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

Vilas Krishnaji Kulkurni vs The State Of Maharashtra Through ...
2018 Latest Caselaw 419 Bom

Citation : 2018 Latest Caselaw 419 Bom
Judgement Date : 15 January, 2018

Bombay High Court
Vilas Krishnaji Kulkurni vs The State Of Maharashtra Through ... on 15 January, 2018
Bench: M.S. Sonak
                                         (1)                   1- CRA 209 of 2017 & ors.



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD


             CIVIL REVISION APPLICATION NO.209 OF 2017


1)    Shripati s/o Sadhu Kale died
      through his legal heirs

      i)  Prayagbaie w/o Shripati Kale
          Age: 75 years, Occu.: Nil

      ii) Sau.Mangalbaie w/o Laxman
           Jamgaonkar
           Age: 60 years, Occu.: Agriculture

      iii) Sau.Sumanbaie Madhukar Khune
           Age: 59 years, Occu.: Agriculture

      iv) Shri Hanmant s/o Shripati Kale
           Age: 56 years, Occu.: Agriculture

      v)  Kamalbaie Shivaji Mali 
          Age: 52 years, Occu.: Agriculture

      vi) Kalavati Yadav Hagare
           Age: 50 years, Occu.: Agriculture

      vii) Kanta Ashok Yadav
           Age: 50 years, Occu.: Agriculture

      All above R/o.Kati, Tq.Tuljapur,
      Dist.Osmanabad.                      ..Applicants

                                VERSUS




     ::: Uploaded on - 20/01/2018              ::: Downloaded on - 21/01/2018 01:08:15 :::
                                     (2)                     1- CRA 209 of 2017 & ors.



1)    The State of Maharashtra, through
      The Collector, Osmanabad.

2)    The Deputy Collector,
      Land Acquisition, Manjara Project,
      Osmanabad.                                     ..Respondents


       THE STATE OF MAHARASHTRA, THROUGH THE COLLECTOR
                     OSMANABADAND ANOTHER
                              ...
                             WITH
          CIVIL REVISION APPLICATION NO.210 OF 2017
                             WITH
          CIVIL REVISION APPLICATION NO.211 OF 2017
                             WITH
          CIVIL REVISION APPLICATION NO.213 OF 2017
                             WITH
          CIVIL REVISION APPLICATION NO.214 OF 2017
                              ...

                              ...
       Advocate for Applicants : Mr.Ganesh V. Patil 
          AGP for Respondents/State : Mr.A.M.Phule 
                                    (In CRA No.209/2017) 
       AGP for Respondents/State  : Mr.S.P.Deshmukh 
                        (In CRA Nos.210/2017 and 214/2017)
        AGP for Respondents/State :  Mr.K.N.Lokhande
                       (In CRA Nos.211/2017 and 213/2017)
                             ... 


                                    CORAM :  M.S.SONAK, J.

DATE : 15th JANUARY, 2018

(3) 1- CRA 209 of 2017 & ors.

ORAL JUDGMENT:-

1) Heard Mr.Ganesh Patil, learned counsel for the

applicants and the learned Assistant Government Pleaders

Mr.A.M.Phule, Mr.S.P.Deshmukh and Mr.K.N.Lokhande for

the respondents in the respective matters.

2) Rule. With consent of the parties and at the

request of learned counsel, rule is made returnable

forthwith.

3) These are revision applications taken out in terms

of Section 18(3) of the Land Acquisition Act, 1894 (said

Act), as applicable to the State of Maharashtra, to

question order dated 21.9.2017 made by the Deputy

Collector (Land Acquisition) rejecting the applicants'

application seeking reference under Section 18 of the

said Act, for non-payment of Court fees within the

prescribed period.

                                     (4)                   1- CRA 209 of 2017 & ors.



4)    In   these   cases,   there   is   no   dispute   that   the

applications seeking reference were made within the

prescribed period of limitation. However, alongwith the

applications, the requisite Court fees were not submitted

by the applicants. Instead, the applicants had made a

prayer to the Deputy Collector to refer the matters to

the Reference Court and that the applicants would pay the

Court fees before the Reference Court.

5) Mr.Ganesh Patil learned counsel submits that without

any intimation to the applicants and without any

compliance of principles of natural justice and fair

opportunity, impugned order came to be made rejecting the

applications for reference.

6) Although, in the normal course, Court fees are

required to be accompanied the application seeking the

references, in these cases, some opportunity was required

to be given to the applicants before rejecting their

(5) 1- CRA 209 of 2017 & ors.

applications for reference. The Deputy Collector could

have made a specific order granting fixed time to pay

the Court fees and upon failure to do so, could have

perhaps rejected the applications. In any case, the

Deputy Collector should have atleast disposed of the

applications/requests for payment of Court fees before

the Reference Court. Since, this does not appear to have

been done in the present case, it is only appropriate

that the impugned orders are set aside and the applicants

are granted an opportunity to pay the Court fees as a

precondition for reference.

7) In all these cases, the impugned Orders came to be

made without offering opportunity to the applicants to

show cause why their applications should not be rejected

for non-payment of Court fees. In case such

opportunities were granted, in all probabilities the

applicants would have made good the deficiency within

some reasonable period. This is yet another reason to set

(6) 1- CRA 209 of 2017 & ors.

aside the impugned orders.

8) Mr.Ganesh Patil learned counsel for the applicants

states that the applicants shall, within a period of four

weeks from today, pay the necessary Court fees.

9) If the necessary Court fees are deposited with the

Deputy Collector within a period of four weeks from

today, the impugned order dated 21.9.2017 shall stand set

aside. The Deputy Collector shall then make a reference

to the Reference Court in terms of Section 18 of the said

Act within a period of six weeks from the date of receipt

of the Court fees.

10) However, if no Court fees are paid within four weeks

from today, then these revision applications shall be

deserved to have been dismissed without any further

reference to this Court.

(7) 1- CRA 209 of 2017 & ors.

11) The revision applications are disposed of in the

aforesaid terms. There shall be no order as to costs.

12) All concerned to act on authenticated copy of this

order.

[M.S.SONAK, J.] SPT/1- CRA 209 of 2017 & ors.

 
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