Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mates Luis Soz Alias Mathew Luis ... vs State Of Maharashtra Through ...
2023 Latest Caselaw 3538 Bom

Citation : 2023 Latest Caselaw 3538 Bom
Judgement Date : 11 April, 2023

Bombay High Court
Mates Luis Soz Alias Mathew Luis ... vs State Of Maharashtra Through ... on 11 April, 2023
Bench: R.D. Dhanuka, M. M. Sathaye
2023:BHC-AS:10832-DB


                                                     WP 4858-16..doc


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 CIVIL APPELLATE JURISDICTION


                                WRIT PETITION NO. 4858 OF 2016


            1. Mr. Salim Naim Khan
            Age: 47 years, Occupation: Business


            2. Mrs. Reshma Salim Khan
            Age: 40 years, Occupation: Business
            Both residing at 209, Shama Plaza,
            Salim Compound, Ansari Nagar,
            Opp. Prince Park,
            Virar Road, Nalasopara (E)                           ..Petitioners

                            ..Versus..

            1. State of Maharashtra
            Through its department of Urban Development
            Mantralaya at Mumbai


            2. Ld. Additional Commissioner
            Konkan Division at Belapur


            2-a. Ld. District Collector of Palghar


            3. Ld. Compentent Authority, @ Sub Divisional
            Officer, Vasai Division, Vasai
            Having office of Old Government Auditorium

            Tikam                                               page 1 of 57




                    ::: Uploaded on - 11/04/2023        ::: Downloaded on - 12/04/2023 19:42:46 :::
                                                     WP 4858-16..doc


Killa Bandar Road, Malonde, Vasai Gaon,
Vasai, Dist. Plaghar


4. Bochasanvasi Shree. Akshar Purhottam
Swaminarayan Sanstha
19, Swami Narayan Chowk, Dadar (CR)
Mumbai-400014


5. Vasai Virar Municipal Corporation
Through its Commissioner
Dist. Palghar.                                                  ..Respondents


                                       ALONG WITH
                CIVIL APPLICATION NO. 1545 OF 2019
                                           IN
                    WRIT PETITION NO. 4858 OF 2016


1. Atma Vallabh Samaj Utkarsh Trust,
a Public Trust registered with the
registrar of Public Trust under the Bombay Public
Trust Act, 1980 having the office at
Bldg. No. 7, Achole Road, Nallasopara (E)
also at Shree Atmanad Jain Sabha, 39/41,
Dhanji Street, 2nd floor, Mumbai 400003


2. Mr. Vasant Kantitlal Jain
101/102, Darshan Tower, Seth Motisha Lane,
Byculla, Mumbai-400010 Being one of the

Tikam                                                          page 2 of 57




        ::: Uploaded on - 11/04/2023                   ::: Downloaded on - 12/04/2023 19:42:46 :::
                                            WP 4858-16..doc


Trustees of the above Trust, authorized
to represent on behalf of the Trust
vide a Board Resolution passed
by the Trust                             ..Applicants/Interveners
         ..Versus..


IN THE MATTER BETWEEN

1. Mr. Salim Naim Khan
Age: 47 years, Occupation: Business


2. Mrs. Reshma Salim Khan
Age: 40 years, Occupation: Business
Both residing at 209, Shama Plaza,
Salim Compound, Ansari Nagar,
Opp. Prince Park, Virar Road, Nalasopara (E)           ..Petitioners


            ..Versus..

1. State of Maharashtra
Through its department of Urban Development
Mantralaya at Mumbai


2. Ld. Additional Commissioner
Konkan Division at Belapur
2-a. Ld. District Collector of Palghar


3. Ld. Compentent Authority, @ Sub Divisional
Officer, Vasai Division, Vasai

Tikam                                                 page 3 of 57




        ::: Uploaded on - 11/04/2023          ::: Downloaded on - 12/04/2023 19:42:46 :::
                                                     WP 4858-16..doc


Having office of Old Government Auditorium
Killa Bandar Road, Malonde, Vasai Gaon,
Vasai, Dist. Plaghar


4. Bochasanvasi Shree. Akshar Purhottam
Swaminarayan Sanstha
19, Swami Narayan Chowk, Dadar (CR)
Mumbai-400014


5. Vasai Virar Municipal Corporation
Through its Commissioner
Dist. Palghar.                                                  ..Respondents



                                       ALONG WITH
                   WRIT PETITION NO. 9712 OF 2016
1. Mates Luis Soz (since deased)
Through his legal heirs
1(a) Johna Mathew D'souza (wife)
1(b) Wilson Mathew D'souza (son)
1(c) Johnson Mathew D'souza (son)
1(a) to 1(c) residing at "Nanani",
Behind Gas Godown, PO. Nirmal, Tal. Vasai,
Dist. Palghar, Pin code-401 304                                 ..Petitioners

         ..Versus..

1. State of Maharashtra
Through its department of Urban Development
Mantralaya at Mumbai

Tikam                                                          page 4 of 57




        ::: Uploaded on - 11/04/2023                   ::: Downloaded on - 12/04/2023 19:42:46 :::
                                          WP 4858-16..doc




2. Ld. Additional Commissioner
Konkan Division at Belapur


2-a. Ld. District Collector of Palghar


3. Ld. Compentent Authority, @ Sub Divisional
Officer, Vasai Division, Vasai
Having office of Old Government Auditorium
Killa Bandar Road, Malonde, Vasai Gaon,
Vasai, Dist. Plaghar


4. Bochasanvasi Shree. Akshar Purhottam
Swaminarayan Sanstha
19, Swami Narayan Chowk, Dadar (CR)
Mumbai-400014


5. Vasai Virar Municipal Corporation
Through its Commissioner
Dist. Palghar.


6. Asha Mathew D'souza
Residing at "Nanani",
Behind Gas Godown, PO. Nirmal, Tal. Vasai,


7. Mabel Prakash Vaz
Residing at Darsingh. P.O. Nirmal
Taluka Vasai, Palghar - 401304.              ..Respondents


Tikam                                               page 5 of 57




        ::: Uploaded on - 11/04/2023        ::: Downloaded on - 12/04/2023 19:42:46 :::
                                                     WP 4858-16..doc




                                       ALONG WITH
                CIVIL APPLICATION NO. 1542 OF 2019
                                           IN
                    WRIT PETITION NO. 9712 OF 2016


1. Atma Vallabh Samaj Utkarsh Trust,
a Public Trust registered with the
registrar of Public Trust under the Bombay Public
Trust Act, 1980 having the office at
Bldg. No. 7, Achole Road, Nallasopara (E)
also at Shree Atmanad Jain Sabha, 39/41,
Dhanji Street, 2nd floor, Mumbai 400003.


2. Mr. Vasant Kantitlal Jain
101/102, Darshan Tower, Seth Motisha Lane,
Byculla, Mumbai-400010 Being one of the
Trustees of the above Trust, authorized
to represent on behalf of the Trust
vide a Board Resolution passed
by the Trust                                    ..Applicants/Interveners


IN THE MATTER BETWEEN :


1. Mats Luis Soz
@ Mathew Luis D'souza,residing
at Navale, Post Nirmal, Tal. Vasai,
Dist. Palghar.                                  ..Petitioners

Tikam                                                          page 6 of 57




        ::: Uploaded on - 11/04/2023                   ::: Downloaded on - 12/04/2023 19:42:46 :::
                                             WP 4858-16..doc


                  ..Versus..

