Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Yashwant Govind Sakhare And ... vs The State Of Maharashtra And Ors
2023 Latest Caselaw 6456 Bom

Citation : 2023 Latest Caselaw 6456 Bom
Judgement Date : 7 July, 2023

Bombay High Court
Shri Yashwant Govind Sakhare And ... vs The State Of Maharashtra And Ors on 7 July, 2023
Bench: G. S. Kulkarni, R. N. Laddha
2023:BHC-AS:18727-DB


                                                                                                         WP-8737-2015.doc




            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  CIVIL APPELLATE JURISDICTION
                                    WRIT PETITION NO.8737 OF 2015

           1. Mr. Yashwant Govind Sakhare
           Age abut 74 years, Occupation-Agricultural,

           2. Mrs. Usha Yashwant Sakhare.
           Age about 64 years, Occupation- House-hold,

           3. Mr. Abhay Yashwant Sakhare.
           Age about 74 years, Occupation-Agricultural,

           4. Mr. Tukaram Govind Sakhare -
           Since deceased through is heirs and legal
           representatives viz.,                                                                                  Digitally signed
                                                                                                                  by CHITRA
                                                                                                                  SANJAY
                                                                                                  CHITRA          SONAWANE
                                                        SANJAY
           4(a) Smt. Gulab Tukaram Sakhare              SONAWANE
                                                                                                                  Date:
                                                                                                                  2023.07.10
           Age about 59 years, Occupation-Agricultural,                                                           13:37:29
                                                                                                                  +0530
           4(b) Mr. Prashant Tukaram Sakhare.
           Age about 36 years, Occupation-Agricultural,
           4(c) Mr. Nilesh Tukaram Sakhare.
           Age about 32 years, Occupation-Agricultural,
           Above Petitioner Nos.1 to 4(c) are
           residing at Gat No.2330/1, Village Wagholi,
           Taluka Haveli, Dist.Pune.              ....Petitioners.

                                                             Versus

           1. State of Maharashtra
           (Notices/Summons to be served
           in the Office of the Government
           Pleader-Writ Cell,High Court, Mumbai.)
           Chitra Sonawane.                        Page No. 1 of 29
                                                   ____________________________________________


                                                            7 July 2023.




                    ::: Uploaded on - 10/07/2023                                                  ::: Downloaded on - 11/07/2023 02:21:26 :::
                                                                                               WP-8737-2015.doc



2. The Principal Secretary of the Revenue
and Forest Department, of State of
Maharashtra, Mantralaya, Mumbai-400032.
(Notices/Summons to be served
in the Office of the Government
Pleader-Writ Cell,High Court, Mumbai.)

3. The Principal Secretary of Public Works
Department of State of Maharashtra,
Mantralaya, Mumbai-400032.
(Notices/Summons to be served
in the Office of the Government
Pleader-Writ Cell,High Court, Mumbai.)

4. The Principal Secretary of the Urban
Development Department, of State of
Maharshtra, Mantralaya, Mumbai-400032.
(Notices/Summons to be served
in the Office of the Government
Pleader-Writ Cell,High Court, Mumbai.)

5. The Principal Secretary of the General
Administrative Department of State of
Maharashtra, Mantralaya, Mumbai-400032.
(Notices/Summons to be served
in the Office of the Government
Pleader-Writ Cell,High Court, Mumbai.)

6. The Principal Secretary of the Town
Planning Department, Mantralaya,
Mumbai-400032.
(Notices/Summons to be served
in the Office of the Government
Pleader-Writ Cell,High Court, Mumbai.)

Chitra Sonawane.                        Page No. 2 of 29
                                        ____________________________________________


                                                 7 July 2023.




         ::: Uploaded on - 10/07/2023                                                  ::: Downloaded on - 11/07/2023 02:21:26 :::
                                                                                               WP-8737-2015.doc



7. The Collector, Pune,
Land Acquisition Department at the
office of Collector, Pune-2.

8. The Asst.Engineer,
The Public Works Department, having
Office at the Central Building, Pune -1.
(Notice/Summons to be served in the
Office of the Asst.Engineer, The Public
Works Department, having office at the
Central Building,Pune -1.

9. The Chief Officer, of the Zilla Parishad
Pune
(Notices/Summons to be served in the
Office of the Chief Officer of the Zilla
Parishad, Pune.

10. The Director of Town Planning
to the State of Maharashtra, Pune-Division,
Pune, having Office at Central Building,
Pune-2.
(Notice/Summons to be served in the
Office of the Director of Town Planning to
the State of Mahrashtra, Pune-Division,
Pune, having Office at Central Building,
Pune-2.

11. Assistant Director of Town Planning,
Pune, having Office at Narayan Peth, Pune.
(Notices/Summons to be served in the
Office of the Assistant Director of Town
Planning, Pune.



