in the

pleading. The Plaintiffs instituted suit for

recovery of possession of the suit premises on the

assertion that what was let out to the

Defendant/tenant was “a shop premises” admeasuring 5′

x 9′ on monthly tenancy basis. In reply the

Petitioner/tenant

premises along
ig did

with
not

the
claim

site
that

beneath
the

the
shop

shop

premises was also let out to him. Now, it is common

ground that the suit premises is fully destroyed due

to fire on 11th October, 2002. The Plaintiffs had no

role in the said development.

7. Be that as it may, the Petitioners/tenants

moved a formal application before this Court being

Civil Application No.356 of 2005 praying for liberty

to repair/restore the suit premises which was gutted

in fire. That prayer was granted by this Court on

22nd August, 2005. However, admittedly, the

Petitioners have not availed of the said option

sofar. The photograph produced by the Respondents

alongwith affidavit dated 2nd February, 2009 Exh.X

::: Downloaded on – 09/06/2013 14:20:57 :::
6

collectively clearly reveals that whole of the suit

premises is destroyed due to fire. The portion on

which suit premises was standing and the structure

has been razed to the ground, thereby becoming

permanently unfit for the purpose for which it was

let. As aforesaid, it is not the case of the

Petitioners that the landlord was directly or

indirectly responsible for the violence committed by

the mob resulting in fire on 11th October, 2002. It

is also not the case of the Petitioners/tenants that

there

that
was

in such

any express agreement with

eventuality, the tenants
the landlord

would be

entitled to reconstruct and restore the suit premises

and whereupon the tenancy would enure on same terms

or otherwise in respect of the reconstructed

structure.

8. Indeed, the Petitioners have placed reliance

on the decision of the Apex Court in

T.Lakshmipathi(Supra).

T.Lakshmipathi(Supra) In this case, the Apex Court

while considering the provisions of “Transfer of

Property Act” took the view that the tenancy cannot

be said to have been determined by attracting

applicability of the doctrine of frustration,

consequent upon demolishing of the tenanted premises.

Instead, it went on to observe that a lease of a

::: Downloaded on – 09/06/2013 14:20:57 :::
7

house or of a shop is a lease not only of the

superstructure but also of its site. It is observed

that it would be different if not only the structure

but also the land beneath ceases to exist by an act

of nature. It proceeded to hold on that basis that

it is only where the entire tenancy

premises(structure and site) are lost and destroyed

the tenancy would cease to subsist. In paragraph-24,

it is observed thus:

“24.

We are, therefore, of the opinion that
in the event of the tenancy having been
created in respect of a building standing on
the land, it is the building and the land

which are both components of the
subject-matter of demise and the destruction
of the building alone does not determine the
tenancy when the land which was the site of
the building continues to exist; more so
when the building has been destroyed or

demolished neither by the landlord nor by an
act of nature but solely by the act of the

tenant or the person claiming under him.”

I am conscious of the fact that this opinion is

rendered by the Apex Court in a matter where the

decree for eviction was passed under the provisions

of Andhra Pradesh Buildings (Lease, Rent and

Eviction) Control Act, 1960. In other words, the

rights and obligations of the parties were controlled

by the provisions of State Rent Act. Nevertheless,

as rightly argued by the Respondents, the Court has

::: Downloaded on – 09/06/2013 14:20:57 :::
8

proceeded to examine the matter only in the context

of the provisions of the “Transfer of Property Act”

and not in the context of the efficacy of the

provisions of the State Rent Act. That aspect

however, has been dealt with specifically in the

decision of the Apex Court in Vannattankandy Ibrayi’s

case(supra) in the context of provisions of Kerala

Buildings(Lease and Rent Control) Act, 1965. In this

case also, the shop was completely destroyed due to

natural calamity(fire) and it was not pulled down by

the

reduced
landlord.

igHowever, the superstructure

to a vacant land after the said calamity, as
was

in the present case. Even in that case, it was not

the case of the tenant that the shop alongwith the

land beneath the shop was let out to the tenant. In

this decision, in paragraph 20, the Apex Court after

analysing the divergent views expressed by the

different High Courts on the subject authoritatively

held that there can be no doubt that if a building is

governed by the State Rent Act, the tenant cannot

claim benefit of the provisions of Sections 106, 108

and 114 of the Transfer of Property Act. It went on

to observe that due to destruction of the tenanted

premises there is automatic determination of the

tenancy. The Court in the same paragraph, went to

examine the efficacy of section 108(B)(e) and has

::: Downloaded on – 09/06/2013 14:20:57 :::
9

held that it cannot be interpreted to mean that the

tenant is entitled to squat on the open land in the

hope that in future if any shop is constructed on the

site where the old shop existed he would have right

to occupy the newly-constructed premises on the

strength of original contract of tenancy. It has

held that the lease of a shop is the transfer of

property for its enjoyment and on destruction of

shop, the tenancy cannot continue. Inasmuch as, the

tenancy of shop presupposes a property in existence

and there

property is

cannot be subsisting tenancy

not in existence. It has plainly
where the

held

that when the shop is completely destroyed the

tenancy right stands extinguished as the demise must

have a subject-matter and if the same is no longer in

existence, there is an end of tenancy for which

reason Section 108(B)(e) of the Transfer of Property

would have no application in relation to premises

governed by the State Rent Act when it is completely

destroyed by natural calamities. In paragraph-22 the

Court analysed the provisions of the Kerala Rent Act.

Notably, the scheme of that enactment is more or less

comparable to the provisions of the Bombay Rent Act.

In paragraph 23, the Court noted that the provisions

of the State Rent Act clearly show that the State

Rent Act is a self-contained Act and the rights and

::: Downloaded on – 09/06/2013 14:20:57 :::
10

liabilities of the landlord and tenant are determined

by the provisions contained therein and not by the

provisions of the Transfer of Property Act or any

other law. That the rights of a landlord under the

general law are substantially curtailed by the State

Rent Act as the Act is designed to confer benefit on

tenants by providing accommodation and to protect

them from unreasonable eviction. It has found that

the protection given to the tenant in terms of the

provisions in the State Rent Act is only in respect

of the

superstructure

superstructure and upon destruction

the tenants right therein is
of the

also

extinguished. The Court has also added a word of

caution that the situation would be different where a

landlord himself pulls down a building governed by

the State Rent Act. On careful analysis of this

decision, it is noticed that the point in issue has

been directly answered by the Apex Court on the

premiss that if a building is governed by the State

Rent Act, the tenant cannot claim benefit of

provisions of Section 106, 108 and 114 of the

Transfer of Property Act. That is the statement of

law, which is binding on this Court.

9. Counsel for the Petitioners was at pains to

persuade me that in Vannattankandy Ibrayi’s case,
case the

::: Downloaded on – 09/06/2013 14:20:57 :::
11

Apex Court has amongst other overruled the decision

of our High Court in the case of Hind Rubber

Industries (P) Ltd. Vs. Tayebhai Mohammedbhai

Bagasarwalla[AIR 1996 Bom.389];

                                              Bom.389]             Whereas,            in




                                                           
    T.Lakshmipathi's            case which is a decision subsequent

    in    point       of time, the Apex Court has                  followed          the




                                                          
    very     same      decision          of   our High Court           as      can     be

    discerned         from     the observations in paragraph-24                        of

    that     Judgment.         Significantly, the attention of Apex




                                              
    Court        which       was     considering         T.       Lakshmipathi's

    case(supra)

    Vannattankandy
                         
                        was    not

                             Ibrayi's
                                         invited

                                              case,
                                                    to      the

                                              case which was in
                                                                     opinion

                                                                               earlier
                                                                                       in
                        
    point    of       time.        However, this      argument            need       not

    detain       us    for    answering the point in                 issue.          The

    question       whether         the    benefit     of        provisions             of
      


    Transfer       of Property Act can be extended to premises
   



    governed       by the State Rent Act is concerned, that is

directly dealt with in the decision of the Apex Court

in Vannattankandy Ibrayi’s case.

                                             case           That is         not      the





    issue    addressed         in     the subsequent decision                   in     T.

    Lakkshmipathi's           case, which is pressed into                      service

    by the Petitioners.              However, the subsequent decision





generally deals with the legal position emerging from

the provisions of the Transfer of Property Act.

Accordingly, I would proceed to answer the issue

applying the principle stated by the Apex Court in

::: Downloaded on – 09/06/2013 14:20:57 :::
12

the case of Vannattankandy Ibrayi and hold that since

the suit premises were governed by the State Rent Act

and since the same are no longer in existence having

been destroyed in fire, tenancy of the Defendant in

the suit premises stood extinguished. For that

reason, the Petitioners are not entitled to pursue

the present remedy. I am conscious of the fact that

by way of interim direction this Court permitted the

Petitioners to repair/restore the suit premises.

However, admittedly, the Petitioners have not availed

of the

interim
said

direction.


                 arrangement
                                         In any case, that

                                  to be observed by             the
                                                                         was

                                                                         parties
                                                                                  an
                       
    subject      to the outcome of the present Writ Petition.

    Accordingly,        this    Writ Petition should fail on                    the

    above reasoning.
      
   



10. Assuming that the tenancy of the defendant is

continued even so the question is whether the finding

of fact recorded by the Appellate Court on the issue

of bonafide and reasonable requirement of the

Plaintiffs and on comparative hardship can be said to

be manifestly wrong, perverse and untenable. I shall

now proceed to examine that aspect.

11. In the Suit for possession, the

Respondents/Plaintiffs have averred that the suit

::: Downloaded on – 09/06/2013 14:20:57 :::
13

premises have been purchased by the Plaintiffs so

that it can be used by them for business purpose.

The tenant challenged this claim of the Plaintiffs

being malafide. The parties went for trial. In the

examination-in-chief the Plaintiffs’ witness

Mohamadhusen Plaintiff No.2 deposed that he had

purchased the suit premises for doing business. He

has stated that there are 14 members in his family

and are doing pan business. They had no other source

of income. They were unable to meet the expenses of

their

They
family

from the existing pan

require the suit premises for business.

                                                      business         only.

                                                                      He has
                        
    stated      that all his brothers were unemployed and his

    son    is also 12 years old.          He has given the          details

    of    14    members in his family consisting of               himself,
      


    his    wife,    brothers, brothers' wife, his three                  sons
   



    and    one daughter, five sons' of his brother and                     one

    daughter.       The    Trial    Court however,       proceeded           to

    non-suit      the    Plaintiffs essentially on the              finding





    that    the    pleadings      with regard to      the      ground        of

    bonafide      and reasonable requirement were not enough.

    The    Trial    Court found that in absence            of     specific





    pleadings      no    amount    of evidence    produced          by     the

    Plaintiffs      would be of any avail.        It has found that

    in    the    plaint the Plaintiffs have         merely        asserted

    that    they required the suit premises reasonably                     and




                                                 ::: Downloaded on - 09/06/2013 14:20:57 :::
                                        14




    bonafide      for their business.         Such pleadings              caused

    prejudice      to the Defendant as he had no                 opportunity




                                                                             
    to    know    and meet the case of the            Plaintiffs           about

    their    need being bonafide and reasonable.                    The Trial




                                                     
    Court    also non-suited the Plaintiffs on the                      finding

that from the evidence on record it would appear that

it was mere desire of the Plaintiffs to have the suit

premises and element of necessity was lacking.

Significantly, except this observation, the Trial

Court has not adverted to any part of the evidence

adduced

which
by

the Plaintiffs to support

would support that finding.

their

The later opinion
claim,

of the Trial Court was without due consideration of

all the materials on record and thus manifestly

wrong. Indeed, the finding recorded by the Trial

Court that in the plaint except stating that the

Plaintiffs require the suit premises reasonably and

bonafide for their business no other fact has been

mentioned- will have to be accepted. The question

is: whether the Plaintiffs could have been

non-suited on the ground of lack of pleadings due to

such averment. The Appellate Court has dealt with

that aspect. The Appellate Court instead, found the

pleadings were adequate to proceed especially keeping

in mind the evidence adduced by the Plaintiffs and

admissions of the defendants. On that basis the

::: Downloaded on – 09/06/2013 14:20:57 :::
15

matter was examined by the Appellate Court to hold

that the requirement of the Plaintiffs was bonafide

and reasonable. The Appellate Court has appreciated

the evidence of the Plaintiffs to arrive at the said

conclusion. The Appellate Court has first noted that

the Plaintiffs purchased the suit premises to support

the pan business. Indeed, the specific business is

not mentioned in paragraph-4 of the plaint, but

generally the Plaintiffs have asserted that they

wanted the suit premises to start their business.


    Besides,

    business
                  it
                         
                        has    come    in evidence       that

in which the Plaintiffs’ family was engaged
the only

was of pan business. That fact has been spoken about

by the Plaintiffs’ witness, which has gone

unchallenged. No doubt, the Appellate Court has

proceeded on the premiss that the requirement of the

premises for pan business was specifically mentioned

in paragraph-4 of the plaint. However, some error

here or there in the Judgment of the Appellate Court

cannot be the basis to overturn the entire Judgment

especially when there is enough material to support

the ultimate conclusion, in exercise of writ

jurisdiction under Article 227 of the Constitution of

India. The fact remains that the Plaintiffs had

asserted that the suit premises were purchased by

them so that they can start their own business in

::: Downloaded on – 09/06/2013 14:20:57 :::
16

that premises. The questions whether it is mere

desire of the Plaintiffs without any element of need.

As observed earlier, the Trial Court without

adverting to the evidence proceeded to hold that the

evidence on record reveals that it was a mere desire

of the Plaintiffs and there was no element of

necessity. This view of the Trial court is

overturned by the Appellate Court on analysing the

Plaintiffs’ evidence. The view so taken is not only

a possible view but the only view that ought to be

taken

Court has

on the basis of such evidence.

                    rightly      noted       the
                                                           The

                                                    relevant
                                                                    Appellate

                                                                    oral       and
                        

documentary evidence to hold that it would go to show

that no shop in the name of Mohamad or his sons was

available to start a pan shop. Further, the

Plaintiffs have asserted and established the fact

that they had purchased the suit premises for running

pan-supari business therein. Indeed, in the

cross-examination the Defendants have suggested that

the existing pan shop in City Survey No.3317. But

the witness has stated that the said premises were

insufficient as both brothers were residing jointly

and running business of pan jointly. The Plaintiffs’

witness has clearly stated that it is not true that

shop opposite to his shop belongs to him. On

analysis of the oral and documentary evidence on

::: Downloaded on – 09/06/2013 14:20:57 :::
17

record, the finding reached by the Appellate Court is

that no other shop was standing in the name of

Mohamad Ilahibaksh Tamboli or his sons where they

could run a pan shop. Sofar as that finding of fact

is concerned, that is unexceptionable. On that

finding it would necessarily follow that the claim of

the Plaintiffs for possession of the suit premises

was not only bonafide but also reasonable having

regard to the size of the family of the Plaintiffs

and their case that they were unable to meet the

expenses

of their family from the present income for

which reason wanted to start the business in the suit

premises, obviously to generate additional income.

The Appellate Court has noted that the premises in

possession of the landlord is admeasuring 5′ x 9′.

Taking overall view of the matter, it is not a case

of manifest error or any perverse view taken by the

Appellate Court.

12. As aforesaid the view taken on analysis of

the evidence and material on record is a possible

view. The argument of the Petitioners that certain

material facts have not been taken into account such

as admission of the Plaintiffs that the Plaintiffs

had CS No.3317 in occupation and doing joint business

with his brother and the premises on the first floor

::: Downloaded on – 09/06/2013 14:20:57 :::
18

over the shop Mutkeri and the shop next to the suit

premises which also admeasured 20ft/15ft. In my

opinion, there is no substance in this grievance.

The Appellate Court has found that the Plaintiffs

have no other shop where Mohamed Ilahibaksh Tamboli

and his sons could start a pan business. The

evidence regarding availability of City Survey

No.3317 makes no difference as the Plaintiffs’ case

is that the said premises were insufficient for their

family business of pan-supari and therefore, required

the

over
suit premises.


            the
                           ig      The premises on the first

shop of Mutkeri can be no substitute to
floor

a

pan shop on the ground floor. Having regard to the

nature of business of pan shop, it is inconceivable

that the pan-supari shop on the first floor would

fetch the same business as in the shop if it were to

be on the ground floor. In any case, it is well

established position that neither the Court nor the

tenant can dictate to the landlord as to how he

should tailor his requirement.

13. Taking over all view of the matter, as

aforesaid no interference in exercise of writ

jurisdiction against the finding of fact recorded by

the Appellate Court which is the final fact finding

Court, is warranted in the fact situation of the

::: Downloaded on – 09/06/2013 14:20:57 :::
19

present case.

14. The next question is whether the Plaintiffs

or the Defendants would suffer greater hardship.

Even this aspect of the matter has been answered by

the Appellate Court, keeping in mind the well

established legal position and applying the same to

the fact situation of the present case. In the suit

as filed in paragraph-4(a), the Plaintiffs have

asserted that the Defendants have another premises

where

No.3015.

they

can carry on their business

The Trial Court has answered the said issue
bearing CS

on the finding that the Defendant has no other

premises in his occupation. The fact that the

Defendant has no other premises in his occupation

cannot be the sole basis to answer the issue under

consideration. The tenant has not only to plead but

also to prove that inspite of his best efforts it was

not possible for him to get any other premises in the

same locality. No such case has been made out by the

Defendant. The Trial Court proceeded on the basis

that the Plaintiffs nowhere in the plaint assert that

greater hardship will be caused to them in case of

refusal of the decree. Whereas, the Appellate Court

analysed not only pleadings, but also evidence on

record and instead has taken the view that the

::: Downloaded on – 09/06/2013 14:20:57 :::
20

original tenant Ganpati Mulage, after his death has

left behind Sidharam Ganpati Mulage as his only son

who is residing separately from him. The Appellate

Court has then proceeded to hold that no hardship

will be caused to the legal heirs of the deceased

tenant who was residing separately from him. Even if

the said reason by itself may not be enough, the

question is whether the Defendant has pleaded and

proved the fact that inspite of best efforts he was

unable to find out another premises in the nearby

locality.

Defendant,

In absence of such a case made out by the

question of answering the issue of

comparative hardship in favour of the Defendant does

not arise.

15. Insofar as the opinion recorded by the Trial

Court that there is no averment in the plaint that

the Plaintiffs would suffer greater hardship, is

misreading of the amended plaint. Reading the plaint

as a whole it is obvious that the issue of

comparative hardship ought to be examined in the

context of the finding reached that the Plaintiffs

have no other shop premises in the name of Mohamad

Ilahibaksh Tamboli or his son to start a pan shop.

It would necessarily follow that the comparative

hardship would be caused to the Plaintiffs. The

::: Downloaded on – 09/06/2013 14:20:57 :::
21

Plaintiffs cannot be told to acquire alternative

premises available in the locality. It was for the

tenant to take steps to find out alternative premises

atleast immediately after institution of the suit,

which relates back to year 1980. In the

circumstances, the issue of comparative hardship

though answered by the Appellate Court for different

reasons will have to be upheld.

16. Accordingly, this Petition deserves to be

dismissed being devoid of merits. Hence dismissed.

17. At this stage, Counsel for the Petitioners

submits that the Petitioners may carry the matter in

appeal before the Apex Court, for which reason the

Respondents ought to maintain status quo as of today

with regard to the site on which the suit premises

was standing. Counsel for the Respondents submits

that the Respondents have no intention to immediately

start any construction on the said site.

Nevertheless, the Respondents shall maintain status

quo as of today of the said site, on which the suit

premises were standing for a period of 12 weeks from

today.

::: Downloaded on – 09/06/2013 14:20:57 :::
22

(A.M.KHANWILKAR,J)

::: Downloaded on – 09/06/2013 14:20:57 :::