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

Prakash Ambadas Kargude vs The Union Of India And Others
2021 Latest Caselaw 14886 Bom

Citation : 2021 Latest Caselaw 14886 Bom
Judgement Date : 12 October, 2021

Bombay High Court
Prakash Ambadas Kargude vs The Union Of India And Others on 12 October, 2021
Bench: Ravindra V. Ghuge, S. G. Mehare
                                   *1*                        920wp3602a3625o20


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                    WRIT PETITION NO.3602 OF 2020

                  PRAKASH AMBADAS KARGUDE
                            VERSUS
                 THE UNION OF INDIA AND OTHERS

                               AND
                   WRIT PETITION NO.3625 OF 2020

                    SHAHDEV AMBADAS KARGUDE
                               VERSUS
                     UNION OF INDIA AND OTHERS

                                 ...
       Advocate for the Petitioners : Shri Chandak Raviraj R.
           Advocate for Respondent 1 : Shri A.N.Patale
         Advocate for Respondent 2 : Shri D.S.Manorkar
        Advocate for Respondents 3 and 4 : Shri S.S. Deve
       Advocate for Respondents 5 and 6 : Shri M.V. Ghatge
       AGP for the Respondents/ State : Smt.V.N.Patil Jadhav
                                 ...

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

DATE :- 12th October, 2021

Per Court :-

1. Leave to correct the prayer clause. Correction be

carried out forthwith.

2. The petitioners in these two petitions are identically

placed. After hearing the learned counsel appearing for the

*2* 920wp3602a3625o20

respective sides on 23.09.2021, the following order was passed:-

"1. The learned advocate for the petitioners submits that the petitioners received certain papers under the Right to Information Act, 2005. The compilation of said papers along with advocate's attestation as true copies (60 pages), is placed on record. The same is marked as 'X-1' for identification.

2. The standing counsel for Union of India has filed an affidavit in reply through Smt. Bharati Annasaheb Sagare, Deputy Collector, Land Acquisition, Jaikwadi Project, Beed dated 23.09.2021 on behalf of respondent nos.3 and 4. She has stated in the opening sub-para that she has been duly authorized by respondent nos.3 and 4 to file this affidavit. The learned standing counsel now informs us that the affiant Smt. Sagare was not empowered to file this affidavit. The District Collector who is the Arbitrator under the National Highways Authority of India, would depute another officer, who is competent to file the affidavit on his behalf or he may himself file such affidavit.

3. We do find it intriguing that respondent nos.3 and 4 have authorized Smt. Sagare to file affidavit and now it is said, on the very same day when the affidavit is filed, that some other officer will have to be deputed. Be that at it may, let such affidavit in reply be filed on or before 07.10.2021.

4. Since one more affidavit is to be filed as noted above, we find that the District Collector, Beed needs to express his view on the following issues as an answering respondent :

(a) At page 17 in compilation X-1, it is clear that two advocates along with 3 other parties have signed on a blank paper on 20.11.2019. The allegation is that the roznama dated 20.11.2019 was later on written above the said signatures on the blank paper.

(b) The notice of hearing dated 06.11.2019 served upon the petitioners, indicates that the date of

*3* 920wp3602a3625o20

hearing was 20.11.2019 at 11.30 am before the Arbitrator cum District Collector, Beed in his office. However, the impugned order signed bv the Arbitrator cum District Collector Beed carries the date as 14.11.2019.

(c) The District Collector shall produce the register in which the entries of orders/judgments passed are recorded, for the entire months of October, November and December, 2019.

(d) By the impugned order dated 14.11.2019, the Arbitrator has quashed and set aside the award dated 13.02.2017 on the ground that it was delivered without jurisdiction and was illegally passed. Whether the Arbitrator has the power to quash an award?

5. We expect the District Collector to consider the above aspects so as to tender a proper explanation through his affidavit in reply.

6. The standing counsel for Union of India tenders an apology and submits that, by mistake, his appearance has been entered on behalf of respondent no.2. Shri Manorkar, the learned advocate actually appears for the said authority. Shri Manorkar confirms the said statement. As such, the appearance of the standing counsel on behalf of respondent no.2 is discharged and the appearance of Shri Manorkar be recorded. He would file a vakalatnama on behalf of respondent no.2.

7. The learned AGP points out that the District Collector is arrayed in this matter in his capacity of being an Arbitrator under the National Highways Act. The standing counsel for Union of India submits that they are instructed to appear on his behalf and would also file a vakalatama so as to complete the formalities. As such, the appearance of the learned AGP on behalf of the Collector / Arbitrator in these matters is discharged and the appearance of the standing counsel is recorded. Vakalatnama to be filed.

8. List both these petitions in the urgent category on 12.10.2021."

*4* 920wp3602a3625o20

3. Pursuant to the above, the affidavit in reply has been

filed on behalf of respondent No.2 on 03.10.2021 and on behalf

of respondent No.3 on 07.10.2021.

4. The Resident Deputy Collector Shri Santosh

Zumbarlal Raut has tendered an unconditional apology in

paragraph 2 of his affidavit dated 07.10.2021, for the reason that

the office staff committed a mistake in preparing the Roznama

dated 20.11.2019 and legal action will be initiated against the

erring employees. He has then submitted in the affidavit that the

matter was concluded vide order dated 20.11.2019 and was

signed on the same day. Erroneously, the date 14.11.2019 is

mentioned. He has then set out in paragraph 6 of the affidavit as

under :-

"6. I further request to Hon'ble Court that the answering respondent is with all fairness ready to give a fresh hearing in the said matter in presence of all the parties concerned and will pass order thereafter."

5. In view of the above, both these Writ Petitions are

partly allowed. The order dated 20.11.2019 is quashed and set

aside. Consequentially, Arbitration Application No.62/2019 is

restored to the file of the District Collector and Arbitrator,

*5* 920wp3602a3625o20

National Highways Authority, Beed. The litigating parties would

appear before the said authority on 25.10.2021 at 12:00 noon.

Formal notices need not be issued. The parties shall abide by the

dates of hearing on which the matter would be posted by the said

authority. Written notes of submissions along with the oral

submissions are permitted. The said authority would close the

hearing of the matter by 30.10.2021 and deliver a reasoned order

on or before 30.11.2021.

6. We are passing this order in the peculiar facts and

circumstances of the case and especially in the light of paragraph

6 of the affidavit dated 07.10.2021 filed by Shri Santosh Raut.

This order shall not be cited as a precedent.

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

 
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