Chitra Sonawane.                        Page No. 3 of 29
                                        ____________________________________________


                                                 7 July 2023.




         ::: Uploaded on - 10/07/2023                                                  ::: Downloaded on - 11/07/2023 02:21:26 :::
                                                                                               WP-8737-2015.doc



12. Pune Mtropolitan Region Development
Authority, Maharaja Sayaji Gaikwad
Udyog Bhavan, Aundh, Pune
(Notice to be served on Metropolitan
Commissioner and CEO, PMRAD, Pune .Respondents.

                                  Coram : G.S.Kulkarni &
                                    R.N.Laddha, JJ.

Date : 7 July 2023.

Judgment (Per R.N.Laddha,J.)

Rule. Rule is made returnable forthwith. Respondents waive service. By consent of the parties, heard finally.

2. By this petition filed under Article 226 of the Constitution of India, the Petitioners have prayed for a direction to the Respondents to confirm the lapsing of reservation and release of their land under the provisions of Section 127 of the Maharashtra Regional Town Planning Act, 1966 (for short 'MRTP Act, 1966').

3. The petitioners claim to be the owners of land bearing Gat No.2330 (new Gat Nos.1344/1 and 1344/2), admeasuring 23 H. 45 R, situated within the limits of the Wagholi Grampanchayat at village Wagholi, Taluka-Haveli, District-Pune. It is the case of the petitioners that they received a letter dated 31.07.1999 from the office of respondent no.11-the Assistant Director of Town

____________________________________________

7 July 2023.

WP-8737-2015.doc

Planning, Pune, stating that as per the State Government's notification issued by the Town Planning department dated 25.11.1997 bearing TPS/1895/227/Pr.Kr.26/95/NV-13, a Town Planning scheme has been sanctioned for the area of entire Pune district and came into force w.e.f. 10.2.1998. As per the said Town Planning scheme, the reservation was enforced by the respondents for the construction of the proposed road of (i) 60 meters in the direction of West to East on the Pune Nagar road ; (ii) 30 meters - in the direction of West to East, and (iii) 24 meters - in the direction of South -West to East in respect of portion about an area of 23675 sq. meters, which are forming part and parcel of land, bearing Gat No. 2330.

4. It is the grievance of the petitioners that the respondents to date did not publish any notification under the provisions of the relevant sections, i.e. Sections 4 and 6 of the Land Acquisition Act, 1894, for the acquisition of the portion of the said petitioners' land. The petitioners complained that the aforesaid reservations upon the said lands have neither been pursued nor acted upon over the last 25 years, and no steps of acquisition of land under reservation have been ever taken.

5. It is the grievance of the petitioners that instead of initiating acquisition proceedings with due process of law, the respondents

____________________________________________

7 July 2023.

WP-8737-2015.doc

have trespassed over the portion of 78 gunthas of area out of the petitioners land and constructed a road over it. Aggrieved thereby, the petitioners have filed a Regular Civil Suit No.2114 of 2003 in the Court of Civil Judge, Senior Division, Pune, against the State of Maharashtra and others for possession. On 26.7.2007, the aforesaid civil suit was decreed. As against this, the State of Maharashtra preferred an appeal bearing no. 623 of 2007 before the learned District Judge, Pune. The learned District Judge, on 13.4.2009, was pleased to allow the said appeal and set aside the judgment and decree passed by the learned civil Judge, Senior Division, Pune. After that, the petitioners, by filing a second appeal no.250 of 2009, approached this Court to challenge the propriety, legality and validity of the judgment and decree passed in appeal no.623 of 2007. This Court was pleased to admit the Second Appeal No.250 of 2009, and the same is pending for hearing and final disposal.

6. Further, it is the case of the petitioners that during the pendency of the proceedings of Regular Civil Suit No.2114 of 2003, the Special Land Acquisition Officer, by his letter dated 24.3.2005 addressed to the Petitioner No.1, had informed that there is no proposal for acquisition of the land for widening of the road in respect of Gat No.2330/1 and 2330/2 corresponding to new Gat No.1344/1 and 1344/2 and further informed that the

____________________________________________

7 July 2023.

WP-8737-2015.doc

request of Petitioner No.1 for getting necessary documents in respect of the acquisition of 78 R land could not be provided. The Special Land Acquisition Officer, by his another letter dated 3.2.2005 addressed to District Government Pleader Pune, has informed that the land bearing Gat No.2330/1 and 2330/2 have not been acquired. It is further stated in the letter that the District Government Pleader has not demanded any relevant documents from the office of the Special Land Acquisition Officer.

