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

Bhaskar Baburao Katore And Others vs The Sub Divisional Officer ...
2021 Latest Caselaw 2772 Bom

Citation : 2021 Latest Caselaw 2772 Bom
Judgement Date : 11 February, 2021

Bombay High Court
Bhaskar Baburao Katore And Others vs The Sub Divisional Officer ... on 11 February, 2021
Bench: V.K. Jadhav
                                     1               WP-10958-2017.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        BENCH AT AURANGABAD

                      WRIT PETITION NO. 10958 OF 2017

           BHASKAR S/O BABURAO KATORE AND OTHERS
                              VERSUS
        THE SUB DIVISIONAL OFFICER, SHRIGONDA-PARNER
                         BHAG AND OTHERS
                                 .....
            Advocate for the Petitioners : Mr. R. B. Temak
          AGP for Respondent Nos. 1 & 2 : Mr. K. B. Jadhavar
        Advocate for Respondent Nos. 3 & 4 : Mr. P. B. Shirsath
       Advocate for Respondent Nos. 5 to 13 : Mr. S. P. Salgar h/f
                          Mr. N. V. Gaware
                                 .....

                                    CORAM : V. K. JADHAV, J.
                                    DATED : 11TH FEBRUARY, 2021

     PER COURT :-

     1.       Heard finally with consent at admission stage.



     2.       This is about rasta case.



     3.       Respondent nos. 5 to 13 have filed Rasta Vahivat Case

     No. 24 of 2012 under Section 5(2) of the Mamlatdars'

     Courts Act, 1906 before Tahsildar, Shrigonda. According to

     them, they are the owners in possession of land Gat Nos.

     121, 123, 125, 126, 127, 132 and 152 and the petitioners

     and respondent nos. 14 to 16 are the owners in possession of

     vre/-




::: Uploaded on - 02/03/2021                  ::: Downloaded on - 27/08/2021 12:58:07 :::
                                   2                 WP-10958-2017.odt

     land Gat Nos. 149, 150 and 152 respectively. Their lands are

     adjacent to each other. According to them, there is a

     traditional way since 50 to 60 years from the land Gat No.

     154 continued from the bandh of land Gat nos. 149, 154 and

     thereafter from land Gat Nos. 150 and 152. They are using

     the said cart way for various purposes along with the other

     villagers. However, the petitioners and respondent nos. 14 to

     16 have closed the said way on 01.07.2012. Accordingly,

     respondent nos. 5 to 13 have prayed for removal of the

     impediments on the said road.



     4.      The Tahsildar, Shrigonda, by order dated 22.02.2013,

     directed the petitioners and respondent nos. 14 to 16 herein

     to remove the impediments and further not to obstruct the

     said way as claimed by respondent nos. 5 to 13 (original

     applicants). It appears that by order dated 25.06.2013, the

     Tahsildar, Shrigonda has noticed certain typographical

     mistakes in the said order and corrected the same to the

     extent of the operative part of the order.




     vre/-




::: Uploaded on - 02/03/2021                 ::: Downloaded on - 27/08/2021 12:58:07 :::
                                   3                WP-10958-2017.odt

     5.      Being aggrieved by the same, present petitioner no. 2

     preferred Revision before Sub-Divisional Officer, Karjat. By

     order dated 19.05.2014, the Sub-Divisional Officer has

     allowed the said revision partly and further quashed and set

     aside the order passed by the Tahsildar, Shrigonda dated

     22.02.2013 and also the corrected order dated 25.06.2013.

     Learned Sub-Divisional Officer, Shrigonda-Parner Bhag,

     Ahmednagar has remanded the matter to the Tahsildar,

     Shrigonda by directing to give fair opportunity of hearing to

     the petitioners. After remand, Tahsildar, Shrigonda, by the

     judgment and order dated 10.10.2016, has allowed the said

     Rasta Vahivat Case No. 24 of 2012 and directed the

     petitioners and the respondent nos. 14 to 16 to remove the

     impediment as per the prayer made in the said Rasta Vahivat

     case.



     6.      Being aggrieved by the same, respondent nos. 3 and 4

     herein preferred Revision No. 225 of 2017 and by the

     impugned judgment and order dated 10.07.2017, the Sub-

     Divisional Officer, Shrigonda-Parner Bhag, Ahmednagar has


     vre/-




::: Uploaded on - 02/03/2021                ::: Downloaded on - 27/08/2021 12:58:07 :::
                                  4                 WP-10958-2017.odt

     allowed the said Revision, quashed and set aside the order

     dated 10.10.216 passed by Tahsildar, Shrigonda and

     confirmed the order passed by Tahsildar, Shrigonda dated

     25.06.2013. Being aggrieved by the same, respondent nos. 1

     to 3 in Rasta Vahivat Case No. 24 of 2012 have preferred this

     Writ Petition.



     7.      Learned counsel for the petitioners submits that in

     Revision No. 22 of 2013 the Sub-Divisional Officer once

     quashed and set aside the orders passed by Tahsildar,

     Shrigonda dated 22.02.2013 and 25.06.2013 and remanded

     the matter to the Tahsildar concerned. However, after

     remand, the Tahsildar concerned has decided the matter by

     allowing the Rasta Vahivat Case by the order dated

     10.10.2016. Thereafter, in the revision preferred by

     respondent nos. 3 and 4 herein, bearing Rasta Vahivat

     Revision No. 225 of 2017, the Sub-Divisional Officer again

     restored the said order dated 25.06.2013. Learned counsel

     submits that the Sub-Divisional Officer has no power to

     review his own order. Learned counsel submits that the


     vre/-




::: Uploaded on - 02/03/2021                ::: Downloaded on - 27/08/2021 12:58:07 :::
                                   5                WP-10958-2017.odt

     present petitioners are the sufferers because of these

     contrary orders and as such, this Writ Petition deserves to be

     allowed.



     8.      Learned counsel for respondent nos. 5 to 13-original

     applicants has supported the order dated 10.07.2017 passed

     in Revision No. 225 of 2017 by the Sub-Divisional Officer.



     9.      It appears that respondent nos. 5 to 13 herein have

     approached Tahsildar, Shrigonda by filing an application

     under Section 5 (2) of the Mamlatdars' Courts Act, 1906

     which is registered as Rasta Case No. 24 of 2012 with the

     specific pleading about existence of the road on the bandh of

     land Gat Nos. 149, 154, 150 and 152. By order dated

     22.02.2013, with the corrected order dated 25.06.2013 to

     the extent of typographical mistake, the Tahsildar has

     recognized the existence of the road from the bandh of land

     Gat nos. 149 and 154 and land Gat nos. 150 and 152. Being

     aggrieved by the said order, only petitioner no.2 has

     approached the Sub-Divisional Officer by filing Revision No.


     vre/-




::: Uploaded on - 02/03/2021                ::: Downloaded on - 27/08/2021 12:58:07 :::
                                       6                   WP-10958-2017.odt

     65 of 2013 with the specific contention that he had no notice

     about      the     said   proceedings   and    without        giving      an

     opportunity of being heard, the said order was passed.



     10.     Petitioner no. 2 Aananda claims to be the owner of

     land Gat no. 152 and denied the existence of the said road

     from the bandh of his land. Thus, considering the revision to

     that extent only, the Sub-Divisional Officer, Shrigonda-Parner

     Bhag, Ahmednagar has remanded the matter to the

     Tahsildar, Shrigonda by setting aside the orders dated

     22.02.2013 and 25.06.2013. After remand, though learned

     Tahsildar, Shrigonda has allowed the Vahivat Case No. 24 of

     2012, however, it appears that learned Tahsildar has passed

     the order similar to the order dated 22.02.2013 i.e. prior to

     the correction by order dated 25.06.2013. Consequently, in

     Revision No. 225 of 2017 filed by respondent nos. 3 and 4

     herein, learned Sub-Divisional Officer by giving reference to

     the panchanama drawn on the earlier occasion and so also

     after remand, passed the same order as per corrected order

     dated 25.06.2013.


     vre/-




::: Uploaded on - 02/03/2021                       ::: Downloaded on - 27/08/2021 12:58:07 :::
                                    7                  WP-10958-2017.odt

     11.     It is pertinent that petitioner nos. 1 and 3 herein have

     not preferred any revision against the said order dated

     25.06.2013 and only petitioner no. 2 has preferred Revision

     No. 65 of 2013. Furthermore, after remand of the matter,

     even though the Tahsildar concerned has mistakenly passed

     the order as per order dated 22.02.2013 i.e. prior to

     correction, respondent nos. 3 and 4 have preferred Revision

     No. 225 of 2017. I have carefully perused the order dated

     25.06.2013 which is in terms of the correction of the order

     dated 22.02.2013. The same is in terms of the prayers made

     in the Rasta Vahivat Case No. 24 of 2012. It appears that the

     present petitioners are taking undue advantage of the order

     passed before remand and after remand. In view of the

     same, I do not find any substance in this Writ Petition. Hence

     I proceed to pass the following order:

                                  ORDER

The Writ Petition is hereby dismissed.

( V. K. JADHAV, J. )

vre/-

 
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