Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharat Dattatraya Amalkar And ... vs The State Of Maharashtra And ...
2016 Latest Caselaw 1916 Bom

Citation : 2016 Latest Caselaw 1916 Bom
Judgement Date : 27 April, 2016

Bombay High Court
Bharat Dattatraya Amalkar And ... vs The State Of Maharashtra And ... on 27 April, 2016
Bench: A.V. Nirgude
                                      {1}
                                                                  wp11348.15.doc

                 IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                                         
                            BENCH AT AURANGABAD

                        WRIT PETITION NO. 11348 OF 2015




                                                 
    1]     Shri Bharat Dattatreya Amalkar,
           Age : 55 Years, Occu. Business & Agriculture,
           R/o "Pasay", in front of MJ College,




                                                
           Jalgaon, Dist. Jalgaon.

    2]     Sau. Kusum Sajjankumar Agarwal,
           Age : 61 Years, Occu. Business,
           R/o 298, Jilha Peth,




                                     
           Jalgaon, Dist. Jalgaon.

    3]
                              
           Shri Mahendra Ajayraj Kothari,
           Age : 60 Years, Occu. Business & Agriculture,
           R/o 99, Bhavani Peth,
                             
           Jalgaon, Dist. Jalgaon.

    4]     Smt. Shantabai Ramvilas Joshi,
           Age : 75 Years, Occu. Business & Agriculture,
           R/o Flat No.4 & 5, Plot No. 15, Jai Nagar,
      

           Jalgaon, Dist. Jalgaon.
   



    5]     Shri Umesh Ramvilas Joshi,
           Age : 42 Years, Occu. Business & Agriculture,
           R/o Flat No. 4 & 5, Plot No. 15, Jai Nagar,
           Jalgaon, Dist. Jalgaon.





    6]     Shri Vijaykumar Dipchand Choridia,
           Age : 58 Years, Occu. Business,
           R/o Mahavir Chambers, Jaikisanwadi,
           Jalgaon, Dist. Jalgaon.





    7]     Shri Vipin Vijaykumar Choridia,
           Age : 34 Years, Occu. Business,
           R/o Mahavir Chambes, Jaikisanwadi,
           Jalgaon, Dist. Jalgaon.

    8]     Shri Ramesh Waman Bharambe,
           Age : 74 Years, Occu. Agriculture & Retired,
           R/o 28, Bhagyoday Society, Ganesh Colony,
           Jalgaon.




     ::: Uploaded on - 05/05/2016                ::: Downloaded on - 30/07/2016 00:02:34 :::
                                       {2}
                                                                  wp11348.15.doc

    9]     Shri Vishal Vijaykumar Choridia, (HUF),




                                                                         
           Age : 37 Years, Occu. Business,
           R/o Mahavir Chambers, Jaikisanwadi,
           Jalgaon, Dist. Jalgaon.




                                                 
    10]    Shri Saurabh Mahendra Kothari,
           Age : 32 Years, Occu. Business & Agriculture,
           R/o 99, Bhavani Peth,
           Jalgaon, Dist. Jalgaon.




                                                
           [Petitioners No. 1 to 5, 7, 9 and 10 through their Power of
           Attorney Holder, Petitioner No.6.
                                                      ... Petitioners.




                                     
                    Versus


    1]
                              
           The State of Maharashtra,
           Through the Secretary,
                             
           Ministry of Urban Development
           Mantralaya, Mumbai - 32.

    2]     Municipal Corporation Jalgaon,
           Through its Commissioner,
      


    3]     The Town Planner,
   



           Municipal Corporation Jalgaon,
           Jalgaon.

    4]     The District Collector,
           Jalgaon.





    5]     Commandant General Home-guards &
           Old Secretariat, Annexe Building,
           3rd Floor, M.G. Road, Near Elphinstan College,
           Fort, Mumbai - 400 032.





                                                     ... Respondents.

                                        ...
                   Mr. A. P. Bhandari, Advocate for Petitioners.
                Mr. V. M. Kagne, AGP for Respondent Nos.1 & 4.
             Mr. V. D. Gunale, Advocate for Respondent Nos.2 & 3.
                              Respondent No.5 Served.
                                        ...




     ::: Uploaded on - 05/05/2016                ::: Downloaded on - 30/07/2016 00:02:34 :::
                                            {3}
                                                                        wp11348.15.doc




                                                                               
                                                 CORAM : A. V. NIRGUDE &
                                                         V. L. ACHLIYA, JJ.

DATE : 27th APRIL, 2016.

ORAL JUDGMENT : (PER V. L. ACHLIYA, J.)

. Rule. Rule is made returnable forthwith. With consent of parties, Petition is heard finally at the stage of admission.

2] The petitioners herein are praying for declaration that

the property belonging to them, i.e. land bearing Gut No. 278/2 (Eastern Side) admeasuring 9117.85 sq. mtr. and land bearing gut

No. 278/2 (Western Side) admeasuring approximately 60 R from village Pimprala, Taluka & District Jalgaon, situated within the Municipal limits of Jalgaon and part of reservation site No.77 for

Home-guards (hereinafter referred as "said property") is deemed to have been released from reservation in view of provisions of

Section 127 of the Maharashtra Regional and Town Planning Act, 1966.

3] It is contention of the petitioners that the property referred above reserved in the Development Plan of city of Jalgaon. First part of the plan was sanctioned on 07.03.2002 and for the

excluded part the Development Plan was sanctioned on 10.08.2004 and same came into operation w.e.f. 01.10.2004. In the Final Development Plan Reservation No. 77 is shown as "Site for Home- guards". Petitioners claims to be owner of said property.

4] In the year 2004, District Collector, Jalgaon sanctioned 1 Hector 68 R land from Gut No. 2207 of village Nashirabad, Taluka and District Jalgaon for training center of Home-guards and now

{4} wp11348.15.doc

there is two storied building constructed for Home-guard exist on

said land. In view of this, the land in question no more requires for respondent no.5, i.e. Home-guards. On 03.02.2014, the petitioners

made representation to respondent no.1 for deleting the land from reservation. Although some communications were exchanged, but no fruitful steps were taken. Since the land was not acquired for

the period of more than ten years for the purpose for which it was reserved, the petitioners issued notice dated 18.10.2014 to respondents as contemplated under Section 127 of MRTP Act. By

the notice issued under Section 127 of MRTP Act, the respondents were called upon to acquire the said land within statutory period

provided under Section 127 of MRTP Act. The notice was duly served upon the respondents. By the communication dated

29.10.2014, the respondent No.3 called upon the petitioners to submit measurement map of the property which was responded by the petitioners vide letter dated 18.11.2014 and clarified the

position. Once again he urged the respondents to take necessary steps to acquire the land. Vide communication dated 26.11.2014

the respondent no.3 informed the petitioners that the responsibility of getting the lands acquired is of respondent no.5 i.e. appropriate authority for the purpose of whom the land was reserved.

5] By letter dated 9.1.2015, the Senior Administrative Officer Home-guards, Maharashtra State informed the respondent

no.3 that the land owned by the petitioners is not required for them as the requisite building is already available with the Home-guard department. Vide representation dated 24.02.2015 the petitioners requested the respondent no.5 for deletion of land of petitioners in terms of section 50 of the Act. In response to the representation vide communication dated 09.03.2015, Senior Administrative Officer, Home-guards, Maharashtra State informed the petitioners

{5} wp11348.15.doc

that, in view of letter dated 09.01.2015 the petitioner need not

make further communication with the Home-guards department.

6] Since the issuance of notice under Section 127 of MRTP Act, no steps were taken within statutory period of one year or thereafter to acquire the land in question and the reservation of

the land in question lapsed on expiry of period of one year from the issuance of statutory notice, the petitioners have filed this petition for seeking the declaration as referred above.

7] The respondent Nos.2 & 3 have filed affidavit-in-reply.

In the reply filed, the material facts as pleaded in the petition are not disputed. It is the stand of the respondent Nos.2 & 3 that for

Reservation No.77 the acquiring authority is Home-guard department. However, the notice was served upon the home department as well as Corporation. It is further stated that, the

Home Department has already communicated to Urban Development Department of Government that they do not want

said land. It is further stated that, the Corporation is not planning authority for said reservation for Home-guards and therefore the petitioners are not entitle to seek any relief against respondent

Nos.2 & 3.

8] We have heard the submission advanced by learned

counsel for the petitioners and the respondents. The respondent No.5 i.e. the Commandant of Home-guards, State of Maharashtra has not filed any reply though notice of final disposal was sent in the matter. The communication as referred above made on the part of respondent no.5 is not disputed by filing the affidavit. Learned AGP appeared for the respondent no.5 and sought time to take instructions in the matter. However, we have not entertained

{6} wp11348.15.doc

the request for the sole reason that there are two communications

placed on record made from the office of respondent no.5 informing the petitioners that the Home-guards department do not

require the land in question reserved for them. Thus there is no dispute as to fact that, steps have not been taken for acquisition of said land within one year from the date of receipt of notice under

Section 127 of MRTP Act.

9] There is no dispute that within the period of ten years

of date of operation of the development plan, steps have not been taken for acquisition of said land. So also before the expiry of

statutory period of one year of service of notice and thereafter, steps have not been taken to acquire the said land. Service of

statutory notice is not in dispute. The ownership of petitioners is also not disputed. The fact is not in dispute that the Final Development Plan of City of Jalgaon become operational w.e.f.

01.10.2014. The statutory notice U/s 127 of MRTP Act was issued on 18.10.2014, i.e. after the period of 10 years. The fact is also not

in dispute that within the period of one year from service of statutory notice, steps have not been taken to acquire the said land. In view of this, the said land under reservation belonging to

petitioner shall be deemed to have been released from reservation and available to owner as in case of the adjoining property in view of operation of Section 127 of MRTP Act.

10] In this view of the matter, it is hereby declared that the reservation/allocation or designation in the final Development Plan in respect of said land bearing Gut No. 278/2 (Eastern Side) admeasuring 9117.85 sq. mtr. and land bearing gut No. 278/2 (Western Side) admeasuring approximately 60 R from village Pimprala, Taluka & District Jalgaon, situated within the Municipal

{7} wp11348.15.doc

limits of Jalgaon and part of reservation No.77, belonging to the

petitioner is deemed to have lapsed and the said land is available to the owner for the purpose of development of other use

permissible in the case of adjoining land under the relevant development plan.

11] The releasing of reservation/allocation/designation under Sub Section 1 of Section 127 of the Act shall be notified in the Government Gazette as expeditiously as possible within (6) six

months from today. Rule is made absolute to the extent specified above. There shall be no order as to costs.

           [V. L. ACHLIYA]                              [A. V. NIRGUDE]
                JUDGE                                       JUDGE
      
   






    Tandale/-2016





 

 
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