7. It is the case of the petitioners that their land is situated outside the territorial jurisdiction of Pune Municipal Corporation, and as the Pune city, as well as the area outside the vicinity of Pune city, is being developed very fast and rapidly, vide aforesaid Notification dated 25.11.1997, a Town Planning Scheme in respect of entire Pune district was sanctioned and came into force w.e.f. 10.02.1998. The scheme was recognised and known as Final Pune Town Regional Scheme. It is the grievance of the Petitioners that the respondents are most biased and partial against them as they have put the reservation on their land for the construction of aforesaid three proposed roads when the dispute in respect of 78 Gunthas is pending in the Court and subjudice.

8. It is the case of the petitioners that their land comes partly in a residential zone and partly in an agricultural zone. The widening

____________________________________________

7 July 2023.

WP-8737-2015.doc

of Pune Nagar road and the proposed road measuring 60 meters, 30 meters and 24 meters as per the sanctioned scheme is causing tremendous hardship as the proposed 30 meters road from North West, approximately 480 meters in length, is almost dividing the petitioners land into two parts. The proposed road of 24 meters from the South East, approximately measuring 320 meters, is also causing tremendous hardship and financial loss as they are not in a position to develop the portion of their land on their own due to the proposed roads shown in the Town Planning scheme. The conduct of the respondents demonstrated that these two proposed roads are unnecessary and not at all required, and as such, the petitioners are entitled to the removal of the said reservation of the proposed roads of 60 meters, 30 meters and 24 meters, which are shown in the petitioner's land. Further, it is the case of the petitioners that various construction activities were taking place around the petitioners land. Now it is impracticable to construct these roads, and therefore, no purpose would be served by keeping the reservation over the petitioners' land.

9. It is the case of the petitioners that on 19.03.2013, they issued a purchase notice under Section 127 of the Maharashtra Regional Town Planning Act, 1966 (for short, MRTP Act, 1966). The notice was served upon Respondent No.5/Collector Pune

____________________________________________

7 July 2023.

WP-8737-2015.doc

(Land Acquisition Dept.) on 22.3.2013, and Respondent No. 3 and 8 by way of registered posts on 21.3.2013 and 22.03.2013, respectively. Despite that, the respondents did not take any action to acquire the said land within the prescribed statutory period of 12 months. The period of 12 months for taking steps of acquisition of land has already expired in the month of March-April 2014. On 01.04.2013, the petitioners received a letter from the Public Works Department, Mantralaya Mumbai, which was addressed to the Chief Engineer Public Works Department, Division Pune, wherein it is stated that proper action should be taken in accordance with the notice dated 19.3.2013, purported to be given under Section 127 of the MRTP Act, 1966 by the Petitioners and intimate about the same to the Petitioners. However, no response was received from the Respondents to the Petitioners.

10. In the circumstances, the petitioners have approached this Court, in the present proceedings praying for the following reliefs :

                   A)       Rule be issued ;

                   B)        Records and proceedings may kindly be

called for and after examining the same, the Hon'ble Court be pleased to issue a Writ of Mandamus, directing the respondents to confirm the lapsing of reservation and release the land, in view of the provisions of the Section 127 of the MRTP Act, 1966, which were kept under reservation for the purposes for construction of (i) the proposed road of 60 meters in the West to East i.e. on the Pune Nagar road direction;

____________________________________________

7 July 2023.

WP-8737-2015.doc

(ii) the proposed road 30 meters in the West to East direction; (iii) the proposed road 24 meters in the South-West to East direction; forming a part of Gat No.2330/1 and 2330/2 corresponding to new Gat No.1344/1 and 1344/2 respectively situated within the limit of village Wagholi, Taluka Haveli, District- Pune, belonging to the petitioners, under the notification dated 25.11.1997, bearing No.TPS/1895/227/Pr.Kr.26/95/ NV-13, dated 25.11.1997 which came into force w.e.f. 10.2.1998.

C) The Hon'ble Court further be pleased to issue an appropriate Writ for declaration that the aforesaid reservations over the land forming a part of Gat No.2330/1 and 2330/2 corresponding to new Gat No.1344/1 and 1344/2 respectively, situated within the limit of village Wagholi, Taluka Haveli, District- Pune, stands lapsed and the said land is released from the reservation under said Town Planning scheme bearing No.TPS/1895/227/Pr.Kr.26/95/ NV-13, dated 25.11.1997 which came into force w.e.f. 10.2.1998.

D) The Hon'ble Court further be pleased to issue an appropriate writ directing the respondents to notify the lapsing of aforesaid reservations over the land forming a part of Gat No.2330/1 and 2330/2 corresponding to new Gat No.1344/1 and 1344/2 respectively situated within the limit of village Wagholi, Taluka Haveli, District- Pune, the same may be directed to be published in the Official Gazette, as per the provisions of the Section 127 (2) of the MRTP Act, 1966.

