Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Letters Patent Appeal No.49 Of 2 vs :
2013 Latest Caselaw 408 Bom

Citation : 2013 Latest Caselaw 408 Bom
Judgement Date : 21 December, 2013

Bombay High Court
Letters Patent Appeal No.49 Of 2 vs : on 21 December, 2013
Bench: A.B. Chaudhari, Z.A. Haq
     lpa49.10.odt                                 1




                                                                                   
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          NAGPUR BENCH, NAGPUR




                                                           
                          LETTERS PATENT APPEAL NO.49 of 2010
                                           in 
                              WRIT PETITION NO.3265/2009.




                                                          
     APPELLANT :              Ramdas Club Akola,
                              A Trusts Registered under the provisions of 
                              Bombay Public Trusts Act, 1950 bearing Reg.No.




                                               
                              F - 570/Akola through its alleged President
                              Mr.Ravindra Khandelwal House, Durga Chowk,
                            igAkola, Tq. and Distt.Akola.

                                              : VERSUS :
                          
     RESPONDENTS :-    1. Mayur Dilip Vikhe,
                          aged 23 years, Occu: Business, 
                          R/o Gaddam Plots, Akola, Tq. and Distt.
      

                          Akila. (deleted)
   



                                      2. Umesh Sheshrao Udhapure,
                                         aged 42 years, Occu: Business, 
                                         R/o Ramdaspeth, Akola, Tq. and 
                                         Distt.Akola. (deleted).





                                  3.  Balwant Achyutrao Nanoty,
                                      aged 50 years, Occu: Business,
                                      R/o Ramdaspeth, Akola, Tq. and 
                                      Distt.Akola.





                                  4.  Hemendra Madhukarrao Telkar,
                                      aged about 47 years, Occu: Business,
                                      R/o Rama Empire, Birla Ram Mandir
                                      Road, Akola, Tq. and Distt.Akola. (deleted)

                                   5. Sudhir Dnyandeorao Masne,
                                      aged about 41 years, Occu: Busienss, 
                                      R/o Ramdaspeth, Akola, Tq. and Distt.
                                      Akola. (deleted)




                                                           ::: Downloaded on - 27/01/2014 23:03:38 :::
      lpa49.10.odt                              2




                                                                                  
                                 6. Gopal Mahesh Cherukallu,
                                     aged about 50 years, Occu: Business,




                                                         
                                     R/o Gaddam Plots, Akola, Tq. and Distt.
                                     Akola. (deleted).

                                 7. Sumit Arun Bhatkar,




                                                        
                                     aged about 23 years, Occu: Education, 
                                     R/o Gaddam Plots, Akola, Tq. and Distt.
                                     Akola. (deleted).

                                 8. Pundlik Vitthalrao Manmode,




                                           
                                     aged about 63 years, Occu: Retired,
                           ig        R/o Gaddam Plots, Akola, Tq. and Distt.
                                     Akola.

                                 9. Dattaraya Ambuji Masne,
                         
                                     aged about 68 years, Occu: Retired,
                                     R/o Ramdaspeth, Akola, Tq. and Distt.
                                     Akila.(deleted)

                                     10. M/s Bajrang Oil Mills and Pulse Mills,
      

                                          Nagpuri Gin Compound, Akola, Tq.
                                          and Distt.Akola.
   



                                     Through its Proprietor Shri M/s Bajrang
                                     Hanumanprasad Sharma, aged about 
                                     57 years, Occu: Business, R/o Akila, Tq.





                                     and Distt.Akola.


                                    11.  Joint Charity Commissioner,
                                         Amravati Region, Amravati.





          
     -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
     Mr.K.H.Deshpande, Sr.Advocate with Mr.M.D.Lakhe, Adv. for the appellant.
     Mrs.K.S.Joshi, AGP for respondent no.1.
     Mr.C.B.Dharmadhikari, Advocate for respondent no.10.
     Mr.U.J.Deshpande, Advocate for respondent no.3.
     =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




                                                          ::: Downloaded on - 27/01/2014 23:03:38 :::
      lpa49.10.odt                                 3




                                                                                    
                          LETTERS PATENT APPEAL NO.70 of 2010
                                           in 
                              WRIT PETITION NO.3265/2009.