1. State of Maharashtra
Through its department of Urban
Development Mantralaya at Mumbai.


2. Ld. Additional Commissioner
Konkan Division at Belapur.


2-a. Ld. District Collector of Palghar


3. Ld. Compentent Authority, @ Sub
Divisional Officer, Vasai Division, Vasai
Having office of Old Government
Auditorium Killa Bandar Road,
Malonde, Vasai Gaon, Vasai, Dist. Plaghar


4. Bochasanvasi Shree. Akshar Purhottam
Swaminarayan Sanstha
19, Swami Narayan Chowk, Dadar (CR)
Mumbai-400014


5. Vasai Virar Municipal Corporation
Through its Commissioner
Dist. Palghar.                                  ..Respondents




Tikam                                                  page 7 of 57




        ::: Uploaded on - 11/04/2023           ::: Downloaded on - 12/04/2023 19:42:46 :::
                                                   WP 4858-16..doc



Mr.R.S. Apte, Senior Advocate with Mr. Datta Mane, for the
Petitioner in WP No. 4858/2016.


Ms. Neeta Karnik with Ms.Rushali Kshirsagar for the Petitioner in
WP No.9712/2016.

Mr.Vishal Kanade i/b Ms.Rushita Jain for the Applicants in CAW
Nos. 1542 of 2019 and 1545 of 2019.

Dr.Milind Sathe, Senior Advocate with Mr. Arun Mehta a/w Mr.Girin
Pandit, Mr.Aniket Srivastav and Ms.Sanika Mehta i/b Akshar Laws for
Respondent No.4 in both WPs.

Ms. Swati H. Sagvekar for Respondent No.5 in both Writ Petitions.


Mr. A. I. Patel, Addl. G.P. a/w Mr. P. V. Nelsan Rajan, AGP for the
State.


                                   CORAM : R.D. DHANUKA &
                                           M.M. SATHAYE , JJ.

RESERVED ON : 17 FEBRUARY, 2023.

PRONOUNCED ON: APRIL, 2023.

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

1. Rule. Dr.Sathe, learned Senior Counsel waives

service for Respondent No.4 in both Petitions. Ms. Sagvekar

waives service for Respondent No.5 in both Petitions. Mr.

Patel waives service for the State. By consent of parties, Rule

Tikam page 8 of 57

WP 4858-16..doc

made returnable forthwith and heard finally.

FACTS, SUBMISSIONS, REASONS AND CONCLUSIONS

IN WRIT PETITION No. 4858 OF 2016

2. The Petitioners in Writ Petition No. 4858 have

prayed for writ of certiorari, order and/or direction for

quashing and setting aside the impugned Award dated 18 th

February, 2016 passed by the learned Competent Authority in

respect of Survey No. 84 Part (area admeasuring 723.75

sq.mtrs.), Survey No. 85 Part (area admeasuring 8850

sq.mtrs.) and Survey No. 93 (area admeasuring 540 sq.mtrs.).

3. Civil Application No.1545 of 2019 is filed by the

Applicants claiming to be trustees, inter alia, praying for

intervention in this Writ Petition on the ground that the

erstwhile owners had transferred the writ property in the

name of the intervenors' trust and thus, any order, if passed in

favour of the Petitioners would prejudice the rights of the

Applicants.

4. The Petitioners have also prayed for quashing and

Tikam page 9 of 57

WP 4858-16..doc

setting aside the impugned notification dated 11 th December,

2013 issued by the learned Additional Commissioner, Konkan

Bhavan, Navi Mumbai under Section 126 (4) of the

Maharashtra Regional Town Planning Act, (for short "MRTP

Act"), 1966 read with Section 6 of the Land Acquisition Act,

1894, in respect of the Petitioners' land out of Survey No.84

Part (area admeasuring 723.75 sq.mtrs.), Survey No. 85 Part

(area admeasuring 8850 sq.mtrs.) and Survey No. 93 (area

admeasuring 540 sq.mtrs.)

5. It is the case of the Petitioners that the writ

properties were owned by Atmavallabh Samaj Utkarsha Trust,

Paydhuni, Mumbai. The names of the Trustees, namely, Mr.

Suresh Devchand Shaha, Mr. Jitendra Devchand Shaha, Mr.

Atul Devchand Shaha and Mr. Jayantilal R. Shaha stood

recorded in the Revenue records of Gat Nos. 84 Part, 85 Part

and 93 Part situated at Tulinj, Dist: Palghar. According to the

Petitioners, one Harishchandra Shankar Jadhav claimed that

he was having right, title, interest and possession in respect of

the writ properties.

Tikam                                                         page 10 of 57





                                                          WP 4858-16..doc


6. On 29th March, 2006, the Petitioners and the said

Harishchandra Jadhav entered into an Agreement for Sale in

respect of the writ properties. Under the said Agreement for

Sale, the consideration agreed between the parties was in the

sum of Rs. 7,58,48,000/-. According to the Petitioners under

the said Sale Deed, the Petitioners were put in possession of

the entire properties.

7. It is the case of the Petitioners that the Petitioners

subsequently came to know that there was a dispute between

Mr. Harishchandra Jadhav and Trustees of Atmavallabh Samaj

Utkarsha Trust. According to the Petitioners, the Petitioners

settled the dispute with the Trustees of Atmavallabh Samaj

Utkarsha Trust.

8. It is the case of the Petitioners that Mr.

Harishchandra Jadhav and all the Trustees of the Atmavallabh

Samaj Utkarsha Trust admitted the possession of the

Petitioners about the writ properties. The possession of the

Petitioners of the writ properties was alleged to have been

obstructed by the third parties. The Petitioners were informed

Tikam page 11 of 57

WP 4858-16..doc

that the Trustees of Atmavallabh Samaj Utkarsha Trust,

namely, Suresh Shaha and another intended to sell those

properties. The Petitioners therefore filed a Suit bearing

Regular Civil Suit No. 619 of 2013 before the Civil Judge,

Junior Division at Vasai inter-alia praying for injunction

against the Trustees namely, Mr. Jayantilal R. Shaha, Mr.

Suresh D. Shaha, Mr. Jitendra D. Shaha, Mr. Atul D. Shaha and

Mr. Harishchandra S. Jadhav.

9. On 30th January, 2015, the learned Assistant

Commissioner, Ward C, Nalasopara, Vasai Virar Municipal

Corporation issued a notice under Section 52, 53 and 54 of

the MRTP Act to the Petitioner No.1 alleging that the

Petitioner No.1, had carried out illegal construction over the

land bearing Survey No. 84. It is alleged in the said notice

that in the Development Plan of Vasai Virar Municipal

Corporation, the Survey No. 84 Part, 85 Part and 93 Part had

been reserved by way of Reservation No. 333 for the

Community Centre. The Petitioner No.1 filed a Regular Civil

Suit bearing No. 140 of 2015 inter-alia praying for declaration

and injunction in respect of the impugned notice dated 30 th

Tikam page 12 of 57

WP 4858-16..doc

January, 2015 issued by the Assistant Commissioner, Ward C,

Nalasopara, Vasai Virar Municipal Corporation.

10. On 30th April 2015, the 2nd Joint Civil Judge, Junior

Division at Vasai passed Order below Exhibit-5 restraining the

Defendant from demolishing the suit properties without due

process of law till further orders. The Respondent No.5, in its

development plan, reserved the area of Petitioners from

Survey No. 84 Part, Survey Nos. 85 Part and Survey No. 93

Part for Community Centre. The development plan sanctioned

by the Respondent No.1 on 15 th March, 2007 is in force till

date.

11. On 11th December, 2013, the State Government

issued a Notification/Declaration under Section 6 of the Land

Acquisition Act, 1894 read with Section 126(4) of the MRTP

Act. Under the said Notification, it was declared that the writ

properties were required for the public purpose. After

following the procedure prescribed under the provisions of

the Land Acquisition Act, 1894, an Award came to be made on

18th February, 2016 by Respondent No.3.

Tikam                                                      page 13 of 57





                                                   WP 4858-16..doc




12. On 24th July, 2014, the Petitioners raised an

objection before the Sub Divisional Officer contending that

the Predecessors of the Petitioner Mr. Salim N. Khan was

cultivating rice in the Survey No. 84 Hissa No. Part

admeasuring 43 Gunthas and alleged that he was in

possession of the writ property for very long period and

requested to stop the acquisition proceedings immediately.

13. On 18th February, 2016, the Competent Authority

made an Award. It is the case of the Petitioners that in the

said impugned Award, the name of the original Petitioner Mr.

Salim N. Khan was mentioned. The certain amount of

compensation was also offered to him.

14. Mr. Apte, learned senior counsel for the Petitioners

invited our attention to the averments made and the prayers

in the Civil Suit filed by his client. He submitted that notices

under Section 9(3) (a) and Section 10(1) of the Land

Acquisition Act, 1894 were issued to the predecessors of the

Petitioners as the person interested. He submitted that on 11 th

Tikam page 14 of 57

WP 4858-16..doc

April, 2016 notices were issued to the original Petitioners

under Section 12(2) of the Land Acquisition Act, 1894 offering

payment of some compensation.

15. Learned Senior Counsel invited our attention to the

definition of the 'Appropriate Authority' under Section 2(3) of

the MRTP Act, the definition of the 'Development Authority'

under Section 2(8) and the definition of the Planning Authority

under Section 2(19) of the MRTP Act. He also relied upon

Section 126(1) of the MRTP Act and submitted that the

acquisition of the land could be made after the publication of

a draft Regional Plan, a development or any other plan or

town planning scheme, only if such land is required or

reserved for any of the public purposes specified in any plan

or scheme under the MRTP Act at any time only by Planning

Authority, Development Authority or as the case may be any

Appropriate Authority may, except otherwise provided in

Section 113(A) of the MRTP Act in the mode and manner

prescribed in Section 126.

16. It is submitted that under Section 113A of the

Tikam page 15 of 57

WP 4858-16..doc

MRTP Act, the State Government is empowered to acquire

land for corporation or company declaring to be the New

Town Development Authority. He submitted that admittedly in

this case, the State Government has not invoked Section 113A

of the MRTP Act. It is submitted by the learned Senior

Counsel that in this case, admittedly, a plan for acquisition of

the writ property was made by Respondent No.4 i.e.

Bochasanvasi Shree. Akshar Purshottam Swaminarayan

Sanstha is neither the Planning Authority nor the

Development Authority or an Appropriate Authority within the

meaning of Sections 2(19), 2(8) or 2(3) respectively.

17. It is submitted that at the first instance, no plan for

acquisition could be made by a private party. It is submitted

that the payment of compensation for such acquisition could

have been made only by the Planning Authority or

Development Authority or Appropriate Authority who could

have applied for acquisition of such plot after publication of a

draft Regional Plan or Development or any other plan of the

Town Planning scheme and not by a private party.

Tikam                                                               page 16 of 57





                                               WP 4858-16..doc


18. The learned Senior Counsel invited out attention to

the averments made by Respondent No.3 i.e. Sub Divisional

Officer in affidavit in reply dated 8 th July, 2016 contending that

it is immaterial whether the Respondent No.4 Trust falls

within the ambit of the definition of 'appropriate authority' as

per the provisions of Section 2(3) of the MRTP Act. He

submitted that the contentions raised by Respondent No.3 is

ex-facie and contrary to the provisions of Section 126 (1) of

the MRTP Act.

19. Learned Senior Counsel for the Petitioners invited

our attention to the affidavit in reply filed by the Municipal

Corporation affirmed on 6th August, 2016 and contended that

the Reserve Site No. 333 situated in Survey No. 84 and 85

was reserved for Community Centre and the Respondent No.1

had appointed Swami Narayan Trust to be its implementing or

acquiring body which cannot be disputed. He submitted that it

is admitted in the said affidavit that the Municipal Corporation

was the Planning Authority of the Vasai Virar Sub Region as

also the Appropriate Authority and that the Respondent No.4-

Trust was the beneficiary, implementing and acquiring body of

Tikam page 17 of 57

WP 4858-16..doc

the said reservation as per DP report which is sanctioned by

the Respondent No.1. It is submitted by the learned Senior

Counsel that even according to the Municipal Corporation,

Respondent No.4 is not the Planning Authority or the

Appropriate Authority within the meaning of Section 126(1) of

the MRTP Act.

20. Learned Senior Counsel for the Petitioners invited

our attention to the modified development plan of Vasai Virar

Sub Region annexed at Exhibit-E to the affidavit in reply filed

by the Municipal Corporation and submitted that in the said

plan, the name of the implementing or acquiring body in

respect Reservation Site No. 333 was Swami Narayan Trust.

21. Learned Senior Counsel placed reliance on the

Judgment of the Supreme Court in case of Valjibhai

Muljibhai Someji and Others Vs. State of Bombay and

Others AIR 1963 SC 1890 and in particular paragraph Nos.

5, 6, 9 and 15 in support of the submission that the powers

exercised by the State Government in acquiring the property

of the Petitioners on the application made by a private party is

Tikam page 18 of 57

WP 4858-16..doc

colourable being collusive action. He submitted that, in that

case also, the acquisition was initiated at the instance of the

private company and the entire funds for payment of entire

compensation came out of funds of such private company.

22. It is submitted that the Supreme Court has held

that the acquisition having been made for the benefit of a

private company, though for a public purpose, is bad because

no part of the compensation has come out of public revenues

and provisions of Part VII of the Land Acquisition Act have not

been complied with. Learned Senior Counsel for the

Petitioners also placed reliance on the Judgment of the

Supreme Court in case of Amarnath Ashram Trust Society

and Anr. Vs. Governor of U.P. & Ors. (1998) 1 SCC 591

and in particular paragraph No. 6 in support of his submission

that since the costs of acquisition was entirely borne by a

private party, no such acquisition could have been permitted

contrary to the provisions of Section 126(1) of the MRTP Act.

23. Learned Senior Counsel also placed reliance on the

judgment of Supreme Court in case of State of Gujarat vs.

Tikam page 19 of 57

WP 4858-16..doc

Bhogilal Keshavlal & Anr. 1980(1) SCC 308 in particular

paragraph 4 and 8 in support of his submission that since the

compensation in this case was paid by a private body, such

acquisition could not have been initiated at the instance of

such private party by the State Government under Section

126(1) of the MRTP Act.

24. Dr. M.R. Sathe, learned Senior Counsel for the

Respondent No.4 Trust on the other hand invited our attention

to the averments pleaded by the Petitioners in Writ Petition

No.4858/2016 and more particularly in paragraphs Nos.2 and

3 and submitted that the Petitioners are claiming through

Harishchandra Shankar Jadhav. He invited our attention to

the Affidavit in Reply filed by his client and submitted that

under a Government Notification dated 7 December, 1988,

MMRDA (formerly known as BMRDA) established under the

Bombay Metropolitan Regional Development Act, 1974 was

appointed as Special Planning Authority under Sectin 40 of

the MRTP act 1966 for the Vasai Virar Sub-Region.