E) The Hon'ble Court further be pleased to prevent the respondents by issuing appropriate preventive orders to carry out and/or execute and/or undertake any kind of work, implement and/or act under the said Town Planning scheme bearing No. TPS/1895/227/Pr.Kr.26/95/ NV-13, dated 25.11.1997 which came into force w.e.f. 10.2.1998.

____________________________________________

7 July 2023.






                                                                                               WP-8737-2015.doc




                   F)       Pending hearing and final disposal of the

present writ petition the implementation and operation of the said Town Planning scheme which came into force from 10.2.1998 be kindly stayed.

G) Any interim/ad-interim orders may kindly be passed in terms of prayer clause (E) and (F), during the pendency and final disposal of the present writ petition.

                   G)        The writ petition may kindly be allowed
                   with costs.

                   H)       Any such other just and equitable orders as

in the interest of justice and equity may kindly be issued/passed.

(sic)

11. Respondents No. 1, 4, 6, 10 and 11 have stated in their affidavit-in-reply that the petitioners have not lost their rights to occupy and cultivate the land in question due to the road proposal of the said regional plan. They have also stated that the sanctioned regional plan does not specify the appropriate authority for acquiring and developing the regional plan roads. Therefore, the notice given by the petitioners to various respondents is not valid. They have further stated that the roads of the said regional plan are planned for future population and the connectivity for easy and smooth traffic movement in the larger public interest and the future development of the region.

12. The Petitioners can seek development permission from the

____________________________________________

7 July 2023.

WP-8737-2015.doc

concerned planning authority for the remaining land, which is in the residential zone and no development zone, as per sanctioned development control and promotion regulations. However, they have chosen to file this petition instead of availing such a remedy.

13. The reply affidavit filed by Respondent No.7 states that the Pune Municipal Corporation limit was extended by the Maharashtra Government in 1997. The Pune Municipal Corporation submitted a draft development plan for approval as per the MRTP Act 1966. The Urban Development Department of the Government approved the additional area development plan for the Pune Municipal Corporation limit by a Government Notification on 17.5.2008. According to the approved development, the land with Survey Nos.71, 72/1/1, 72/2/1, 72/2/2, 69, 63, 64, 65, 57/5, 57/9 and 56 of Mauze Kharadi, Taluka- Haveli is reserved for a 30 meters wide DP Road. The Pune Municipal Corporation, which is the acquiring body, sent a proposal accordingly. The Collector, Pune, ordered Special Land Acquisition Officer No.16, Pune, to continue with the land acquisition process and appointed Special Land Acquisition Officer No.11, Pune, for further steps of land acquisition by an order dated 19.1.2006. The Collector, Pune, again appointed Special Land Acquisition Officer No.16, Pune, for further steps of land

____________________________________________

7 July 2023.

WP-8737-2015.doc

acquisition by an order dated 14.10.2010. The Pune Municipal Corporation and Office of Land Records Pune jointly measured the land under acquisition. The joint measurement map sheet was then submitted to the Special Land Acquisition Officer No.16, Pune. The reply affidavit also states that the Divisional Commissioner, Pune Division, gave permission to publish Notification u/s 6 of the Land Acquisition Act, 1894. The Special Land Acquisition Officer No.16 sent a draft Award for approval to the Divisional Commissioner Pune accordingly.

14. Moreover, it states that Gat No.1344/1 and 1344/2 of village Wagholi are not part of the Notification issued u/s 6 of the Land Acquisition Act, 1894. It says that Special Land Acquisition Officer No.16, Pune sought guidance for further proceedings of the land acquisition process from the Assistant Government Pleader, District Court Pune.

15. Respondent No.9 admits in the reply affidavit that the Petitioners own land bearing Gat No.2330 measuring 23 H 45 R at Wagholi, Taluka-Haveli, District Pune. The affidavit in reply also states that Respondent No.11, Assistant Director of Town Planning Pune, approved the Town Planning Scheme for the entire Pune District by letter dated 31.07.1999 and reserved land for

____________________________________________

7 July 2023.

WP-8737-2015.doc

building a road as per the scheme. The Town Planning Authority planned to acquire 23,675 sq. meters of land from Gat No.2330, but they did not issue any Notification under Sections 4 and 6 of the Land Acquisition Act, 1894, till now. Regarding the petitioner's grievance, it is said that the Town Planning Authority and the Land Acquisition department are the ones who can decide the petitioner's request, and this respondent has no power to resolve the grievance of the petitioners. The reply affidavit also states that the State Government extended the Pune Municipal Corporation boundaries by Notification dated 30.6.2021 and merged the area of Grampanchayat Wagholi and 22 other villages into the Pune Municipal Corporation.Therefore, the Grampanchayat has given all the records to the Pune Municipal Corporation, and this Respondent Pune Zilla Parishad has nothing to do with the Petitioner's grievance.