                                                            
     APPELLANT :              M/s Bajrang Oil Mills and Pulse Mills,
                              Nagpuri Gin Compound, Akola, Tq.




                                                           
                              and Distt.Akola through its Proprietor,
                              Shri M/s Bajrang Hanumanprasad Sharma,
                              aged about 57 years, Occu: Business,
                              R/o Akola, Tq. and Distt.Akola.




                                               
                                              : VERSUS :
                           
     RESPONDENTS :-    1. Mayur Dilip Vikhe,
                          aged 23 years, Occu: Business, 
                          R/o Gaddam Plots, Akola, Tq. and Distt.
                          
                          Akila. (deleted)

                                      2.  Umesh Sheshrao Udhapure,
                                          aged 42 years, Occu: Business, 
      

                                          R/o Ramdaspeth, Akola, Tq. and 
                                          Distt.Akola. (deleted).
   



                                  3. Balwant Achyutrao Nanoty,
                                     aged 50 years, Occu: Business,
                                     R/o Ramdaspeth, Akola, Tq. and 
                                     Distt.Akola.





                                  4.  Hemendra Madhukarrao Telkar,
                                      aged about 47 years, Occu: Business,
                                      R/o Rama Empire, Birla Ram Mandir
                                      Road, Akola, Tq. and Distt.Akola. (deleted)





                                   5. Sudhir Dnyandeorao Masne,
                                      aged about 41 years, Occu: Busienss, 
                                      R/o Ramdaspeth, Akola, Tq. and Distt.
                                      Akola. (deleted).


                                   6. Gopal Mahesh Cherukallu,
                                      aged about 50 years, Occu: Business,




                                                            ::: Downloaded on - 27/01/2014 23:03:38 :::
      lpa49.10.odt                                         4




                                                                                          
                                         R/o Gaddam Plots, Akola, Tq. and Distt.
                                             Akola. (deleted).




                                                                 
                                         7. Sumit Arun Bhatkar,
                                             aged about 23 years, Occu: Education, 
                                             R/o Gaddam Plots, Akola, Tq. and Distt.
                                             Akola. (deleted).




                                                                
                                         8. Pundlik Vitthalrao Manmode,
                                             aged about 63 years, Occu: Retired,
                                             R/o Gaddam Plots, Akola, Tq. and Distt.
                                             Akola.




                                                        
                                 ig      9. Dattaraya Ambuji Masne,
                                             aged about 68 years, Occu: Retired,
                                             R/o Ramdaspeth, Akola, Tq. and Distt.
                                             Akila.(deleted)
                               
                                        10. Ramdas Club Akola,
                                             A Trusts Registered under the provisions of 
                                             Bombay Public Trusts Act, 1950 bearing Reg.No.
                                             F - 570/Akola through its alleged President
      

                                             Mr.Ravindra Khandelwal House, Durga Chowk,
                                             Akola, Tq. and Distt.Akola.
   



                                       11.  Joint Charity Commissioner,
                                            Amravati Region, Amravati.





       -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
     Mr.C.B.Dharmadhikari, Advocate for the appellant.
     Mrs.K.S.Joshi, AGP for respondent no.1.
     Mr.K.H.Dshpande, Advocate for respondent no.10.
     Mr.U.J.Deshpande, Advocate for respondent no.3.
     =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-





                                                           CORAM:      A.B.CHAUDHARI AND 
                                                                              Z. A. HAQ, JJ.

DATED: 21st DECEMBER, 2013.

ORAL JUDGMENT (Per Z.A.Haq, J.)

1. Heard the learned counsel for the parties.

2. The Letters Patent Appeal No.49 of 2010 arises out of the

judgment passed by the learned Single Judge allowing the writ petition,

setting aside the order passed by the Joint Charity Commissioner

granting permission to the appellant - Trust to sell the property.

3. The appellant - Trust is a Public Trusts. The appellant -

Trusts owned open land. The appellant - Trust had submitted an

application under Section 36 of the Bombay Public Trusts Act seeking

permission to sell the agricultural land, field S.No.26 and plot owned by

it. The appellant - Trust had submitted the draft of public notice to be

published in the newspapers to the Charity Commissioner which was

approved and was published in the newspapers. Mr.G.G.Agrawal for

G.G.Warehousing Corporation had submitted his offer for purchasing

the above mentioned agricultural land and plot. An application (Exh.

14) was filed by the appellant - Trust before the Joint Charity

Commissioner seeking permission to withdraw the application filed by it

under Section 36 of the Bombay Public Trusts Act. The learned

Charity Commissioner had directed that the Resolution of the Board of

Trustsees should be filed, showing that the appellant - Trust intended

to withdraw the application filed by it under Section 36 of the Bombay

Public Trusts Act. Mr.Satish Kothari and M/s Bajrang Oil Mills and

Pulse Mills, who had also given their offers pursuant to the

advertisement, had filed applications before the Charity Charity

Commissioner, informing that they had withdrawn the offers given by

them for purchasing the property of the appellant - Trust. The learned

th Joint Charity Commissioner by the order dated 17 of May, 2007

dismissed the application filed by the appellant - Trust under Section

36 of the Bombay Public Trusts Act, for want of prosecution. An

th application was filed on 30 of November, 2007 praying for restoration

of application under section 36 of the Bombay Public Trusts Act.

Subsequently, the appellant - Trust had filed an application praying for

permission to amend the application filed by it under Section 36 of the

Bombay Public Trusts Act. The amendment was allowed. The Board

of Trustsees of the appellant - Trust had accepted the offers of M/s

Bajrang Oil Mills and Pulse Mills and passed Resolution to that effect

and the copy of the Resolution was submitted before the Joint Charity

Commissioner. The relevant documents were filed before the Joint

Charity Commissioner. The learned Joint Charity Commissioner by

th the order dated 15 of October, 2008 granted permission to the

appellant - Trusts to sell the property to the M/s Bajrang Oil Mills and

Pulse Mills.

4. The order passed by the Joint Charity Commissioner

granting permission to the appellant - Trust to sell the property to M/s

Bajrang Oil Mills and Pulse Mills was challenged before this Court by

the respondent nos.1 to 9. The claim of the respondent nos.1 to 9 in

the writ petition was that they were persons having interest in the

Appellant - Trust and therefore, they had the right to challenge the

order passed by the Joint Charity Commissioner, which according to

the respondent nos.1 to 9, was illegal and unsustainable in law. The

learned Single Judge by the impugned judgment allowed the writ

petition and set aside the order passed by the Joint Charity

Commissioner. The appellant - Trust being aggrieved by the order

passed by the learned Single Judge has filed L.P.A.No.49 of 2010.

5. M/s Bajrang Oil Mills and Pulse Millss has filed the

L.P.A.No.70 of 2010 challenging the order passed by the learned

Single Judge. Both these appeals arise out of the same judgment

passed by the learned Single Judge and raise common issues, hence

they are being disposed of by common judgment.

6. Heard Shri K.H.Deshpande, learned Senior Advocate

appearing along with Shri M.D.Lakhe, Advocate for the appellant. Shri

Deshpande, the learned Senior Advocate has submitted that the

learned Trial Judge has committed an error in entertaining the writ

petition at the behest of the respondent nos.1 to 9, inasmuch as the

respondent nos.1 to 9 do not satisfy the tests of "an aggrieved person"

to maintain the writ petition. Shri Deshpande, learned Senior

Advocate has further submitted that the respondent nos.1 to 9 cannot

be said to be persons having interest in the appellant - Trust as

contemplated by the provisions of Section 2(10) of the Bombay Public

Trusts Act. The learned Senior Advocate has further submitted that the

impugned judgment further suffers from irregularities and illegalities,

inasmuch as the learned Single Judge has not considered the facts in

the proper perspective. According to the appellants, the offer given by

M/s Bajrang Oil Mills and Pulse Mills was the highest offer and was just

and proper and cannot be said to be of such a nature which

necessitated the interference by this Court in the exercise of the

extraordinary jurisdiction. The learned Senior Advocate has further

submitted that the M/s Bajrang Oil Mills and Pulse Mills has paid the

entire amount to the appellant - Trust pursuant to the permission

granted by the learned Joint Charity Commissioner and the sale deeds

were registered and it will not be proper to set aside the permission

granted by the Joint Charity Commissioner and the consequential

actions.

7. Shri C.B.Dharmadhikari, learned Advocate appearing for

M/s Bajrang Oil Mills and Pulse Mills (appellant in LPA No.70 of 2010)

has adopted the arguments of Shri K.H.Deshpande, the learned Senior

Advocate.

8. Shri U.J.Deshpande, learned Advocate appeared for the

respondent no.3. The respondent Nos.1, 2 and 4 to 9 had filed an

application seeking permission to withdraw from the proceedings

which application was allowed and the names of the respondent Nos.1,

2 and 4 to 9 were deleted. Shri U.J.Deshpande, has submitted that the

Joint Charity Commissioner had committed patent irregularities and

illegalities in the proceedings and had granted the permission to the

appellant - Trust to sell the property, though the proceedings were

dismissed for want of prosecution and were not restored. Shri

U.J.Deshpande, learned Advocate has submitted that pursuant to the

advertisement following offers were received by the appellant - Trust :-

             Name and address               Agricultural Land                   Plot 


      1    Shri Ghanshyam Joshi,            Rs.9.50/- per Sq. ft            Rs.10/- per 





             Khari Bawdi, Akola                Rs.3,80,000/-                Square foot
                                                                            Rs.73,800/-
      2      G.G. Ware Housing             Rs.10.50/- per Sq.ft.          Rs.10.50/- per 





             Corporation M.I.D.C.              Rs.4,20,000/-               Square foot
                    Akola                                                   Rs.77,490/-
      3 Aditya Corporation, Tilak  Rs.9.30/- per Sq. ft.                   Rs.9.80/- per 
              Road, Akola            Rs.3,72,000/-                         Square foot
                                                                            Rs.72,324/-










                                                                               
      4 M/s Bajrang Oil Mills and           Rs.10/- per Sq. ft.             Rs.10/- per 
        Pulse Mills, Nagpuri Jin,              Rs.4,00,000/-                Square foot




                                                       
                 Akola                                                      Rs.73,800/-
      5    Shri Satish Kothari, Old          Rs.8/- per Sq. ft.            Rs.8.50/- per 
            Kapda Bazaar, Akola                Rs.3,20,000/-               Square foot




                                                      
                                                                            Rs.62,730/-


According to the learned Advocate for respondent no.3, as the

appellant - Trust had filed an application seeking permission to

withdraw the application filed by it under Section 36 of the Bombay

Public Trusts Act, G.G. Warehousing Corporation had withdraw its

offer. According to the learned Advocate for the respondent no.3, if

the proceedings would have been properly conducted and if fresh

offers would have been properly invited, the appellant - Trust would

have got offer at a higher price than what is given by M/s Bajrang Oil

Mills and Pulse Millss. The learned Advocate for the respondent no.3

has further submitted that the respondents, who had filed the writ

petition, were persons having interest in the appellant - Trust as they

are residing adjacent to the property of the appellant - Trust and had

been using the property of the appellant - Trust for various activities

including sports, as per the bye laws of the appellant - Trust. The

learned Advocate for the respondent no.3 has submitted that the

property of the appellant - Trust is sold illegally and therefore, they

have the right to maintain their objection and the proceedings.

9. Mrs.K.S.Joshi, the learned Assistant Government Pleader,

appearing for the Joint Charity Commissioner has adopted the

arguments made by Shri K.H.Deshpande, learned Senior Advocate

and has supported the order passed by the Joint Charity

Commissioner.

10. We have heard the learned Advocates for the parties and

have examined the record with their assistance.

11. The petitioners in Writ Petition No.3265 of 2009 (i.e. original

respondent nos.1 to 9 in the LPA No.49 of 2010) are neither Trustsees

nor the members of the appellant - Trust. In fact, it has come on

record that the respondent Nos.1 to 9 had tried to encroach on some

portion of the property of the appellant - Trust. In view of this factual

position, we are of the view that the original respondent nos.1 to 9

cannot be said to be "persons having interest" in the appellant - Trust

as contemplated by the provisions of Section 2 (10) of the Bombay

Public Trusts Act. In fact, the original respondent nos.1 to 9 had

interest adverse to the appellant - Trust, in view of the attempt on their

part to encroach on some portion of the property of the appellant -

Trusts. Moreover, the original respondent nos.1 to 9 cannot be said to

be "aggrieved persons" to file the Writ Petition under Articles 226 and

227 of the Constitution of India challenging the order passed by the

Joint Charity Commissioner. The superfluous averements made by

the original respondent nos.1 to 9 in the writ petition which was filed

before this Court alleging that they are the persons having interest in

the appellant - Trust, are unacceptable. Only because the original

appellants nos.1 to 9 alleged that they have been using the property of

the appellant - Trust cannot make them "persons having interest" in

the appellant - Trust unless they point out some legal right in their

favour to use the property of the appellant - Trust. Shri

U.J.Deshpande, learned Advocate for the respondent no.3 has not

been able to point out anything from the record to show that the original

respondent nos.1 to 9 had any legal right to use the property of the

appellant - Trust. The learned Advocate for the respondent no.3 has

not been able to point out that the original respondent nos.1 to 9 can

be said to be "aggrieved persons" to file the writ petition challenging the

order passed by the Joint Charity Commissioner. In our view, the writ

petition, at the behest of the original respondent nos.1 to 9, was not

maintainable and the failure on the part of the learned Single Judge to

consider this aspect in the right perspective, makes the impugned

judgment unsustainable in law.

12. On facts also, we find that pursuant to the public notice

th which was issued, offers were received on 11 of May, 2007 and M/s

Bajrang Oil Mills and Pulse Mills had given the offer of Rs.10/- per sq.

ft. and G.G.Warehousing Corporation had given the offer of Rs.10.50

th per sq. ft. Subsequently, on 15 of October, 2008, the learned Joint

Charity Commissioner has accepted the offer of M/s Bajrang Oil Mills

and Pulse Mills of Rs.100/- per sq. ft. In the facts of the case, we are

of the view that the order passed by the learned Joint Charity

Commissioner cannot be said to be perverse and illegal. The learned

Joint Charity Commissioner had considered all factual aspects and had

granted permission to the appellant - Trust to sell the property at the

price at which it is sold to M/s Bajrang Oil Mills and Pulse Mills. The

learned Single Judge ought not to have interfered with the well

reasoned findings of facts of the learned Joint Charity Commissioner.

13. In view of the above, the Letters Patent Appeals are

allowed.

The judgment passed by the learned Single Judge in Writ

th Petition No.3265 of 2009 on 24 of September, 2009 is set aside and

the order passed by the Joint Charity Commissioner In Application No.

th 36 of 2006 dated 15 of October, 2008 is restored.

In the circumstances, the parties to bear their own costs.

                       JUDGE                                JUDGE.
      
   



     chute







 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter