2012 INSC 0323 (2012) INDSC 0187 SUPREME COURT OF INDIA Chandrika Chunilal Shah Vs. Orbit Finance Pvt. Ltd. C.A.No.3630/2012 (P.Sathasivam and Dr.B.S.Chauhan JJ.) 19.04.2012 JUDGEMENT DR. B.S. CHAUHAN, J. 1. Leave granted. 2. This appeal has been preferred against the judgment and order dated 27.4.2011 passed in Appeal (Lodging) No. 247 of 2011 by the High Court of Bombay confirming the order dated 21.3.2011 of the learned Trial Judge passed on application for interim relief with certain modifications. 3. Facts and circumstances giving rise to this appeal are that: A. Appellant entered into an agreement dated 3.4.1998 with respondent no. 1 for alternate accommodation whereby the appellant was allotted Unit No. 401 i.e. Suit premises ad-measuring 2680 Sq.fts. built up area subject to payment of Rs.13.50 lacs, nominal fee in lieu of appellantb B. The appellant filed Short Cause Suit No. 3703 of 2007 seeking reliefs under the provisions of Maharashtra Ownership of Flats Act, 1963 (hereinafter referred as `MOF Actb C. Appellant instituted the Suit No. 259 of 2011 before the High Court of Bombay on Original Side alongwith the application for interim relief. The application was contested by the respondent Nos. 2 and 3 and the trial Judge after considering the matter at length rejected the prayer for appointing the Receiver but considering the fact that the respondent Nos. 2 and 3 had invested a huge amount to the tune of Rs.11.5 crores and having regard to other factors particularly that they tried to find out the encumbrance position Law Information Center 1 SpotLaw (2012) INDSC 0187 from the Sub- Registrarb (suit property) with a further direction that the third party interest would not be created. The premises could be given on leave and licence for a period not exceeding eleven months at a time subject to the conditions that the licensee would be informed of the pendency of the Suit and no interest shall be created in the premises in favour of the licensee. Further, the court with the consent of the parties appointed an Architect to identify the built-up area admeasuring 2680 Sq. fts. D. Aggrieved, appellant preferred Appeal (Lodging) No. 247 of 2011 before the Division Bench against the said order dated 21.3.2011 which has been disposed of with certain modifications in the order of the learned Trial Judge, i.e. the licence fee received from the licensee in respect of the built up area admeasuring 2680 Sq. Fts. on the fourth floor, to be identified by the Architect as directed by the learned Trial Judge, shall be deposited with the Prothonotary and Senior Master of that court. Such an amount was further directed to be deposited in the recurring account in a nationalised bank and the subsequent payments would be deposited directly in the said account under intimation to both the parties as well to the Prothonotary and Senior Master of the Court. It was further clarified that in case of any default, it would be open to the parties to move the court for further directions. Hence, this appeal. 4. Mr. Krishnan Venugopal, learned senior advocate appearing for the appellant, has submitted that the respondent nos. 2 and 3 did not make proper inspection of the records of the Registrar Office regarding encumbrance etc. More so, even if the record of the encumbrances etc. in respect of the suit premises was not available in the Sub- Registrarb Appellant could not pay a sum of Rs.13.50 lakhs in terms of the agreement between the appellant and the respondent no.1 as she had never been asked to deposit the same. The construction of the building is not yet completed and the Completion Certificate has not been issued by the Statutory Authority. Thus, the interim relief as asked by the appellant ought to have been granted. More so, the Architect appointed by the learned trial Judge has identified the appellantb 5. On the contrary Shri K.K. Venugopal, learned senior counsel appearing for the respondent nos. 2 and 3, has vehemently opposed the appeal contending that it is merely an interim arrangement. The issues including the issue as to whether the respondent nos. 2 and 3 are bonafide purchasers for consideration are yet to be determined. While deciding the application for interim relief only a prima facie view has been taken; the Architect has submitted a report before the learned trial Law Information Center 2 SpotLaw (2012) INDSC 0187 Judge. The appellant has a right to file objections to the same in all respects. The case is yet to be determined by the learned trial Judge thus, no indulgence be granted by the court. Facts and circumstances of the case do not warrant any interference against the impugned orders. The appeal is liable to be dismissed. 6. We have considered the rival submissions made by the learned counsel for the parties and perused the record. 7. Admittedly, there is nothing on record to show that the construction of the building is complete in all respects and Completion Certificate has been issued by the statutory authority in favour of the respondents. More so, it is nobodyb 8. In view of the above, the facts and circumstances of the case do not warrant interference by this Court. The appeal lacks merit and is, accordingly, dismissed. However, as the Suit had originally been instituted in the year 2007, we request the learned Trial Judge to conclude the trial expeditiously preferably within a period of one year. We further clarify that the appellant shall be at liberty to raise all his grievances before the appropriate forum at an appropriate stage as this order is being passed only on an application for interim relief. No order as to costs. Law Information Center 3 SpotLaw