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

The Akola Municipal Corporation ... vs Atul S/O Maganlal Patel And ...
2016 Latest Caselaw 2768 Bom

Citation : 2016 Latest Caselaw 2768 Bom
Judgement Date : 13 June, 2016

Bombay High Court
The Akola Municipal Corporation ... vs Atul S/O Maganlal Patel And ... on 13 June, 2016
Bench: Z.A. Haq
     Judgment                                              1                             wp851.16+12.odt




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




                                                               
                                   WRIT PETITION NO. 851  OF 2016
                                               WITH




                                                              
                                   WRIT PETITION NO. 856  OF 2016
                                               WITH
                                   WRIT PETITION NO. 857  OF 2016
                                               WITH
                                   WRIT PETITION NO. 858  OF 2016




                                                
                                               WITH
                              ig   WRIT PETITION NO. 859  OF 2016
                                               WITH
                                   WRIT PETITION NO. 860  OF 2016
                                               WITH
                                   WRIT PETITION NO. 861  OF 2016
                            
                                               WITH
                                   WRIT PETITION NO. 862  OF 2016
                                               WITH
                                   WRIT PETITION NO. 863  OF 2016
      

                                               WITH
                                   WRIT PETITION NO. 864  OF 2016
   



                                               WITH
                                   WRIT PETITION NO. 865  OF 2016





     WRIT PETITION NO. 851/2016.

     1.       The Akola Municipal Corporation
              through its Commissioner, Akola,
              Tahsil & District : Akola.  





     2.       The Commissioner, Akola Municipal
              Corporation, Akola, Tahsil & District 
              Akola. 
              (Ori. Defendant Nos. 1 & 2 On R.A.)


                                                                             ....  PETITIONERS.


                                            //  VERSUS //




    ::: Uploaded on - 30/06/2016                               ::: Downloaded on - 30/07/2016 05:14:23 :::
      Judgment                                            2                             wp851.16+12.odt




                                                                                     
     1. Sau. Sheela W/o. Naresh Rathi, 
        Aged about 60 yrs., Occupation :




                                                             
        Business,

     2. Sau. Nirmala W/o. Rajendra Rathi,
        Aged 58 yrs., Occupation : Business,




                                                            
          Both R/o.  Rajendra Apartment,
          Gaurakshan Road, Akola, Tahsil and
          District : Akola (Ori. Plff. on R.A.) 




                                              
     3. State of Maharashtra through Collector,
        Akola, Tahsil & District : Akola 
                             
        (Ori. Deft. No.3 on R.A.)

                                                                       .... RESPONDENTS
                                                                                              . 

___________________________________________________________________

Shri A.M.Ghare, Advocate for Petitioners. Shri C.S.Kaptan, Sr. Adv. i/b.Shri M.G.Sarda & S.S.Sarda, Advocates for Respondent Nos. 1 & 2.

Ms H.N.Prabhu, A.G..P. For Respondent No.3.

___________________________________________________________________

WITH

WRIT PETITION NO. 856/2016.

1. The Akola Municipal Corporation

through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District

Akola.

(Ori. Defendant Nos. 1 & 2 On R.A.)

.... PETITIONERS.

// VERSUS //

1. Jaikisan Sundarlal Kalantri, Aged 58 yrs., Occupation :

        Business,




      Judgment                                          3                             wp851.16+12.odt




                                                                                   
                                                           

2. Laxminarayan Sunderlal Kalantri, Aged about 62 yrs., Occupation : Business,

Both R/o. Ramnagar, Behind LRT

Commerce College, Akola, Tahsil and District : Akola (Ori. Plff. on R.A.)

3. State of Maharashtra through Collector, Akola, Tahsil & District : Akola

(Ori. Deft. No.3 on R.A.) ig .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri J.B.Gandhi, Advocate for Respondent Nos. 1 & 2.

Ms H.N.Prabhu, A.G..P. For Respondent No.3. ___________________________________________________________________

WITH

WRIT PETITION NO. 857/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola.

(Ori. Defendant Nos. 1 & 2 On R.A.)

.... PETITIONERS.

// VERSUS //

1. Atul S/o. Maganlal Patel, Aged 58 yrs., Occupation :

Business, R/o. Radhakisan Plot, Akola, Tahsil & District : Akola (Ori. Plff. on R.A.)

Judgment 4 wp851.16+12.odt

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola

(Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners.

