Citation : 2022 Latest Caselaw 12404 Bom
Judgement Date : 30 November, 2022
15-wp-14645-2022.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.14645 OF 2022
Vimal Motiram Paradhi & Ors. ...Petitioners
Versus
NILAM
Digitally signed
by NILAM The State of Maharashtra & Ors. ...Respondents
SANTOSH
SANTOSH KAMBLE ----
KAMBLE Date:
Mr.Kishor Patil a/w Mr.S.N. Biradar i/b Mr.Dinesh R. Shinde for
2022.11.30
18:24:01 +0530
the Petitioners.
Mrs.M.S. Bane, AGP for Respondent Nos.1 to 4-State.
----
CORAM : R.D. DHANUKA &
S.G. DIGE, JJ.
DATE : 28 NOVEMBER 2022
P.C:-
. Mr.Patil, the learned counsel for the Petitioners seeks
leave to delete the Respondent No.5 from the array of the
Respondents. Leave granted. Amended copy to be served upon
the Respondents. Re-verification is dispensed with.
2. Rule. The learned AGP waives service for all
Respondents. Rule is made returnable forthwith. Heard finally
by consent of the parties.
3. By this Petition filed under Article 226 of the
Constitution of the India, the Petitioners are seeking direction
N.S. Kamble page 1 of 4
15-wp-14645-2022.doc
against the Respondents to hold and declare that the notices
dated 18 November 2022 and 23 November 2022 issued by
Respondent No.3 are illegal.
4. The learned counsel for the Petitioners invited our
attention to the judgment of the Supreme Court in case of Jagpal
Singh V/s. State of Punjab and Others1, in particular paragraph
No.23 and also the order passed by Division Bench of this Court
on 6 October 2022 in Suo Moto PIL No.2 of 2022 in the case of
High Court in its own Motion V/s. State of Maharashtra and
Others and submitted that without giving any prior notice of
hearing, the Petitioners who are alleged to be in possession for
quite sometime are sought to be dispossed by the learned
Tahsildar.
5. The learned AGP is not in a position to controvert
the statement as to whether any personal hearing was granted to
the Petitioners or not before issuing the notices to the Petitioner.
6. We accordingly pass the following order.
ORDER
(i) The impugned notices shall be considered as show cause notices.
1 (2011) 11 Supreme Court Cases 396
N.S. Kamble page 2 of 4 15-wp-14645-2022.doc
(ii) The Petitioners are at liberty to reply to the show cause notices within one week from today and to produce the documents in support of their rival contentions before the Respondent No.2-Collector within one week from today.
7. Mr.Patil the learned counsel for the Petitioners on instructions, states that these Petitioners would authorize one of the persons to represent their interest to the Respondent No.2 at the time of the hearing. The statement is accepted.
8. The Respondent No.2-Collector shall grant personal hearing to the representative of the Petitioners on 9 December 2022 at 11.00 a.m.
9. The learned Collector shall pass an order on those two notices within two weeks thereafter. The order to be passed shall be communicated to the Petitioners within one week thereafter. If any adverse order is passed against the Petitioners, the Respondents shall not take any coercive steps against the Petitioners for a period of two weeks from the date of communication of such order.
N.S. Kamble page 3 of 4 15-wp-14645-2022.doc
10. It is made clear that this Court has not expressed any view on the notices issued by the Tahsildar. All contentions of both parties are kept open.
11. Rule is made absolute.
12. The Petitioner shall not carry out any construction and part with possession in favour of the third party in respect of the aforesaid structure during the pendency of the proceedings before the Respondent No.2-Collector and for the period of two weeks from the date of the communication of the order.
(S.G. DIGE, J.) (R.D. DHANUKA, J.) N.S. Kamble page 4 of 4
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!