Sunday, 14, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kailash S/O. Narayan Pachpor vs The Govt. Of Maha., Dept. Of ...
2016 Latest Caselaw 4657 Bom

Citation : 2016 Latest Caselaw 4657 Bom
Judgement Date : 11 August, 2016

Bombay High Court
Kailash S/O. Narayan Pachpor vs The Govt. Of Maha., Dept. Of ... on 11 August, 2016
Bench: V.A. Naik
                                                                           wp.1188.16
                                           1




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




                                                      
                                          ...

WRIT PETITION NO. 1188/2016 WITH

WRIT PETITION NO. 1189/2016 WITH WRIT PETITION NO. 1190/2016 WITH

WRIT PETITION NO. 1191/2016 ig WITH WRIT PETITION NO. 1192/2016 WITH WRIT PETITION NO. 1193/2016

WITH WRIT PETITION NO. 1194/2016 WITH WRIT PETITION NO. 1195/2016

WITH WRIT PETITION NO. 1196/2016

WITH WRIT PETITION NO. 1197/2016 WITH WRIT PETITION NO. 1198/2016

WITH WRIT PETITION NO. 1199/2016 WITH WRIT PETITION NO. 1200/2016

1) WRIT PETITION NO.1188/2016

Kailash s/o Narayan Pachpor Aged 29 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

wp.1188.16

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies

Taluka level Committee

Buldana cum Member Secretary of

formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

2) WRIT PETITION NO.1189/2016

Sheshrao s/o Namdev Deshmukh Aged 72 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar

District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar

wp.1188.16

Maharashtra State, Pune-1.

3) District Deputy Registrar of

Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies

Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
                                         
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner

Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

3) WRIT PETITION NO.1190/2016

Suresh s/o Harlal Rathod Aged 70 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

wp.1188.16

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee

formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS




                                                                                    

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

4) WRIT PETITION NO.1191/2016

Gajanan s/o suryabhan Jadhav Aged 50 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale





                                                                                                                wp.1188.16





                                                                                                                   
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS




                                                                                     

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5.

............................................................................................................................

5) WRIT PETITION NO.1192/2016

Ramesh s/o Meram Rathod

Aged 50 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar

District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar

Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee

formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

wp.1188.16

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

6) WRIT PETITION NO.1193/2016

Punjabai w/o Vishnu Dhanore Aged 55 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar

District: Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra

Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar

Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed

under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

7) WRIT PETITION NO.1194/2016

Subhash s/o Dattatray Pachpor Aged 29 years, occu: Agriculturist

wp.1188.16

R/o Jalgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
    



              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner

Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

8) WRIT PETITION NO.1195/2016

Ramdas s/o Tulsiram Wankhede Aged 63 years, occu: Agriculturist R/o Deulgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation

wp.1188.16

Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies

Buldana cum Member Secretary of Taluka level Committee

5)

formed under Debt Relief Scheme.

Kailash s/o Radhakrushna Dhawale R/o House No.55, Viraj Park

Malvihar, Tah. & Dist. Buldana. . .. ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5.

............................................................................................................................

9) WRIT PETITION NO.1196/2016

Vinod s/o sitaram Dhawale Aged 38 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of

wp.1188.16

Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS




                                                                    

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner

Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5.

............................................................................................................................

10) WRIT PETITION NO.1197/2016

Gopal s/o Bhikaji Surve

Aged 29 years, occu: Agriculturist R/o Jalgaon Sakarsha, Tah. Mehkar

District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar

Maharashtra State, Pune-12.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee

wp.1188.16

formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale




                                                                                     
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner

Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

11) WRIT PETITION NO.1198/2016

Kashibai w/o Madan Rathod

Aged 62 years, occu: Agriculturist R/o Deulgaon-Sakarsha, Tah. Mehkar

District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra

Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-1.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 
              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

wp.1188.16

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

12) WRIT PETITION NO.1199/2016

Sohan s/o Manikchand Jain Aged 50 years, occu: Agriculturist R/o Deulgaon- Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1)

The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya,

Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar Maharashtra State, Pune-12.

3) District Deputy Registrar of Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies

Buldana cum Member Secretary of Taluka level Committee formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 





              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................

wp.1188.16

13) WRIT PETITION NO.2000/2016

Vasudev s/o Kisan Sardar

Aged 52 years, occu: Agriculturist R/o Deulgaon- Sakarsha, Tah. Mehkar District; Buldana. ..PETITIONER

v e r s u s

1) The Government of Maharashtra Department of Cooperation Marketing & Textile, Mantralaya, Mumbai: Through its Secretary.

2) Commissioner of Cooperation and Registrar

Maharashtra State, Pune-1.

3) District Deputy Registrar of

Cooperative Societies, Buldana cum-

Member Secretary of District Level Committee formed under Debt Relief Scheme.

4) Assistant Registrar of Cooperative Societies

Buldana cum Member Secretary of Taluka level Committee

formed under Debt Relief Scheme.

    5)        Kailash  s/o Radhakrushna Dhawale
              R/o House No.55, Viraj Park 





              Malvihar, Tah. & Dist.  Buldana. .   ..                                              ...RESPONDENTS

...........................................................................................................................

Mr. P.B. Patil, Advocate for petitioner Mrs.Kalyani Deshpande, Assistant Government Pleader for

Mr. G.G.Mishra, Advocate for respondent No.5. ............................................................................................................................





                                                                                              wp.1188.16





                                                                                                
                                                CORAM:    SMT. VASANTI  A  NAIK   &
                                                               SMT . SWAPNA JOSHI, JJ
                                                                                     . 
                                                DATED :        11th August, 2016




                                                                       

ORAL JUDGMENT: (PER SMT.VASANTI A. NAIK, J.)

Since the issue involved in these Writ Petitions is similar and

since the order of the District Level Committee that was required to consider

the proposal of the petitioners, as per the Debt Relief Policy of the State

Government in Government Resolution, dated 10.4.2015, has rejected the

proposals of the petitioners, by a common order the petitions are heard

together and are decided by this common judgment.

Rule. Rule made returnable forthwith. The Petitions are heard

finally at the stage of admission, with the consent of the learned counsel for

the parties.

2. All the petitioners herein, had obtained loan from the money-

lenders that were holding a valid money-lending license. It is the case of the

petitioners that during the past few years, there were scanty rains in the State

of Maharashtra and the yield of the crops was marginal. Considering the

pitiable condition of the farmers and their inability to pay the debts, the

Government framed the Debt Relief Scheme as per the Government

Resolution dated 10.4.2015, thereby permitting the waiver of the loans to the

deserving farmers. It is the case of the petitioners that the aforesaid scheme

wp.1188.16

was framed, with a view to prevent suicides due to the heavy debts incurred

by the farmers and due to the marginal yield of the crops. As per clauses 3

and 4 of the Policy, a money-lender was required to sent the proposal for

waiver of the loan/debt of the farmers, like the petitioners to the Taluqa Level

Committee. It is not in dispute that in these cases, the money-lender with a

valid money-lending licence had submitted the proposals of the petitioners

herein, to the Taluqa Level Committee for grant of benefit of the Debt Relief

Scheme, to the petitioners. The Taluqa Level Committee recommended the

cases of the petitioners to the District Level Committee. The District Level

Committee, by a common order dated 30.12.2015, rejected the proposals of

all the petitioners, while accepting the proposals of some others.

