Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Durga W/O Keshav Chikankar And ... vs The Collector (Rehabilitation) ...
2023 Latest Caselaw 6521 Bom

Citation : 2023 Latest Caselaw 6521 Bom
Judgement Date : 10 July, 2023

Bombay High Court
Durga W/O Keshav Chikankar And ... vs The Collector (Rehabilitation) ... on 10 July, 2023
Bench: A.S. Chandurkar, Vrushali V. Joshi
                                           1
                                                WP-4919, 2623, 2624 and 2625 of 2021.odt


      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                NAGPUR BENCH, NAGPUR
                           WRIT PETITION NO.4919 OF 2021
                                         WITH
                           WRIT PETITION NO.2623 OF 2021
                                         WITH
                           WRIT PETITION NO.2624 OF 2021
                                         WITH
                           WRIT PETITION NO.2625 OF 2021


                           WRIT PETITION NO.4919 OF 2021
 1.    Smt. Durga W/o Keshav Chikankar,
       Aged about 39 years,
       Occupation : Agriculturist.


 2.    Bhushan S/o Keshav Chikankar,
       Aged about 18 years,
       Occupation : Unemployed.


       Both R/o Saholi, Post: Tamaswadi,
       Tq. Parshivani, District- Nagpur.                                  ... Petitioners


       Versus


 1.    The Collector (Rehabilitation),
       Nagpur, Civil Lines, Nagpur.


 2.    Maharashtra State Power Generation Co. Ltd.,
       Through its Chief Engineer,
       Khaperkheda Thermal Power Station,
       Khaperkheda,
       District- Nagpur-441102.                                           ... Respondents




::: Uploaded on - 11/07/2023                            ::: Downloaded on - 11/07/2023 22:23:13 :::
                                            2
                                               WP-4919, 2623, 2624 and 2625 of 2021.odt




                                           WITH
                           WRIT PETITION NO.2623 OF 2021
 1.    Tanba S/o Kisan Chikankar,
       Aged about 86 years,
       Occupation : Agriculturist.


 2.    Suraj S/o Yogiraj Chikankar,
       Aged about 20 years,
       Occupation : Unemployed.


       Both R/o Saholi, Post: Tamaswadi,
       Tq. Parshivani, District- Nagpur.                                 ... Petitioners


       Versus


 1.    The Collector (Rehabilitation),
       Nagpur, Civil Lines, Nagpur.


 2.    Maharashtra State Power Generation Co. Ltd.,
       Through its Chief Engineer,
       Khaperkheda Thermal Power Station,
       Khaperkheda,
       District- Nagpur-441102.                                          ... Respondents


                                           WITH
                           WRIT PETITION NO.2624 OF 2021
 1.    Ramdas S/o Gulab Chikankar,
       Aged about 73 years,
       Occupation : Agriculturist.


 2.    Nalini D/o Ramdas Chikankar,
       Aged about 41 years,
       Occupation : Unemployed.




::: Uploaded on - 11/07/2023                           ::: Downloaded on - 11/07/2023 22:23:13 :::
                                            3
                                               WP-4919, 2623, 2624 and 2625 of 2021.odt


       Both R/o Saholi, Post: Tamaswadi,
       Tq. Parshivani, District- Nagpur.                                 ... Petitioners


       Versus


 1.    The Collector (Rehabilitation),
       Nagpur, Civil Lines, Nagpur.


 2.    Maharashtra State Power Generation Co. Ltd.,
       Through its Chief Engineer,
       Khaperkheda Thermal Power Station,
       Khaperkheda,
       District- Nagpur-441102.                                          ... Respondents
                                           WITH
                           WRIT PETITION NO.2625 OF 2021
 1.    Smt. Lilabai W/o Jagan Chikankar,
       Aged about 74 years,
       Occupation : Agriculturist.


 2.    Om S/o Rajesh Tangale,
       Aged about 18 years,
       Occupation : Unemployed.


       Both R/o Saholi, Post: Tamaswadi,
       Tq. Parshivani, District- Nagpur.                                 ... Petitioners


       Versus


 1.    The Collector (Rehabilitation),
       Nagpur, Civil Lines, Nagpur.


 2.    Maharashtra State Power Generation Co. Ltd.,
       Through its Chief Engineer,
       Khaperkheda Thermal Power Station,
       Khaperkheda,
       District- Nagpur-441102.                                          ... Respondents



::: Uploaded on - 11/07/2023                           ::: Downloaded on - 11/07/2023 22:23:13 :::
                                              4
                                                 WP-4919, 2623, 2624 and 2625 of 2021.odt


 In all writ petitions :
 Shri A.B. Patil, Counsel for Petitioners.
 Smt. S.S. Jachak, Assistant Government Pleader for Respondent No.1.
 Shri D.M. Kale, Counsel for Respondent No.2.



        CORAM : A. S. CHANDURKAR AND MRS. VRUSHALI V. JOSHI, JJ.

DATE : 10th JULY, 2023.

ORAL JUDGMENT (PER A.S. CHANDURKAR, J.) :

1. Since a common issue arises in all these writ petitions, they are being

decided together by this common judgment.

2. Rule. Rule made returnable forthwith and heard the learned counsel

for the parties.

