Citation : 2022 Latest Caselaw 7880 Bom
Judgement Date : 11 August, 2022
1 924.WP.4808-2022.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
WRIT PETITION NO. 4808 OF 2022
( Devendra Ashok Sathawane
Vs.
State of Maharashtra & Ors. )
Office Notes, Office Memoranda Court's or Judge's orders
of Coram, Appearances, Court's
orders or directions and
Registrar's orders
Mr. A.R. Ingole, Advocate for the Petitioner.
Ms. Mrunal Barabde, AGP for the Respondents/State.
CORAM: AVINASH G. GHAROTE, J.
DATED : 11th AUGUST, 2022.
Heard Mr. Ingole, learned counsel for the petitioner.
2. It is submitted, that what was done was excavation of ordinary earth in the agricultural field by JCB, and therefore, there is no question of any minor minerals being excavated in light of the judgment of this Court in BGR Energy System Ltd., Khaparkheda Vs. Tahsildar, Saoner and others, [2018 (1) Mh.L.J. 332] , and the impugned order dated 11.05.2022 at Annexure-E (page 19), which imposes penalty of Rs. 7,50,000/-, is therefore incorrect in law.
3. Issue notice to the respondents for final disposal of the matter at the stage of admission itself, returnable on 22.08.2022.
2 924.WP.4808-2022.odt
4. Ms. Barabde, learned AGP waives service of notice for the respondents/State.
JUDGE SD. Bhimte
Signed By:SHRIKANT DAMODHAR BHIMTE
Signing Date:11.08.2022 18:40
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!