Shri R.L.Khapre, Shri A.G.Lohiya & Shri S.M.Agrawal, Adv. for Resp. No. 1. Ms H.N.Prabhu, A.G..P. For Respondent No.2. ___________________________________________________________________

WITH

WRIT PETITION NO. 858/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola.

(Ori. Defendant Nos. 1 & 2 On R.A.) .... PETITIONERS.

// VERSUS //

1. Shri Mohanpalsingh Baldevsingh Mallhi,

Aged 42 yrs., Occupation : Business, R/o. Maillin Niwas, Behind NCC Office, Gandhi Nagar (East), Akola, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.)

.... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri S.S.Khedkar, adv. h/f. Shri S.Chinchbankar, Adv. for Respondent No.1. Ms H.N.Prabhu, A.G..P. For Respondent No.2. ___________________________________________________________________

WITH

Judgment 5 wp851.16+12.odt

WRIT PETITION NO. 859/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola. (Ori. Defendant Nos. 1 & 2 On R.A.)

.... PETITIONERS.

// VERSUS //

1. Dwarkadas S/o. Chandanmal Agrawal, Aged 65 yrs., Occupation : Business, R/o. Mahajani Plots, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.)

.... RESPONDENTS .

___________________________________________________________________

Shri A.M.Ghare, Advocate for Petitioners. Shri A.G.Lohia and Shri S.M.Agrawal, Advs. for Respondent No.1. Ms H.N.Prabhu, A.G..P. For Respondent No.2. ___________________________________________________________________

WITH

WRIT PETITION NO. 860/2016.

1. The Akola Municipal Corporation

through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola.

(Ori. Defendant Nos. 1 & 2 On R.A.)

.... PETITIONERS.

                                        //  VERSUS //




      Judgment                                        6                             wp851.16+12.odt




                                                                                 
     1. Sachin S/o. Subhash Zope, 

Aged 32 yrs., Occupation : Business,

R/o. Amankha Plots, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector,

Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners.

Shri M.G.Sarda & Shri S.S.Sarda, Advs. for Respondent No.1. Ms H.N.Prabhu, A.G..P. For Respondent No.2.

___________________________________________________________________

WITH

WRIT PETITION NO. 861/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola,

Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola. (Ori. Defendant Nos. 1 & 2 On R.A.) .... PETITIONERS.

// VERSUS //

1. Shri Dinesh S/o. Murlidhar Lulla, Aged 40 yrs., Occupation : Business, R/o. Gandhi Nagar, Sindhi Camp, Akola, Tahsil & District : Akola

(Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri R.M.Tahaliyani, Advocate for Respondent No.1. Ms H.N.Prabhu, A.G.P. For Respondent No.2. ___________________________________________________________________ WITH

Judgment 7 wp851.16+12.odt

WRIT PETITION NO. 862/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola. (Ori. Defendant Nos. 1 & 2 On R.A.) .... PETITIONERS.

// VERSUS //

1. Kisanrao Wamanrao Ingole,

Aged 42 yrs., Occupation : Business, through its P.O.A. Kisanrao Shivram Borade, Aged 50 yrs., R/o. Shivajinagar, Old City Akola, Tahsil & District : Akola

(Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola

(Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri S.A.Mohta, Advocate for Respondent No.1. Ms H.N.Prabhu, A.G.P. For Respondent No.2. ___________________________________________________________________

WITH

WRIT PETITION NO. 863/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola, Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola. (Ori. Defendant Nos. 1 & 2 On R.A.)

.... PETITIONERS.

                                      //  VERSUS //





      Judgment                                        8                             wp851.16+12.odt




                                                                                 

1. Yonus Khan S/o. Yousuf Khan, Aged 45 yrs., Occupation : Business,

R/o. Dahihanda Bes, Old City, Akola, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________

Shri A.M.Ghare, Advocate for Petitioners. Shri S.A.Mohta, Advocate for Respondent No.1.

Ms H.N.Prabhu, A.G.P. For Respondent No.2. ___________________________________________________________________

WITH

WRIT PETITION NO. 864/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola,

Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola.(Ori. Defendant Nos. 1 & 2 On R.A.) .... PETITIONERS.

// VERSUS //

1. Ramlal S/o. Shankarlal Kothari, Aged 68 yrs., Occupation : Business, through its P.O.A. Chetan Ramanlal Kothari, R/o. Kothari Bhawan, Near

Jain Temple, Akola, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.) .... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri S.S.Khedkar, adv. h/f. Shri S.Chinchbankar, Adv. for Respondent No.1. Ms H.N.Prabhu, A.G..P. For Respondent No.2. ___________________________________________________________________

Judgment 9 wp851.16+12.odt

WITH

WRIT PETITION NO. 865/2016.

1. The Akola Municipal Corporation through its Commissioner, Akola,

Tahsil & District : Akola.

2. The Commissioner, Akola Municipal Corporation, Akola, Tahsil & District Akola.

(Ori. Defendant Nos. 1 & 2 On R.A.) ig .... PETITIONERS.

// VERSUS //

1. Shri Manoharbhai Laxmandas Sadhawani, Aged 42 yrs., Occupation : Business,

R/o. Paki Kholi, Sindhi Camp, Akola, Tahsil & District : Akola (Ori. Plff. on R.A.)

2. State of Maharashtra through Collector, Akola, Tahsil & District : Akola (Ori. Deft. No.3 on R.A.)

.... RESPONDENTS .

___________________________________________________________________ Shri A.M.Ghare, Advocate for Petitioners. Shri S.S.Khedkar, adv. h/f. Shri S.Chinchbankar, Adv. for Respondent No.1. Ms H.N.Prabhu, A.G..P. For Respondent No.2.

___________________________________________________________________

CORAM : Z.A.HAQ, J.

DATED : JUNE 13, 2016.

ORAL JUDGMENT :

1. Heard learned advocates for the respective parties.

Judgment 10 wp851.16+12.odt

2. RULE. Rule made returnable forthwith.

3. These petitions are disposed of by common order as the facts

are similar and the same issue is involved.

4. The respondents/ plaintiffs filed civil suits contending that the

action of the Municipal Corporation in seeking to demolish the structures

occupied by the plaintiffs is illegal. The plaintiffs prayed for decree for

injunction restraining the Corporation from demolishing the structures. As

according to the plaintiffs, the structures were damaged/ partly demolished,

the plaintiffs also prayed for mandatory injunction directing the Municipal

Corporation to repair the structures or in the alternative to permit the

plaintiffs to repair the structures. In the civil suits, the plaintiffs filed

applications praying for temporary injunction.

5. The learned trial Judge by the order dated 3rd August, 2015

rejected the applications praying for temporary injunction. The order passed

by the trial Court was challenged before the District Court in appeals. The

appeals are allowed. The order passed by the trial Court is set aside and the

applications filed by the plaintiffs praying for temporary mandatory

injunction are allowed. The learned District Judge has directed the

Municipal Corporation to repair the structures. It is directed that if the

Judgment 11 wp851.16+12.odt

Municipal Corporation fails to repair the structures within eight weeks, the

plaintiffs are permitted to repair the structures and the cost of the repairs

are made subject to the judgment to be passed in the civil suits.

6. The petitioners being aggrieved by the order passed by the

learned District Judge have filed these petitions.

7.

According to the plaintiffs, their possession over the suit shops

is legal and authorized and they are in possession of the suit shops since

about 30 years.

8. The Municipal Corporation contends that the possession of the

plaintiffs over the suit shops is not legal. It is further contended by the

Municipal Corporation that the shops are required to be demolished to

enable the widening of road. Though exhaustive arguments are made on

behalf of the petitioners and the respondents on various points, in my view,

considering the facts of the case, interests of justice would be sub-served by

passing the following order :

i) The respondents are permitted to undertake repairs to their

respective structures at their cost and utilize the premises.

ii) The respondents will not be entitled to recover the cost of

repairs from the petitioners.

      Judgment                                               12                             wp851.16+12.odt




                                                                                         
                iii)      This   temporary   injunction   shall   be   operative   till   21st 




                                                                 
                          November, 2016.

                iv)       The   trial   Court   shall   dispose   of   the   civil   suit   till   21st 




                                                                

November, 2016, if necessary by conducting the trial of the

suits on day to day basis.

v) If the civil suits are not disposed till 21st November, 2016,

the trial Court is granted liberty to consider the applications

filed by the plaintiffs afresh, taking into consideration the

conduct of the parties and the fact as to whether the parties

have co-operated for disposal of the civil suits or not.

The petitions are disposed in the above terms. In the

circumstances, the parties to bear their own costs.

9. At this stage, Shri A.M. Ghare, learned advocate for the

petitioners has requested that this order be kept in abeyance for four weeks

to enable the petitioners to take appropriate further steps. However,

considering the directions given, in my view, no prejudice would be caused to

the petitioners if the repairs are undertaken by the respondents.

Hence, the request made on behalf of the petitioners is rejected.

JUDGE RRaut..

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter