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

Vithaldas Hiraji Thakkar And ... vs Rao S. Wankhede And Others
2017 Latest Caselaw 6778 Bom

Citation : 2017 Latest Caselaw 6778 Bom
Judgement Date : 5 September, 2017

Bombay High Court
Vithaldas Hiraji Thakkar And ... vs Rao S. Wankhede And Others on 5 September, 2017
Bench: B.P. Dharmadhikari
Judgment                                                                       wp481.98
                                         1



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



                          WRIT PETITION  No. 481 OF 1998
                                      WITH
                          WRIT PETITION NO. 996 OF 1997.

                                      ..........


WRIT PETITION  No. 481 OF 1998.

    1.  Vithaldas Hirji Thakkar.
    2.  Praveen Yadaorao Deshpande.
    3.  Bhaurao sityarampant Birewar
    4.  Ramesh Madhao Joshi.
    5.  Laxmikant Yadaorao Deshpande.
    6.  Santosh Jayant Godbole.
    7. Bhalchandra Sitaram Fadnaik.
    8.  Ambashankar keshaolal Devashri.
    9. Ratnakar Ganesh Kale.
   10.  S. Rajani Wasudeo Vishwekar.
                                      
        (Petitioner Nos. 1 to 6, 8 and 10
        deleted as per Courts order dt. 23.11.12)
        All residing at Tilak Nagar, Nagpur.                  ....PETITIONERS.


                                     VERSUS

   1.  Rao S. Wankhede,
       Plot no.3, Tilak Nagar, Nagpur.
       L.Rs. Of Respondent No.1.
       1[a] Shakun wd/o Rao. S. Wankhede,
       Aged about 70 years, Plot No.3, Tilak 
       Nagar, Nagpur.

       1[b] Rajesh s/o Rao. S. Wankhede,
       Aged about 35 years, Plot No.3, Tilak 
       Nagar, Nagpur.


  ::: Uploaded on - 06/09/2017                   ::: Downloaded on - 07/09/2017 02:11:34 :::
 Judgment                                                                      wp481.98
                                       2



       1[c] Umesh s/o Rao. S. Wankhede,
       Aged about 32 years, Plot No.3, Tilak 
       Nagar, Nagpur.

       1[d] Darshika w/o Deepak Patil,
       Aged about 46 years, Plot No.11-A, 
       Jotika, Daughter,
       Kasturba Layout, Behind NIT
       Swiming Pool, Nagpur-10.

  2. Ranjana daughter of Rao Wankhede,
     Plot no.3, Tilak Nagar, Nagpur.

  3. Chief Controller of Explosives,
     Old High Court Building, 
     Civil Lines, Nagpur.

  4. Nagpur Improvement Trust,
     through its Chairman, Sadar, Nagpur.

  5. Union of India,
     Environment and Pollution Department,
     New Delhi.

  6. Nagpur Municipal Corporation,
     department of Health, through Assistant
     Health Officer, Civil Lines, Nagpur.                    ....RESPONDENTS
                                                                            . 


                                    WITH


WRIT PETITION  No. 996 OF 1997.

  1. Keshav s/o Ramrao Dandige,
     (dead through L.Rs.)
     1-a] Sumati wd/o Keshav Dandige,
     Aged about 79 years, resident of 
     Ground Floor, Meghranjini apartment,
     2-A, Tilak Nagar, Nagpur - 440 010.


  ::: Uploaded on - 06/09/2017                  ::: Downloaded on - 07/09/2017 02:11:34 :::
 Judgment                                                                      wp481.98
                                           3



       1-b] Seema Avinash Kshirsagar,
       Aged about 59 years, resident of 
       1st Floor, Meghranjini apartment,
       2-A, Tilak Nagar, Nagpur - 440 010.

       1-c] Rekha Dilip Ghiya,
       Aged about 55 years, resident of 
       Ganga Palace, 146, Baji Prabhu Nagar,
       Nagpur.                                               ....PETITIONERS.


