Citation : 2021 Latest Caselaw 13266 Bom
Judgement Date : 16 September, 2021
*1* 953wp12879a12890o16
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
WRIT PETITION NO.12879 OF 2016
TRIMBAK PANDHARINATH KAPARE
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
AND
WRIT PETITION NO.12890 OF 2016
SUREKHA JAGANNATH KHARAT
VERSUS
THE STATE OF MAHARASHTRA AND ANOTHER
...
Advocate for the Petitioners : Shri Thombre S.S.
AGP for Respondent 1 : Shri S.B. Pulkundwar
ASGI for Respondent 2 : Shri A.G. Talhar
...
CORAM : RAVINDRA V. GHUGE
&
S.G. MEHARE, JJ.
DATE :- 16th September, 2021
Per Court :-
1. Vide order dated 05.01.2017, this Court has
protected the petitioners by directing that the petitioners shall not
be dispossessed till the next date in the matter. The issue is about
laying of a road viz. National Highway No.222 (Tisgaon-
Pathardi- Kharwandi- Midsangavi- Padalsingi Road - State
Highway No.144).
*2* 953wp12879a12890o16
2. Since the public project has to be completed without
delay and as the rights of the petitioners to the extent of the lands
that they hold, cannot be compromised and the said lands could
be acquired by following the due process of law, we have heard
the extensive submissions of the learned advocates for the
respective sides.
3. The learned ASGI submits that an affidavit in reply
has been filed. The work of widening of the existing road has
been undertaken on National Highway No.222. He points out the
colour photographs appended to his affidavit in reply.
4. We find from the photographs that the existing road
has a very narrow width and the purported widening of the road
is more than two times of the existing width of the road. In view
of Article 300-A of the Constitution of India, we cannot ignore
the rights of the petitioners if the lands are to be utilized for
laying of the said road as per the project of the respondents. At
the same time, the public project cannot be stalled in the light of
catena of judgments delivered by the Honourable Supreme
Court.
5. In view of the above, these Writ Petitions are partly
allowed in the following terms :-
*3* 953wp12879a12890o16
(a) The public project of laying the road on National
Highway No.222 (Tisgaon- Pathardi- Kharwandi- Midsangavi-
Padalsingi Road - State Highway No.144), shall be completed.
(b) In the event, the lands to which the petitioners have
right, title and interest, are to be utilized for such laying of the
road, which is being purportedly termed as road widening
project, they shall not be dispossessed without following the due
process of law.
kps (S.G. MEHARE, J.) (RAVINDRA V. GHUGE, J.)
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!