Citation : 2021 Latest Caselaw 4868 Bom
Judgement Date : 17 March, 2021
35.wpst.99873-20.doc
Bhogale
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION ST. NO.99873 OF 2020
Shivaji Limbaji Chavan .. Petitioner
vs.
The State of Maharashtra & ors. .. Respondents
------------------------
Mr. R.S. Alange for the Petitioner.
Mr. A.B. Kadam, AGP for the State.
------------------------
CORAM : M.S.KARNIK, J.
DATE : MARCH 17, 2021
P.C.:-
Rule. Rule made returnable forthwith. Heard fnally with the
consent of the learned counsel appearing for the parties.
2. The Petitioner is aggrieved by the order dated 15.09.2020
passed by the Sub Divisional Ofcer, Solapur rejecting the
application made by the Petitioner for redetermination of
compensation under Section 28A of the Land Acquisition Act,
1894 ('the said Act' for short). Reading of the impugned order
would reveal that the order has been passed in view of the
opinion dated 28.07.2017 of the Assistant Government Pleader,
Solapur. The order has been passed only on the basis of this
opinion. Learned counsel for the Petitioner has relied upon the
35.wpst.99873-20.doc
decision of this Court in the case of Shri Dhondiba Sudam
Sonwane since deceased through Lrs. & Other vs. The
State of Maharashtra & ors. in Writ Petition No.9666 of 2013
dated 29.11.2013 where a similar issue had arisen in support of
his case.
3. Learned AGP tried to justify the impugned order.
4. Firstly, in my opinion the S.D.O. should have conducted the
enquiry as contemplated under Section 28A of the said Act and
then proceeded to pass appropriate orders. In any case the
application could not have been rejected only based on the
opinion of the Assistant Government Pleader, Solapur. It would
be material to refer to operative portion Clause (d) of the order
passed in Shri Dhondiba Sudam Sonwane's case which reads
thus :-
(d) We direct the ofce of the Government Pleader to forward copies of this judgment and order to all Divisional Commissioners in the State; The Divisional Commissioners, in turn, shall direct that copies of this judgment and order shall be circulated to all the ofcers exercising powers of the Collector under the Land Acquisition Act, 1894 through the ofce of the District Collectors."
5. This Court in Shri Dhondiba Sudam Sonwane's case
has clearly provided for the manner in which the application
35.wpst.99873-20.doc
under Section 28A of the said Act for redetermination of
compensation is to be dealt with. The impugned order therefore
calls for interference. The matter is remitted to the S.D.O.
6. The S.D.O. shall decide the application made under Section
28A of the said Act for redetermination of compensation afresh in
accordance with the provisions of law and in the light of the
observations made by this Court in Shri Dhondiba Sudam
Sonwane's case.
7. Rule is made absolute. The impugned order is set aside.
The Petitioner to appear before the Respondent No.3 on
08.04.2021 at 11.00 a.m. to enable the Respondent No.3 to
proceed further with the matter.
8. The Writ Petition is disposed of.
(M.S.KARNIK, J.) Digitally signed by Diksha Diksha Rane Rane Date:
2021.03.17 19:15:53 +0530
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!