25. It is submitted by learned Senior Counsel that on

Tikam page 20 of 57

WP 4858-16..doc

15 May, 1990 CIDCO was replaced by MMRDA vide

Government notification. Thereafter CIDCO became Special

Planning Authority under Sectin 40 MRTP Act, for the Vasai

Virar Sub-Region. On 13 September, 1990 CIDCO declared its

intention under Section 23(1) of the MRTP Act to prepare

development plan for the Vasai Virar Sub-Region and public

notice to that effect was published in Maharashtra

Government Gazette. On 25 June,1992 CIDCO exercises

powers under Section 32(1) of the MRTP Act and published a

notice in Maharashtra Government Gazette to prepare an

interim Development Plan for the Vasai Virar Sub-Region.

26. It is submitted by Dr. Sathe, learned Senior Counsel

for Respondent No.4 that on 10 September, 1992 CIDCO

published draft interim Development Plan for the Vasai Virar

Sub-Region under Section 32(1)(2) r/w. Section 26(1) of the

MRTP Act. On 7 September,1995 CIDCO published a notice

having prepared a draft development plan under Section 26(1)

of MRTP Act for inviting suggestions/objections from public.

27. It is submitted by the learned Senior Counsel that

Tikam page 21 of 57

WP 4858-16..doc

on 31 August, 1998 CIDCO has submitted draft Development

Plan to the Government of Maharashtra for sanction under

Section 30 of MRTP Act. On 19 January, 2000. Government of

Maharashtra republished the said draft Development Plan

submitted by CIDCO by giving notice under Section 29 of the

MRTP Act, under the Maharashtra Government Gazette. On

20 January, 2000 State of Maharashtra invited

suggestions/objections from the public on draft Development

Plan submitted by CIDCO. The State of Maharashtra

appointed three Member Committee under Chairmanship of

the Metropolitan Commissioner, MMRDA for performing

functions under Section 28(4), 29 and 30 of the MRTP Act in

respect of the said draft Development Plan.

28. It is submitted by Dr. Sathe, learned Senior Counsel

that on 29 May, 2003 the three member committee considered

the suggestions and objections received by the Government

and carried out the modification in the draft development

Plant and published Notice under Section 29 of the MRTP Act

in the Maharashtra Government Gazette inviting suggestions

and objections from the public in respect of modification. The

Tikam page 22 of 57

WP 4858-16..doc

Government sanctioned the Development Control Regulations

for Vasai Virar Sub-Region on 16 February, 2004.

29. It is submitted that on 30 November, 2005 changes

of substantial nature came to be sanctioned by the

Government Notification. On 9 February, 2007 a

development plant of Vasai Virar Sub-Region came to be

sanctioned by the State Government vide the Urban

Development Department Order and is in force with effect

from 15 March, 2007. Learned Senior Counsel submitted that

the Petitioner No.1 filed a Suit bearing No. 619/2013 on 16

December, 2013 after about six years of the publication of the

final Development Plan and published by the State

Government vide notification dated 9 February, 2007.

Respondent Nos. 1 to 5 were not impleaded as party to the

said suit. The said suit has nothing to do with final

Development Plan approved and made public by the State

Government.

30. It is submitted by the learned Senior Counsel that

the cause of action if any in favour of the Petitioners arose in

Tikam page 23 of 57

WP 4858-16..doc

the year 2007 when the Development Plan of Vasai Virar Sub-

Region came to be sanctioned by the State Government. The

present Writ Petition is filed in the year 2016. Petitioners

have not explained the gross delay/laches in filing the petition

after several years.

31. Learned Senior Counsel for Respondent No.4

submitted a copy of the report submitted under Section 30 of

the MRTP Act, by the Committee appointed by Government of

Maharashtra under Section 162 of MMRDA Act, relating to

Development Plan of the Vasai Virar Sub-Region for 2001-

2021. It is submitted that the said Committee accepted the

report of Planning Committee and corrections as well as

changes/modifications. He invited our attention to the

Appendix-E appended to the said Report, providing details of

the reserved site and their Implementing Bodies. It is

submitted that in respect of several reserved sites, names of

various Trusts were mentioned as Implementing or Acquiring

Bodies including names of the Respondent No.4. Name of

Respondent No.4 is mentioned at page E-11 in respect of the

Site No.333 at Serial No. 337 of said Appendix-E.

Tikam                                                         page 24 of 57





                                              WP 4858-16..doc




32. Learned Senior Counsel placed reliance on Section

22(f) of the MRTP Act and submitted that the reservation of

the land can be for Community Facilities and Services. He

relied upon Section 31 of the MRTP Act and submitted that

the development plan has been sanctioned having reservation

for Trust. He relied upon Section 125 of the MRTP Act and

submitted that once there is compulsory acquisition in

respect of any land, such acquisition is deemed to be a public

purpose. He submitted that the Petitioners at the most would

be entitled to seek compensation if they are able to show any

right, title and interest in the property under acquisition and

can apply for enhancement of such compensation upon

providing their entitlement.

33. Learned Senior Counsel for Respondent No.4 relied

on Section 126 of the MRTP Act and submitted that

admittedly in this case Site No.333 was reserved for public

purposes. Entire procedure required to be followed for

acquiring land for public purpose is followed in this case. He

submitted that who has made an application for acquiring the

Tikam page 25 of 57

WP 4858-16..doc

land is thus in consequential. He submitted that it is not the

case of the Respondent No.4 that it is an Appropriate

Authority or Public Authority according to Section 126 of the

MRTP Act. He submitted that there is no challenge made by

the Petitioners that after issuance of notification under

Section 126(4) of the MRTP Act, any part of procedure is not

complied with. He submitted that Section 126 of the MRTP

Act, is equivalent to Section 4 of the Land Acquisition Act. He

submitted that once Award is made, acquisition proceedings

cannot be challenged.

34. Learned Senior Counsel relied upon the following

Judgments:

1. Municipal Council, Ahemednagar And Anr. Vs.

Shah Hyder Beig and Others [(2000)2 SCC 48]

2. Northern Indian Glass Industries Vs. Jaswant

Singh And Others [(2003) 1 SCC 335]

3. Girnar Trader (3) Vs. State of Maharashtra

And Ors. [(2011) 3 SCC 1]

4. Mehta Laiq Ahmed Shaikh and Anr. Vs. State

of Maharashtra and Ors. [(2017) SCC Online Bom 8841]

Tikam page 26 of 57

WP 4858-16..doc

5. Bajirao T. Kote (Dead) By LRS. And Anr. Vs.

State of Maharashtra And Ors. [(1995) 2 SCC 442].

35. It is submitted by the learned Senior Counsel that

the Petitioner could at the most challenge the notification

issued by the State Government sanctioning the final

Development Plan in the year 2007 which is admittedly done

by the Petitioners after 9 years of the issuance of such

notification. He submitted that the second Proviso to Section

6 of the Land Acquisition Act relief upon by Shri Apte learned

Senior Counsel for the Petitioners in Writ Petition No.

4858/2016 is not applicable. He submitted that the MRTP Act

is self contained code.

36. It is submitted by the learned Senior Counsel that

Respondent No. 4 is implementing Development Plan

prepared by the State Government for Community Service.

The Petitioners cannot be allowed to contend that the

application was made by the Respondent No.4. The

acquisition is made on behalf of the Planning Body. He

submitted that the land is acquired for free Community

Tikam page 27 of 57

WP 4858-16..doc

Service which is a deemed public purpose. He invited our

attention to prayer Clause (a-1) of the Writ Petition filed by

these two Petitioners. It is submitted by learned Senior

Counsel that land can be acquired by private negotiation.

The Petitioner in Writ Petition No. 4858/2016 have no locus to

file this petition.

37. Mr. Patel, learned Additional Government Pleader

for the State also challenged the locus of Petitioners in both

the petitions to file these petitions. He invited our attention to

the documents annexed in the Writ Petition No. 4858/2016

and submitted that the Petitioners claim title under

Memorandum of Understanding to purchase which does not

create any right in favour of the Petitioners. Petitioners have

not filed any suit for Specific Performance.

38. Ms. Sagvekar, learned counsel for Municipal

Corporation invited our attention to the averments made in

para 7 to 10 of the Affidavit in Reply filed by Municipal

Corporation and submitted that Petitioners in Writ Petition

No. 4858/2016 have constructed structures without

Tikam page 28 of 57

WP 4858-16..doc

permission of the Municipal Corporation. She opposed both

these petitions on the grounds raised in Affidavit in Reply.

39. Mr. Vishal Kanade, learned counsel for the

Intervenors submitted that his clients have rights in the

property under acquisition and thus this Court shall not

adjudicate upon the claims of the Petitioners in the writ

property which would affect and prejudice the rights of his

clients in the writ property. He submitted that Intervenors

thus shall be allowed to intervene in this petition and to

oppose this petition.

40. Mr.Apte learned counsel for the Petitioners in Writ

Petition No.4858/2016 fairly submitted that the "Community

Purpose" is a public purpose. This proposition is not in

dispute. He, however, submitted that procedure prescribed

under Section 126 of MRTP Act has not been followed by the

Respondents.

41. A Short question that arises for consideration of

this Court is whether Respondent No.4 Trust has acted as a

Tikam page 29 of 57

WP 4858-16..doc

Planning Authority or the Appropriate Authority within the

meaning of Section 126(1) of the MRTP Act for acquiring the

land in question or not?

42. Insofar as Writ Petition 4858/2016 is concerned

the Petitioners had admittedly filed a suit bearing Regular

Civil Suit No. 619/2013 before the Learned Civil Judge, Junior

Division at Vasai, inter alia, praying for an injunction against

the trustees of the Respondent No.4 Trust. The Assistant

Commissioner of Vasai Municipal Corporation had issued a

notice under Sections 52, 53 and 54 of the MRTP Act to

Petitioner No.1, alleging that the Petitioner No.1 had carried

out illegal construction over the land bearing Survey No. 84.

43. The Petitioners were further informed that in the

Development Plan of Vasai Virar Municipal Corporation, the

Survey No.84 Part, 85 Part and 93 Part, situated at Tulinj, Tal.

Vasai, Dist. Palghar was reserved by way of Reservation No.

333 for the Community Centre. It is not in dispute that, the

development plan sanctioned by Respondent No.1 on 15

March, 2007 is in force till date. The Petitioners have

Tikam page 30 of 57

WP 4858-16..doc

however, filed the Writ Petition on 25 April, 2016 i.e. after

about 7 years, inter alia praying for quashing and setting

aside the Award dated 18 February, 2016, without challenging

the development plan sanctioned as far as back on 15 March,

2007.

44. Learned Senior Counsel for the Petitioners, did not

dispute that on 11 December, 2013, the State of Maharashtra

had already issued a Notification/Declaration under Section

126(1) of the MRTP Act declaring that the writ property was

required for public purpose. The Award was accordingly made

on 18 February, 2016. The Petitioners raised an objection

only on 24 July, 2014 before the Sub-Divisional Officer

contending that predecessor of the Petitioner i.e. Salim Naim

Khan was cultivating rice in Survey No.84 (Part) admeasuring

43 gunthas and that the said Mr. Salim Naim Khan was in

possession of the writ property since long period.

45. The Petitioners in the said Writ Petition have been

claiming through Harichandra Shankar Jadhav. It is not in

dispute that on 14 May, 1999, CIDCO was replaced by

Tikam page 31 of 57

WP 4858-16..doc

MMRDA vide Government Notification. CIDCO became

Special Planning Authority under MRTP for Vasai Virar Sub-

Region.

46. On 7 September, 1995, CIDCO published a notice

that the draft development plan was being prepared under

Section 26(1) under the MRTP Act and invited suggestions

from the public and thereafter submitted a draft development

plan to the State Government under Section 126 (1) of the

MRTP Act. The State Government had appointed three

member committee under the Chairmanship of Metropolitan

Commissioner, Mumbai for performing functions under

Section 28(4), 29 and 30 of the MRTP Act in respect of the

said draft Development plan. After considering the

suggestions and objections received by the Government the

three members' committee carried out the modification in the

draft Development Plan and published a notice under Section

29 of the MRTP Act for inviting suggestions and objections

from the public in respect of the modifications. The

Government sanctioned the Development Control Regulations

for Vasai-Virar Sub-Region submitted by said Committee on 16

Tikam page 32 of 57

WP 4858-16..doc

February, 2004.

47. It is a common ground that the said Development

Plan for Vasai Virar Sub-Region which was sanctioned on 9

February, 2007, came in force with effect from 15 March,

2007. The Petitioner No.1 filed a Suit bearing No. 619/2016

on 16 December, 2016 after the final plans were sanctioned

and published in the Government Gazette vide Notification

dated 9 February, 2007. The Respondents No.4, however, was

not impleaded as party to the suit. In our view Dr. Sathe,

Learned Senior Counsel for Respondent No.4 is right in his

submission that the cause of action if any, in favour of the

Petitioners arose in the year 2007 when the development

plan for Vasai Virar came to be sanctioned by the State

Government. The Writ Petition is also filed belatedly after

more than 8 years without explaining delay and laches

caused in filing the petition.

48. The report submitted under Section 30 of the

MRTP Act by the Committee appointed by the Government of

Maharashtra, accepted the report of the Planning Committee

Tikam page 33 of 57

WP 4858-16..doc

and the corrections as well as changes / modifications.

49. A perusal of the said report clearly indicates that

in respect of several reserved sites, the names of various

trusts were mentioned as implementing or acquiring bodies

including the name of Respondent No.4 in respect of the site

No.333 at Serial No. 337 at Appendix-E. It is not the case of

the Petitioners that the names of other trusts or private

bodies were only mentioned as implementing or acquiring

bodies. None of the Petitioners have disputed that the

reservations of the land can be for community facilities and

services, which is a public purpose. The purposes mentioned

in the development plan for reservation are public purposes.

50. It is not in dispute that the Development Plan has

been sanctioned and has been reserved for the trust. Section

125 of MRTP clearly provides that once there is a compulsory

acquisition of land, such acquisition is deemed to be a public

purpose. Hence, the right of the Petitioners, if any, in the said

land, acquired for the public purposes would be in the nature

of seeking compensation. Learned Senior Counsel for the

Tikam page 34 of 57

WP 4858-16..doc

Petitioners could not demonstrate that the entire procedure

required to be followed for the acquisition of land for the

public purpose was not complied with. It is not disputed by

the learned counsel for the Petitioners that the Respondent

No.4 is a Trust for whose benefit, the said land was acquired

for community centre.

51. We have perused the Affidavit in Reply filed by

Respondent No.3 contending that the structure possessed by

the Petitioners, admittedly is an unauthorized structure.

Notices under sections 52 and 53 of the MRTP Act have

already been issued against the Petitioners. Respondent No.3

has rightly contended in the Affidavit that it is immaterial

whether the Respondent No.4 falls within the ambit of

definition of the Appropriate Authority as per provisions of

Section 2 (3) of the MRTP Act or not. It is rightly contended

that the said definition is clear that the public authority is one

on whose behalf the land is designated for public purpose.

