Citation : 2017 Latest Caselaw 2100 Bom
Judgement Date : 2 May, 2017
wp.3773.09+
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT NAGPUR, NAGPUR.
...
WRIT PETITION NO. 3773/2009 AND WRIT PETITION NO. 3774/2009
WRIT PETITION NO. 3773/2009
1) Rambhau s/o Narayan Tejankar Aged about 60 years, occu: Agriculturist
2) Tukaram s/o Durga Kalal Aged about 65 years, occu: Agriculturist
3) Gulabrao s/o narayan Tejankar Aged about 63 years, occu: Agriculturist
4) Madhaorao s/o Syamrao Tejankar Aged about 55 years, occu: Agriculturist
5) Dhananjay s/o Sahebrao Tejankar Aged about 30 years, occu: Agriculturist
6) Bhikaji s/o Bhaurao Tejankar Aged about 45 years, occu: Agriculturist
7) Asaram s/o Laxman Chougule Aged about 50 years, occu: Agriculturist
8) Narayan s/o Bhaurao Tejankar Aged about 40 years, occu: Agriculturist
9) Ashru s/o Laxman Kusalkar Aged about 70 years, occu: Agriculturist
10) Pralhad s/o Tukaram Tejankar Aged about 52 years, occu: Agriculturist
wp.3773.09+
11) Kundlik s/o Laxman Kalal Aged about 55 years, occu: Agriculturist
12) Kasabai Shamrao Tejalkar Aged about 70 years, occu: Agriculturist
All are R/o Wadgaon Tejan Tq.Lonar, Dist.Buldana. ..PETITIONERS
v e r s u s
1) The State of Maharashtra Through Principal Secretary Department of Revenue and Forest Mantralaya, Mumbai-32.
2) The Under Secretary
Revenue and Forest Department
Mantralaya, Mumbai
3) The Collector, Buldana.
4) The Special Land Acquisition Officer
Medium Irrigation Works
(MIW) Buldhana.
5) The Tahsildar, Lonar, Dist.Buldana,
6) Shri B.R.Gavit
The Under Secretary,
Revenue and Forest Department,
Mantralaya, Mumbai-32.
7) The Vidarbha Irrigation Development Corporation
Sinchan Seva Bhawan
Civil Lines, Nagpur
Through Executive Director.
wp.3773.09+
8) The Executive Engineer,
Buldana Irrigation Division,
Buldana. ...RESPONDENTS
WRIT PETITION NO. 3774/2009
1) Mohammad Jamir Sheikh Hanif
Aged about 47 years, occu: Agriculturist R/o Sultanpur ,Tq.Lonar, Dist. Buldana.
2) Sheikh Rashid Sheikh Nahif Aged about 57 years, occu: Agriculturist R/o Sultanpur, Tq.Lonar Dist. Buldana.
3) Prakash s/o Narayan Sirsath Aged about 40 years, occu: Agriculturist R/o Pardi Sirsath Tq.Lonar Dist. Buldana.
4) Arun s/o Narayan Sirsath Aged about 30 years, occu: Agriculturist R/o Pardi Sirsath, Tq.Lonar Dist. Buldana.
5) Santosh s/o Gulab Sirsath Aged about 25years, occu: Agriculturist R/o Pardi Sirsath Tq.Lonar Dist. Buldana.
6) Narayan s/o Madhaorao Sirsath Aged about 65 years, occu: Agriculturist R/o Pardi Sirsath, Tq.Lonar Dist. Buldana.
7) Narayan s/o Bhaurao Tejankar Aged about 65 years, occu: Agriculturist R/o Wadgaon Tejan, Tq.Lonar Dist. Buldana.
8) Asnil Anandrao Gaware Aged about 42 years, occu: Agriculturist R/o Pardi Sirsath, Tq.Lonar Dist. Buldana. ..PETITIONERS
wp.3773.09+
v e r s u s
1) The State of Maharashtra Through Principal Secretary Department of Revenue and Forest Mantralaya, Mumbai-32.
2) The Under Secretary
Revenue and Forest Department
Mantralaya, Mumbai
3) The Collector, Buldana.
4) The Special Land Acquisition Officer
Medium Irrigation Works
(MIW) Buldhana.
5) The Tahsildar, Lonar, Dist.Buldana,
6) Shri B.R.Gavit
The Under Secretary,
Revenue and Forest Department,
Mantralaya, Mumbai-32.
7) The Vidarbha Irrigation Development Corporation
Sinchan Seva Bhawan
Civil Lines, Nagpur
Through Executive Director.
8) The Executive Engineer,
Buldana Irrigation Division,
Buldana. ...RESPONDENTS
...........................................................................................................................
Mr. F.T. Mirza, Advocate for the petitioners Mrs. Geeta Tiwari, Assistant Government Pleader for Respondents 1 to 6 Shri Godbole, Adv.h/for Mr. S.G.Jagtap, Advocate for Respondent no.7-VIDC ...........................................................................................................................
wp.3773.09+
CORAM: SMT. VASANTI A. NAIK &
MRS . SWAPNA JOSHI, JJ
.
