Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dy. Conservator Of Forest, ... vs Shri. Ganesh Alias Pramod Vinayak ...
2022 Latest Caselaw 468 Bom

Citation : 2022 Latest Caselaw 468 Bom
Judgement Date : 13 January, 2022

Bombay High Court
Dy. Conservator Of Forest, ... vs Shri. Ganesh Alias Pramod Vinayak ... on 13 January, 2022
Bench: R.D. Dhanuka, S. M. Modak
ppn                                  1            3. wp-10475.18 wt ors..doc


       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               CIVIL APPELLATE JURISDICTION
                  WRIT PETITION NO.10475 OF 2018
                               WITH
               CIVIL APPLICATION (ST.) No.6935 OF 2019

Ganesh @ Promod Vinayak Joshi & Ors.       .. Petitioners/Applicants
       Versus
State of Maharashtra & Ors.                      .. Respondents

                           ALONG WITH
                INTERIM APPLICATION NO.2476 OF 2021
                                IN
                   WRIT PETITION NO.10475 OF 2018

Vijay Yeshwant Abhayankar                        .. Applicant

In the matter between
Ganesh @ Promod Vinayak Joshi & Ors.             .. Petitioners
       Versus
State of Maharashtra & Ors.                      .. Respondents

                              ALONG WITH
                      WRIT PETITION NO.10030 OF 2019

State of Maharashtra through
Dy.Conservator of Forest, Alibag                 .. Petitioner
       Versus
Ganesh @ Promod Vinayak Joshi & Ors.             .. Respondents

                           ALONG WITH
                INTERIM APPLICATION NO.2480 OF 2021
                                IN
                   WRIT PETITION NO.10030 OF 2019

Vijay Yeshwant Abhayankar                        .. Applicant

In the matter between
State of Maharashtra through
Dy.Conservator of Forest, Alibag                 .. Petitioner
       Versus
Ganesh @ Promod Vinayak Joshi & Ors.             .. Respondents




      ::: Uploaded on - 14/01/2022              ::: Downloaded on - 15/01/2022 01:17:28 :::
 ppn                                    2             3. wp-10475.18 wt ors..doc




            ---
Mr.Vishal Kanade a/w Mr.Roopadaksha Basu and Ms.Harsha Asnani
i/by Law Point for the petitioners and applicants in CAWST/6935 of
2019.
Mr.Vishal Dushing for the applicant.
Mrs.Rupali M. Shinde, AGP for the respondent nos.1 to 3 in
WP/10475/2018 and for the petitioners in WP/10030/2019.
Mr.Advait Sethna a/w Mr.Anil D. Yadav for the respondent no.4 in WP/
10475/2018.
Mr.Mandar Limaye for the respondent no.5.
            ---


                               CORAM : R.D. DHANUKA AND
                                         S.M. MODAK, JJ.
                              DATE    : 13th January 2022
                                   (Through Video Conferencing)

P.C.:-
.               Heard Mr.Kanade, learned counsel for the petitioners,

learned AGP for the respondent nos.1 to 3, Mr.Sethna, learned counsel

for the respondent no.4 and Mr.Limaye for the respondent no.5.

2. The petitioners in Writ Petition No.10475 of 2018 have

challenged the Mutation Entry bearing No.158 in the records of rights

of the Village Karodi, Taluka Pen, District Raigad whereby the name of

State of Maharashtra was inserted in the 7/12 extract of subject property

bearing Survey Nos.2/1(1), 3/1, 41/0, 45(2), 47/1(2), 55/0, 57/0, 58/2,

60/0 and 61/0 cumulatively admeasuring 58.9384 Hectares situated at

Village Karodi, Taluka Pen, District Raigad.

ppn 3 3. wp-10475.18 wt ors..doc

3. The petitioners have strongly placed reliance on the

judgment of the Hon'ble Supreme Court in case of Godrej Boyce and

Manufacturing Company Private Limited Vs. State of Maharashtra,

(2014) 3 SCC 430 in support of the contention that there is non-

compliance of Sections 35(1) and 35(3) of the Indian Forest Act, 1927

by the respondents. The Sub-Divisional Officer passed an order dated

28th May 2012 declaring that the petitioners are entitled for restoration

of the entire subject property to the extent of 58.9384 Hectares. The

State of Maharashtra however, challenged the said order by filing a Writ

Petition bearing No.10030 of 2019 before this Court. The said writ

petition is admitted by this Court and is pending.

4. It is the case of the petitioners that while impugning the said

order of the Sub-Divisional Officer, State Government has admitted that

the petitioners are entitled for restoration of 36 Hectares of the entire

subject property.

5. Mr.Kanade, learned counsel for the petitioners also invited

our attention to the order dated 30th July 2021 passed by the Division

Bench of this Court in these petitions recording a statement made by the

learned AGP, on instructions from Mr.Sanjay Kadam, Deputy

ppn 4 3. wp-10475.18 wt ors..doc

Conservator of Forests, Alibaug stating that the Forest Department did not

have any objection if 36 out of 56 hectares of the subject property was

restored back to the petitioners, after carrying out the necessary

demarcation. This Court accordingly granted time to the parties to

prepare consent minutes setting out the procedure that would be followed

for restoring 36 Hectares of land to the petitioners.

6. Pursuant to the order dated 30 th July 2021 passed by this

Court, Mr.Kanade, learned counsel for the petitioners in Writ Petition

No.10475 of 2018 tendered draft minutes. A copy of the draft minutes

are also served upon the respondents through their respective advocates.

7. Learned counsel for the respondents however, opposes the

passing of any order in terms of draft minutes of the order. It is however,

submitted that if this Court passes an order after hearing both the parties,

they have no objection to comply with the order that would be passed.

8. Learned AGP for the respondent nos.1 to 3 does not dispute

that the State Government had made a statement before this Court, on

instructions from Deputy Conservator of Forests, Alibaug stating that

the Forest Department has no objection if 36 out of 56 hectares of the

ppn 5 3. wp-10475.18 wt ors..doc

subject property would be restored back to the Petitioners, after carrying

out the necessary demarcation.

9. Mr.Sethna, learned counsel for the respondent no.4-Union of

India invited our attention to the affidavit-in-reply filed by the Chandulal

Tashildar on behalf of the respondent no.4 affirmed on 8th December 2021

and would submit that the Hon'ble Supreme Court vide its order dated

13th November 2000 in the matter of 'Centre for Environmental Law,

WWF-I Vs. Union of India & Ors.' in Writ Petition (Civil) No.337 of

1995 directed that pending further orders, no de-reservation of

forests/National Parks/Sanctuaries shall be effected. He submits that

once a land is notified under the Indian Forest Act, 1927 as RF/PF or

private forest prior approval of the Hon'ble Supreme Court of India for

de-notification/de-reservation of such land as forest land would be

mandatory besides obtaining prior approval of the Central Government

under the Forest (Conservation) Act, 1980 (for short " the said Forest

Act"). The Central Government under the said Forest Act is mandated to

deal with the 'diversion' of the forest land for non-forestry purposes,

whereas the de-reservation or de-notification of a forest land would

require the leave of the Hon'ble Supreme Court.

ppn 6 3. wp-10475.18 wt ors..doc

10. It is submitted by the learned counsel that Union of India is

not agreeable with an agreement between the petitioners and the State

Government as recorded in the minutes of order. If this minutes are

accepted, act of the respondent no.5 would constitute to de-reservation

of the forest land without leave of the Hon'ble Supreme Court.

11. Learned counsel for the respondent no.4, however, does not

dispute that if the petitioner applies for permission of the Central

Government under the provisions of the said Forest Act, the Central

Government would consider such proposal in accordance with law. He

submits that the State Government has not moved any proposal till date,

for granting application for seeking such permission for 36 Hectares of

land by way of de-reservation or de-notification of forest land to the

Central Government.

12. Mr.Sethna, learned counsel for the respondent no.4 placed

reliance on the judgment dated 4th May 2021 delivered by a Division

Bench of this Court in case of Percy Jamshed Driver Vs. State of

Maharashtra in Writ Petition (St.) No.4416 of 2021 in support of the

submission that approval of the Central Government would be necessary

in view of the provisions of Section 2 of the said Forest Act.

ppn 7 3. wp-10475.18 wt ors..doc

13. Mr.Kanade, learned counsel for the petitioners, in rejoinder,

submits that in view of the statement already made by the State

Government before this Court that the petitioners are at least entitled for

restoration of 36 Hectares of the larger property described in the petition

pursuant to the order dated 28 th May 2012 passed under Section 22A of

the Maharashtra Private Forest (Acquisition) Act, 1975 and in view of

stand of the respondent nos.1 and 2 (the petitioners in Writ Petition

No.10030 of 2019) and more particularly at page 15 thereto, the

Collector shall earmark and demarcate 35 Hectares from the larger

property and intimate the petitioner regarding the details of the survey

number and area of the said land. He submits that the Collector shall

consider that the land from the larger property has been acquired for

the purpose of development of Balganga Dam Project which is already

utilised for non-forest purpose.

14. It is submitted by the learned counsel that the respondent

no.5 be directed to forward records and files of the proceedings No.22-

A/Appeal No.1 of 2012 under Section 22A to the respondent no.4

within three weeks from today with a direction to the respondent no.4 to

consider the said application of Chief Conservator of Forest, Alibaug

ppn 8 3. wp-10475.18 wt ors..doc

and to dispose of the same within the time, as may be prescribed by the

Court.

15. There is no dispute that the State Government had made a

statement before this Court recording their no objection to restore the

36 Hectares out of the larger property in favour of the petitioner. The

objection of the Union of India however, that the permission of the

Central Government would be required under the provisions of the said

Forest Act.

16. We are of the view that in view of there being no dispute

raised by the State Government, an appropriate direction in respect of at

least 35 Hectares out of the larger property be issued to the parties at this

stage.

17. We accordingly pass the following order :-

(i) The Collector shall earmark 35 Hectares from the larger property

which is the subject matter of this petition and shall carry out necessary

demarcation in the event of the Central Government granting permission

under Section 22A of the Forest Act in favour of the petitioner.

ppn 9 3. wp-10475.18 wt ors..doc

(ii) The respondent no.5 shall forward records and files of the

proceedings No.22-A/Appeal No.1 of 2012 under Section 22A to the

respondent no.4 for granting approval within three weeks from today.

(iii) The respondent no.4 shall consider the said application of

the Chief Conservator of Forest, Alibaug and shall pass appropriate

order within eight weeks from the date of receipt of the said application.

The order that would be passed by the respondent no.4 shall be

communicated to the petitioner as well as the respondent no.5.

(iv) If the respondent no.4 grants approval in the application of

the Chief Conservator of Forest, Alibaug under Section 22A of the

Forest Act in respect of 35 Hectares, the Collector shall demarcate the

said 35 Hectares and shall convey the decision to the petitioner within

eight weeks from the date of communication of the order of the

respondent no.4 and shall communicate the order to the petitioner as

well as to the respondent no4 and the respondent no.5 respectively along

with plan showing the demarcation within one week from the date of

such order and demarcation.

(v) In case the respondent no.4 passes any adverse order against

the petitioner, the petitioner would be at liberty to seek amendment in

ppn 10 3. wp-10475.18 wt ors..doc

the application after filing appropriate application to challenge such

adverse order.

(vi) If the respondent no.4 requires any further clarification or

assistance from the petitioner or from the respondent no.5, the same shall

be provided expeditiously.

18. It is made clear that whether the petitioner is required to

obtain any permission from the Hon'ble Supreme Court in the

proceedings referred by the respondent no.4 in the affidavit-in-reply or

not, the said issue also to be considered in the order proposed to be

passed by the respondent no.4. It is made clear that we have not passed

any order in respect of the balance land of the petitioner which is the

subject matter of this writ petition.

19. Place the matters on board for 'Directions' on 4 th April

2022.

            S.M. MODAK, J.                         R.D. DHANUKA, 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 : IJJ

 

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

 
 
Latestlaws Newsletter