The definition implies that the land can be designated not only

for the purpose of such Public Authority but also can be for

public purpose designated by such public authority.

Tikam                                                  page 35 of 57





                                                     WP 4858-16..doc




52. The Respondent No.4 also has filed an Additional

Affidavit in this Petition stating that the State of Maharashtra

created the Vasai Virar Sub-Regions on 31 August, 1998 in

order to provide basic amenities on account of rapid

urbanization of the Vasai Taluka for planned development,

which is near Mumbai, due to connectivity of Western Railway

and National Highway and for planned development. The

Municipal Corporation also mentioned that the State

Government had appointed Committee in the Chairmanship

of Principal Secretary of Urban Development Department of

State of Maharashtra, to examine the entire area and

possibility of the said entire area to the declared as a

Municipal Corporation and submit its report.

53. The said development plan, proposals were made in

the form of zoning, roads, and reservation and accordingly

872 sites were reserved along with their areas and

implementing or acquiring bodies as reflected in Appendix E

of the sanctioned development plan. Insofar as referred site

No. 333 is concerned, implementing or acquiring body, name

Tikam page 36 of 57

WP 4858-16..doc

of Respondent No.4 was mentioned. The Petitioners did not

challenge the said schedule appended to the development

plan. At no point of time, the Petitioners challenged the said

reservation in respect of Site No. 333 for the community

centre and that Respondent No.1 had appointed the

Respondent No.4 to be its implementing or acquiring body.

54. The said notification dated 11 December, 2013

indicates that it was made clear that the Vasai Virar Municipal

Corporation is the Planning Authority of the Vasai Virar Sub-

Region as also the Appropriate Authority and that

Respondent No.4 is the beneficiary/implementing/acquiring

body of the said reservation as per DP Report sanctioned by

the State of Maharashtra. It is not the case of the Petitioners

that Municipal Corporation as well as Respondent No.4 were

Planning Authority and Appropriate Authority.

55. In paragraph 13 of the Affidavit of Respondent

No.5, the Municipal Corporation has stated that since the

beneficiary implementing/acquiring body with respect to the

reservation No.333 was the Respondent No.4, the Municipal

Tikam page 37 of 57

WP 4858-16..doc

Corporation granted its no objection, as done by the CIDCO

for acquiring the land in question for the said public purpose.

Petitioners have not disputed that the acquisition was for the

benefit of the Respondent No.4 for the public purpose.

56. It is not in dispute that the Respondent No.4 is

Registered Public Charitable Trust and is also designated as

Non-Government Organization (NGO) by the United Nation

Organization. In our view at the first instance the Petitioners

have no locus to invoke an ex-ordinary jurisdiction of this

Court under Article 226 of the Constitution of India for

challenging the Award dated 18 February, 2016 passed by the

Competent Authority.

57. The Notification dated 11 December, 2013 issued

by the State Government after following the procedures in

the Chapter III under the provisions of Section 21 to 42 r/w.

Section 126, sub-section 1, 2 and 4 of MRTP Act wherein it

has been clearly mentioned that land which has been

acquired and allotted to Respondent No.4 is for public

purpose and the Respondent No.5 will act as an Appropriate

Tikam page 38 of 57

WP 4858-16..doc

Authority. It was confirmed in the said Notification that the

land allotted to the Respondent No.4 is to be used for public

purpose under the provisions of the MRTP Act.

58. The Petitioners have not challenged the

Notification dated 11 December, 2013 or the Notification

dated 9 February, 2007 issued by the State Government.

Admittedly, the Petitioners had participated in the hearing

before the competent authority. The development plan

having been finalized and notified, writ jurisdiction cannot be

invoked by the Petitioners. The Supreme Court in the case

of Municipal Council Ahmednagar and Anr. Vs. Shah

Hayder Beig and Ors. [(2000) 2 SCC 48], has held that

after the Award is passed, no writ petition can be filed

challenging the acquisition notice or against any other

proceeding thereunder. In our view, the principles laid down

in the case of Municipal Council Ahmednagar (Supra).

would apply to the facts of the case. The remedy, if any, of the

Petitioner would be to claim compensation if the Petitioner

succeeds in establishing their rights, if any, in the writ

property.

Tikam                                                               page 39 of 57





                                                           WP 4858-16..doc




59. The Supreme Court in the said judgment of

Municipal Council Ahmednagar and Anr. (Supra) also

adverted to the judgment of the Supreme Court in the case of

Municipal Corporation of Greater Bombay Vs. Industrial

Development Investment Co. (P) Ltd. [(1996) 11 SCC

501] in which it has been held that when there is inordinate

delay in filing the Writ Petition and when all steps taken in

the acquisition proceedings, have become final, the Court

should be loath to quash the notifications. The High Court

has, no doubt, discretionary powers under Article 226 of the

Constitution of India to quash the notification under Section

4(1) and declaration under Section 6, but it should be

exercised taking all relevant factors into pragmatic

consideration. When the award was passed and possession

was taken, the Court should not have exercised its power to

quash the award which is a material factor to be taken into

consideration before exercising the power under Article 226.

60. Supreme Court in case of Northern Indian Glass

Industries Vs. Jaswant Singh and Ors. [(2003) 1 SCC

335], has held that the delay in filing the writ to challenge

Tikam page 40 of 57

WP 4858-16..doc

notifications under Sections 4 and 6 would be relevant factor

for reason to grant relief. In this case, the Petitioners neither

challenged the acquisition proceedings at any stage earlier,

not challenged notification issued from time to time at any

stage.

61. Supreme Court in case of Girnar Traders (3) Vs,

State of Maharashtra and Ors. [(2011) 3 Supreme Court

Cases 1] has held that all the provisions under the Land

Acquisition Act cannot be applied to the MRTP Act. The

provisions of MRTP Act can be implemented in their own

field. It is held that there can hardly be any hesitation in

concluding that the MRTP is a self contained code and does

not lose its colour or content of being a self-contained code

merely because it makes a reference to some of the

provisions of the Land Acquisition Act for acquiring the land

for the purpose of MRTP Act and determination of

compensation in that behalf. It is held that referring the

provisions of the Land Acquisition Act may only be taken

recourse to that limited extend within the extensive

framework and for the purpose of MRTP Act. Thus, Court

Tikam page 41 of 57

WP 4858-16..doc

accordingly held that MRTP Act is complete Code in itself.

The principles laid down are applicable to the facts of this

case. In our view, reliance placed by Mr. Apte, on some of the

provisions of the MRTP Act is thus totally misplaced.

62. The Full Bench of this Court in case of Mehtab

Laiq Ahmed Shaikh and Anr. Vs. State of Maharashtra

and Ors. [ (2017) SCC Online Bom 8841] has held that

while carrying out the planned development, a balance has to

be achieved between the individual rights and larger good of

the society. The MRTP Act has its own scheme for achieving

such a balance. The MRTP Act has an elaborate methodology

of identification and finalization of the need for public

amenities and to initiate the process for acquisition of the land

for fulfilling the need so determined. In our view, the

principles laid down by Full Bench of this Court in case of

Mehtab Laiq Ahmed Shaikh and Anr. (supra) apply to the

facts of this case.

63. The fact remains that the land was acquired for

public purpose and for the benefit of Respondent No.4. The

involvement of Respondent No.4 is even otherwise necessary

Tikam page 42 of 57

WP 4858-16..doc

for the purpose of acquisition. The nomenclature used by the

State Government or the Municipal Corporation would not

make Respondent No.4 as a planning authority or acquiring

body within the meaning of Section 126 of the MRTP Act or

within the definition of the Appropriate Authority. The

acquisition proceedings cannot be set aside on this ground.

Respondent No.4 was not the stranger to the acquisition

proceedings. The payment of compensation was to be made

by the Respondent No.4. Admittedly, it is not the case of the

Petitioners that the land was not acquired for Respondent

No.4 or that the payment has been made by some other party.

64. The Supreme Court in case of Bajirao T. Kote

(Dead) by Lrs. Vs. State of Maharashtra and Ors. [(1995)

2 sSCC 442], held that it cannot be gainsaid that providing

access to the temples is not a public purpose. The exercise

of power under Section 4(1) of the Act, therefore, is neither

colourable nor malafide. Mr. Apte, Learned Senior Counsel

for the Petitioners fairly did not dispute that the land was

reserved for public purpose i.e. for community services.

65. Insofar as the judgment of the Supreme Court in

Tikam page 43 of 57

WP 4858-16..doc

case of Amarnath Ashram Trust Society Vs. Govertment

of UP and Ors. [(1998) 1 SCC 591] relied upon by Mr.

Apte, Learned Senior counsel for the Petitioner in Writ

Petition No. 4858/2016 is concerned, the Supreme Court had

considered the situation where the entire cost of acquisition

was borne by the Trust society and acquisition was for a

company and not for a public purpose. Since it is an admitted

position that the purpose for which land was acquired is a

public purpose, the judgment cited by the Shri Apte, learned

Senior Counsel for the Petitioner in case of Amarnath

Ashram Trust Society (supra) would not apply to the facts of

this case.

66. Insofar as judgment of State of Gujarat and Anr.

Vs. Bhogilal Keshavlal & Anr. [(1980) 1SCC 308] and in

case of Valjibhai Sonji & Anr. Vs. State of Bombay & Ors.

[1964 (3) SCR 686] relied upon by the Learned Senior

Counsel for the Petitioners is concerned, the said judgments

do not apply even remotely to the facts of this case.

67. Insofar as the reliance placed on Section 113A of

the MRTP Act by the Learned Senior Counsel for the

Tikam page 44 of 57

WP 4858-16..doc

Petitioner is concerned, the reliance placed on the said

provision is totally misplaced. It is the case of the Petitioners

themselves that admittedly, in this case the State Government

has not invoked Section 113 of the MRTP Act. The Respondent

No.4 is not a Corporation or company, have been declared to

be new Town Development Authority.

68. Insofar as the submission of the Learned Counsel

regarding payment of compensation for acquisition could have

been only made by Planning Authority or by Development

Authority or Appropriate Authority who could have applied

for acquisition of such offer is concerned, the Petitioners have

not disputed that the land was acquired for a public purpose

and for benefit of Respondent No.4. Even if the beneficiary of

the acquisition is permitted to make payment for acquisition

of the property for public purpose directly and not routed

through the Planning Authority or Development Authority or

through the Appropriate Authority would not vitiate the

acquisition proceedings. Respondent No.4 has not claimed its

status as a planning Authority or Development Authority or

Appropriate Authority as sought to be canvassed by the

Tikam page 45 of 57

WP 4858-16..doc

Petitioners.

69. Writ Petition is devoid of merits and deserves to be

dismissed.

70. Insofar as the Civil Application No.1545 of 2019

for intervention in this Writ Petition is concerned, since we do

not propose to pass any order in favour of the Petitioners,

rights of the Applicants, if any, in the writ property are not

affected and thus, we are not inclined to entertain this Civil

Application for intervention and same is accordingly disposed

of.

FACTS, SUBMISSIONS, REASONS AND CONCLUSIONS

IN WRIT PETITION No.9712 OF 2016.

71. Prayers in this Petition are similar to the prayers in

Writ Petition No.4858 of 2016.

72. Civil Application No.1542 of 2019 is filed by the

Applicants claiming to be trustees, inter alia, praying for

Tikam page 46 of 57

WP 4858-16..doc

intervention in this Writ Petition on the ground that the

erstwhile owners had transferred the writ property in the

name of the intervenors' trust and thus, any order, if passed in

favour of the Petitioners would prejudice the rights of the

Applicants.

73. It is the case of the Petitioners that the predecessor

of the Petitioners became owner of the writ property

admeasuring 0-25-10 from Gat No. 85 part under the

provisions of the Bombay Tenancy and Agricultural Land Act

(for short 'BTAL Act') as he was the original tenants of the

landlord Mr. Bandukwala. The said declaration was made by

the Tenancy Court in 1983. It is the case of the Petitioners

that the predecessor of the Petitioners was issued certificate

under Section 32-M of the BTAL Act. It is the case of the

Petitioners that the Respondent Trust entered into an MOU on

14 June, 1993 with the predecessor of the Petitioners, which

was never acted upon.

74. According to the Petitioners, trustees of

Respondent No.4 admitted the possession of the predecessor

Tikam page 47 of 57

WP 4858-16..doc

over the said property and thus the Petitioners have right,

title and interest over the said property. The Respondent

No.4 filed Special Civil Suit No. 57 of 2004 in the Court of

Civil Judge, Senior Division at Vasai against the Petitioners

and the same is pending. The trustees of Respondent No.4

Trust filed Suit bearing RCS No. 154 of 1997 against the

Petitioners which came to be dismissed. The Appeal filed by

the trustees of Respondent No.4 bearing No. 208 of 1999,

however, came to be allowed. The Petitioners have

challenged the said order before this Court and the said

proceedings are pending. The predecessor of the Petitioners

had filed Tenancy Case No. 25 of 1983 wherein he came to be

declared as a Tenant. The Maharashtra Revenue Tribunal

passed an order recommending the matter back before the

authority.

75. It is the case of the Petitioner that Respondent

No.5, in its Development Plan reserved the area for the

Respondent No.4 from Survey No. 84 Part, Survey No. 85 Part

and Survey No. 93 Part for Community Centre i.e. Reservation

No. 333. The said Development Plan is sanctioned by

Tikam page 48 of 57

WP 4858-16..doc

Respondent No.1 and it is in force since 15 th March, 2007.

The Petitioners filed this Petition on 16 th August, 2016,

impuging the Award dated 18th February, 2016.

76. It is the case of the Petitioners that the Award

made by the Competent Authority is without following the

procedure prescribed under the Land Acquisition Act.

77. Respondent No. 4 filed an affidavit in reply to this

Petition, opposing the Writ Petition. It is contended in the

Affidavit in Reply that the Petitioners have not challenged the

Notification dated 11th December, 2013. The Petitioners had

participated in the hearing and had filed their objections and

only after considering the objections pressed by the

Petitioners, the Competent Authority has made an Award on

18th February, 2016. The other objections raised by

Respondent No.4 will be dealt with in the later part of this

Petition.

78. Respondent Nos.3 and 5 also filed Affidavits in this

Petition, opposing this petition on various grounds.

Tikam                                                          page 49 of 57





                                                       WP 4858-16..doc


78.               Ms.      Neeta       Karnik,   learned      counsel         for     the

Petitioner submitted that the predecessor of the Petitioners

was a protected tenant and had been issued certificate under

Section 32-M of the BTAL Act. She submitted that the

predecessor of the Petitioners was the owner in respect of the

writ property. She invited our attention to the Affidavit in

Reply filed by Respondent No.4 Trust and submitted that

Respondent No.4 has raised false contentions about their

authority to acquire the writ property. She submitted that

Respondent No.4 is neither an appropriate authority or public

authority nor a acquiring body, who could invoked the

provisions of Section 126 (4)of the MRTP Act.

79. Learned counsel for the Petitioners invited our

attention to the Affidavit in Reply filed by Respondent No.5

and more particularly, paragraph 10 and submitted that there

was mentioning of the acquiring body or implementing body

under the provisions of the MRTP Act. She submitted that

Respondent No.4 cannot be described as Acquiring Body or

Implementing Body.

Tikam                                                              page 50 of 57





                                                       WP 4858-16..doc


80. Learned counsel for the Petitioner relied upon the

Judgments which were also relied upon by Mr.Apte learned

Senior Counsel for the Petitioner in Writ Petition

No.4858/2016 and submitted that Section 126 of the MRTP

Act has to be read with Section 2(2), 2(8) and 2(9) and

accordingly all the three authorities described in those

provisions would fall under Section 126 of the MRTP Act and

such authority can apply for acquisition of land under Section

126 of the MRTP Act, and not a private party as per procedure

prescribed by law.

81. Learned counsel for the Petitioners placed reliance on

the Judgments of this Court in case of Lakhichand Marotrao

Dhoble & Anr. Vs. Joint Charity Commissioner and

Others, 2020 (6) Bom.C.R.414 (Nagpur Bench) and in

particular para 9,11,12 in support of the submission that the

activities of the Trust are purely voluntary in nature. He

submitted that Respondent No.4 is not amenable to writ

jurisdiction under Article 226 of Constitution of India on the

ground, that it was not an authority within the meaning of

Article 12 of the Constitution of India.

Tikam                                                             page 51 of 57





                                                         WP 4858-16..doc




82. Learned Counsel for the Petitioners placed reliance on

the Judgment of Punjab & Haryana Court in case of DAV

College Trust and Management Society and others Vs.

Director of Public Instructions and Others, AIR 2008

Punjab And Haryana 117, in particular para 5 in support of

the submissions that the definition of 'public authority' itself

shows that the 'public authority' would include any

organization/body owned, controlled or substantially financed

directly or indirectly by funds provided by the Government or

even the non-Government Organization which is substantially

financed.

83. It is submitted that the Respondent No.4 Trust,

who is a party Respondent to the Petition filed by her clients

and does not get any grant in Aid or finance from the State

Government or has no directly or indirectly control or is

substantially financed by the Government or even the Non

Government Organization She submitted that the Respondent

No.4 has not relied upon any other provision to show that

Respondent No.4 is any of the Authority who has been

Tikam page 52 of 57

WP 4858-16..doc

permitted to make an application for acquisition of the

property.

84. Learned Counsel relied upon the following

judgments:

1. Amarnath Ashram Trust Society Vs. Government of

UP & Ors. (1998) 1 SCC 591.

2. State of Gujrat & Anr Vs. Bhogilal Keshavlal & Anr.

(1980) 1 SCC 208

3. Vajibhai Sonji & Anr Vs. State of Bombay & Ors.

(1964(3) SCR 686)

85. Insofar as Petitioners in Writ Petition No.9712/2016

filed by the clients of Ms.Karnik is concerned, Dr. Sathe

submitted that the Petitioners have agreed to sell the land

and thus have no locus to file said petition. Petitioners are not

even in possession of the land acquired. Acquisition is done by

the State Government and not by Respondent No.4.

86. Mr. Patel, learned Additional Government Pleader

Tikam page 53 of 57

WP 4858-16..doc

and Ms. Sagvikar reiterated the submissions made in Writ

Petition No.4856 of 2016.

87. Insofar as the submission made by Ms. Karnik in

Writ Petition No. 9712 of 2016 is concerned, the Petitioners

claim to be the owners under the provisions of Maharashtra

Tenancy and Agricultural Lands Act on the ground that their

predecessor was the original tenant of the landlord Mr.

Bandukwalla and was issued certificate under Section 32N of

the said Act. Admittedly, City Civil Suit No. 57/2004 in the

Court of Civil Judge, Senior Division filed by the Respondent

No.4 is pending against the Petitioners. The proceedings filed

by the Petitioners arising out of the suit bearing RCS No. 154

of 1997 is pending. In our view, even if the predecessor of

the Petitioners was a tenant or as deemed to have become

owner of the property in question, the right of the Petitioners,

if any, is only to claim compensation. The Petitioners have

not raised or demonstrated any ground for interference with

the acquisition proceedings, even if there are alleged

irregularities in acquiring the property for a public purpose.

Such alleged irregularities cannot vitiate the acquisition

Tikam page 54 of 57

WP 4858-16..doc

proceedings , terminating the impugned Award.

88. Insofar as the judgment of this Court of Nagpur

Bench in case of Lakhichand M. Dhoble & Anr. Vs. Joint

Charity Commissioner and Anr.[2020(6) Bom C.R. 414]

relied upon by Ms. Karnik, learned counsel for the Petitioners

in Writ Petition No. 9712/2016 is concerned, the said

judgment would not advance the case of the Petitioners over

the issue of maintainability of the petition against the trust.

The Petitioners have not demonstrated as to whether

Respondent No.4 Trust has received any financial assistance

from the State Government.

89. Insofar as judgment in the case of D.A.V. College

Trust and Management Society And Ors. Vs. Director of

Public Instructions and Ors. [AIR 2008 Punjab and

Haryana 117] is concerned, it is alleged that once a body is

substantially financed by the Government, the functions of

such body partake the character of 'public authority'. The

Petitioners have not produced any documents in this Court as

to what financial assistance is given to the Respondent No.4

by the State Government. The said judgment in the case of

Tikam page 55 of 57

WP 4858-16..doc

D.A.V. College Trust and Management Society And Ors.

(supra) thus, would not advance the case of the Petitioner.

90. Insofar as the submissions made by Ms. Karni

adopting the submissions made by Mr. Apte, learned Senior

Counsel for the Petitioners in Writ Petition No. 4858 of 2016

are concerned, the same are already dealt with in the earlier

paras of the judgment in Writ Petition No.4858 of 2016.

91. Insofar as the Civil Application for intervention in

this Writ Petition is concerned, since we do not propose to

pass any order in favour of the Petitioners, rights of the

Applicants, if any, in the writ property are not affected and

thus, we are not inclined to entertain this Civil Application or

intervention and same is accordingly disposed of.

92. We accordingly, pass the following order:

(i) Writ Petition Nos. 4858 of 2016 and 9712 of 2016

are dismissed.

(ii)              Rule is discharged.


Tikam                                                     page 56 of 57





                                                       WP 4858-16..doc


(iii)             Civil        Applications   filed      therein          by        the

Applicants/Intervenors are accordingly disposed of.

(iv)              No order as to costs.




 (M.M. SATHAYE. J.)                              ( R. D. DHANUKA, J. )



93. Mr. Apte, learned Senior counsel for the Petitioner

in Writ Petition No. 4858 of 2016 and Ms. Neeta Karnik,

learned counsel for the Petitioner in Writ Petition No.9712 of

2016 pray for continuation of ad-interim order passed by this

Court for sometime. The application for continuation of ad-

interim order is vehemently opposed by the learned counsel

for the Respondent Nos.3 and 4.

94. The application for continuation of ad-interim order

passed by this Court is rejected.

(M.M. SATHAYE, J.)                               (R.D. DHANUKA, J.)




Tikam                                                            page 57 of 57





 

 
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