16. Respondent No.12 claims in its reply affidavit that on 19.3.2013, it issued notices to Respondent No.1 to 11 u/s 127 of the MRTP Act, 1966. These respondents were the relevant planning authority or development authority, or appropriate authority at that time. Pune Metropolitan Planner (Planning) Authority did not exist then. It was established on 31.3.2015 by Government Notification No.TDS 120113/ CR 8715/ UD-13.

____________________________________________

7 July 2023.

WP-8737-2015.doc

17. The Urban Development Department of the Government of Maharashtra sought PMRDA's opinion in its letter dated 7.2.2019 about removing the 'Y' junction of the proposed 30 meters and 24 meters RP road of Gat No.2329 A (New Gat No.1343/A 2) and Gat No.2329 8 (New Gat No. 1343 B) village Wagholi, Taluka- Haveli, District-Pune. PMRDA responded by letter dated 16.9.2019 that 24 meters and 30 meters RP road from the 'Y' junction to its connections to Nagar Road and PMC Road should be removed u/s 20(3) of MRTP Act. This road deletion recommendation covers the land of the petitioners. The petitioners; Yashwant Sakhare, Prashant Sakhare and three others, got permission from PMRDA on this said land on 12.1.2021 by showing the road widening area under the said 30-meter road.

18. Further, it is stated that the petitioners have given up their lapsing claim and cannot raise it again in this writ petition. It is said that, in the meantime, the draft development plan for Pune Metropolitan was published on 2.8.2021. The reply affidavit also states that the 30 meters RP Road has been removed and the 24 meters RP Road has been widened to 30 meters and that the NH- 753 F is planned to be 60 meters wide in the draft DP. After considering the suggestion/objections of the planning committee,

____________________________________________

7 July 2023.

WP-8737-2015.doc

PMRDA will publish the draft DP with modifications and submit it to the Government for approval. The reply affidavit contends that in view of the legal and factual position of the published draft Development Plan regarding the issues raised in this petition, the notice issued u/s 127 for lapsing of road reservation of the approved regional plan is no longer valid.

19. Mr G.S.Godbole, learned Senior Counsel appearing on behalf of the petitioners, submitted that the respondents did not take any steps to acquire the petitioner's land, which had been reserved by the planning authority for over 25 years, after the 1997 Notification. It is submitted that the respondents had duly received and served the notice u/s 127 of the MRTP Act, 1966, on 19.3.2013. However, they did not take any steps to acquire the land within the required statutory period. Learned Senior Counsel submitted that once the reservation lapsed due to the conditions specified in Section 127 of the MRTP Act, 1966, the planning authority had to follow the necessary consequences. It is submitted that the planning authority could not take away the right that the owner of the land got due to the lapsing of reservation by using its powers u/s 38 of the MRTP Act, 1966. It is submitted that the respondents had not followed the relevant provisions of the MRTP Act 1966 and, therefore, had not started the acquisition

____________________________________________

7 July 2023.

WP-8737-2015.doc

proceedings as the law would mandate. It was submitted that the respondents have no intention of building the road as per the Regional Town Planning plan and have let the reservation lapse by their own actions. It is pointed out that nothing has been done by the respondents since the Notification was issued.

20. Regarding the respondent's contention that the regional plan does not specify the appropriate authority for the acquisition and development of regional plan proposals, it is submitted that the Government of Maharashtra is shirking its responsibility to implement the regional plan. It was submitted that Section 16(1) Clause (d) of the MRTP Act, 1966 states that the State Government should be recommended to issue directions to local authorities and the region and different departments of the State Government, if any, for enforcing and implementing the proposals in the draft regional plan.

21. Mr Godbole argues that Government agencies must prepare the statutory plans and implement them properly; otherwise, the plans will be useless and ineffective, which is not the Governments intention. He points out that respondents no.1, 4, 6, 10 and 11 have admitted in their affidavit in reply that they have not issued Notification u/s 126(4) of the Act, which means that the

____________________________________________

7 July 2023.

WP-8737-2015.doc

reservation has lapsed by operation of law.

22. It is submitted that the land which has potential for non- agricultural development could not be put to N.A. use on account of 3 RP Roads of width 24 meters, 30 meters and 60 meters and their odd alignments which have deprived the petitioners of the reasonable beneficial use of their land. It is submitted that the proposals of such wide roads consume a large percentage of land areas, the owner gets a tiny percentage of salable plot areas, and reasonable income is lost.

23. It is submitted that after issuing a purchase notice, the Collector, Pune, as the planning authority, ought to have acquired the land for the proposed roads within the timelines Section 127 would prescribe. It is submitted that the Government's statutory plans, which are made and approved for the public interest, are to be executed by Government agencies under the Government's guidance within the statutory time limits. It is submitted that the notice u/s 127 was not only served on the Collector as the planning authority but also on all other Government agencies.

24. It is submitted that the PMRDA was established on 31.3.2015, and hence, it was added as Respondent No.12 to this

____________________________________________

7 July 2023.

WP-8737-2015.doc

petition. It is submitted that during this petition's hearing, a local newspaper reported that a 30 meters wide road was being built on the petitioner's land where the reservation had expired. It is submitted that without prejudice, the petitioners had submitted a proposal to PMRDA on 22.01.2020. Nonetheless, instead of considering such notice, PMRDA issued a notice dated 7.2.2020, which also shows that no steps for acquisition were ever taken and the reservation had expired.

25. Ms M.P.Thakur, the learned Additional Government Pleader appearing on behalf of Respondents No.1 to 8, 10 and 11, submitted that the Government had approved the regional plan for Pune District by Notification dated 25.11.1997, which became effective from 10.2.1998. According to the approved regional plan, some part of the land with Gat No.2330, at Mauze Wagholi, Taluka-Haveli District Pune, was affected by regional plan roads of 60 meters, 30 meters and 24 meters width. The rest of the area was partly in the 'Residential' zone and partly in the 'No Development' zone. The regional plan report did not specify the appropriate authority for acquiring and developing the regional plan proposals.

26. The learned AGP, however, conceded that no notification was issued for acquiring the affected land. It is submitted that the

____________________________________________

7 July 2023.

WP-8737-2015.doc

petitioners were occupying and cultivating the writ land, indicating that the regional plan had not taken away their right to occupy and cultivate the said land.

27. It is submitted that the sanctioned regional plan did not mention the appropriate authority for acquiring and developing the regional plan roads. Hence, the notice given by the petitioners to various respondents was not valid.

28. It is submitted that instead of seeking development permission from the concerned planning authority for the remaining land, which was in the 'Residential' and the 'No Development' zone, as per sanctioned Development Control and Promotion Regulations, the Petitioners had come to this Court.

29. Mr Prathamesh Gainde and Mr Kalpesh Patil, respectively appearing on behalf of Respondents No.9 and 12, made arguments along the same line as submitted by these Respondents in their reply affidavit.

30. The rival contentions now fall for our determination.

31. To examine such contentions, it is necessary to take note of

____________________________________________

7 July 2023.

WP-8737-2015.doc

the statutory provisions. The provisions are Section 126 and Section 127 of the Act of 1966, which read as under :

Section 126: Acquisition of land required for public purposes specified in plans-(1) When after the publication of a draft Regional Plan, a Development or any other plan or town planning scheme, any land is required or reserved for any of the public purposes specified in any plan or scheme under this Act at any time the Planning Authority, Development Authority, or as the case may be, [any Appropriate Authority may, except as otherwise provided in section 113-A] [Acquire the land,-(a) by agreement by paying an amount agreed to, or

(b) in lieu of any such amount, by granting the land-owner or the lessee, subject, however, to the lessee paying the lessor or depositing with the Planning Authority, Development Authority or Appropriate Authority, as the case may be, for payment to the lessor, an amount equivalent to the value of the lessor's interest to be determined by any of the said Authorities concerned [on the basis of the principles laid down in the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013], Floor Space Index (FSI) or Transferable Development Rights (TDR) against the area of land surrendered free of cost and free from all encumbrances, and also further additional Floor Space Index or Transferable Development Rights against the development or construction of the amenity on the surrendered land at his cost, as the final Development Control Regulations prepared in this behalf provide, or (c) by making in application to the State Government for acquiring such land [under the provisions of the right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013], and the land (together with the amenity, if any, so developed or constructed ) so acquired by agreement or by grant of Floor Space Index or additional Floor Space Index or Transferable Development Rights under this Sections [or under the provisions of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013], as the case may be, shall vests absolutely free from all encumbrances in the Planning Authority, Development Authority, or as the case