3. Shri P.B. Patil, the learned counsel for the petitioners submitted

that the District Level Committee has acted in a very high-handed manner in

rejecting the proposals of the petitioners while accepting the proposals of some

other farmers. It is submitted that the District Level Committee was required

to physically verify the fields and also verify whether the loan amount was

utilised, for the purpose for which it was secured. It is submitted that in the

case of several petitioners, the physical verification was admittedly not done

by the District Level Committee, as the petitioners were not present on the

spot. It is stated that no notice was issued to the petitioners asking the

petitioners to remain present on the field on a particular day and the

wp.1188.16

petitioners were therefore not expected to remain present at the time of the

visit of the members of the District level Committee. It is stated that the

physical verification ought to have been made in the presence of the

petitioners and some opportunity ought to have been granted to the

petitioners to explain that they had utilised the loan amount only for the

purpose for which the loan was secured. It is stated that in respect of some

other petitioners, the District Level Committee has rejected the claims on the

ground that the land of the said petitioners was small and the loan amount

was disproportionate to the extent of the land for which it was secured. It is

stated that though according to the District Level Committee the land of some

of the petitioners whose claims have been rejected on that ground were small

and the loan amount was more, the District Level Committee, by the very

same order has accepted the proposals of several other farmers whose lands

were equally small and the loan amount was the same or more. It is submitted

that since such an action on the part of the District Level Committee is clearly

arbitrary and discriminatory. It is submitted that the object of the Debt Relief

Scheme is to provide some succor to the farmers who were losing their lives in

view of the heavy debts that were incurred by them, the rejection of the

claims of two claimants on the ground that the money-lenders from whom

they had secured the loan were holding the money lending license within the

jurisdiction of Buldana District, the lands of these petitioners were situated

on the border-line of Buldana and Akola Districts is improper. It is stated that

wp.1188.16

the rejection of the claim of the two petitioners on this ground would be in

violation of the Debts Relief Policy, that is framed by the Government, as per

the Government Resolution, especially clause (3) of paragraph 1 of the policy.

It is stated that the entire approach on the part of the District Level

Committee in deciding the proposals of the petitioners and the other land

holders, is clearly arbitrary and it would be necessary in the circumstances of

the case, to direct the District Level Committee to reconsider the claims of the

petitioners in accordance with law. It is stated that if the benefit of the policy

could be given to the other land-holders whose lands were small and the loan

was large, the District Level Committee could not have accepted the proposal

of the similarly situated land-holders/ agriculturists whose lands were equally

small and loan amount was equal or more than the loan secured by some of

the petitioners. It is stated that though from the physical verification report in

respect of some of the petitioners, it is absolutely clear that the amount

secured by these petitioners towards loan was utilized for the purpose for

which it was secured, the District level Committee has rejected the proposals

of the petitioners. It is stated that it is not necessary under the Policy to

secure the loan only for the purpose of agriculture and if a farmer has

secured the loan for medical expenses, in view of the ailments suffered by him

or his family members, the District Level Committee is not entitled to reject

the proposal. It is stated that it is not stated in the policy of the Government

that loan waiver would be only in respect of the agricultural loan.

wp.1188.16

4. Mrs. K.R.Deshpande, the learned Assistant Government Pleader

appearing on behalf of the respondents 1 to 4, supported the order of the

District Level Committee. It is submitted that though certain members that

were deputed by the District Level Committee went to the respective spots for

verification, since the petitioners were not present, the physical verification

could not be made. It is stated that as per the Policy, it would be necessary for

a claimant to have his landed property in the District of Buldana if the loan is

secured from a money-lender of Buldana. The learned Assistant Government

Pleader referred to the clarification, to the Government Resolution dated 18 th

June, 2015. It is, however, fairly admitted after perusing the chart

incorporated in the impugned order that the proposals of some of the debtors/

claimants whose lands were equally small and who have secured the loan to

the extent of the loan amount secured by some of the petitioners, their

proposals were accepted by the District Level Committee. It is stated that the

loan is required to be secured by a claimant under the policy, only for

agricultural purposes. It is however fairly admitted that the petitioners were

not informed about the date on which the physical verification was to be made

and that they should remain present on the spot on a particular day and

particular time. In the circumstances of the case, the learned Assistant

Government Pleader states that an appropriate order may be passed.

5. Mr. Gopal Mishra, the learned counsel for the respondents

wp.1188.16

-money lender submits that the respondent-money lenders are having a valid

money lending license that could be operated within the District of Buldana.

It is stated that the accounts of the money-lender were duly audited before

the scheme was floated by the State Government, by the Government

Resolution dated 10.4.2015. It is stated that after considering the individual

cases of the debtors, the money-lender had rightly submitted the proposal of

the said debtors including the petitioners to the Taluqa Level Committee, for

verification. It is stated that though the Taluqa Level Committee has rightly

recommended the cases of the petitioners, the District Level Committee has

illegally rejected the claims. The learned counsel states that a direction would

be necessary to the District Level Committee to consider the proposals of the

petitioners favourably and grant the benefit of the Debt Relief Scheme to

them.

6. On hearing the learned counsel for the parties and on a perusal

of the impugned order, as also the Government Resolution, we find that the

District Level Committee has not properly conducted itself in deciding the

proposals of the petitioners and the other claimants. It appears that the

respondents/money-lenders had submitted the proposals of the petitioners

and several others to the Taluqa Level Committee for grant of benefit under

the Debt Relief Scheme, to them. The Taluqa Level Committee, on verifying

the facts in the case of each of the petitioners, had prepared a favourable

wp.1188.16

report and had forwarded the proposals of the petitioners to the District Level

Committee along with the proposal of the other claimants, for passing

appropriate orders and granting benefit to them. The members of the District

Level Committee have conducted the physical verification without informing

the concerned parties. It was not expected of the District Level Committee to

conduct the physical verification without any intimation to the concerned. It

was necessary for the District Level Committee to have informed the date on

which it intended to conduct the physical verification, so that each of the land

holders/debtors, who could be benefitted by the Scheme, could explain as

to how he has utilised the amount that was secured by him/her from the

money lenders, as loan. The Inspecting team went to the spot only once and

since some of the petitioners were not present on the spot, the physical

verification was not done in respect of those petitioners, at all. Though the

physical verification was done in respect of some of the petitioners and a

favourable report was submitted, that report is not considered by the District

Level Committee in the right perspective and the proposals of those petitioners

are also rejected. The District Level Committee rejected the proposals of some

of the petitioners, solely on the ground that the extent of the land owned and

possessed by them was small and the loan amount secured by them from the

bank was disproportionate to the extent of the land. While rejecting the claim

of some of the petitioners on this ground, the District Level Committee appears

to have accepted the claims of some others whose lands were equally small

wp.1188.16

and the loan was equal to the loan amount secured by the petitioners or was

even more. We find that the action on the part of the District Level Committee

in rejecting the proposals of some the petitioners on this ground, while

accepting the proposals of some other similarly situated debtors/claimants is

clearly arbitrary and discriminatory. We, prima facie, do not find anything

in the policy laid down in the Government Resolution dated 10.4.2015 that

provides that the agricultural field-property should be located only within

Buldana District. Even otherwise, it is the case of the two petitioners whose

proposal is rejected that their agricultural lands are situated just beyond the

boundary-line of Buldana District. It appears that the claims of the two

petitioners have been rejected on this count. Since the District Level

Committee has not done the physical verification in respect of some of the

petitioners, has not favourably considered the report as regards the physical

verification in respect of some petitioners in a proper manner and since the

claim of some petitioners have been rejected on the ground that the loan

amount was disproportionate to the extent of the land possessed by them,

while accepting the proposals of similarly situated debtors/claimants, the

impugned order is bad in law. In our view, it would be necessary, in the

circumstances of the case, to set aside the order of the District Level

Committee, so far as the petitioners are concerned and direct the District

Level Committee to reconsider their cases, in accordance with law. It would

not be proper to consider setting aside the entire order of the District Level

wp.1188.16

Committee as the claimants/debtors, whose proposals are accepted, are not

the parties to the petitions and the petitioners have also not made any

grievance against them.

7. Hence, for the reasons aforesaid, the Writ Petitions are partly

allowed. The impugned order is quashed and set aside. The respondent no.3

District Level Committee is directed to reconsider the proposal of the

petitioners in accordance with law, within four months.

Rule is made absolute in the aforesaid terms, with no order as to

costs.

                             JUDGE                                    JUDGE
       


    sahare
    







                                                                             wp.1188.16





                                                                               
                               C E R T I F I C AT E

       "     I certify that this Judgment/Order uploaded is a true




                                                       

and correct copy of original signed Judgment/Order."

Uploaded by: N.B.Sahare P.S.

Uploaded on: 16.08.2016.

wp.1188.16

 
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 : MAIMS

 
 
Latestlaws Newsletter