                                    VERSUS

   1. Nagpur Improvement Trust,
      through its Chairman, 
      Station, Road, Nagpur.

   2. The Corporation of the City of
      Nagpur, through its 
      Municipal Commissioner.

   3.  Station House Officer,
       Police Station, Ambazari, 
       Nagpur.

    3.   Major Rao S. Wankhede,
         Plot no.3, Tilak Nagar, Nagpur.
         (since deceased)

       [3-a] Shakun wd/o Rao. S. Wankhede,
       Aged about 70 years, Plot No.3, Tilak 
       Nagar, Nagpur.

       [3-b] Rajesh s/o Rao. S. Wankhede,
       Aged about 35 years, Plot No.3, Tilak 
       Nagar, Nagpur.

       [3-c] Umesh s/o Rao. S. Wankhede,
       Aged about 32 years, Plot No.3, Tilak 
       Nagar, Nagpur.


  ::: Uploaded on - 06/09/2017                  ::: Downloaded on - 07/09/2017 02:11:34 :::
 Judgment                                                                        wp481.98
                                         4



       [3-d] Darshika w/o Deepak Patil,
       Aged about 46 years, Plot No.11-A, 
       Jotika, Kasturba Layout, Behind NIT
       Swiming Pool, Nagpur-10.

       [3-e] Ranjana S Wankhede,
       Aged about 43 years, 
       Plot no.3, Tilak Nagar, Nagpur.

  4. Jyotika Gas and Domestic Appliances
     through Miss Ranjana d/o Rao
     Wankhede, 
     Plot no.3, Tilak Nagar, 
     Nagpur.

  5. The Chief Controller of Explosives,
     Old High Court Building,  Nagpur.

  6. Smt. Kamal wd/o Laxman Meshram,
     Aged about 62 years, r/o. 372,
     Gandhi Nagar, Nagpur.                                     ....RESPONDENTS
                                                                              . 


                        ----------------------------------- 
      Mr. A. Parchure with Mr. Deshpande and Mr. B.G. Kulkarni,  
                         Advocates for Petitioner.
Mr. M.G. Bhangde with Mr. Tapadiya, Advocates for Respondent Nos.3 and 
                          4 (W.P.No. 996/1997).
         Shri R.S. Sundram, Advocate for Explosive Department.
       Mr. S.M. Puranik, Advocate for Nagpur  Improvement Trust.
      Mr. J.B. Kasat,  Advocate for Nagpur Municipal Corporation.
                        ------------------------------------


                                 CORAM :  B. P. DHARMADHIKARI
                                               AND ROHIT B. DEO, JJ.
Date of Reserving the Judgment               :        03.08.2017

Date of Pronouncement                        :        05.09.2017



 Judgment                                                                               wp481.98





JUDGMENT.   (Per B.P. Dharmadhikari, J)


Petitioners in Writ Petition No. 996/1997, seek declaration that

respondent no.4 Jyotica Gas and Domestic Appliances cannot be allowed to

continue its storage godown of domestic gas cylinders on residential plot in

residential area. Petitioners also pray for quashing of building permit for

godown dated 21.03.1985, issued by the Nagpur Improvement Trust and

licence dated 17.04.1985, issued by the Deputy Chief Controller, Explosives

Department for the same. There is also a prayer to declare that provisions

followed and procedure adopted by the Nagpur Improvement Trust, by

Nagpur Municipal Corporation and by Chief Controller of Explosives, while

granting building permit and building licence for storage of LPG cylinders is

ultra vires to Constitution of India. Direction to respondent no.4 to shift its

activity away from the residential area and an order restraining it from

continuing the same in said area, is also sought for.

2. In Writ Petition No. 481/1998, the prayers are also on same lines

and against very same agency. Both the matters are therefore, clubbed

together for hearing.

