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

Abhay Rasiklal Luniya And Others vs The Ahmednagar Municipal Corporation ...
2023 Latest Caselaw 12702 Bom

Citation : 2023 Latest Caselaw 12702 Bom
Judgement Date : 13 December, 2023

Bombay High Court

Abhay Rasiklal Luniya And Others vs The Ahmednagar Municipal Corporation ... on 13 December, 2023

Author: Mangesh S. Patil

Bench: Mangesh S. Patil

2023:BHC-AUG:26181-DB
                                                                    901.CA.14814.23.odt


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                          901 CIVIL APPLICATION NO.14814 OF 2023
                         IN REVIEW APPLICATION (ST) NO.35820/2023
                                           WITH
                          REVIEW APPLICATION (ST) NO.35820/2023
                              IN WRIT PETITION NO.9013/2018

             1.    Abhay Rasiklal Luniya
             2.    Rahul Subhash Sonimandelecha
             3.    Manisha Rahul Sonimandelecha
             4.    Mrunalini Yeshwant Darekar
             5.    Prasad Pramod Bora
             6.    Shobha Vijay Munot
             7.    Vidya Rajendra Sobale
             8.     Ajit Nemichand Kasliwal
             9.    Mangal Mahavir Chhajed
             10.   Sunita Rajendra Kothari
             11.   Vijay Anbarchand Ghandhi
             12.   Vaibhav Vikram Dabhade
             13.   Vishal Vikram Dabhade              ...     APPLICANTS

                         VERSUS

             1.    The Ahmednagar Municipal Corporation
                   through its Deputy Commissioner

             2.    The Agriculture Produce Market
                   Committee Ahmednagar,
                   Kisan Kranti Building, Station Road,
                   Market Yard, Ahmadnagar,
                   through its Secretary                ...   RESPONDENTS

                          902 CIVIL APPLICATION NO.14815 OF 2023
                         IN REVIEW APPLICATION (ST) NO.35824/2023
                                           WITH
                          REVIEW APPLICATION (ST) NO.35824/2023
                              IN WRIT PETITION NO.9022/2018

             1.    Koushik Pravinchand Kothari
             2.    Dhanashree Dhananjay Joshi
             3.    Nanasaheb Eknath Deshmukh
             4.    Sangram Santosh Suryawanshi
             5.    Komal Sandesh Munot
                                                                                   1/4
                                                              901.CA.14814.23.odt


6.   Nitin Popatlal Shingavi
7.   Kiran Amarlal Darda
8.   Bhaskar Vamanrao Pawar
9.   Sourabh Anil Bhalgat
10.  Dhanesh Ganeshmal Kothari
11.  Dipali Dhanesh Kothari
12.  Ritesh Ramesh Sonimandelecha
13.  Rahul Sunil Aouti
14.  Avinash Bhanudas Pawar                      ...    APPLICANTS
            VERSUS
1.   The Ahmednagar Municipal Corporation
     Ahmednagar, through
     its Deputy Commissioner
2.   The Agriculture Produce Market
     Committee Ahmednagar,
     Kisan Kranti Building, Station Road,
     Market Yard, Ahmadnagar,
     through its Secretary                 ...     RESPONDENTS
                  ...
Advocate for applicants : Mr. S.S. Thombre
                  ...
                      CORAM             : MANGESH S. PATIL &
                                           S.G. CHAPALGAONKAR, JJ.
                     DATE                : 13.12.2023


PER COURT:

The original petitioners from the Writ Petition No.9013/2018

and the Writ Petition No.9022/2018 have filed these review applications

along with applications for condonation of delay in filing review

applications.

2. The delay in filing the review applications are condoned.

The applications are disposed of.

3. The petitioners are the lease holders of different plots of the

Agriculture Produce Market Committee (APMC) who are seeking review

of the judgment and order dated 30.06.2023, whereby, their petitions

901.CA.14814.23.odt

were dismissed and the respondent No.3 - Municipal Corporation,

Ahmednagar was directed to take necessary steps for removal of illegal,

unauthorized construction/encroachment raised in the area of open

spaces earmarked in the sanctioned layout plan for the APMC,

Ahmednagar particularly final plot Nos.17 and 23, pursuant to the

notices served to the APMC under Sections 52,53 and 54 of the MRTP

Act, 1966 read with Section 260 (1)(2) and Section 478 of the

Maharashtra Municipal Corporation Act and soliciting a compliance

report within three months.

4. The order was challenged before the Supreme Court by the

present petitioners in SLP No.17414/2023. Following is the order passed

by the Supreme Court :

"We do not find any good ground and reason to interfere with the impugned judgment and hence, the special leave petitions are dismissed. However, we clarify that the impugned judgment/order and the dismissal of the present special leave petitions would not come in the way of The Agriculture Produce Market Committee, Ahmednagar, in filing an application for change of the layout plan or for construction of shops in areas where such shops are permitted to be constructed. If any such application is filed, the same would be considered and examined in accordance with law and as expeditiously as possible.

The Agriculture Produce Market Committee, Ahmednagar will be permitted to use open plots in accordance with law.

Pending application(s), if any, shall stand disposed of."

5. It is now being submitted by the learned advocate for the

petitioners that pursuant to the observations of the Supreme Court, the

APMC has taken steps and modified/revised the plan which has been

approved yesterday by the corporation.

901.CA.14814.23.odt

6. When we asked the learned advocate for the petitioners as to

if the petitioners are seeking to demonstrate any error apparent on the

face of the record or any other ground which would enable the

petitioners to seek review, particularly after the order of this Court was

confirmed up to the Supreme Court, he would submit that in the light of

the supervening events, the petitioners are now entitled to protect their

possession in view of the revised plan and that cannot happen till the

time the order under review subsists.

7. When no formal defect or error apparent on the face of the

record is being demonstrated and the petitioners are merely pointing out

the supervening events, in our considered view this Court cannot

undertake the review of the order which has reached finality in the light

of dismissal of the SLP. The supervening events may give rise to an

altogether different cause of action but cannot be the basis and ground

for seeking review.

8. If at all the petitioners are banking upon the supervening

events to demonstrate as to how the order under review cannot be

enforced, it would always be open for them to resort to appropriate

remedy.

9. The Review Applications are dismissed.

(S.G. CHAPALGAONKAR, J.) (MANGESH S. PATIL, J.)

habeeb

Designation: PA To Honourable Judge Date: 14/12/2023 19:11:45

 
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