3. The lands of the petitioners came to be acquired by the respondent

No.2- Maharashtra State Power Generation Co. Ltd. ('the Company' for

short) for the purposes of laying down a pipeline for disposal of fly-ash of

Khaperkheda Thermal Power Station. After following the procedure

prescribed by the Land Acquisition Act, 1894, an Award came to be passed

on 8-2-2013. The petitioners applied for grant of Project Affected Person

certificate with the Company. The Company informed the respondent

No.1- Collector that no other person from the family of the petitioners had

been granted employment with the Company. The Collector however

refused to issue the certificate indicating that the petitioners were project

affected on the ground that the land in question that had been acquired

was less than 0.20 HR and in view of the Government Resolution

dated 3-5-2010, there was no entitlement to seek such certificate. Being

WP-4919, 2623, 2624 and 2625 of 2021.odt

aggrieved by the aforesaid refusal, the petitioners have approached this

Court.

4. The learned counsel for the petitioner has submitted that solely on

the basis of the Government Resolution dated 3-5-2010, the petitioners

were refused the benefit of Project Affected Person certificate, since the

land acquired was less than 0.20 HR. According to him, the Company,

even if it was assumed to be a Government Company, was not bound by

the aforesaid Resolution. On the contrary, the Circular

dated 11-7-2020 came to be issued by the Company stating therein that

even if the lands were acquired for the purposes of road, railway line,

rope way or canal pipe line, the benefit would be given to such person by

providing employment. There was no separate Resolution/Circular by the

Company adopting the Government Resolution dated 3-5-2010 so as to

deny the benefit of the Project Affected Person certificate to the petitioners.

It was submitted that the petitioners being affected by the acquisition of

their lands, they were entitled to rehabilitation by the Company.

5. The learned counsel appearing for the Company has fairly invited

attention to the decision of this Court in Writ Petition No.3602 of 2020

(Hanuman Ramaji Chikankar Versus The State of Maharashtra and others )

dated 2-1-2023 and has submitted that in the said decision, the land was

acquired for aerial rope-way and the petitioner therein had been denied

the Project Affected Person certificate on the ground that the acquisition of

the land for aerial rope-way was not covered by the Government

Resolution dated 13-4-1988 as well as the Circular dated 8-1-1981.

WP-4919, 2623, 2624 and 2625 of 2021.odt

Reference was made to the Circular dated 11-7-2000 and on that basis, the

petitioner therein was held entitled to issuance of the Project Affected

Person certificate.

The learned Assistant Government Pleader appearing for the

respondent No.1- Collector has relied upon the affidavit-in-reply of the

Collector and has invited attention to the Government Resolution

dated 3-5-2010. She states that unless the minimum land admeasuring

0.20 HR was acquired, such benefit was not admissible. Similarly,

considering the restrictions placed under the Maharashtra Land Revenue

(Disposal of Government Land) Rules, 1971, the petitioners were not

entitled for being issued such certificate.

The learned counsel for the petitioners in reply has referred to the

decision in A.K. Bindal and another Versus Union of India and others

[(2003) 5 SCC 163) and further submitted that the petitioners sought

employment only with the Company and they were not desirous of

utilizing the certificate for any other purposes.

6. After hearing the learned counsel for the parties and after perusing

the decision in Hanuman Ramaji Chikankar (supra), we find that in

somewhat similar circumstances, after considering the Circular

dated 11-7-2020 issued by the Company as well as the Circular

dated 8-1-1981 and the Resolution dated 13-4-1988 issued by the

Government, a direction was issued to grant the Project Affected Person

certificate to the petitioner therein. It is seen that as per the decision of

the Hon'ble Supreme Court in A.K. Bindal and another (supra), the

WP-4919, 2623, 2624 and 2625 of 2021.odt

identity of a Government Company is distinct from the Government. Even

assuming that the Company was a Government Company, the petitioners

could not be denied benefit of the Circular dated 11-7-2020, since it is the

policy of the Company to grant such benefit consequent upon acquisition

of land for the use of the Company. In the present case, the land has been

acquired for laying down a pipeline for disposal of fly-ash and hence the

matter is covered by the aforesaid Circular. Despite being a Government

Company, the said Company has not adopted the Government Resolution

dated 3-5-2010, which is the basis for denial of the benefit. Thus

following the ratio of the decision in Hanuman Ramaji Chikankar (supra)

and in the light of the reasons assigned therein, we find that the

petitioners are entitled to grant of such benefit.

7. Accordingly, the orders passed by respondent No.1- Collector refusing

to grant such the Project Affected Person certificate to the petitioners are

set aside. The Collector shall issue a certificate indicating that the

petitioners are Project Affected Persons pursuant to acquisition of their

respective lands under the award dated 8-2-2013. The statement made by

the petitioners that such certificate would be utilized only for seeking the

employment from the Company is accepted. The certificate when issued is

liable to be utilized only for said purpose. The Collector is directed to

issue such certificate to the petitioners within a period of eight weeks from

today.

WP-4919, 2623, 2624 and 2625 of 2021.odt

8. Rule is made absolute in the aforesaid terms with no order as to costs.

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

LANJEWAR





 

 
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