3. Accordingly we have heard Shri Deshpande with Shri A. Parchure

Judgment wp481.98

and Shri B.G. Kulkarni, learned Counsel for the petitioners, Shri Puranik,

learned Counsel for respondent Nagpur Improvement Trust, Shri Kasat,

learned Counsel for respondent Nagpur Municipal Corporation and Shri

Bhangde, learned Senior Counsel with Shri Tapadia, learned counsel for the

concerned Gas Agency.

4. The location of godown i.e. Plot no.3 in Tilak Nagar is not in

dispute. Petitioners are residents of that area. The gas agency is operating

there since 1985. Respective counsel for petitioners state that plot no.3 is a

residential plot in a residential locality, and therefore, no commercial

activity can be carried out on it. They submit that all no objection

certificates issued to gas agency are therefore, without jurisdiction. Nagpur

Municipal Corporation sanctioned the godown plan on 21.03.1985 only

because one such godown was already sanctioned near Chatrapati Chowk in

Nagpur. They relied upon note dated 20.03.1985 in the file of Nagpur

Improvement Trust to show that then it was observed that as per Zoning

Regulations, the structure could have been sanctioned, but, then as it was to

be used as LPG Godown, need to consult Planning department was felt. It is

submitted that if width of the road is less than 15 meters, such construction

is not allowed. Plot in Hindustan Colony at Chhatrapati Chowk, was a

commercial plot abutting 15 meters wide road and hence, permission was

Judgment wp481.98

granted. Our attention is invited to reply filed by the Nagpur Improvement

Trust to show that there as per Greater Nagpur Zoning Regulations, 1946

particularly clause No.7, such a user is not allowed. Building bye laws i.e.

Development Control Rules as in force in 1990, are also relied upon to urge

that vide clause 2.0.2(38) showroom for distribution and sale of LPG gas is,

allowed, but, as per clause M-2.3 bulk storage of kerosene and bottled gas

for domestic consumption can be permitted in residential area with shopline

zone, if it is in independent building. In that event also, special permission is

required. Petitioners state that here the activity has been commenced in

1985 and hence, it is contrary to law.

5. Development Control Rules, which have come into force in the

year 2000 are again relied upon to urge that no such activity on plot no.3

can be tolerated. It is claimed that in 2000 DCR there is no provision for

locating such godown even on 15 meter wide road. They claim that no trade

and business involving any danger of fire or explosion can be allowed. It is

added that the establishment does now have necessary fire safety

arrangements.

6. Shri Puranik, learned counsel appearing for Nagpur Improvement

Trust submits that it gave no objection because all the neighbours, including

Judgment wp481.98

the petitioners gave no objection and hence, the activity could come up in

residential area. He invites attention to 1946 Zoning Regulations to urge

that there Clause 7 permit such user. According to him, 1990 Building

Control Rules (BCR) also allow it. The gas agency has necessary no

objection certificate from explosives department and hence objection of

petitioners is misconceived.

7. Shri Kasat, learned counsel appearing for respondent Nagpur

Municipal Corporation submits that the Corporation has become Planning

Authority for Tilak Nagar area on 27.02.2002, and building sanction was

given already on 21.03.1985, by the Nagpur Improvement Trust. He also

invites our attention to sketch of site to urge that it is practically an

independent site/building, which does not have any connection with any

residential quarter or portion.

8. Shri Bhangde, learned Senior Counsel points out that petitions as

filed are not bonafide. Earlier friend of petitioners and neighbour by name

Keshav Dandige had filed a Writ Petition No. 946/1997 for same reliefs

(accompanying matter). When it became clear that Shri Dandige had given

no objection for construction of godown, through other group of persons

Writ Petition No. 481/1998 came to be instituted for same purpose.

Judgment wp481.98

9. He further points out that user started in 1985 and present

petitions have been filed after more than 12 years thereafter, as such there is

huge and unreasonable delay. He relies upon the judgment reported at

(2010) 4 SCC 532 (Sawaran Lata and others .vrs. State of Haryana and

others) (Paragraph no. 10) and (2015) 11 SCC 347 (Sai Kripa Mangal

Karyalaya and others .vrs. Nagpur Municipal Corporation and others)

(paragraph no.23) to urge that petitioners therefore cannot seek such a

relief and grievance cannot be heard due to this delay or latches. He draws

support from a judgment delivered by this Court in Public Interest Litigation

No.47/2013 on 07.09.2016, particularly paragraph nos. 64, 69, 70, 75 to 80

thereof. He points out that building permission was granted on 21.03.1985,

and structure was constructed in the year 1985 itself. He invites our

attention to the no objection certificate given by Shri Keshav Dandige, which

has been filed on record of Writ Petition No. 996/1997.

10. According to him, after 1985 till the filing of these Writ Petitions,

there was no change in situation, and hence, grievance has been made with

oblique motive. Inviting attention to Section 133 of Criminal Procedure

Code he claims that if there was any noise pollution, remedy provided for

therein ought to have been resorted to. He substantiates his submission by

Judgment wp481.98

inviting attention to order dated 21.07.2010 in Writ Petition No. 120/2009.

11. AIR 1973 SC 908 (State of Bihar .vrs. Deokaran Nenshi and

another), (paragraph no.9) is relied upon by him to urge that this is not a

matter where continuous cause is being pointed out. He submits that 1990

Building Control Rules enable user as gas godown and appendix to these

Rules permits such user. He states that here the cylinders are stored in an

independent premises and hence, objection raised is erroneous and

misconceived. He argues that when this court was approached, Building

Control Rules of 1990 were in force. He draws support from the additional

reply filed by respondent nos. 1(A) to 1(D) and respondent no.2 in Writ

Petition No. 481/1998 to urge that construction of godown and user thereof

is permissible, as it is located in R-2 Zone on a road with width exceeding 15

meters. Note prepared by the Nagpur Municipal Corporation on 20.03.1985

in this respect is also relied upon by him.

12. While opposing Writ Petition No.996/1997, he states that

petitioner there has not filed complete Appendix 'M' for perusal of this Court.

To urge that in present circumstances, change in law is relevant and can be

looked into. He draws support from 1991 Supp (1) SCC 367 (Sheshrao

Jangluji Bagde .vrs. Bhaiyya Govindrao Karale and others) and (1999) 2

Judgment wp481.98

SCC 543 (Mathew M. Thomas and others .vrs. Commissioner of Income

Tax).

13. The Nagpur Improvement Trust is respondent no.6 in Writ Petition

No. 481/1998. It has placed a map showing gas godown at Tilak Nagar, as

document no.2 with its affidavit dated 26.07.2017. There the width of road

reflected of gas godown is shown to be 12 meters. In site plan placed on

record as Annexure-B along with the additional reply of respondent no.1A to

1D, width of this road is shown as 15.24 meters.

14. In a map placed on record along with return of said respondent,

distance of structure of godown as such from other plots has also been

shown. However, fact that plan was sanctioned on 21.03.1985 has not been

disputed by any body.

15. 1946 Zoning Regulations of Nagpur Improvement Trust, known as

Greater Nagpur Zoning Regulations, in Clause 7 state that selected non-

conforming uses of residential nature may be a Garage, Petrol Filling

Station, Hotels, Restaurant, Nursing Home, Charitable Home, Religious

Building, Schools, Clubs and "other similar uses". Such non-confirming use

has to be extended to residential use and having regard to the character of

Judgment wp481.98

neighbourhood, calculated to add to the amenities or welfare of the

residents Phrase. "other similar uses" employed at the end of this regulation 7

is wide enough and may support such godown. But, then, no arguments

have been advanced by the parties in this respect.

16. In preference thereto in 1985 after no objections from residents,

including petitioner (in Writ Petition No. 996/1999, now deceased),

building plan was sanctioned and permission was given to the gas agency.

On 01.02.1990 Building Bye laws and DCR of Nagpur Improvement Trust

came into force. As per bye-law no. M-2.3, in all independent

premises/building as per clause [4], bulk storage of kerosene and bottled gas

for domestic consumption with special written permission of the Authority,

is allowed in R-2 Zone. As per Clause M-2.2.1, all residential plots abutting

the road with width of 12 meters and above, the activity like repairing

garage, flour mill, Battery charging and repairing, including show room for

distribution and sale of L.P.G. and Coal fire shops are allowed. Thus, on the

date when present writ petitions were filed, above mentioned building bye

law and DCR which has come into force from 01.02.1990, supported the

activity of gas agency which was already established & functioning.

17. Perusal of judgment in case of State of Bihar .vrs. Deokaran

Judgment wp481.98

Nenshi and another, (supra), particularly paragraph no.9 shows that the

infringement there was complete on the owner failing to furnish the annual

returns by specified day. The regulations do not contain a provision holding

the owner or manager of the mine guilty of the offence, if he continues to

carry on mine without furnishing the return or then the offence continues

until requirement of regulation 3 is fulfilled. It has been held that

Regulation no. 3 did not render a continued disobedience or non

compliance, an offence. The Hon'ble Supreme Court has explained that as in

a case of construction of wall in contravention of building rules, offence

would be complete once and for all after the construction is over.

18. In Sawaran Lata and others .vrs. State of Haryana and others

(supra), in Paragraph no. 10, the Hon'ble Supreme Court finds that when

party does not approach court within reasonable time, judicial review is not

possible at a belated stage. Judgment in case of Sai Kripa Mangal

Karyalaya and others .vrs. Nagpur Municipal Corporation and others

(supra), in paragraph no.23, reveals that long delay of eight years in filing

the Writ Petition and absence of challenge to plan sanctioned by the

Municipal Corporation, was held fatal. In Public Interest Litigation No.

47/2013 (Citizen Forum for Equality .vrs. The State of Maharashtra and

others), in paragraphs mentioned supra, the Division Bench of this Court

Judgment wp481.98

has looked into the effect of delay at length. One of us (B.P. Dharmadhikari,

J) is party to that judgment. In present facts, when petitioners are

neighbours and with their express no objection the activity commenced or

and continued for almost 12 years without they lodging any protest; there is

all the more reason to conclude that such a belated challenge by them need

not or can not be entertained.

19. The grievance in relation to noise pollution has not been seriously

pressed and learned counsel for petitioners submitted that because of use of

rubber and other cushioning material that nuisance is substantially reduced.

However, the Division Bench of this Court in Writ Petition No.120/1999

(Dande Plots Mahila Kriti Simiti and another .vrs. Municipal

Corporation of Amravati and others) on 21.07.2010 in case of noise

pollution, found it appropriate to permit the petitioners to take recourse to

Section 133 of Criminal Procedure Code. Here, as the petitioners have not

approached immediately, it is apparent that if there is such nuisance again,

they should also take recourse to remedy under Section 133 of Criminal

Procedure Code.

20. We have already found that on the date of filing of the petitions,

the activity was legally permissible in residential area. The petitioners have

Judgment wp481.98

not countered the affidavits filed by the gas agency that its godown is on a

road which is 15 meters or more in width. Relevant Zoning Regulations

therefore allowed that activity after 01.02.1990, and it was / is legal on the

date of filing these petitions. . Hence, question whether initial grant of such

permission to gas agency in 1985 by taking shelter of similar permission

granted in Chattrapati Chowk, is legal or valid, need not be gone into at this

stage. Even in 1946 Regulations, no express bar to such activity is pointed

out by the Petitioners. The delay and conduct of petitioners dis-entitle them

to seek any writ from this Court.

21. We therefore, find no case made out warranting any intervention

in the matter in extra ordinary jurisdiction. Writ Petitions are therefore,

dismissed. Rule discharged. No cost.

                            JUDGE                              JUDGE


Rgd.





 

 
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