Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mahadev Sadhu Ingale Decd. ... vs The State Of Maharashtra And Ors
2022 Latest Caselaw 1231 Bom

Citation : 2022 Latest Caselaw 1231 Bom
Judgement Date : 3 February, 2022

Bombay High Court
Mahadev Sadhu Ingale Decd. ... vs The State Of Maharashtra And Ors on 3 February, 2022
Bench: R.D. Dhanuka, S. M. Modak
Osk                                                       13-Wp-1150-2020.odt



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                      CIVIL APPELLATE JURISDICTION

                     WRIT PETITION NO. 1150 OF 2020

Mahadev Sadhu Ingale                       ]
(Since deceased) Through L.R.s             ]
1a. Rangrao Mahadev Ingale                 ]
1b. Nanda Rajendra Bhosale                 ]     ... Petitioners

      Versus

1.    The State Of Maharashtra             ]
2.    The Ld. Deputy Collector,            ]
      (Land Acquisition)                   ]
      Office of the Ld. Collector,         ]
      Vijay Nagar, Sangli                  ]
3.    Sitaram Sadhu Ingale {Deleted}       ]
4.    Sakhubai Tukaram Zade {Deleted}      ]     ... Respondents


                                    ******
Mr.Kuldeep U. Nikam for Petitioners.
Mrs.Rupali M. Shinde, A.G.P. for Respondent Nos.1 & 2 (State).
                                    ******

                                    CORAM : R. D. DHANUKA &
                                            S. M. MODAK, JJ.
                                    DATE       : 3rd FEBRUARY 2022.
                                    (Through Video Conference)


ORAL JUDGMENT (Per : R.D. Dhanuka, J.) :-

1. Mr.Nikam, learned counsel for the Petitioners seeks liberty to

delete Respondent Nos.3 and 4 from the cause title of the Petition. Leave to

amend is granted. Amendment be carried out by 5.00 pm tomorrow. Re-

 Osk                                                          13-Wp-1150-2020.odt



verification is dispensed with.

2.             Rule.

3. Learned A.G.P. waives service for Respondent Nos.1 & 2. By

consent of learned counsel for the parties, Petition is taken up for final

hearing.

4. By this Petition filed under Article 226 of the Constitution of

India, the Petitioners have prayed for writ of certiorari for quashing and

setting aside the impugned Order dated 15 th July 2019 thereby rejecting the

Reference No.360 of 2019 on the application preferred by the Petitioners

under Section 18 of the Land Acquisition Act, 1894 and further prays that the

said application filed by the Petitioners be allowed.

5. The Land Acquisition Officer made an Award on 15 th March 2002

under Section 11 of the Land Acquisition Act, 1894 (for short, 'the said Act').

On 2nd August 2004, the Petitioners received a notice under Section 12(2) of

the said Act to receive compensation in respect of the said acquisition. It is the

case of the Petitioners that, the Petitioners received the said compensation

without prejudice to their rights and contentions.

6. On 13th September 2004 the Petitioners preferred an application

under Section 18 of the said Act, requesting to make reference before the

Competent Court for the purposes of adjudication of the claim of the

Petitioners.

Osk 13-Wp-1150-2020.odt

7. It is the case of the Petitioners that, on 30 th March 2019 the

Petitioners received a communication from the Office of the Respondent No.2

informing that the papers and proceedings of the application dated 13 th

September 2004 filed under Section 18 of the said Act are not traceable in the

Office of the Respondent No.2. The Petitioners accordingly re-constructed the

papers and proceedings of the said application on the file of the Respondent

No.2 on 17th June 2019.

8. On 15th July 2019 the Respondent No.2 however rejected the said

application filed by the Petitioners on the ground that the said application was

made after 15 years from the date of award. The Petitioners have thus filed

this Petition.

9. Mr.Nikam, learned counsel for the Petitioners invited our

attention to the application under Section 18 of the said Act for the reference

of the claim to the Competent Court, annexed at Exh.A to the Petition and

would submit that the said application was filed in the Office of the Deputy

Collector on 13th September 2004. He submits that, the Deputy Collector

himself was the Land Acquisition Officer No.6, Sangli.

10. It is submitted that, the Petitioners had made the said application

under Section 18 of the said Act without prejudice to the rights and

contentions of the Petitioners after accepting the compensation paid by the

Respondents.

Osk 13-Wp-1150-2020.odt

11. It is made clear that, since the Petitioners received a notice from

the Office of the Respondent No.2 that the papers and proceedings of the said

application made by the Petitioners were not traceable on 30 th March 2019,

the Petitioners reconstructed the papers and proceedings of the said

application dated 13th September 2004 by filing a new set of said application

on 17th June 2019.

12. Learned counsel for the Petitioners invited our attention to the

averments made in paragraph No.4 of the Affidavit-in-Reply, affirmed on 17 th

March 2020, filed by the Deputy Collector (Land Acquisition) No.6, Sangli and

would submit that it is admitted by the Respondents that the application was

made by the Petitioners under Section 18 of the said Act in the year 2004. He

submits that, merely because the said papers and proceedings in the said

application filed by the Petitioners under Section 18 of the said Act were not

traceable in the record of the Respondent No.2, the Respondent No.2 cannot

consider the date of reconstruction of the papers and proceedings on the

request of the Respondent No.2 on 17th June 2019, as the date of filing of

application under Section 18 of the said Act and thus could not have rejected

the said application on the ground that the application was filed after expiry

of 15 years.

13. Learned A.G.P. for the Respondent Nos.1 & 2 placed reliance on

the averments made in the paragraph No.4 of the said Affidavit and would

Osk 13-Wp-1150-2020.odt

submit that, since the papers were not traceable on the record of the

Respondent No.2 and the Petitioners have reconstructed the papers only in the

year 2019, the date of reconstruction of the papers and proceedings was

rightly considered by the Deputy Collector, while rejecting the application

made by the Petitioners under Section 18 of the said Act.

14. Section 18 of the said Act provides that any person who has not

accepted the award may, by a written application to the Collector, require that

the matter be referred by the Collector for the determination of the Court,

whether his objection be to the measurement of the land, the amount of the

compensation, the persons to whom it is payable, or the apportionment of the

compensation among the persons interested. Sub Section 2 of Section 18

provides that the application shall state the grounds on which objection to the

award is taken, provided that every such application shall be made, (a) if the

person making it was person or represented before the Collector at the time

when he made his award, within six weeks from the date of Collector's award.

15. Learned A.G.P. for the Respondent Nos.1 & 2 could not dispute

that, the Petitioners have made an application under Section 18 of the said

Act, as referred in the Petition in the year 2004. It is the specific case of the

Respondent Nos.1 & 2 that the records were not available in the Office of the

Deputy Collector. It is not disputed by the Respondent Nos.1 & 2 that the

Petitioners had already filed their application under Section 18 on 13 th

Osk 13-Wp-1150-2020.odt

September 2004. The award was made by the Deputy Collector (Land

Acquisition Officer) on 15th March 2002. The notice was received by the

Petitioners under Section 12(2) of the Land Acquisition Act only on 2 nd August

2004. The application thus filed by the Petitioners on 13 th September 2004,

annexed at Exh.A to the Petition, was filed within the time prescribed under

Section 18(2)(a) of the said Act.

16. In our view, merely because the record in the Office of the

Respondent No.2 was not traceable and were allowed to be reconstructed

pursuant to the letter dated 30th March 2019 by the Petitioners on 17th June

2019, the date of reconstruction of the papers and proceedings on 17 th June

2019 could not be considered as the date of filing such application under

Section 18(2)(a) of the said Act. The application was already filed as far back

as on 13th September 2004, which was within the time prescribed under

Section 18(2)(a) of the said Act and thus the Respondents ought to have

considered the date of filing the said application as on 13 th September 2004

and not the date of reconstruction of the papers and proceedings in the said

application filed under Section 18 of the said Act.

17. In our view, the impugned Order is passed totally without

application of mind on the part of the Respondent No.2 in rejecting the

application on the ground that the same was filed after 15 years and contrary

to Section 18(2)(a) of the said Act.

Osk 13-Wp-1150-2020.odt

18. We accordingly pass the following Order :-

(a) Impugned Order dated 15th July 2019 passed by the Respondent No.2 is quashed and set-aside.

(b) The application filed by the Petitioners on 13 th September 2004 is restored to file.

(c) The Respondent No.2 shall decide the said application dated 13th September 2004 on its own merits and in accordance with law without being influenced by the observations made and conclusion drawn in the impugned Order dated 15th July 2019 expeditiously and not latter than 12 weeks from the date of uploading of this Order on the High Court Website.

(d) Writ Petition is allowed in the aforesaid terms.

(e) Rule is made absolute.

(f) No Order as to costs.

(g) Parties to act on the basis of an authenticated copy of this Order.

                                    [S. M. MODAK, J.]                          [R. D. DHANUKA, J.]




           Digitally signed
           by OMKAR
OMKAR      SHIVAHAR
SHIVAHAR   KUMBHAKARN
KUMBHAKARN Date:
           2022.02.04
           15:13:03 +0530





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter