Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pramod S/O Vasantrao Ganesh And ... vs State Of Maha. Thr. Principal ...
2023 Latest Caselaw 4389 Bom

Citation : 2023 Latest Caselaw 4389 Bom
Judgement Date : 28 April, 2023

Bombay High Court
Pramod S/O Vasantrao Ganesh And ... vs State Of Maha. Thr. Principal ... on 28 April, 2023
Bench: A.S. Chandurkar, Vrushali V. Joshi
WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                 1/44


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH, NAGPUR.
                           WRIT PETITION NO. 2127 of 2020
                                       with
                           WRIT PETITION NO.1292 of 2021
                                       with
                           WRIT PETITION NO.1349 of 2021
                                       with
                           WRIT PETITION NO.733 OF 2023
                              ..............................
                           WRIT PETITION NO.2127 OF 2020

1.     Pramod s/o Vasantrao Ganesh,
       Aged about 38 years, Occ. Business,
       R/o Sainagar, Near Murarka College,
       Shegaon, District Buldana.

2.     Gopal s/o Maroti Vibhute,
       Aged 69 years, Occ. Business,
       R/o. Yogiraj Gest House,
       Near Gajanaj(Gajanan) Mandir, Shegaon, Dist. Buldana.

3.     Shrikrishna s/o Pralhad Patil,
       Aged about 52 years, Occ. Business,
       R/o. Krishna Mithai Kendra,
       Near Gajanaj(Gajanan) Mandir, Shegaon,
       District Buldana.

4.     Dnyaneshwar s/o Vishwanath Hingane,
       Aged about 39, Occ. Business,
       R/o. Gajanan Verity Centre,
       Near Gajanaj(Gajanan) Mandir, Shegaon,
       District Buldana.

5.     Ravindra s/o Purushottam Lanjukar,
       Aged about 47, Occ.Business.
       Mauli Verity Centre, Near Gajanaj(Gajanan) Mandir, Shegaon,
       District Buldana.

6.     Rajkumar Mahadeorao Dadgal,
       Aged 53 years, Occ. Business,
       Near Gajanaj(Gajanan) Mandir, Shegaon,
       District Buldana.


     ::: Uploaded on - 28/04/2023                 ::: Downloaded on - 29/04/2023 17:23:35 :::
                       WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                 2/44



                      7.      Vajay s/o Shriram Dadgal,
                              Aged about 53 years, Occ. Business,
                              R/o. Near Jai Durga Bhojnalaya,
                              Near Gajanaj (Gajanan) Mandir, Shegaon,
                              District Buldana.

                      8.      Subhash s/o Vitthal Kale,
                              Aged about 47 years, Occ. Business,
                              Near Gajanaj (Gajanan) Mandir, Shegaon,
                              District Buldana.

                      9.      Abhijit s/o Vijay Shegokar,
                              Aged about 30 years, Occ. Business,
                              Near Gajanaj (Gajanan) Mandir, Shegaon,
                              District Buldana.

                      10.     Dilip s/o Dinkar Muddalkar,
                              Aged about 57 years, Occ.Business,
                              Near Gajanaj (Gajanan) Mandir, Shegaon,
                              District Buldana.

                      11.     Ambadas s/o Baban Wankhede,
                              Aged about 39 years, Occ. Business,
                              Near Gajanaj (Gajanan) Mandir, Shegaon,
                              District Buldana.

                      12.     Dilip s/o Shrikrishna Mane,
                              Aged about 35 years, Occ. Business,
                              Near Gajanaj(Gajanan) Mandir, Shegaon,
                              District Buldana.

Deleted as per        13.     Madhuri w/o Waman Tiwaskar,
Court's order dated
17/12/2021
                              Aged about 67 years, Occu. Business,
Sd/- counsel for              Near Gajanaj Mandir, Shegaon,
petitioner                    District Buldana.                               ..... PETITIONERS
dt.20/12/2021
                                       ...V E R S U S...

                      1.      State of Maharashtra,
                              Through its Principal Secretary,
                              Department of Urban Development,
                              Mantralaya, Mumbai-400 032 .


                            ::: Uploaded on - 28/04/2023                ::: Downloaded on - 29/04/2023 17:23:35 :::
                      WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                 3/44


                     2.     The Divisional Commissioner,
                            Amravati Division, Amravati.

                     3.     The Collector,
                            Buldana.

                     4.     Sub-Divisional Officer and Land
                            Acquisition Officer, Khamgaon,
                            District Buldana.

                     5.     Municipal Council, Shegaon,
                            Through its Chief Officer,
                            At/PO: Shegaon, Tahsil-Shegaon,
                            District Buldana.
Added R.No.6
Amendment carried    6.     Shri Gajanan Maharaj Sansthan,
our as per Court's
order dated
                            Shegaon, through its Managing Trustee
08.02.2021                  (Power of Attorney Holder)
Sd/-Counsel for
Petitioner
                            At/PO: Shegaon, Tahsil Shegaon,
03.04.2021                  District Buldana.                             ....... RESPONDENTS

                                                             with
                                                WRIT PETITION NO. 1292 OF 2021

                     1.     Sanjay s/o Tukaram Shegokar,
                            Aged 57 years, Occ.:Business

                     2.     Summet s/o Sanjay Shegokar,
                            Aged 21 years, Occ.Business

                     3.     Rajendra s/o Bhaskarrao Chouthe,
                            Aged 49 years, Occ. Business,

                            All R/o. Shegaon, Tah. Shegaon,
                            District Buldhana.

                                                          --VERSUS--

                     1.     State of Maharashtra,
                            Through its Principal Secretary,
                            Department of Urban Development,
                            Mantralaya, Mumbai-400 032 .



                          ::: Uploaded on - 28/04/2023                 ::: Downloaded on - 29/04/2023 17:23:35 :::
                     WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                 4/44


                    2.     The Divisional Commissioner,
                           Amravati Division, Amravati.

                    3.     The Collector, Buldana,
                           District Buldana.

                    4.     Sub-Divisional Officer and Land
                           Acquisition Officer, Khamgaon,
                           District Buldana.

                    5.     Municipal Council, Shegaon,
                           Through its Chief Officer, Shegaon,
                           Tahsil-Shegaon,
                           District Buldana.

Added respondent    6.     Shri Gajanan Maharaj Sansthan,
no.6 vide Court's
order dated                Shegaon, through its Managing Trustee
10.03.2021                 (Power of Attorney Holder)
Sd/-R.K.Thakkar
Counsel for                Shegaon, Tahsil Shegaon,
Petitioner                 District Buldhana.                            ....... RESPONDENTS
05.04.2021

                                                           with
                                               WRIT PETITION NO.1349 OF 2021

                    1.     Pralhad Kisan Tayde
                           Aged about 50 years, Occ. Labourer
                           R/o. Shegaon, Tah. Shegaon,
                           District Buldana.

                    2.     Dhruv Kisan Tayde,
                           Aged about 55 years, Occ. Labourer
                           R/o. Shegaon, Tah. Shegaon,
                           District Buldana.

                    3.     Sunanda Supaji Taktode,
                           Aged about 50 years, Occ. Labourer
                           R/o. Khaira, Tah. Motala,
                           District Buldana.
                    4.     Lata Ramesh Tayde
                           Aged about 50 years, Occ. Household
                           R/o. Shegaon, Tah. Shegaon,
                           District Buldana.                            ...PETITIONERS



                         ::: Uploaded on - 28/04/2023                 ::: Downloaded on - 29/04/2023 17:23:35 :::
 WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                  5/44


                                     ---VERSUS--
1.     State of Maharashtra,
       Through its Principal Secretary,
       Department of Urban Development,
       Mantralaya, Mumbai-400 032 .

2.     The Divisional Commissioner,
       Amravati Division, Amravati.

3.     The Collector, Buldana,
       District Buldana.

4.     Sub-Divisional Officer and Land
       Acquisition Officer, Khamgaon,
       District Buldana.

5.     Municipal Council, Shegaon,
       Through its Chief Officer,
       Shegaon, Tahsil-Shegaon,
       District Buldana.
                                                     ....... RESPONDENTS

                                        with
                            WRIT PETITION NO.733 OF 2023

       Dhananjay s/o Tukaram Shegokar,
       Aged 51 years, Occupation- Business,
       R/o. Shegaon, Tah. Shegaon,
       District Buldhana.                           .....      PETITIONER

                                     --VERSUS--
1.     State of Maharashtra,
       Through its Principal Secretary,
       Department of Urban Development,
       Mantralaya, Mumbai-400 032 .

2.     The Divisional Commissioner,
       Amravati Division, Amravati.

3.     The Collector, Buldana.
       District Buldana.



     ::: Uploaded on - 28/04/2023                  ::: Downloaded on - 29/04/2023 17:23:35 :::
 WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt                                                6/44


4.      Sub-Divisional Officer and Land
        Acquisition Officer, Khamgaon,
        District Buldana.

5.      Municipal Council, Shegaon,
        Through its Chief Officer,
        At/PO: Shegaon, Tahsil-Shegaon,
        District Buldana.

6.      Shri Gajanan Maharaj Sansthan,
        Shegaon, through its Chairman
        R/o. Shegaon, Tahsil Shegaon,
        District Buldana.                                            ....... RESPONDENTS

-------------------------------------------------------------------------------------------------------
Shri Masood Shareef with Shri Aadil J. Mirza, Advocate for petitioners in
W. P. No.2127/2020
Shri R.K.Thakkar, Advocate for petitioners in Writ Petition Nos.1292/2021,
1349/2021 and 733/2023
Shri D. P. Thakare, Additional Government Pleader for respondent nos. 1 to
4 in all writ petitions.
Shri D.M.Kale, Advocate for respondent no.5 in all writ petitions
Shri Arun R.Patil Advocate for respondent no.6 in all writ petitions.
------------------------------------------------------------------------------------------------------

CORAM :- A.S.CHANDURKAR AND MRS. VRUSHALI V. JOSHI, JJ.
ARGUMENTS WERE HEARD ON 3rd FEBRUARY, 2023
JUDGMENT IS PRONOUNCED ON : 28th APRIL, 2023

JUDGMENT (PER CORAM)

The challenge raised in these writ petitions is to the preliminary

notification dated 26.06.2019 issued under Section 11(1) of the Right to

Fair Compensation and Transparency in Land Acquisition, Rehabilitation

and Resettlement Act, 2013 (for short, the Act of 2013) as well as

notification dated 20.06.2020 issued under Section 19 of the Act of 2013.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 7/44

During the pendency of the writ petitions, the Special Land Acquisition

Officer passed his award on 16.12.2020 and hence by amending Writ

Petition Nos. 2127 of 2020, 1292 of 2021 and 1349 of 2021 a challenge is

also raised to the final award. Similar challenge is also raised in Writ

Petition No.733 of 2023.

Rule. Rule made returnable forthwith and heard the learned

counsel for the parties.

FACTUAL BACKGROUND

2] The facts relevant for adjudication of these writ petitions are as

under:

Samadhi of Shri Gajanan Maharaj Deosthan is located at Shegaon,

District Buldana. It is visited by numerous devotees throughout the year.

Keeping in mind the huge rush of devotees, the State of Maharashtra had

on 26.11.1991 issued a Government Resolution thereby sanctioning a

Special Development Plan for Shegaon as a Pilgrimage Centre. Municipal

Council, Shegaon was designated as Development Authority for the said

purpose. Since the development as was expected to be undertaken under

the Special Development Plan could not be effected, Writ Petition No.5856

of 2007 (Anandilal H. Bhutada and others. vs. Shegaon Municipal Council

and others) came to be filed in this Court. The said proceedings were

treated to be in public interest and the matter was entertained in that

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 8/44

context. The State Government having taken cognizance of the rush of

devotees at various religious places and with a view to avoid occurrence of

any untoward incident as a result of stampede, etc., issued various

guidelines vide Government Resolution dated 09.03.2009. These guidelines

were made applicable to all religious structures/places in the State. Insofar

as the town of Shegaon is concerned, it was noticed that on the western

side of Shri Gajanan Maharaj Deosthan - the Sansthan, there were some

encroachments in the area called as Matangwadi. The Maharashtra Housing

and Area Development Authority (MHADA) constructed various tenements

with a view to rehabilitate the persons occupying Matangwadi area.

3] On 08.03.2010 a fresh development plan for extension of the

Sansthan premises came to be issued. Some of the present petitioners had

approached this Court by filing Writ Petition Nos.4438 of 2017, 4439 of

2017 and 341 of 2018 raising a challenge to the notice dated 03.07.2017

that was issued by Municipal Council, Shegaon, calling upon the said

petitioners to vacate the premises in their occupation. Various orders came

to be passed from time to time in the said writ petitions. By the order dated

29.11.2017 passed in aforesaid writ petitions alongwith Writ Petition

No.5856 of 2007, it was noticed that claims of twenty-seven persons were

involved. The report of the Collector indicated that ten properties were

privately owned while seventeen properties were subjected to

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 9/44

encroachment. After noting that in the light of the development work that

had been undertaken and the situation had become irreversible as further

development could not be halted, cognizance of the statement made by the

petitioners that they were not against such development and that they

would co-operate with the Municipal Council, State Government and the

Sansthan if their rights were protected was taken. The petitioners were

directed to file their affidavits agreeing to hand over their respective sites to

the Municipal Council to enable the development work to be undertaken.

The said writ petitions came to be disposed of on 05.04.2018 by which

various directions were issued by the Court requiring all occupants to vacate

their premises within seven days. The lands of the persons recognised by

the Collector as owners were deemed to have been acquired and the Special

Land Acquisition Officer was directed to determine the amount of

compensation.

4] The order dated 05.04.2018 passed by this Court came to be

challenged before the Hon'ble Supreme Court in Special Leave Petition

No.9452 of 2018 that arose from Writ Petition No.4438 of 2017. It was

directed that except the petitioner no.1- Sau. Lata Ramesh Tayade in Writ

Petition No. 4438 of 2017, the petitioner nos. 2 to 14 as well as the sole

petitioner in Special Leave Petition No.9453 of 2018 that also arose from

Writ Petition No.4438 of 2017 were directed to remove their built up

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 10/44

structure from the land in question and any goods therein within a period of

fifteen days. In Special Leave Petition No.9362 of 2018 arising from Writ

Petition No.4439 of 2017, the directions given in paragraph 19 (b) to (d) of

the order dated 05.04.2018 passed by this Court came to be stayed. In

Special Leave Petition No.9969/2018 arising out of Writ Petition No.341 of

2018 notice was issued on 19.04.2018 but the petitioners were directed to

vacate the premises in question on their own within a period of three

months. Thus, of the twenty-seven petitioners who had suffered the order

dated 05.04.2018, the possession of only ten petitioners was protected.

They were nine petitioners in Writ Petition No. 4439 of 2017 and one

petitioner in Writ Petition No. 4438 of 2017. During pendency of the

aforesaid proceedings, an attempt was made to resolve the dispute through

mutual negotiations but it appears that the same was not possible. On

12.10.2018 the General Body of Shegaon Municipal Council passed a

Resolution proposing acquisition of privately owned lands from Nazul Sheet

No.28-B from Matangpura area.

All the aforesaid Special Leave Petitions came to be decided on

10.05.2019. The directions contained in paragraph 19 (b) to (d) of the

order dated 05.04.2018 passed by this Court came to be set aside. Other

directions as issued were not interfered with and the State Government was

permitted to proceed with the acquisition in accordance with law.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 11/44

5] In the light of the aforesaid order passed by the Hon'ble Supreme

Court, the Divisional Commissioner on 21.05.2019 issued a communication

to the Sub-Divisional Officer to take further steps in accordance with the Act

of 2013. On 23.05.2019 the Chief Officer, Municipal Council, Shegaon, sent

a proposal to the Sub-Divisional Officer, Khamgaon proposing acquisition of

lands from Nazul Sheet Nos.28-B and 28-A, Matangpura area. Such

proposal was accordingly prepared for acquisition of the aforesaid lands by

indicating that under Government Resolution dated 08.03.2010 the land

was required as open land/garden, provision of various amenities and

facilities to devotees. The area proposed to be acquired was 1555.10 square

meters. The petitioners on 25.05.2019 raised an objection before the

Divisional Commissioner stating therein that no direction had been issued

by the Hon'ble Supreme Court to acquire the said lands. On 01.06.2019 the

Sub-Divisional Officer issued notice to the land owners offering to purchase

their lands by executing sale deeds in their favour. They were asked to

attend the meeting in that regard on 07.06.2019. The land owners however

raised an objection to the aforesaid process on 07.06.2019 stating therein

that the acquisition was being undertaken in violation of the orders passed

by the Hon'ble Supreme Court.

Preliminary notification under Section 11(1) of the Act of 2013

came to be published in the Government Gazette dated 11.07.2019. It was

also published in two local newspapers on 06.07.2019 and 07.07.2019.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 12/44

The preliminary notification was also pasted at prominent places in

Shegaon town on 29.06.2019, on the notice board of Tahsil Office on

19.08.2019 and on the notice board of Municipal Council on 20.08.2019.

The Sansthan submitted its objection under Section 15(1) of the Act of

2013 stating therein that twenty properties were owned by forty-two

persons. However, in the preliminary notification, there was reference to

fifty-one properties. Besides this objection, no land owner including the

petitioners raised any objection under Section 15(1) of the Act of 2013.

The objection raised by the Sansthan was considered by the Sub-Divisional

Officer/Land Acquisition Officer, Khamgaon and the proceedings were then

sent to the Collector for approval under Section 19 of the Act of 2013.

Thereafter final declaration under Section 19 (1) of the Act of 2013 came to

be published in the Official Gazette dated 09.07.2020. It was published in

two local newspapers on 20.06.2020 and thereafter steps contemplated by

Section 21(1) and (4) of the Act of 2013 were taken. Notice was issued to

all interested parties to attend the Office of the Sub-Divisional Officer.

Seventeen land owners remained present, out of whom fifteen land owners

raised a written demand of amount of compensation. The Special Land

Acquisition Officer determined the amount of compensation at Rs.11,300/-

per square meter for Plot Nos. 56/1 and 56/2 falling in Nazul Sheet No.28-

A and Plot No.11 in Nazul Sheet No.28-B. Amount of Rs.4,700/- per square

meter was determined as compensation for all other plots from Nazul Sheet

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 13/44

No.28-B. Thus, final award came to be passed in the aforesaid manner on

16.12.2020.

CONTENTIONS OF LEARNED COUNSEL

6] Shri Masood Shareef, learned counsel for the petitioners in Writ

Petition No.2127of 2020 submitted that the award dated 16.12.2020 passed

by the Special Land Acquisition Officer was not in accordance with the

provisions of the Act of 2013 for various reasons. At the outset, it was

submitted that the order passed in Writ Petition No.5856 of 2007 and

connected writ petitions on 05.04.2018 was the subject matter of challenge

before the Hon'ble Supreme Court. By its judgement dated 10.05.2019

directions issued in para 19 (b) to (d) of the order dated 05.04.2018 had

been set aside. A statement was made on behalf of the Authorities that the

State Government would proceed with acquisition and in accordance with

law. This statement was construed by the Authorities as a direction to

acquire the lands of the petitioners. In absence of any such direction to

acquire the petitioners lands, there was no justification in proceeding on

that basis. The initiation of the said proceedings itself was therefore by

misconstruing the order dated 10.05.2019. It was then submitted that

various mandatory provisions of the Act of 2013 while seeking to acquire

the petitioners land had not been followed. The learned counsel invited

attention to Chapter II of the Act of 2013 and submitted that there was no

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 14/44

Social Impact Assessment study undertaken by the respondents though it

was mandatory for the Collector to do so. Reference was also made to the

Right to Fair Compensation and Transparency in Land Acquisition,

Rehabilitation, Resettlement (Social Impact Assessment and Consent) Rules,

2014 in that regard. Similarly, the provisions of Chapter-III of the Act of

2013 had also not been followed. Though the power to exempt certain

projects from the provisions of Chapters II and III of the Act of 2013 was

available with the State Government, the present acquisition did not fall in

that category. There was no case made out to invoke the provisions of

Section 40 of the Act of 2013 since there was no urgency to acquire the said

lands.

7] It was then submitted that the steps required to be taken while

publishing a preliminary notification under Section 11 of the Act of 2013

had not been followed. The preliminary notification was not published as

required nor was the Gram Sabha informed as per Section 11(2) of the Act

of 2013. Though the notification dated 26.06.2019 published at a

prominent place in the city of Shegaon stated that compliance of the

provisions of Section 11 had been done, the same was not a fact. Referring

to the provisions of Section 15 of the Act of 2013, it was submitted that by

filing the present proceedings, the petitioners had raised objections as

contemplated by Section 15(1) of the Act of 2013 and the same deserved

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 15/44

consideration. Referring to the award dated 16.12.2020 it was submitted

that the same was silent insofar as the aspect of Social Impact Assessment

as well as rehabilitation of displaced persons was concerned. The award

also did not indicate how the market value of the acquired land came to be

determined by the Collector under Section 26 of the Act of 2013. It was

further submitted that on 01.06.2019, the Special Land Acquisition Officer

issued notice to the land owners as well as the Sansthan to remain present

on 07.06.2019 for purchasing the lands required. The petitioners had

raised an objection to the same on 07.06.2019 and had opposed execution

of any sale deed. Inviting attention to the replies filed by the Divisional

Commissioner, Collector and Sub-Divisional Officer, it was submitted that

the same were silent with regard to following the mandatory procedure for

acquisition.

8] The learned counsel further submitted that the lands of the

petitioners could not be said to be required for any public purpose inasmuch

as the Municipal Council had proposed acquisition of the said land only

with a view to provide facilities to devotees visiting the Sansthan. The

Government Resolution dated 08.03.2010 also did not indicate that the

land was required to be acquired for any public purpose. The Sansthan was

a registered public trust like any other trust. The provisions of Section 2(1)

and (2) of the Act of 2013 were not at all attracted and hence there was no

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 16/44

legal basis to acquire the lands in question. The petitioners being owners of

the lands in question, they could not be deprived of their said lands in a

manner contrary to law and in absence of any scheme for rehabilitation. It

was thus submitted that the prayers made in the writ petition be granted.

In support of aforesaid submissions, the learned counsel relied upon the

decisions Union of India and others vs. Krishan Lal Arneja and others

[(2004) 8 SCC 453], Girnar Traders vs. State of Maharashtra and others

[(20110 3 SCC 1], J.K.Housing Board and another vs Kunwar Sanjay

Krishan Kaul and others [(2011) 10 SCC 714], Raghbir Singh Sehrawat vs

State of Haryana and others [(2012) 1 SCC 792], Usha Stud and

Agricultural Farms Private Limited and others vs. State of Haryana and

others [(2013) 4 SCC 210], Laxmi Devi vs State of Bihar and others

[(2015) 10 SCC 241], Mehtab Laiq Ahmad Sheikh and another vs. State of

Maharashtra and others [2017 (6) Mh L J 408], Shiv Singh vs State of

Himachal Pradesh [(2018) 16 SCC 270], Chandrakant Mahadev Patil and

others vs. State of Maharashtra and others [(2018) SCC Online Bom 2825],

Nareshbhai Bhagubhai and others vs Union of India and others [(2019) 15

SCC 1], D. B. Basnett (Dead) through Legal Representatives vs Collector

East District, Gangtok, Sikkim and another [(2020) 4 SCC 572], Bangalore

Development Authority vs. State of Karnataka [2022 Live Law (SC)76] and

Bharat Petroleum Corporation Limited and others vs. Nisar Ahmed and

others [2022 Live Law (SC) 837].

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 17/44

9] Shri R.K.Thakkar, learned counsel appearing for the petitioners in

Writ Petition Nos.1292 of 2021, 1349 of 2021 and 733 of 2023 adopted the

contentions raised the learned counsel for the petitioners in Writ Petition

No. 2127 of 2020. In addition, he submitted that the provisions of Section

41 of the Act of 2013 would be attracted. The same however were not

considered by the Authorities. It was thus submitted that the prayers made

in the writ petitions be granted.

10] Shri D. P. Thakre, learned Additional Government Pleader

appearing for the respondent nos. 1 to 4 opposed the aforesaid submissions.

According to him, the award dated 16.12.2020 had been passed after

complying with all provisions of the Act of 2013. A Special Development

Plan for the town of Shegaon had been prepared on 26.11.1991 and the

same was partly modified by issuing notification under Section 31 (1) of the

Maharashtra Regional and Town Planning Act, 1966 (for short, the Act of

1966). Subsequently on 08.03.2010 a Government Resolution came to be

issued with a view to provide various basic facilities to devotees visiting the

Sansthan at Shegaon under the Special Development Plan. Since the State

Government had stated before the Hon'ble Supreme Court that it would

proceed with acquisition in accordance with law, the preliminary

notification under Section 11 (1) of the Act of 2013 was issued on

26.06.2019. No objection whatsoever was raised by the petitioners to the

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 18/44

said preliminary notification and hence there was no question of hearing

the petitioners in that regard under Section 15(1) of the Act of 2013. After

a declaration under Section 19 came to be published, individual notices

were given to all petitioners under Section 21. The objections raised were

considered and decided by the Competent Authority. Since the final award

had been passed, the petitioners had a remedy under Section 64 of the Act

of 2013, if they were not satisfied by the amount of compensation

determined by the Special Land Acquisition Officer. During the pendency of

the proceedings pursuant to the order dated 08.02.2021 passed in writ

petition the possibility of exploring amicable settlement was also examined

by the Divisional Commissioner on 19.06.2021. The petitioners however

were not willing to have the dispute settled amicably. It was thus submitted

that there was no reason to interfere with the award passed by the Special

Land Acquisition Officer.

Shri D.M.Kale, learned counsel appearing for the Municipal

Council-respondent no.5 submitted that on 23.05.2019 the Chief Officer

had sent a proposal to acquire lands from Nazul Sheet No.28-B and 28-A to

the Sub-Divisional Officer, Khamgaon. It was pursuant to this request made

by the Planning Authority that the process of acquisition commenced and

the steps were thereafter taken by the Authorities under the Act of 2013.

The Municipal Council had passed its resolution long back indicating the

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 19/44

need for the aforesaid lands under the Special Development Plan. The

learned counsel also opposed the prayers made in the writ petitions.

11] Shri A.R.Patil, learned counsel appearing for the Sansthan -

respondent no.6 also opposed the submissions made by the learned counsel

for the petitioners. According to him, the Sansthan was in need of 6766

square meters of land under the Special Development Plan. Land to the

extent of 5200 square meters was already received by the Sansthan after

the same was acquired. In the present proceedings, the remaining land

of 1555.10 square meters was sought to be acquired. The learned counsel

invited attention to various orders passed in Writ Petition Nos. 4338 of

2017, 4339 of 2019 and 341 of 2018 followed by the orders passed by the

Hon'ble Supreme Court in proceedings challenging the order dated

05.04.2018 passed by this Court. It was submitted that most of the

petitioners in the present writ petitions were parties in the earlier litigation

and they had been called upon to vacate their respective lands and hand

over possession. The same was however not done. Insofar as the owners of

respective pieces of lands were concerned, their lands were now sought to

be acquired by the impugned award.

The learned counsel referred to the developments that took place

since publication of the Special Development Plan on 26.11.1991 followed

by the Circular dated 23.03.2009 whereby cognizance was taken by the

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 20/44

State Government of the possibility of a stampede like situation arising at

religious places. In that backdrop, another Government Resolution was

issued on 08.03.2010 approving various basic facilities to be provided at

Shegaon under the Special Development Plan. The land in question was

not required exclusively for any garden but for providing facilities to

devotees visiting the Sansthan. The map prepared in that regard was

accepted by this Court in the order dated 05.04.2018 which was not

interfered with by the Hon'ble Supreme Court while considering the appeal

against that order. It was then submitted that keeping in mind the risk to

the life of the devotees that was likely for want of necessary facilities, steps

were taken by the Sansthan as well as the Authorities to provide basic

facilities. These steps taken were in the nature of Social Impact Assessment

and the requirements in that regard stood satisfied. In that regard, he

invited attention to the preliminary statement dated 26.06.2019 that was

prepared by the Special Land Acquisition Officer. Referring to the

provisions of Section 125 of the Act of 1966, it was submitted that by virtue

of proviso thereof, the applicability of Sections 4 to 15 of the Act of 2013

stood excluded. Since the development plan dated 08.03.2010 was in

existence, there was no need whatsoever to again undertake any Social

Impact Assessment. Despite publication of preliminary notification under

Section 11(1) of the Act of 2013, no objections were raised by the

petitioners and hence it was clear that the petitioners did not dispute the

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 21/44

aspect that the lands were required for public purpose. The petitioners

were not precluded from raising such objection but failed to do so for no

justifiable reason. The petitioners had subsequently raised objection to the

notification issued under Section 19 of the Act of 2013 and they had been

heard in that regard. Thereafter the award came to be passed after

determining the market value of the said land. The remedy under Section

64 of the Act of 2013 was available to the petitioners and hence there was

no reason to interfere in writ jurisdiction. The learned counsel relied upon

the decisions in Municipal Corporation of Greater Bombay vs Industrial

Development Investment Co. Pvt. Ltd. and others [(1996) 11 SCC 501],

K.D.Sharma vs. Steel Authority of India Ltd. and others [(2008) 12 SCC

481], Navnath s/o Kashinathappa Biradar and others vs. State of

Maharashtra and others [2009 (1) Mh.L.J. 227], Dalip Singh vs. State Uttar

Pradesh and others [(2010) 2 SCC 114], Mehtab Laiq Ahmed Shaikh and

another vs. State of Maharashtra and others [2017(6) Mh.L.J.408],

Sahebrao Bhausaheb Kalate vs. State of Maharashtra and others [2019 (6)

Bom.C.R.575], Ajay Kumar and others vs. Kewal Kumar Jaggi and others

[2021(9) SCALE 256], Shri K.Jayaram and others vs. Bangalore

Development Authority and others, [2021 (14) SCALE 663] and M/s.

Soorajmull Nagarmull vs. Sri Brijesh Mehrotra and others [2021 (15)

SCALE 346], in support of his submissions.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 22/44

EVENTS LEADING TO PRESENT LITIGATION

12] We have heard the learned counsel for the parties at length and

with their assistance we have perused the documents placed on record.

Since the acquisition proceedings have a chequered history, it would be

necessary to refer to certain events/developments that have taken place in

the past which have relevance in the matter of acquisition. Considering the

fact that large number of devotees visit Shegaon to pay obeisance at Shri

Gajanan Maharaj Deosthan, the Planning Department of the State

Government on 26.11.1991 issued a Government Resolution proposing

various steps to be taken for providing basic facilities to devotees visiting

Shegaon. This included widening of roads and providing sewerage systems

as well as toilets in the town. A provision was also made to arrange for

temporary accommodation. On 26.04.1994 notification under Section

31(1) of the Act of 1966 came to be issued providing for revision of the

sanctioned development plan in the context of facilities to be provided.

On 03.05.2005 the Charity Commissioner, Mumbai, issued a communication

to the Sansthan inviting its attention to the guidelines to be followed for

taking precautionary measures to avoid any untoward incident in the nature

of a stampede. Since nothing much took place at the ground level, Writ

Petition No.5856 of 2007 was filed in this Court seeking implementation of

the Special Development Plan. Cognizance of the said proceedings was

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 23/44

taken in public interest. The Revenue and Forest Department issued a

Circular on 23.03.2009 requiring steps to be taken to ensure that

surroundings of temples/religious places are kept spacious and clear to

avoid any mishap due to overcrowding. An emergency management plan

with pilgrims in mind was directed to be prepared. Thereafter on

08.03.2010 the Planning Department issued another Government

Resolution indicating the Special Development Plan for the town of

Shegaon since 100th anniversary of Shri Gajanan Maharaj was to be

celebrated on 12.09.2010. The nature of basic facilities to be provided were

indicated therein which included provision of various facilities to devotees.

The Municipal Council on 03.07.2017 issued notices to various occupants of

properties especially in Matangwadi area to clear the same. This resulted in

filing of Writ Petition Nos. 4438 of 2017, 4339 of 2017 and 341 of 2018 in

this Court. On 29.11.2017 the claim of twenty-seven petitioners in Writ

Petition Nos. 4438 of 2017 and 4439 of 2017 came to be examined. It was

noticed that ten properties were privately owned while seventeen properties

on government land had been encroached. These writ petitions were heard

alongwith the public interest litigation and on 05.04.2018, the Division

Bench issued various directions under which six of the seventeen

encroachers opted for resettlement in the MHADA colony while eleven

sought allotment of shops in the commercial complex on ownership basis.

A direction was accordingly issued to all occupants in Matangwadi area to

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 24/44

vacate their premises within a period of seven days failing which a

Superintendent of Police, Buldhana was directed to ensure that said persons

were evicted. Insofar as persons whose names were found as owners were

concerned, their lands were deemed to have been acquired under the Act of

2013. The Divisional Commissioner was directed to depute a Special Land

Acquisition Officer to determine the claim of the persons who were owners

of the land and on such determination, the Sansthan was to deposit the

entire amount of compensation within a period of forty-eight hours with the

Special Land Acquisition Officer. These specific directions insofar as owners

of the lands are concerned, are contained in para 19 (b) to (d) of the order

dated 05.04.2018. It is not in dispute that insofar as these directions

contained in para 19 (b) to (d) are concerned, the same have been set aside

by the Hon'ble Supreme Court on 10.05.2019. Rest of the directions that

relate to the encroachers as well as the steps for rehabilitation of other

persons and approval of the map indicating location of the police chowky

have not been interfered with. Similarly, the plan prepared by the Sansthan

to take care of interests of the citizens as well as pilgrims visiting the shrine

have not been interfered with.

EARLIER LITIGATION

13. At this stage, it would be necessary to refer to the orders passed in

Writ Petition No. 4438 of 2017, 4439 of 2017 and 341 of 2018. Insofar as

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 25/44

Writ Petition No.4438 of 2017 is concerned, there were in all eighteen

petitioners. By the order dated 05.04.2018 the said petitioners were asked

to vacate their properties in Matangwadi area. Special Leave Petition Nos.

9452-9453 of 2018 came to be preferred against the order dated

05.04.2018. Except the petitioner no.1-Sau. Lata Ramesh Tayade in Writ

Petition No. 4438 of 2017, other petitioners were directed to remove their

built-up structure on the land in question within a period of fifteen days

from 11.04.2018. Insofar as Writ Petition No. 4439 of 2017 is concerned,

there were nine petitioners. An order of status quo was passed as regards

demolition while staying directions given in para 19 (b) to (d) of the order

dated 05.04.2018. These Special Leave Petitions came to be disposed of on

10.05.2019 in the manner stated hereinabove. Insofar as Writ Petition No.

341 of 2018 is concerned, there were ten petitioners therein. Since consent

of these petitioners was not obtained as recorded on 05.04.2018, they were

held entitled to benefit of compensation under the Act of 2013. The said

petitioners had challenged the order dated 05.04.2018 by preferring Special

Leave Petition No.9969 of 2018. On 19.04.2018 while issuing notice in the

said Special Leave Petition, the petitioners were directed to vacate the

premises in question on their own within a period of three months from the

date of the order. The order dated 05.04.2018 passed in Writ Petition No.

341 of 2017 was also challenged before the Hon'ble Supreme Court in

Special Leave Petition No.9969 of 2018. The said petitioners however

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 26/44

19.04.2018 were directed to vacate the premises in question on their own

within a period of three months from the date of that order. The sole

petitioner in Writ Petition No.733 of 2023 was a party to those proceedings

and it was necessary for him to vacate the said premises within a period of

three months from 09.04.2018. Insofar as the said petitioner in Writ

Petition No.733 of 2023 is concerned, it may be stated that he sought to

redress his grievances in the public interest litigation being Writ Petition No.

5856 of 2007. In those proceedings an order passed on 28.09.2022

permitting the Sansthan to go ahead with the development of necessary

works excepting those works that were prevented from being undertaken by

virtue of an interim order passed in Writ Petition No.2127 of 2020. The

said petitioner sought to intervene in the public interest litigation but his

application came to be rejected on 20.10.2022 on the ground that pursuant

to the final award, he had received compensation of Rs.13,25,445/- for

36.866 square meter land owned by him. Being aggrieved, the said

petitioner challenged the aforesaid two orders before the Hon'ble Supreme

Court by filing Special Leave Petition (Dairy) No.39311 of 2022. On

09.01.2023 the Hon'ble Supreme Court refused to interfere with the

aforesaid orders and dismissed the Special Leave Petition.

It is thus clear that of the twenty-seven petitioners before this

Court, the possession of only ten petitioners was protected by the order

dated 11.04.2018 in Special Leave Petition Nos. 9362 of 2018, 9452 of

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 27/44

2018 and 9453 of 2018. The orders passed by this Court on 05.04.2018

and thereafter by the Hon'ble Supreme Court in various Special Leave

Petitions would indicate that most of the petitioners barring few had been

directed to vacate the respective premises and hand over possession of their

respective lands/premises to the Authorities. Some of them have received

the amount of compensation pursuant to the final award.

ABSENCE OF SOCIAL IMPACT ASSESSMENT

14] It is in this factual backdrop that the challenge raised to the final

award would be required to be considered. The provisions of Section 4 of

the Act of 2013 require preparation of Social Impact Assessment study. In

that regard, the appropriate government intending to acquire land for

public purpose has to consult the concerned local Authority in the affected

area and carry out Social Impact Assessment study in consultation with it.

While carrying out such study adequate representation has to be given to

representatives of the local Authority and the study has to be completed

within six months from its commencement. The matters to be considered

included assessment as to whether the proposed acquisition serves public

purpose, estimation of the number of families likely to be displaced, extent

of lands likely to be affected by the proposed acquisition, whether the

extent of land proposed for acquisition is the absolute bare minimum extent

needed for the project, whether any alternate place has been considered

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 28/44

and found not feasible as well as the nature and cost of the impact on the

overall cost of the project. Section 5 prescribes public hearing to be held at

the affected areas by giving due publicity. Thereafter the Social Impact

Assessment study report has to be made available in the local language,

published in the affected areas and also uploaded on the website of the

appropriate government.

The aforesaid provisions would indicate that the effect of

acquisition of the lands proposed in the context of its social impact has to be

assessed by considering the opinion of the representatives of the local body

and by providing an opportunity of public hearing to families likely to be

affected by such acquisition. Perusal of the preliminary statement dated

26.06.2019 published by the Sub-Divisional Officer indicates that at

Annexure-4 it was stated that there was an exemption from undertaking the

Social Impact Assessment study under Section 6 of the Act of 2013. It is

however seen that Section 6 does not deal with granting any exemption

from undertaking the Social Impact Assessment study. The only exemption

is with regard to irrigation projects where the process of Environment

Impact Assessment is required to be carried out. The proviso to Section

6(2) of the Act of 2013 is not attracted to the facts of the present case. It is

thus clear that the Social Impact Assessment study has not been undertaken

prior to publication of the preliminary notification under Section 11(1) of

the Act of 2013.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 29/44

15] To get over this situation, the learned counsel for the Sansthan

sought to rely upon the provisions of Section 125 of the Act of 1966. It

stipulates that when any land that is reserved in a development plan for a

public purpose is required, it shall be deemed to be a land needed for a

public purpose within the meaning of the Act of 2013 and that the

procedure prescribes specified in Sections 4 to 15 (both inclusive) of the Act

of 2013 shall not be applicable in respect of such lands. It is however seen

that Section 125 of the Act of 1966 finds place in Chapter-VII of the Act of

1966, which relates to land acquisition. The said provision therefore would

apply where acquisition is undertaken for any public purpose under Section

126 of the Act of 1966. This is for the reason that in the present case the

acquisition has been undertaken by issuing preliminary notification under

Section 11(1) and the process thereafter as stipulated by the Act of 2013

has been followed till passing of the final award dated 16.12.2020. It is

only when land is to be acquired under the Act of 1966 that the procedure

specified in Sections 4 to 15 (both inclusive) of the Act of 2013 would not

be applicable. The said contention therefore cannot be accepted. It will

thus have to be held that the acquisition in question has taken place under

the Act of 2013 and therefore the procedure prescribed under Chapter-II of

the Act of 2013 in the matter of determination of social impact and public

purpose was required to be undertaken.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 30/44

16] It appears from the record that the appropriate government as

defined by Section 3 (e) of the Act of 2013 has proceeded on the premise

that since the Special Development Plan dated 26.11.1991 for the town of

Shegaon was already prepared followed by notification dated 26.04.1994

under Section 31(1) of the Act of 1966 coupled with the Government

Resolution dated 08.03.2010 stipulating provision of various basic facilities

in consonance with the Special Development Plan, it was not found

necessary to undertake the exercise of having a Social Impact Assessment

study. In other words, it can be gathered that since there was sufficient

material available with the appropriate government to indicate its need for

the lands in question for public purpose, that was existing much prior to the

Act of 2013 coming into force, it was not found necessary to undertake

Social Impact Assessment study. It is for that reason that the preliminary

notification/statement dated 26.06.2019 states that there is an exemption

from undertaking such study.

We do not find that there are any malafides on the part of the

appropriate government in proceeding on this premise that there was an

exemption from undertaking the Social Impact Assessment study under

Section 4 of the Act of 2013. It is clear from the record that there is

sufficient material available to demonstrate that for complying with the

Special Development Plan prepared on 26.11.1991 with a view to provide

basic facilities/amenities to devotees visiting the Sansthan, it was necessary

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 31/44

to acquire the adjoining lands for that purpose. In the public interest

litigation, the relevant plan indicating the manner of land use for the said

project came to be approved by the order dated 05.04.2018. In this regard,

it is necessary to refer to the relevant portion of that order dated

05.04.2018 and especially paragraphs 8, 10 and 19 (l).

"8. We have perused the map placed on record by respondent no.6/Sansthan alongwith Civil Application No.767 of 2018. Perusal of the said map would reveal that immediate steps are required to be taken for development of Matangwadi area which is abutting the temple premises. Perusal of the map would also reveal that if immediate steps for development of the area and providing ample open space within the precinct of the area are not taken, possibility of mishap occurring cannot be ruled out." "10. It is further to be noted that, in order to maintain law and order and to take care of any untoward situation taking place, it is necessary that a permanent Police Chowki is established there, which will take care of the exigencies that may arise. It is further to be noted that an open area is also required to be kept around the temple if, in the event any incident of catching fire takes place, the fire department should reach the temple without any hindrance."

"19(l). We find that the suggestion given by the learned amicus to accept the plan of the Sansthan annexed alongwith the Civil Application would take care of interests of the citizens as well as the pilgrims visiting the shrine. On one hand the Sansthan will have open area adjacent to the temple and on the other hand, the citizens will have wider road of 30 ft. for their passage. We, therefore, accept the plan as submitted alongwith the Civil Application No.767 of 2018 and permit the Sansthan to execute the same in accordance with the said plan. However, it is made clear that the plan as given alongwith the Civil Application shall

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 32/44

be scrupulously executed and no further construction except the one as is provided in the plan shall be made by the Sansthan."

17] It is pertinent to state here that though the order dated

05.04.2018 had been challenged before the Hon'ble Supreme Court, the

aforementioned part of the order was not interfered with and only the

directions contained in paragraph 19 (b) to (d) came to be set aside on

10.05.2019. It is thus clear that rest of the order passed by this Court on

05.04.2018 has attained finality and the lands which are the subject matter

of the final award dated 16.12.2020 have been acquired for putting up a

permanent police chowky at the said area. To reiterate, the plan submitted

by the Sansthan in that regard came to be accepted and with a view to

maintain law and order as well as to take care of any untoward situation,

the establishment of a permanent police chowky was found necessary. This

would therefore indicate that there exists a public purpose behind acquiring

the lands from Nazul Sheet Nos.28-B and 28-A.

Reference is also required to be made to Resolution No.35 passed

on 12.10.2018 by the General Body of the Municipal Council, which is the

local Authority under Section 3(s) of the Act of 2013. It is on the basis of

this Resolution that the proposal for acquisition of the said lands at

Matangpura was processed leading to issuance of the preliminary

notification under Section 11(1) of the Act of 2013 followed by the final

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 33/44

award. This would thus indicate that the Municipal Council was involved in

the determination of the need for acquiring the said lands. Its involvement

has been found to be necessary under Section 4(1) of the Act of 2013 while

preparing the Social Impact Assessment study. It is thus clear that in view

of the involvement of the local Authority which put forward the need for

such lands to provide basic facilities to devotees, the further exercise of

acquisition came to be undertaken. These facts would have to be borne in

mind while considering the question as to whether the award dated

16.12.2020 is liable to be set aside for failure to undertake the Social

Impact Assessment study.

AWARD WHETHER VITIATED

18] It is not in dispute that the provisions of Chapter-II of the Act of

2013 are mandatory in nature and subject to provisions of Section 9 when

the land is proposed to be acquired by invoking the urgency provisions

under Section 40 of the Act of 2013, the Social Impact Assessment study

would be required to be undertaken. Admittedly, the special powers under

Section 40 of the Act of 2013 or Section 10-A as applicable in the State of

Maharashtra have not been invoked. The provisions of Section 9 would

therefore not be attracted. The preliminary notification under Section

11(1) of the Act of 2013 came to be issued on 11.07.2019 by having the

same published in the Government Gazette. The said notification indicates

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 34/44

that the lands in question were sought to be acquired for public purpose. A

person interested in the land that has been notified under Section 11(1) is

granted an opportunity to object to the area and suitability of the land

proposed to be acquired, justification offered for the public purpose and the

findings of the Social Impact Assessment report. This course has been

prescribed by Section 15(1) of the Act of 2013. Thereafter any objection so

made within sixty days from the date of publication of the preliminary

notification is required to be considered by the Collector after giving due

opportunity to such objector. In the present case, none of the petitioners as

land owners have raised any objection whatsoever in terms of Section 15(1)

of the Act of 2013. The only objection raised under Section 15(1) is by the

Sansthan in which it was stated that though the Commissioner had

indicated that there were forty-two owners of properties, the preliminary

notification under Section 11(1) made reference to fifty-one properties.

With regard to twenty-nine property holders, their premises had been

demolished in May 2017 and as regards the property holder with regard to

portion bearing No.187 was concerned, he was an encroacher. This

objection raised by the Sansthan was considered by the Special Land

Acquisition Officer and it was stated that the land that was being acquired

was on the basis of the joint measurement report. Since the allotment of

lands had been undertaken by the draw of lots amongst the encroachers,

the Special Land Acquisition Officer was not concerned with the same.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 35/44

Reference to the aforesaid aspect can be found in the final award dated

16.12.2020. It is thus clear that there was no objection raised by any land

owner to the preliminary notification under Section 11(1) of the Act of

2013 and the only objection raised by the Sansthan came to be decided.

Since the petitioners failed to raise any objection whatsoever under Section

15(1) of the Act of 2013, there was no question of the Collector granting

any opportunity of hearing to them under Section 15(2) of the Act of 2013.

In these facts therefore reliance placed by the petitioners on the decisions in

Shiv Singh and others, Nareshbhai Bhagulbhai and ors, Raghbir Singh

Shrawat and Usha Stud and Agricultural Farms Pvt. Ltd. (supra) is

misplaced.

19] Failure on the part of the petitioners to raise any objection

whatsoever under Section 15(1) of the Act of 2013 is a vital factor that

cannot be ignored. It was possible for the petitioners to raise an objection

to the area and suitability of the land proposed to be acquired, that the

justification offered to indicate that the land was required for public

purpose was absent and that there was no Social Impact Assessment study

undertaken by the appropriate government. If such objection would have

been raised by the petitioners, the same could have been dealt with under

Section 15(2) by the Collector and while making a report to the appropriate

government he could have recommended remedial steps to be taken on the

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 36/44

basis of such objections. In other words, the effect of absence of any Social

Impact Assessment report could have prompted the Collector to recommend

undertaking the Social Impact Assessment study if he found the same was

necessary notwithstanding the Special Development Plan. The petitioners

having failed to raise any objection whatsoever at the appropriate stage

when such objections could have been raised under Section 15(1) of the Act

of 2013 are now precluded from urging that the lands cannot be said to be

required for public purpose or that for failure to undertake the Social

Impact Assessment study, the acquisition proceedings are vitiated.

According to the petitioners, by filing the present writ petitions for

challenging the preliminary notification dated 26.06.2019 it should be held

that they had objected to the issuance of such preliminary notification as

required by Section 15(1) of the Act of 2013. This stand of the petitioners

cannot be accepted for more than one reason. Section 15(2) specifically

requires an objection under Section 15(1) to be made to the Collector in

writing after which it is the Collector who has to hear such objection and

then make the report to the appropriate government. The objections are

required to be made within sixty days from the date of publication of the

preliminary notification. The preliminary notification under Section 11(1)

of the Act of 2013 was to be published on 11.07.2019. The present writ

petitions came to be filed after more than a year of the preliminary

notification being published. Writ Petition No. 2127 of 2020 was filed on

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 37/44

24.08.2020, Writ Petition No.1292 of 2021 was filed on 08.02.2021, Writ

Petition No.1349 of 2021 was filed on 03.02.2021 and Writ Petition No.733

of 2023 was filed on 25.01.2023. This is much beyond the period of sixty

days as contemplated by Section 15(1). The challenge to a preliminary

notification issued under Section 11(1) by filing a writ petition under

Article 226 of the Constitution of India cannot be equated to raising an

objection to the preliminary notification as contemplated by Section 15(1)

of the Act of 2013. A statutory avenue available to the petitioners to raise a

grievance with regard to absence of any public purpose for acquisition or

absence of any Social Impact Assessment study not having been availed, the

petitioners cannot be heard after long lapse of the statutory period of sixty

days to contend that filing of the present proceedings be treated as an

objection to the preliminary notification under Section 15(1) of the Act of

2013. The said contention raised by the petitioners therefore cannot be

accepted. There is also no basis to hold that the preliminary notification

issued under Section 11(1) of the Act of 2013 has not been published as

required by law.

20] At this stage, it is necessary to refer to the decision of the Hon'ble

Supreme Court in Ramniklal N. Bhutta and another vs. State of

Maharashtra and others [(1997) 1 SCC 134] wherein the Hon'ble Supreme

Court has struck a note of caution while making the following observations

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 38/44

in paragraph 10:

"10. .........The power under Article 226 is discretionary. It will be exercised only in furtherance of interests of justice and not merely on the making out of a legal point. And in the matter of land acquisition for public purposes, the interests of justice and the public interest coalesce. They are very often one and the same. Even in a civil suit, granting of injunction or other similar orders, more particularly of an interlocutory nature, is equally discretionary. The Courts have to weigh the public interest vis-a-vis the private interest while exercising the power under Article 226 - indeed any of their discretionary powers. It may even be open to the High Court to direct, in case it finds finally that the acquisition was vitiated on account of non-compliance with some legal requirement that the persons interested shall also be entitled to a particular amount of damages to be awarded as a lump sum or calculated at a certain percentage of compensation payable. There are many ways of affording appropriate relief and redressing a wrong; quashing the acquisition proceedings is not the only mode of redress. To wit, it is ultimately a matter of balancing the competing interests. Beyond this, it is neither possible nor advisable to say. We hope and trust that these considerations will be duly borne in mind by the Courts while dealing with challenges to acquisition proceedings."

21] In Laxmi Devi (supra) the Hon'ble Supreme Court has explained

the distinction between setting aside of an acquisition and the reversion of

possession to the erstwhile land owners. It was observed however that both

the situations were not required to go hand in hand. In a given case while

setting aside the acquisition of land which the government finds necessary it

would not be imperative to hold that the land would revert to the owners

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 39/44

since the alternate course of permitting the government to keep possession

provided it re-acquired the said lands by issuing a fresh notification was

always available. In the said case, while setting aside the acquisition for

non-compliance of provisions of Section 11 A of the Land Acquisition Act,

1894 the State Government was directed to initiate fresh acquisition

proceedings in accordance with law. The Court however refrained from

passing any order or issuing any direction interfering with the possession of

the government over the subject land.

REASONS FOR MAINTAINING THE AWARD

22] When the aforesaid legal position is considered, it is clear from

the record that in accordance with the Special Development Plan various

steps have been taken to provide basic facilities to devotees. With a view to

ensure maintenance of law and order coupled with safety of devotees, a

permanent police chowky has been proposed on the acquired land. As far

back as on 29.11.2017 this Court in the earlier round of litigation in Writ

Petition Nos. 4438 of 2017 and 4439 of 2017 has observed in paragraph 10

that by virtue of the development already undertaken the situation had

become irreversible and further development could not be now halted. In

the affidavit filed by the Divisional Commissioner it has been stated in

paragraph 11 that by now 97% work under the Special Development Plan

has been completed and only a fraction thereof remains to be completed in

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 40/44

view of the present litigation. It has to be kept in mind that by the order

dated 05.04.2018 passed by this Court it was found necessary in larger

public interest to accept the suggestion made by the Authorities to have a

permanent police chowky established at the lands that have now been

sought to be acquired. The relevant map indicating its location came to be

accepted by this Court and it is on this basis that steps have been taken to

acquire the present lands. It is also to be kept in mind that with a view to

facilitate re-settlement of affected families as well as encroachers on

government land, an agreement has been entered into between the Revenue

& Forest Department of the State Government and the Sansthan on

21.05.2018 to further carry out the directions issued by this Court on

05.04.2018. As per Clause 6 of the said agreement acquisition of lands

from Nazul Sheet Nos.28-B and 28-A has also been proposed and it is the

Sansthan that is to pay the amount of compensation towards such

acquisition. It is further to be noted that the Sansthan has already

deposited an amount of Rs.3,78,33,422/- towards cost of acquisition with

the Special Land Acquisition Officer prior to passing of the award.

All the aforesaid facts which have neither been denied nor

disputed by the petitioners indicate that with acquisition of almost 97%

lands that were required under the Special Development Plan, the project in

question has almost reached its final stages. That the lands are required for

public purpose is evident from the Special Development Plan dated

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 41/44

26.11.1991 as modified on 26.04.1994 and read with the Government

Resolution dated 08.03.2010. The land acquired in the present award

admeasures only 1555.10 square meters. Each petitioner owns small

portions of the aforesaid land. Even if the final award is quashed for failure

to undertake the Social Impact Assessment study, it would always be open

for the Authorities under the Act of 2013 to initiate a fresh process of

acquisition and acquire the lands. This would only result in delaying the

completion of the project thus depriving the public at large from benefiting

with the provision of basic facilities as well as their safety and well-being. If

a fresh process of acquisition is undertaken, the petitioners would get

compensation at the market rate prevailing on the date of initiation of such

proceedings which could be higher than what has been awarded to them in

the present proceedings. In Krishan Lal Arneja (supra), the Hon'ble

Supreme Court did not accept the view taken by the High Court that the

notification issued under the Land Acquisition Act, 1894 itself must

specifically state about the nature of urgency and in its absence such

notification gets vitiated. It referred to the earlier decision in Union of

India vs. Ghanshyam Dass Kedia [(1996) 2 SCC 285] that the notification

need not specifically recite the nature of urgency and that it was enough if

the records disclosed the consideration by the Government of the urgency

for taking action under the provisions of Sections 17 (1) and (4) of the Land

Acquisition Act, 1894.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 42/44

23] We are satisfied from the material on record that there is larger

public interest behind acquiring 1555.10 square meters of land as has been

done under the impugned award. It would not be always necessary for the

Court to exercise discretion under Article 226 of the Constitution of India

merely on the ground that a legal point has been made out. While

exercising such discretion the Court cannot turn a blind eye to the ground

realities based on larger public interest. With the preparation of the Special

Development Plan more than thirty years ago, steps are being taken to

ensure that there is a systematic provision of basic facilities to devotees to

ensure their safety and convenience and at the same time by

accommodating the owners of the affected lands either by rehabilitating

them by providing alternate accommodation/commercial shops or by

paying them monetary compensation. Since we find that overwhelming

public interest requires completion of the project in hand, we do not find it

justified in larger public interest to set aside the award for absence of

undertaking the Social Impact Assessment study. As noted above, had the

petitioners raised an objection to the absence of such study at the

appropriate stage that was available under Section 15(1) of the Act of 2013,

the remedial steps, if any, could have been taken at that stage itself. We

have also kept in mind the delay on the part of the petitioners in

challenging the preliminary notification dated 26.06.2019 after more than

one year while refusing to quash the final award dated 16.12.2020. Having

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 43/44

approached this Court after expiry of more than one year from publication

of the preliminary notification under Section 11(1) of the Act of 2013, we

do not find it expedient to set aside the final award dated 16.12.2020.

BALANCING COMPETING INTERESTS

24] Though we have declined to set aside the final award dated

16.12.2020 notwithstanding the fact that there has been absence of Social

Impact Assessment study, we are inclined to award additional

compensation to the petitioners while sustaining the final award dated

16.12.2020 with a view to balance the interests of both sides. We find that

considering the period that has elapsed since issuance of preliminary

notification dated 26.06.2019 and keeping in mind the fact that fresh

proceedings could be immediately initiated if the final award is set aside,

the interest of justice would be served by holding the petitioners in Writ

Petition Nos. 2127 of 2020, 1292 of 2021 and 1349 of 2021 entitled to

receive 25% additional compensation over and above the compensation that

has been awarded to them under the final award. This amount of

compensation would meet the ends of justice and would also result in

putting an end to the aforesaid litigation. Needless to state that with the

passing of the final award, it would be open for the aggrieved land owners

to invoke remedy under Section 64 of the Act of 2013 by making a

reference to the Collector for enhancement of the amount of compensation.

WP-2127-20 c 1292-21 c 1349-21(J) c 733-23(J).odt 44/44

Since the final award dated 16.12.2020 was passed during pendency of Writ

Petition No. 2127 of 2020, the said petitioners are entitled to invoke remedy

under Section 64 of the Act of 2013 by treating the date of the judgment as

the relevant date on which the limitation would commence for making such

reference under Section 64 of the Act of 2013. Since Writ Petition Nos.1292

of 2021 and 1349 of 2021 have been filed on 08.02.2021 and 03.02.2021

respectively, the benefit of the aforesaid directions would also be available

to the petitioners therein. Writ Petition No.733 of 2023 has been filed on

25.01.2023 and the said petitioner has already received the amount of

compensation under the said final award. There being no explanation for

the delay in approaching this Court for challenging the preliminary

notification dated 26.06.2019 as well as the final award dated 16.12.2020,

the aforesaid direction to treat the date of the judgment as the date of

passing of the award for the purposes of Section 64 of the Act of 2013

would not be applicable to the said petitioner nor would he be entitled for

additional compensation of 25% as granted to the other petitioners.

25] Rule in all aforesaid writ petitions is disposed of in aforesaid

terms with no order as to costs.

This judgment shall come into effect on expiry of four weeks

from today.

                    (MRS. VRUSHALI V. JOSHI, J.)                  (A.S.CHANDURKAR, J.)
Andurkar




 

 
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