DATED : 2 May, 2017
nd
ORAL JUDGMENT: (PER SMT. VASANTI A. NAIK, J.)
Leave is granted to amend the prayer clause in both the petitions. The
amendment should be carried out forthwith.
By these petitions, initially, the petitioners had challenged the
communication of the respondent no.2-Revenue and Forests Department,
dated 6.8.2009, informing the petitioners that since the award in the land
acquisition proceedings initiated for the acquisition of the land of the
petitioners is passed, the proceedings cannot be closed and the land of the
petitioners cannot be released under section 48 of the land Acquisition Act,
1894. In view of the coming into force the Right to Fair Compensation and
Transparency in Land Acquisition, Rehabilitation and Resettlement Act 2013,
the petitioners have amended the Writ Petitions and have sought a declaration
that the land acquisition proceedings in respect of the land of the petitioners
have lapsed, in view of the provisions of Section 24 (2) of the Act of 2013.
The land of the petitioners was sought to be acquired by the State
Government for the rehabilitation of the persons affected by Borkhedi Minor
Irrigation Tank Project. The Section 6 notification was issued on 12.04.2007.
The petitioners had filed an application under section 48 of the Act seeking
wp.3773.09+
withdrawal from the acquisition proceedings. On 06.08.2009, the petitioners
were informed that since an award was passed in the land acquisition
proceedings pertaining to the land of the petitioners on 02.06.2008, an order
under section 48 of the Act of 1894 could not have been passed in favour of
the petitioners. The petitioners had challenged the said order and in view of
the coming into force of the Act of 2013, by amending the Writ Petition, have
sought a declaration that the reservation of the land of the petitioners have
lapsed, in view of the provisions of Section 24 (2) of the Act of 2013.
Shri Mirza, the learned counsel for the petitioners, inter alia, submitted
that it would be necessary to declare, in the circumstances of the case that the
land acquisition proceedings in respect of the land of the petitioners have
lapsed, in view of the coming into force of the Act of 2013. It is stated that
under section 24(2) of the Act of 2013, there would be a lapsing of the
acquisition proceedings as the award in this case was passed on 02.06.2008,
ie, more than five years before the coming into force of the Act of 2013 and
the State Government has neither taken the possession of the land from the
petitioners nor has paid the compensation to them. It is stated that since the
award is passed more than five years before the coming into force of the Act of
2013 and since the respondents have not taken the possession of the lands
and have also not paid the compensation to the petitioners and/or have not
deposited the same in the Civil Court, the proceedings for the acquisition of
wp.3773.09+
the land of the petitioners have lapsed, in view of the provisions of Section
24(2) of the Act of 2013.
Mrs. Tiwari, the learned Assistant Government Pleader appearing on
behalf of the respondent nos. 1 to 6 states on instructions from the Special
Land Acquisition Officer that the possession of the land is still with the
petitioners and the respondents have neither paid the compensation to the
petitioners nor is the same deposited in the Civil Court. It is however stated
that the lands of the petitioners are required by the State Government as the
Vidarbha Irrigation Development Corporation have communicated to the State
Government that the lands could be acquired under the Act of 2013. It is
stated that the possession of the lands could not be secured as this Court had
restrained the respondents from taking possession of the lands of the
petitioners. It is submitted that though the Special Land Acquisition Officer
had offered the compensation to the petitioners, the petitioners have not
accepted the same.
The learned counsel for the VIDC submitted that the VIDC had tendered
the compensation payable to the petitioners, to the Special Land Acquisition
Officer on 13.08.2008 and there is no delay on the part of the VIDC, in
paying the compensation.
On a reading of the provisions of Section 24(2) of the Act of 2013,
wp.3773.09+
the declaration as sought by the petitioners needs to be granted. Admittedly,
the award was passed on 02.06.2008 and the Act of 2013 has came into
force on 01.01.2014. Though the award was passed more than five years
before the coming into force of the Act of 2013, the respondents have
admittedly not paid the compensation to the petitioners and have also not
deposited the same in the Civil Court. Since there was stay operating in favour
of the petitioners, the possession of the lands of the petitioners is not taken
by the respondents. In any case, since the respondents have not paid the
compensation to the petitioners till date and have also not deposited the same
in the Civil Court, in view of the provisions of Section 24(2) of the Act of 2013,
it would be necessary to declare that the land acquisition proceedings in
respect of the land of the petitioners have lapsed. Merely because the
compensation is paid by the acquiring body to the Special Land Acquisition
Officer, it cannot be said that the compensation is paid to the petitioners. If the
Special Land Acquisition officer had offered the compensation to the
petitioners and the petitioners had refused to accept the same, it was the duty
of the Special Land Acquisition Officer and/or the State Government to deposit
the amount of compensation in the Civil Court as per the provisions of the Act
of 1894. However this was not done and admittedly, the compensation is not
paid to the petitioners till date.
wp.3773.09+
Hence, for the reasons aforesaid, both the Writ Petitions are allowed.
It is hereby declared that the proceedings in respect of the land of the
petitioners have lapsed in view of the provisions of Section 24(2) of the Act of
2013.
Rule is made absolute in the aforesaid terms, with no order as to costs.
JUDGE JUDGE sahare
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!