Bombay High Court High Court

Writ Petition No.1772 Of 2008 vs Greater Mumbai And Ors on 1 October, 2009

Bombay High Court
Writ Petition No.1772 Of 2008 vs Greater Mumbai And Ors on 1 October, 2009
Bench: D.B.Bhosale
T


                                  1


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                    
               CIVIL APPELLATE JURISDICTION




                                            
                 1. WRIT PETITION NO.1772 OF 2008
                      A/W C.A. NO.635 OF 2009


    Nalini Ganpat Malpekar,            ..           Petitioner.




                                           
         Vs

    Municipal Corporation of




                                      
    Greater Mumbai and ors.            ..           Respondents.

                         ig     WITH

                2. WRIT PETITION NO. 1782 OF 2008
                     A/W C.A. NO. 627 OF 2009
                       
    Satywati B Yeram (deceased),
    her heir -Subhash Bhikaji Yeram    ..           Petitioner.

         Vs
       


    Municipal Corporation of
    



    Greater Mumbai and ors.            ..           Respondents.

                                WITH





                3. WRIT PETITION NO.1783 OF 2008
                     A/W C.A. NO. 628 OF 2009

    Anant Yashwant Arolkar             ..           Petitioner.





         Vs

    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.


                                WITH




                                            ::: Downloaded on - 09/06/2013 15:08:43 :::
                                   2

                4. WRIT PETITION NO.1784 OF 2008
                     A/W C.A. NO.634 OF 2009




                                                                        
    Ramesh Ramnath Shukla                  ..           Petitioner.




                                                
         Vs

    Municipal Corporation of
    Greater Mumbai and ors.                ..           Respondents.




                                               
                                 WITH

                5. WRIT PETITION NO.1785 OF 2008
                     A/W C.A. NO.638 OF 2009




                                       
    Shri Eknath Vitthal Sawant             ..           Petitioner.

         Vs
                           
    Municipal Corporation of
                          
    Greater Mumbai and ors.                ..           Respondents.

                                 WITH

                6. WRIT PETITION NO.1788 OF 2008
       


                     A/W C.A. NO. 637 OF 2009
    



    Priya Gyneshwar Sawant                 ..           Petitioner.

         Vs





    Municipal Corporation of
    Greater Mumbai and ors.                ..           Respondents.

                                 WITH

                7. WRIT PETITION NO.1789 OF 2008





                     A/W C.A. NO.636 OF 2009

    Shri Santosh V Metri              ..        Petitioner.

         Vs

    Municipal Corporation of
    Greater Mumbai and ors.                ..           Respondents.




                                                ::: Downloaded on - 09/06/2013 15:08:43 :::
                                  3


                                WITH




                                                                    
                 8. WRIT PETITION NO.1792 OF 2008
                      A/W C.A. NO.632 OF 2009




                                            
    Smt Laxmi Ramchandra Pawar         ..           Petitioner.

         Vs




                                           
    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.

                                WITH




                                      
                 9. WRIT PETITION NO.1796 OF 2008
                      A/W C.A. NO.633 OF 2009
                         
    Shri Sunil Sadanand Salvi          ..           Petitioner.
                        
         Vs

    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.
       


                                WITH
    



                10. WRIT PETITION NO.1833 OF 2008
                     A/W C.A. NO.629 OF 2009





    Smt Sulochana Rajaram Kocharekar   ..           Petitioner.

         Vs

    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.





                                WITH




                                            ::: Downloaded on - 09/06/2013 15:08:43 :::
                                   4




                                                                        
                11. WRIT PETITION NO.1834 OF 2008
                     A/W C.A. NO.625 OF 2009




                                                
    Sitaram Laxman                    ..        Petitioner.

         Vs

    Municipal Corporation of




                                               
    Greater Mumbai and ors.                ..           Respondents.

                                WITH




                                      
                12. WRIT PETITION NO.1835 OF 2008
                     A/W C.A. NO.626 OF 2009
                        
    Heirs and Legal Representatives
    of Laxmi Ratan Khapre,i.e.
    Shivaji R Khare                        ..           Petitioner.
                       
         Vs

    Municipal Corporation of
    Greater Mumbai and ors.                ..           Respondents.
       


                                WITH
    



                13. WRIT PETITION NO.1836 OF 2008
                     A/W C.A. NO.622 OF 2009





    Kishor Digamber Phatak                 ..           Petitioner.

         Vs

    Municipal Corporation of
    Greater Mumbai and ors.                ..           Respondents.





                                WITH


                14. WRIT PETITION NO.1837 OF 2008
                     A/W C.A. NO.623 OF 2009




                                                ::: Downloaded on - 09/06/2013 15:08:43 :::
                                  5

    Sitabai Laxman Sadik (deceased)
    Her legal heir -




                                                                    
    Radhika Balkrishna Sawant          ..           Petitioner.

         Vs




                                            
    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.

                                WITH




                                           
                15. WRIT PETITION NO.1838 OF 2008
                     A/W C.A. NO.624 OF 2009




                                      
    Yashodhara L Hedulkar              ..           Petitioner.

         Vs             
    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.
                       
                                WITH

                16. WRIT PETITION NO.1839 OF 2008
                     A/W C.A. NO.630 OF 2009
       


    Sharadchandra Narayan Kalyankar    ..           Petitioner.
    



         Vs

    Municipal Corporation of





    Greater Mumbai and ors.            ..           Respondents.

                                WITH

                17. WRIT PETITION NO.1840 OF 2008
                     A/W C.A. NO.631 OF 2009





    Vijay Rohidas Khorjuvekar          ..           Petitioner.

         Vs

    Municipal Corporation of
    Greater Mumbai and ors.            ..           Respondents.




                                            ::: Downloaded on - 09/06/2013 15:08:43 :::
                                    6


    Mr Dinyar Madon, Senior Counsel, i/b R.M.Nakhawa, Mahendra




                                                                        
    Kumthekar and Suraj.S.Kudalkar, for the petitioners in all
    matters.




                                                
    Mr A.S.Khandeparkar, i/b D Brijesh for respondent no.3 in all
    matters- Intervenor.

    Mr A.Y.Sakhare, Senior Counsel, i/b M.M.Malvankar, Advocate
    for respondent no.1 - BMC.




                                               
    Mr S.G.Deshmukkh i/b Mr Gautam T Kamble, for respondent no.
    3.




                                      
               CORAM : D.B.BHOSALE, J.

DATE : 01/10/2009

ORAL ORDER:

1. This group of seventeen writ petitions is directed against

the Judgment and order dated 27.2.2008 rendered by the

Principal Judge, City Civil and Sessions Court, Greater Bombay,

whereby seventeen Misc Appeals filed by the petitioners have

been dismissed. The Misc. Appeals were directed against an

order of eviction passed under section 105-B(1) of the Mumbai

Municipal Corporation Act, 1888, (for short, “MMC Act”). The

order of eviction was passed by Inquiry Officer, appointed by

the Municipal Corporation of Greater Mumbai (for short, “the

Corporation”) in Inquiry Case nos FS/97 to FS/113/2006. The

inquiry premises in this group of petitions are required by the

Corporation for redevelopment of the municipal property known

::: Downloaded on – 09/06/2013 15:08:43 :::
7

as “Parsi Chawl”. Since redevelopment is needed in public

interest, a show cause notice to each of the petitioners in view of

section 105-B(2) of the MMC Act, was issued. The Inquiry

Officer, after giving an opportunity of being heard to all the

concerned, passed the order dated 15.3.2007, directing all the

petitioners to vacate the tenements in the Parsi Chawl. This

order of Inquiry Officer was challenged by the petitioners in

Misc. Appeals, which have been disposed of by the common

judgment and order dated 27.2.2008.

2. There exists two Chawls, namely, Koli Chawl and Parsi

Chawl, situate on the plot nos 138, 139, 140 and 147 of

Suparibaug Estate Scheme No.31, Patel Sewree Division, Dadar,

Mumbai. Admittedly, the Corporation is the owner of the plots

and the Chawls. The Paris Chawl and the Koli Chawl are

having 69 and 106 tenements respectively in two independent

Chawl type structures.

3. Initially, both the Chawls came together and formed a Co-

operative Housing Society, being Mahapurush Co-operative

Housing Society (proposed). These Chawls were to be developed

together. Necessary NOC was issued by the Corporation and

since steps for redevelopment were not being taken and the

::: Downloaded on – 09/06/2013 15:08:44 :::
8

Chawls had become dilapidated, the Corporation cancelled the

NOC. The action/order of cancellation of the NOC, it appears,

was challenged by way of Writ Petition No.2250 of 2005 in this

Court. This writ petition was disposed of by the order dated

23.9.2005, directing the concerned authority to give a detailed

hearing to the parties and decide the matter afresh.

Accordingly, hearing was given to the parties and a detailed

order was passed by the Joint Commissioner on 25.11.2005.

This order permitted separate development of the Parsi Chawl.

The tenants/occupants of the Parsi Chawl accordingly formed a

society, being Pavanputra Co-operative Housing Society (for

short, “Pavanputra”) and submitted their separate proposal for

redevelopment. It appears that the tenants/occupants of the

Koli Chawl continued as Mahapurush Co-operative Housing

Society Ltd (Proposed), (for short, “Mahapurush”).

4. The order dated 25.11.2005, passed by the Joint

Commissioner, was challenged by some of the

tenants/occupants by way of Writ Petition No.160 of 2006. The

petitioners, in that writ petition, contended that the remaining

portion, that would be available with the Koli Chawl, would not

be economically viable for a separate development. This court,

after hearing the learned counsel for the parties and after

::: Downloaded on – 09/06/2013 15:08:44 :::
9

perusing the entire record that was placed before the court

including the report of Technical Committee, so also the

calculations with respect to area left after granting a separate

NOC to the Parsi Chawl, found that separate development of

both these Chawls is viable. In the writ petition, a specific

interim prayer was made against redevelopment of the Parsi

Chawl and that prayer was rejected vide order dated 8.2.2006.

5. Before I proceed further, it would be relevant to quote

certain observations made by this court in the orders passed in

Writ Petition No.160 of 2006 and the statements made on

affidavit dated 23.2.2006 by the Corporation. Paragraph 4 of the

order dated 8.2.2006 reads thus:

“4. We will be able to examine the merits of
these submissions only when we get the report of the
Technical Committee. The Municipal Corporation,
therefore, will keep present in Court the report

of the technical Committee as well as the
calculations with respect to the area now left
after granting a separate NOC to the Parsi
Chawl. From those calculations, we can find out
as to whether the separate development is
viable in any way. We also note the statement

made by Mr Rajadhyaksha that the developers of the
Parsi Chawl are ready to develop the Koli Chawl
independently since according to them the project is
independelty viable.”

(emphasis supplied)

::: Downloaded on – 09/06/2013 15:08:44 :::
10

The Sub-Engineer-Shingarpure of the Corporation filed

reply affidavit dated 23.2.2006 in Writ Petition No.160 of

2006. Paragraph 6 of the reply affidavit reads thus:

“6. I deny the contention of the petitioner
that considering the plot area available for Koli

Chawl, independent redevelopment of Koli Chawl is
not feasible. I say that it is observed by the Jt
Municipal Commissioner (Improvement) in his order
that the Koli Chawl can be developed independently,

as it has separate access required for independent
development. I say that pursuant to the Hon’ble
Court’s direction
ig dated 8.2.2006, these
respondents have prepared a rough and
tentative calculations of the scheme parameters
in respect of the scheme of dilapidated

Municipal property known as Koli Chawl,
showing that the said development proposal can
be implemented independently. I say that the
exact scheme parameters can be worked out
only on submission of detailed redevelopment

scheme by the tenants of the Koli Chawl. I say
that these tentative scheme parameters may very 5%

to 10% on details scrutiny of the actual proposal
received for the scheme and on actual demarcation
of the scheme boundaries/reservations area by the
competent authority, i.e. D.I.L.R. Hereto annexed

and marked Exhibit “A” is the copy of the said
tenatative ESI calculation for Koli Chawl.”