____________________________________________

7 July 2023.

WP-8737-2015.doc

may be, any Appropriate Authority.] (2)On receipt of such application, if the State Government is satisfied that the land specified in the application is needed for the public purpose therein specified, or [if the State Government (except in cases falling under section 49 [ and except as provided in section 113 A) ] itself is of opinion ] that any land included in any such plan is needed for any public purpose, it may make a declaration to the effect in the official gazette, [in the manner provided in section 19 of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013], in respect of the said land. The declaration so published shall, notwithstanding anything contained in the said Act, be deemed to be a declaration duly made under the said section: [Provided that, subject to the provisions of sub-section (4), no such declaration shall be made after the expiry of one year from the date of publication of the draft Regional Plan, Development Plan or any other Plan, or Scheme, as the case may be.] [(3) On publication of a declaration under the said [section 19], the Collector shall proceed to take order for the acquisition of the land under the said Act; and the provisions of that Act shall apply to the acquisition of the said land, with the modification that the market value of the land shall be, - (i) where the land is to be acquired for the purposes of a new town, the market value revealing on the date of publication of the notification constituting or declaring the Development Authority for such town; (ii) where the land is acquired for the purposes of a Special Planning Authority, the market value prevailing on the date of publication of the notification of the area as an underdeveloped area; and (iii) in any other case the market value on the date of publication of the interim development plan, the draft development plan or the plan for the area or areas for comprehensive development, whichever is earlier, or as the case may be, the date or publication of the draft town planning scheme : Provided that, nothing in this sub-section shall affect the date for the purpose of determining the market value of land in respect of which proceedings for acquisition commenced before the commencement of the Maharashtra Regional and Town Planning (Second Amendment) Act, 1972 : Provided further that, for the purpose of clause (ii) of

____________________________________________

7 July 2023.

WP-8737-2015.doc

this sub-section, the market value in respect of land included in any undeveloped area notified under sub-section (1) of section 40 prior to the commencement of the Maharashtra Regional Town Planning (Second Amendment) Act, 1972, shall be the market value prevailing on the date of such commencement.] [(4) [Notwithstanding anything contained in the proviso (2) sub-section(2) and sub-section (3), if any declaration ] is not made within the period referred to in sub-section (2) (or having being made, the aforesaid period expired on the commencement of the Maharashtra Regional and Town Planning [(Amendment)] Act, 1993], the State Government may make a fresh declaration for acquiring the land [under the provisions of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013], in the manner provided by sub- sections (2) and (3) of this section, subject to the modification that the market value of the land shall be the market value at the date of declaration in the official gazette made for acquiring the land afresh.]

Section 127: Lapsing of reservations-[(1)] If any land reserved, allotted or designated for any purpose specified in any plan under this Act is not acquired by agreement within 10 years from the date on which a final Regional plan or final Development plan comes into force [or, if a declaration under sub-section(2) or (4) of section 126 is not published in the official gazette within such period, the owner or any person interested in the land may serve notice, alongwith the documents showing his title or interest in the said land, on the Planning Authority, the Development Authority or, as the case may be, the Appropriate Authority to that effect; and if within[twenty-four months] from the date of the service of such notice, the land is not acquired or no steps as aforesaid are commenced for its acquisition, the reservation, allotment or designation shall be deemed to have lapsed, and thereupon the land shall be deemed to be released from such reservation, allotment or designation and shall become available to the owner for the purpose of Development as otherwise, permissible in the case of adjacent land under the relevant plan [(2) On lapsing of reservation, allocation or designation of any

____________________________________________

7 July 2023.

WP-8737-2015.doc

land under sub-section (1), the Government shall notify the same, by an order published in the Official Gazette]

32. It is a settled position in law that if the land is reserved, allotted or designated for any purpose in any development plan is not acquired by agreement within ten years from the date when the final regional plan or final development plan takes effect or if a declaration under Sub-section (2) or (4) of Section 126 is not published in the Official Gazette within ten years then by operation Section 127 of the Act, 1966 the reservation lapses. This means that the owner or any person interested in land can serve notice on the planning authority, the development authority or, as the case may be, the appropriate authority, and if the land is not acquired or no steps as mentioned above are started for its acquisition within 24 months from the date of service of such notice, the reservation will be considered to have lapsed.

33. Section 127 of the Act requires acquisition by an agreement and /or publication of declaration as given under Sub-section (2) or (4) of Section 126 of the Act, 1966. The Act of 1966 lays down the mode of acquiring the land by an agreement in Section 126(1)

(a). Section 126(1)(b) deals with situations where the land owner gives up the land and the planning authority gives TDR, FSI instead of the compensation amount. Under Section 126(1)(c), the planning authority can apply to the State Government for

____________________________________________

7 July 2023.

WP-8737-2015.doc

acquiring the land under the provisions of the Act, 2013. Section 126(2) further states that on receiving an application u/s 126(1)(c) of the Act 1966, if the State Government agrees that the land in the application is required for the public purpose mentioned therein, it may declare so in the Official Gazette, in the way given in Section 19 of the Act, 2013.

34. Section 126(3) gives the procedure to be followed for the acquisition of the land after publishing declaration u/s 19 of the Act, 2013. Section 126(4) further states that if a declaration is not made within the time referred to in Section 126(2), the State Government may make a new declaration for acquiring the land under Act 2013 in the way given by Sections 126(2) and (3) of the Act, 1966.

