Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Neeta Manish Agrawal vs Competent Authority And Or ...
2021 Latest Caselaw 9960 Bom

Citation : 2021 Latest Caselaw 9960 Bom
Judgement Date : 29 July, 2021

Bombay High Court
Neeta Manish Agrawal vs Competent Authority And Or ... on 29 July, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                                           -1-

          IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                       BENCH AT AURANGABAD

                         WRIT PETITION NO.7476 OF 2020
                              AND WP/7490/2020
                              AND WP/7499/2020
                              AND WP/7498/2020
                              AND WP/7500/2020

                   NEETA MANISH AGRAWAL
                          VERSUS
     COMPETENT AUTHORITY AND OR SPECIAL LAND ACQUISITION
                    OFFICER AND OTHERS

Mr.D.S.Bagul, Advocate for the petitioner.
Mr.R.B.Bhosale, Std.Counsel for respondent No.1 in WP Nos.7476/2020

and WP No.7490/2020.

Mr.A.B.Dhongade, Std.Counsel for respondent No.1 in WP Nos.7499/2020 and 7500/2020.

Mr.V.D.Sapkal, Sr.Counsel h/f Mr.D.S.Manorkar, Advocate for respondent No.2.

Mr.S.R.Yadav-Lonikar, AGP for respondent No.3.

( CORAM : RAVINDRA V. GHUGE & S.G. MEHARE, JJ)

DATE : JULY 29, 2021

PER COURT :

1. All these petitions are being disposed off in the light of a chart

submitted by respondent No.2 National Highway Authority of India

(For short, NHAI) which is acceptable to the petitioners and considering

certain directions issued by this Court in judgment dated 03/07/2021,

khs/July 2021/7476-d

delivered in WP No.5250/2020 filed by Bhaguji Nathaji Maind and

others Vs. the Union of India and others.

2. The chart (3 pages) placed before us by respondent No.2 is taken

on record and marked as 'X-1 collectively'. This chart shall be a part

and parcel of this order.

3. In WP No.7499/2020, the National Highway Authority of India/

respondent No.2 has acquired 9656 Sq.Mts. of land for which an award

is delivered and amounts are paid to the beneficiaries. NHAI further

desires to acquire 8050 sq.mts. of land and for which purpose, a

notification is issued and an award is yet to be delivered. The NHAI

submits that the legal procedure set out u/s 3 of the National Highways

Act, shall be followed and any person who may have a title or interest,

may raise an objection before the appropriate authority. The petitioners

are agreeable.

4. In WP No.7490/2020, NHAI indicates from X-1 that 11366

Sq.Mts. of land has been acquired and a further 19156 Sq.Mtrs. of land

is required. A notification has been issued and CALA will consider the

khs/July 2021/7476-d

objections of any person whose land is affected, by following the

procedure laid down u/s. 3 of the National Highways Act and all

objections would be dealt with by CALA. The petitioners are agreeable.

5. In WP No.7476/2020, NHAI makes a statement that no further

land is needed and this petition can be disposed off.

6. In WP no.7500/2020, NHAI makes a statement that no further

land is required and this petition can be disposed off.

7. In WP No.7498/2020, besides the 200 Sq.Mts. acquired for which

an award has been declared, no further land is sought to be acquired by

the NHAI.

8. In view of the above statements, we dispose off all these petitions

by recording the above statements in the light of X-1.

9. In the event of any measurement of lands being required to be

done, the District Collector, Nandurbar shall monitor such

measurement. If any of the petitioners are aggrieved by any portion of

khs/July 2021/7476-d

their land, over and above the lands mentioned in X-1, being affected,

they would be at liberty to raise a dispute before a CALA. The

measurement of lands, if required, shall be undertaken by the District

Collector and in presence of all the litigating parties/title

holders/persons having interests in the property, preferably within a

period of 30 days.

10. Needless to state, any land over and above the details set out in

X-1 is to be acquired, the procedure laid down in Law shall be followed.

11. As these petitions are disposed off, ad-interim order passed by

this Court stands vacated.

12. Parties are at liberty to act on this order being uploaded on the

official website of the Bombay High Court.

      ( S.G. MEHARE, J. )                              ( RAVINDRA V. GHUGE, J. )




khs/July 2021/7476-d





 

 
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