(emphasis supplied)

Writ Petition No.160 of 2006 was finally disposed of by the

Division Bench, presided over by the then Honourable the Chief

Justice, vide order dated 2.3.2006. Paragraphs 5,6,7 and 8 of the

order dated 2.3.2006 read thus :

::: Downloaded on – 09/06/2013 15:08:44 :::
11

“5. The Joint Municipal Commissioner has now
passed a reasoned order and has relied upon several
aspects including inspection of the properties by the

Municipal Engineers. On that basis he has held
that it is feasible to develop the properties in
question independently. While protecting the
interest of petitioners to come forward with a revised
proposal for development of Koli Chawl, the Joint

Municipal Commissioner has directed that Parsi
Chawl occupants can go ahead with their
independent proposal.

6. From a perusal of the relevant materials and
the affidavit of the Municipal Corporation, we find no

reason to interfere with the decision of Municipal
Corporation, based as it is, on the assessment of the
Municipal Engineers, Director of Engineering and

Projects as well as Assistant Municipal
Commissioner. Such decisions by public bodies, who
are owners of properties, for development thereof
with a view to eliminate miseries of the tenants
occupying dilapidated tenements, require no

interference in writ jurisdiction. Moreover when they
are not demonstrated to be perverse or vitiated by

any error apparent and cannot be termed as
malafide as well. The petition is, therefore,
dismissed.

7. The Joint Municipal Commissioner has, in
his order, specifically observed that even at this
stage it is open for the petitioner to come
forward with an independent proposal for

development of Koli Chawl and such revised and
independent proposal would be considered and
processed by the Corporation in accordance
with the applicable policies and rules.

8. Shri Narula upon taking instructions from the
petitioner who is present in the court, makes a

::: Downloaded on – 09/06/2013 15:08:44 :::
12

statement that the petitioner would come forward
with a revised and/or independent proposal for

development of Koli Chawl and we have no doubt
that such proposal will be considered by the
Municipal Corporation by taking into account

the fact that even Koli Chawl occupants require
establishment. The feasibility of the proposal
should be considered in the light of the fact that part
of the property is to be accused for construction of a
Secondary school. The Corporation shall process the

proposal and while ensuring construction of the
school, shall also ensure that the petitioner can
develop their portion with all benefits and
concessions as are made available to the Parsi

Chawl. ”

                          ig                    (emphasis supplied)


    6.    In pursuance    of the directions issued by the Division
                        
    Bench vide order dated 2.3.2006     in   Writ Petition No.160 of

2006, a separate proposal for redevelopment of the Koli Chawl

under Regulation 33(7) of D.C.R through their Architects was

submitted on 6.6.2006. The said proposal was for 121

residential and two commercial tenements as against 106

tenants/occupants of the Koli Chawl. The number of members of

the Koli Chawl was increased in view of the fact that the

petitioners, though are the tenants/occupants of the Parsi

Chawl, opted to become members of Mahapurush. Since the

names of the petitioners, who are tenants/occupants of the Parsi

Chawl, were included in the fresh proposal of the Koli Chawl,

the Corporation, vide its letter dated 10.10.2006, informed them

::: Downloaded on – 09/06/2013 15:08:44 :::
13

that their proposal cannot be processed further and called upon

them to resubmit a correct proposal as per the check list. The

proposal that was submitted by Mahapurush, naming the

petitioners as its members on 6.6.2006, could not be considered

in view of the fact that redevelopment of the Parsi Chawl had

already commenced and the petitioners were part of their

proposal. In the reply affidavit, the Corporation has stated that

in case a fresh proposal is submitted, excluding the petitioners,

for redevelopment of the Koli Chawl, same would be considered

on its own merits within a fixed period. Similarly, on 25.4.2008,

a statement was made by learned Senior Counsel for the

petitioners on behalf of the respondent-society (Mahapurush),

and it was recorded by this Court, that such a proposal will be

submitted within a period of three weeks. In view thereof, the

respondent-Corporation was directed to process and consider

the same within the time frame.

7. As per the directions of this Court issued vide order dated

25.4.2008, the Koli Chawl, on 7.5.2008, submitted their separate

proposal. Once again all the seventeen petitioners were named

in the fresh proposal of Mahapurush of the Koli Chawl as their

members. The Corporation, in their affidavit dated 16.9.2009,

has, therefore, stated that since the proposal in respect of the

::: Downloaded on – 09/06/2013 15:08:44 :::
14

Parsi Chawl has already been approved by the Improvement

Committee of the Corporation and the seventeen petitioners are

part of the said proposal, the proposal submitted by the Koli

Chawl including the seventeen petitioners cannot be approved

and in view thereof the Corporation has once again requested

the Koli Chawl to submit fresh proposal on behalf of 97 tenants

plus 8 split up cases of the Koli Chawl. It is further stated in the

affidavit that so far the Koli Chawl has not submitted fresh

proposal excluding the seventeen petitioners. The Corporation

has further stated on affidavit that on receipt of the fresh

proposal of the Koli Chawl, excluding the seventeen petitioners,

it will be scrutinized as per DCR 33 (7) and will be finalised

within six months from the date of its receipt. In the course of

hearing of this petition, I asked Mr Deshmukh, learned counsel

for Mahapurush to take instructions from the Chief promoter,

who was present in the court, and state whether Mahapurush is

prepared to resubmit fresh proposal excluding the seventeen

petitioners. His reply was in negative.

8. It is against this backdrop, I have heard learned counsel

for the parties at considerable length. There is no dispute that

after development of these Chawls independently, every

tenant/occupant of these chawls would get a tenement of 300

::: Downloaded on – 09/06/2013 15:08:44 :::
15

sq.ft (carpet) in the newly constructed buildings with similar

amenities. From the orders passed by this Court in Writ Petition

No.160 of 2006, it is clear that the tenants/occupants of the

Parsi Chawl are allowed to develop their property independently

and that a development of the Koli Chawl is also viable. It is

further clear that since the Koli Chawl did not submit its

proposal for redevelopment, they were directed to submit it

independently and the directions were issued to the Corporation

to consider the same in accordance with the applicable policy

and the rules. Even today, there is no dispute, as submitted by

Mr Sakhare, learned senior counsel for the corporation on

instructions, that a separate development of the Koli Chawl for

its tenants/occupants is possible/viable and if they submit fresh

proposal, excluding the petitioners from their earlier proposals,

the Corporation will scrutinise the same as per D.C.R 33(7) and

will finalise within the shortest possible time.

9. The basic challenge in the writ petition is to the order

passed by the learned Principal Judge of the City Civil Court.

The scope of this petition is, therefore, absolutely limited. In

other words, these proceedings arise from the order dated

15.3.2007 passed by the Inquiry Officer on the application filed

by the Corporation seeking eviction of the petitioners from the

::: Downloaded on – 09/06/2013 15:08:44 :::
16

tenements in their possession in the Parsi Chawl for its

redevelopment.

10. Mr Madon, learned senior counsel for the petitioners, took

me through the material placed on record and all through out

made an attempt to demonstrate as to how redevelopment of the

Koli Chawl is not viable/possible. Mr Deshmukh, learned

counsel for the respondent-Mahapurish, also made submissions

in support thereof. Let me make it clear that I am not dealing

with these submissions of the learned counsel for the

petitioners, which sought to expand the scope of these writ

petitions. Whether separate development of these chawls is

possible/viable is not the questions involved in this group of

petitions. As a matter of fact, these questions have already been

considered and answered by the Division Bench while

disposing of Writ Petition No.160 of 2006.

11. Insofar the impugned judgment and order of eviction

passed by the Principal Judge of the City Civil Court is

concerned, the only contention urged by Mr Madon, learned

senior counsel for the petitioners, was that unless the proposal

submitted by the Koli Chawl is approved by the Corporation, the

petitioners cannot be evicted. He submitted that the petitioners

::: Downloaded on – 09/06/2013 15:08:44 :::
17

are the members of Mahapurush right from inception, and they

cannot be compelled to become members of Pavanputra.

In short, he submitted that the order of eviction is wrong and

illegal in view of the fact that the proposal of the Koli Chawl, of

which the petitioners are part and parcel for its redevelopment,

has not been cleared so far.

12. Admittedly, as observed earlier, all the petitioners are

the occupants/tenants of the Parsi Chawl and their names are

included in the list of the tenants/occupants of Parsi Chawl, who

are entitled for tenements in the newly constructed building

after redevelopment of their dilapidated Chawl type structure.

All other tenants/occupants, except the seventeen petitioners, of

the Parsi Chawl have already shifted to the transit

accommodation and since last about 2 – 3 years the petitioners

have been refusing to shift to the transit camp stating that

unless the proposal of the Koli Chawl is cleared they would not

vacate the tenements in the Parsi Chawl. As a result thereof,

the further development of the Parsi Chawl, which is allowed by

this court and approved by the Improvement Committee of the

Corporation by their Resolution No.57 dated 8.8.2006, has been

stalled. It is against this backdrop the Corporation was left with

no other alternative but to seek their eviction and accordingly

::: Downloaded on – 09/06/2013 15:08:44 :::
18

the impugned orders have been passed.

13. I repeatedly asked Mr Madon, learned senior counsel for

the petitioners as to why the petitioners are not accepting

membership of Pavanputra and are insisting to be the members

of Mahapurush. He did not have any reply. I also asked him

what prejudice would be caused to them if they shift to transit

accommodation and allow redevelopment of the Parsi Chawl,

notwithstanding their desire to continue to be the members of

Mahapurush which they can peruse even after they shift to the

transit accommodation. To this also, he had no reply. I also

asked Mr Deshmukh, learned counsel for Mahapurush as to

whether the members of Mahapurush, in order to accommodate

the petitioners in their society are ready to sacrifice area of their

tenements to some extent in the new building, to which his

reply was in negative. I do not see any justification or rational in

the petitioners insistence to continue to be the members of

Mahapurush.

14. As per the Administrative Guidelines for the

redevelopment of old Municipal properties by Municipal Tenants

Co-operative Housing Societies on the land owned by the

Corporation under Regulation no.33 (7) of the Development

::: Downloaded on – 09/06/2013 15:08:44 :::
19

Central Regulations for Greater Bombay, 1991, it is necessary

that more than 70% of the eligible existing Municipal tenants

should give written consent to redevelop the property under the

scheme and form an association/co-operative society and

initiate proposal of development. There is no dispute that more

than 80% tenants/occupants of the Parsi Chawl have formed a

society (Pavanputra) and their proposal for redevelopment has

been sanctioned by the Improvement Committee of the

Corporation on 8.8.2006.

ig Under the guidelines, no choice is

given to the tenants/occupants, who are in minority, i.e. 30% or

less, to take different stand/decision, though it may be possible

for such tenant/occupant or a group of tenants/occupants to give

up their right and quit from the scheme. However, once 70% or

more tenants/occupants give written consent to redevelop the

property under the scheme and form an association/co-operative

society and initiate proposal of redevelopment and if the

scheme/proposal is approved by the Corporation, it is binding

on all the tenants of the chawl/building whether they like it or

not. If tenants in minority or non-co-operative tenants are given

choice to become members of any other society, as of right,

perhaps that will create chaos and no redevelopment would ever

progress smoothly.

::: Downloaded on – 09/06/2013 15:08:44 :::
20

15. Mr Madon and Mr Deshmukh, learned counsel for the

petitioners and Mahapurush, sought to re-open the issue as to

whether the proposal of the Koli Chawl would be viable on the

remaining portion which is now available with the Koli Chawl. It

is pertinent to note that the Koli Chawl (Mahapurush) has not

challenged the orders impugned in the writ petition nor did

they carry the matter further against the order passed by the

Division Bench disposing of Writ Petition No.160 of 2006. The

Division Bench, on the basis of the report of the Technical

Committee as well as the calculations with respect to the area

left after granting a separate NOC to the Parsi Chawl, vide its

orders dated 8.2.2008 and 2.3.206, held that the independent

development of both the chawls is feasible.

16. The proposal of the Koli Chawl (Mahapurush) is yet not

cleared and the Corporation has requested them to resubmit

their proposal after excluding the petitioners from the list of

their members. In any case, till the problem of Koli Chawl is

sorted out, redevelopment of the Parsi Chawl cannot be allowed

to be stalled any further. The petitioners, who are well

protected and are entitled for tenements in the building that will

be constructed for the tenants/occupants of the Parsi Chawl

cannot be allowed to make tenants/occupants in both the chawls

::: Downloaded on – 09/06/2013 15:08:44 :::
21

to suffer any further. This Court is informed that the petitioners

will be provided with transit accommodation if they shift. If, still,

they want to state that they are entitled to become members of

Mahapurush and if Mahapurush also wants the petitioners to be

the members of their society, they may adopt such remedy as

may be available in law for redressal of their grievance. But in

any case they should vacate the tenements in their possession. I

do not find the stand of the Corporation stating that they will

consider the proposal of the Koli Chawl if they resubmit the

same excluding the petitioners, unreasonable. The choice is

now left to the members of Mahapurush and to the petitioners.

If the petitioners do not want tenements in the newly

constructed building meant for the tenants/occupants of the

Parsi Chawl, they may so inform in writing to Pavanputra and

the Corporation at the earliest. Similarly, though Mr Deshmukh,

learned counsel for the respondent-society, on instructions,

submitted that the Society is not prepared to submit fresh

proposal deleting the names of the petitioners from their earlier

proposal, it is open for the said society to submit their proposal

deleting the petitioners therefrom. Mr Sakhare, learned senior

counsel for the Corporation, submitted that if If they submit

such proposal, the Corporation shall consider the same,

notwithstanding the statements made in their affidavit dated

::: Downloaded on – 09/06/2013 15:08:44 :::
22

24.4.2009, in the light of the orders passed by this Court in Writ

Petition No.160 of 2006 and more particularly the report of the

Technical Committee and the calculations on the basis of which

the statement was made that the proposal of the Koli Chawl is

also viable. He further submitted that the Corporation shall

consider their proposal as expeditiously as possible and in any

case within a period of twelve weeks from the date of

submission of the fresh proposal by Mahapurush. Mahapurush

may also, accordingly, inform the Corporation in response to the

letter dated 10.10.2006 referred to in paragraphs 6 and 7 of the

affidavit dated 16.9.2009 whether they are ready to resubmit

the proposal after deleting the names of the petitioners

therefrom at the earliest.

17.In the circumstances, I pass the following order.

(i) The writ petitions are dismissed.

(ii) The petitioners are directed to vacate the tenements

in their possession in the Parsi Chawl on or before

15.11.2009. If they fail to do so, the Corporation may

forcibly remove them with the police aid, if necessary.

Consequently, all Civil Applications stand disposed of.

(D.B.Bhosale,J.)

::: Downloaded on – 09/06/2013 15:08:44 :::
23

::: Downloaded on – 09/06/2013 15:08:44 :::
24

::: Downloaded on – 09/06/2013 15:08:44 :::