35. Section 126 covers all the situations and the mode of acquisition. Section 127 of the Act of 1966 is made to protect the rights of the land owner or the person interested in the land. In fact, Section 127 limits the power of eminent domain. It is made to ensure that the land of a person is not reserved forever so as to deny such a person the benefit of his land. The reservation on a person's land would restrict his ownership rights for at least ten years. For ten years, the owners cannot use the property, nor can they force

____________________________________________

7 July 2023.

WP-8737-2015.doc

the planning authority and or the State Government to acquire the property if the planning authority is not willing and ready to acquire it. Ten years after the date, the development plan is made, and the land of the owner or person interested is kept under reservation, the right arises to the land owner to give notice. The provision further gives the time of 24 months to the planning authority and the State Government to take steps for acquisition.

36. The steps for acquisition have been explained by the Constitution Bench of the Supreme Court in the case of Girnar Traders (3)1. The Constitutional Bench of the Supreme Court approved the majority view in the case of Girnar Traders (2)2, wherein it was decided by the majority judgment that the steps for acquisition would mean the declaration u/s 6 of the Land Acquisition Act within 24 months. Now, after the Act of 2013, the same would be declaration u/s 19 of the Act of 2013.

37. If the land is not acquired by an agreement between the parties or the land owner does not give up the land, then the only option for the planning authority is to apply to the State Government for acquiring such land under the provisions of the Act 2013 as given u/s 126 (1)(c).

1 (2011)3 SCC 1.

2 (2007)6 SCC 555.

____________________________________________

7 July 2023.

WP-8737-2015.doc

38. Section 127 of the Act of 1966, is made to remove the restriction on the ownership of the person whose land is reserved. The said provision states that if no steps for acquisition are started within 24 months from the date of service of notice as given under Sub-section (2) or (4) of Section 126, then reservation lapses and steps for acquisition as given u/s 127 are a declaration u/s 19 of the Act of 2013 as is decided by the majority view in a case of Girnar Traders (2) supra. Within 24 months, the declaration u/s 19 of the Act, 2013, is required to be issued.

39. In the present case, Respondents No.1, 4, 6, 10 and 11 claim in their reply affidavit that the Petitioners still have the right to use and cultivate the land in question since the road proposal of the said regional plan does not affect them and further the approved regional plan does not name the authority responsible for acquiring and developing the regional road plan. Therefore, they say that the notice given by the petitioners to various respondents is invalid. However, we are not ready to accept this argument, as it tarnishes the credibility of the governance system.

40. In the present case, the Government notified a town planning scheme for the entire Pune District on 25.11.1997, which came into

____________________________________________

7 July 2023.

WP-8737-2015.doc

effect from 10.2.1998. As per the scheme, the respondents reserved some land for building the proposed roads, and 23,675 sq. meters from Gat No.2330 was planned to be acquired. The record shows that the Government approved the development plan for the expanded limit of Pune Municipal Corporation on 17.5.2008. After that, the petitioners sent a notice u/s 127 of the Act to the relevant authorities on 19.3.2013. The record also shows that the Government's Public Works Department instructed the Chief Engineer to act on the notice. However, no steps for the acquisition of the petitioner's land were taken. It is undisputed that neither a notification under Sections 4 and 6 of the Land Acquisition Act, 1894, was issued for acquiring the petitioners land nor any acquisition steps were taken.

41. According to Section 127 of the Act, the reservation would stand lapsed if the State Government does not acquire the land within two years from the date of notice given by the owner u/s 127 of the Act, 1966. Section 127 does not provide for an extension of time, even on account of circumstances beyond the control of the State Government. Once the period of 2 years from the date of service of notice u/s 127 of the Act, 1966 by the owner is over, the consequences mentioned in this Section follow and the reservation gets lapsed. A similar view has been taken in Sanjay

____________________________________________

7 July 2023.

WP-8737-2015.doc

Vijay Ghodake Vs. State of Maharashtra3. The judgment in Sanjay Ghodake has been followed in Pundalik Sharanbasappa Patil Vs. State of Maharashtra through Urban Development Department and another4.

42. In light of the above, we hold that as no steps for the acquisition of petitioner's land are taken within 24 months from the date of service of notice u/s 127 of the Act of 1966, the reservation lapses. The State Government shall issue necessary Notification u/s 127(2) of the Act, 1966, within two weeks from today.

43. Rule accordingly, made absolute in terms of prayer clauses (c) and (d) of the petition. No costs.

[ R.N.Laddha, J.]                                                                      [ G.S.Kulkarni, J.]





4 2022 SCC OnLine Bom 1491.

____________________________________________

7 July 2023.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter