/2023 INSC 0368/ Civil Appeal No.2927/2023 Page 1 of 5 NON -REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2927 OF 2023 M/S. ASIAN AVENUES PVT LTD. … APPELLANT versus SRI SYED SHOUKAT HUSSAIN ... RESPONDENT J U D G M E N T ABHAY S. OKA, J. FACTS 1. The present appeal is by the defendant in a suit filed by the respondent. The respondent -plaintiff claims to be the owner of the suit property , more particularly described in the plaint. There was a D evelopment Agreement -c um -G eneral Power of A ttorney (for short, ‘the Development Agreement’) executed on 23 rd October 2008 by and between the appellant and the respondent. By the Development Agreement, the appellant was granted permissive possession for the purposes of carrying out development work on the property subject