Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sau. Seema W/O Mahendra Agrawal vs The Planning Authority, The ...
2016 Latest Caselaw 4160 Bom

Citation : 2016 Latest Caselaw 4160 Bom
Judgement Date : 26 July, 2016

Bombay High Court
Sau. Seema W/O Mahendra Agrawal vs The Planning Authority, The ... on 26 July, 2016
Bench: V.A. Naik
                                            1/7              2607WP4003.14+2-Judgment




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




                                                            
                         WRIT PETITION NO.  4003   OF    2014

     PETITIONER:-                     Ashok   s/o   Kamalkishore   Agrawal,   aged   50
                                      years,   Occpn.   Business,   resident   of   Kirti




                                                           
                                      Nagar, Gorakshan Road, Akola, Taluka and
                                      District Akola.  

                                         ...VERSUS... 




                                             
     RESPONDENTS :-                1) The   Planning   Authority,   i.e.   The
                              ig      Commissioner   of   Municipal   Corporation,
                                      Akola. 
                                   2) the   Incharge   Town   Planner,   Shri   Bute,
                            
                                      Municipal Corporation, Akola.  


                         WRIT PETITION NO.  4012   OF    2014

     PETITIONER:-                     Sau.   Seema   w/o   Mahendra   Agrawal,   aged
      


                                      34 years, Occpn. House wife, resident of Kirti
                                      Nagar, Gorakshan Road, Akola, Taluka and
   



                                      District Akola.  

                                         ...VERSUS... 





     RESPONDENTS :-                1) The   Planning   Authority,   i.e.   The
                                      Commissioner   of   Municipal   Corporation,
                                      Akola. 
                                   2) the   Incharge   Town   Planner,   Shri   Bute,
                                      Municipal Corporation, Akola.





                         WRIT PETITION NO.  4014   OF    2014

     PETITIONER:-                     Sanjay   s/o   Kamalkishore   Agrawal,   aged   43
                                      years,   Occpn.   Business,   resident   of   Kirti
                                      Nagar, Gorakshan Road, Akola, Taluka and
                                      District Akola.  

                                         ...VERSUS... 




    ::: Uploaded on - 30/07/2016                            ::: Downloaded on - 31/07/2016 00:11:21 :::
                                                  2/7                  2607WP4003.14+2-Judgment


     RESPONDENTS :-                  1) The   Planning   Authority,   i.e.   The




                                                                                              
                                        Commissioner   of   Municipal   Corporation,
                                        Akola. 




                                                                    
                                     2) the   Incharge   Town   Planner,   Shri   Bute,
                                        Municipal Corporation, Akola.

     ---------------------------------------------------------------------------------------------------




                                                                   
                       Mr. S. C. Mehadia, counsel for the petitioners.
                     Mr. S.V.Sohoni, counsel for the respondent No.1. 
                    Mrs. I.L. Bodade, counsel for the respondent No.2.
     ---------------------------------------------------------------------------------------------------




                                                   
                                             CORAM : SMT. VASANTI    A    NAIK &
                               ig                       MRS.SWAPNA JOSHI,  JJ.

DATED : 26.07.2016

O R A L J U D G M E N T (Per Smt.Vasanti A. Naik, J.)

Since the issue involved in these writ petitions is identical

and similar orders passed by the Municipal Corporation are challenged

therein, they are heard together and are decided by this common

judgment.

Rule. Rule made returnable forthwith. The writ petitions are

heard finally with the consent of the learned counsel for the parties.

By the orders passed by the concerned respondents under

the Maharashtra Land Revenue Code, the petitioners were granted

permission to convert their agricultural land to non-agricultural use.

According to the petitioners, the petitioners submitted the plans for

construction of the buildings on the sites that were permitted to be put

3/7 2607WP4003.14+2-Judgment

to non-agricultural use, in the year 2008 and the Municipal Corporation

granted the necessary sanction. Buildings were constructed by the

petitioners on the non-agricultural land. On 04.06.2013, the Municipal

Corporation demolished the compound wall on the eastern side of the

buildings of the petitioners. A suit for injunction was filed by the

petitioners before the trial Court and the trial Court directed the

respondent-Corporation, by a mandatory injunction, to reconstruct the

compound wall. In the meanwhile, on 27.09.2013, the respondent

-Corporation served the notice on the petitioners, under section 51 of

the Maharashtra Regional and Town Planning Act, 1966. The notice

was replied to, by all the petitioners. The petitioners were called for

personal hearing on 01.10.2013 but the hearing did not take place on

the said date. The hearing was then scheduled on 24.12.2013 and the

notice informing the petitioners about the next date of hearing was

posted by the Municipal Corporation on 23.12.2013 and the same was

received by the petitioners on 27.12.2013, as a result of which the

petitioners could not remain present before the Municipal Corporation

for personal hearing. Without informing the subsequent date of hearing

to the petitioners, by the impugned orders, the respondent-Corporation

cancelled the orders, sanctioning the plans of the petitioners, in the year

2008. The impugned orders are challenged by the petitioners in these

petitions.

4/7 2607WP4003.14+2-Judgment

Inter alia, it is submitted on behalf of the petitioners that the

impugned orders are liable to be set aside as they are passed in sheer

violation of the principles of natural justice. It is submitted that though

the Act provides for personal hearing, the petitioners were not provided

with an opportunity of hearing. It is stated that the hearing was fixed

on 22.11.2013 and the notices of hearing were received by the

petitioners on 27.12.2013. It is stated that if the petitioners received

the notice after 24.12.2013, it was well-nigh impossible for the

petitioners to attend the hearing on 24.12.2013. It is stated that after

the said date, the matter was not fixed for hearing on any subsequent

date and without hearing the petitioners, the impugned orders are

passed. It is further stated that the impugned orders could not have

been passed by the Town Planner of the Akola Municipal Corporation

as the Commissioner of the Akola Municipal Corporation would be the

competent authority to pass the orders.

Shri S. V. Sohoni, the learned counsel for the respondents,

has supported the impugned orders. It is, however, not disputed that

the petitioners were not actually heard by the Corporation before the

impugned orders were passed. It is also not disputed that the notices in

respect of the scheduled hearing on 24.12.2013 were received by the

petitioners on 27.12.2013. It is also admitted that the matter was not

fixed for hearing after 24.12.2013. It is, however, submitted by the

5/7 2607WP4003.14+2-Judgment

learned counsel, by referring to the second affidavit-in-reply filed on

behalf of the respondent-Authorities that the impugned orders are

passed, after considering the written submissions tendered by the

petitioners before the respondent-Authorities, on 16.01.2014. The

learned counsel for the respondents has stated that the entire

proceedings were conducted by the Commissioner of the Corporation

himself and he has also signed the order-sheet, however, the order was

passed by the Town Planner. It is stated that if this Court quashes and

sets aside the impugned order on the ground that hearing was not

afforded to the petitioners, the matters would be decided and the orders

would be passed by the Commissioner himself.

On hearing the learned counsel for the parties, we find that

the impugned orders are rather indefensible and cannot be sustained.

Admittedly, the petitioners were not heard either on the first date of

hearing i.e. 01.10.2013, or on the second date of hearing on

24.12.2013. On 01.10.2013 the hearing did not take place and the

petitioners were informed about the second date of hearing i.e.

24.12.2013 vide communications-notices that were received by the

petitioners on 27.12.2013. Since the petitioners received the notices on

27.12.2013, they could not remain present for the hearing on

24.12.2013. It was incumbent on the part of the Corporation-

     Authorities   to   have   fixed   the   date   of   hearing   after     24.12.2013   and





                                                6/7               2607WP4003.14+2-Judgment


should have decided the matter only after granting an opportunity of

hearing to the petitioners. It is admitted by the respondents that after

24.12.2013, the matter was not fixed for hearing at all.

Since the impugned orders are passed without giving an

opportunity of hearing to the petitioners, we partly allow the writ

petitions. The impugned orders are quashed and set aside. The

respondents may pass appropriate orders under Section 51 of the

Maharashtra Regional and Town Planning Act, after hearing the

petitioners. The petitioners undertake to appear before the Municipal

Commissioner of the Corporation on 09/08/2016 so that issuance of

notice to the petitioners could be dispensed with. Rule is made absolute

in the aforesaid terms with no order as to costs.

                                     JUDGE                                          JUDGE 





     SAHARE & KHUNTE






                                          7/7                2607WP4003.14+2-Judgment




                                                                                   
                                   C E R T I F I C A T E




                                                           

I certify that this Judgment uploaded is a true and correct copy of original signed Judgment.

Uploaded by : G.S.Khunte, Uploaded on : 30/07/2016 P.A.to Hon'ble Judge

 
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