Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shrirampur Municipal Council ... vs The State Of Maharashtra And ...
2023 Latest Caselaw 2545 Bom

Citation : 2023 Latest Caselaw 2545 Bom
Judgement Date : 16 March, 2023

Bombay High Court
Shrirampur Municipal Council ... vs The State Of Maharashtra And ... on 16 March, 2023
Bench: Mangesh S. Patil, S. G. Chapalgaonkar
                                      1                WP / 5710 / 2014 +GROUP



           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                         WRIT PETITION NO. 5710 OF 2014

Bhausaheb S/o Yamaji Dhanwate,
Age : 67 years, Occu : Agriculture,
R/o Mauje Puntamba, Tq. Rahata,
Dist. Ahmednagar                                            .. Petitioner

      Versus

1] The State of Maharashtra,
   Through its Secretary,
   Revenue and Forest Department,
   Mantralaya, Mumbai - 32

2] The Collector, Ahmednagar District,
   Ahmednagar

3] The Additional Collector, Ahmednagar

4] The Deputy Collector (Elections), Ahmednagar            .. Respondents

                                     WITH
                         WRIT PETITION NO. 6279 OF 2014

1] Pandurang S/o Namdeo Morge (Died)
   Through L.R.s
   Babasaheb S/o Murlidhar Morge
   Age : 47 years, Occu : Agriculture,
   R/o Ward No. 7, Shrirampur,
   Tq. Shrirampur, Dist. Ahmednagar

2] Gopal S/o Gangaram Dawkhar (Died)
   Through L.Rs.
   2-A) Babasaheb S/o Revji Dawkhar
        Age : 67 years, Occu. : Agriculture,
        R/o Ward No. 7, Near Kalaram Mandir,
        Shriram, Tq. Shrirampur, Dist. Ahmednagar

   2-B) Annasaheb Revji Dawkhar
        Age : 61 years, Occu : Agriculture,
        R/o as above

3] Sakharam S/o Ahilyaji Morge (Died)
   Through L.Rs.




  ::: Uploaded on - 16/03/2023                    ::: Downloaded on - 17/03/2023 23:01:23 :::
                                      2                 WP / 5710 / 2014 +GROUP

  3-A) Bhimraj S/o Sakharam Morge
       Age : 70 years, Occu : Agricultural,
       R/o Ward No. 7, Shrirampur,
       Tq. Shrirampur, Dist. Ahmednagar

  3-B) Vilas S/o Suryabhan Morge
       Age : 38 years, Occu. : Agriculture,
       R/o As above

4] Gopinath S/o Namdeo Morge (Died)
   Through L.Rs.

   4-A) Saraswati Popat Morge
        Age : 64 years, Occu : Agriculture,
        R/o Ward No. 7, Shrirampur,
        Tq. Shrirampur, Dist. Ahmednagar

    4-B) Sitaram S/o Gopinath Morge,
         Age : 60 years, Occu : Agriculture,
         R/o as above

     4-C) Gorakshanath S/o Gopinath Morge,
          Age : 57 years, Occu : Agriculture,
          R/o : AS ABOVE

5] Raibhan S/o Satoba Morge (Died)
   Chandrabhan S/o Satoba Morge (Died)
   Gangadhar S/o Satoba Morge (Died)
   Through L.Rs.

     5-A) Jijabai Raibhan Morge
          Age : 72 years, Occu : Agriculture
          R/o Ward No. 7, Shrirampur,
          Tq. Shrirampur, Dist. Ahmednagar

      5-B) Gujabai Chandrabhan Morge
           Age : 68 years, Occu : Agriculture,
           R/o As above

      5-C) Vatsalabai @ Yamunabai Gangadhar Morge
           Age : 65 years, Occu : Agriculture,
           R/o As above

6] Keshav S/o Babji Morge (Died)
   Through L.Rs.

       6-A) Vijay S/o Ramnath Morge
            Age : 45 years, Occu : Agriculture,
            R/o Ward No. 7, Shrirampur,
            Tq. Shrirampur, Dist. Ahmednagar




  ::: Uploaded on - 16/03/2023                    ::: Downloaded on - 17/03/2023 23:01:23 :::
                                       3                    WP / 5710 / 2014 +GROUP

        6-B) Baban Vishwanath Morge
             Age : 60 years, Occu : Agriculture,
             R/o As above

         6-C) Raju Vishwanath Morge
              Age : 45 years, Occu : Agriculture,
              R/o As above

          6-D) Satish Vishwanath Morge
               Age : 40 years, Occu : Agriculture,
               R/o As above

7] Khandu Gamaji Morge
   Through L.R.s

          7-A) Balasaheb Rambhau Morge
               Age : 40 years, Occu : Agriculture,
               R/o Ward No. 7, Shrirampur,
               Tq. Shrirampur, Dist. Ahmednagar

8] Trimbak Bhimaji Labade (Died)
   Through L.Rs.

         8-A) Kansraj Trimbak Labade
              Age : 71 years, Occu : Agriculture,
              R/o Gondhawani, Bhairavnath Nagar,
              Tq. Shrirampur, Dist. Ahmedngar

9] Parvatabai Trimbak Labade (Died)
   Rangnath Namdeo Labade (Died)
   Through L.R.s.
          9-A) Kansraj Trimbak Labade
               Age : 71 years, Occu : Agriculture,
               R/o Gondhawani, Bhairavnath Nagar,
               Tq. Shrirampur, Dist. Ahmednagar
           9-B) Ramchandra Rangnath Labade
                Age : 68 years, Occu : Agriculture,
                R/o As above
           9-C) Laxman Rangnath Labade
                Age : 50 years, Occu : Agriculture,
                R/o As above

       (Respondents 9-B and 9-C Deleted
       as per Courts Order dated 03-02-2022)

            9-D) Saraswati Rangnath Labade
                 Age : 78 years, Occu : Agriculture,
                 R/o As above




  ::: Uploaded on - 16/03/2023                        ::: Downloaded on - 17/03/2023 23:01:23 :::
                                       4                 WP / 5710 / 2014 +GROUP



             9-E) Chandrakant Deoram Ingale
                  Age : 52 years, Occu : Agriculture,
                  R/o As above

10] Vasant Bhaskar Agashe (Died)
    Through L.Rs.

            10-A) Vinay Vasantrao Agashe
                  Age : 57 years, Occu : Agriculture
                  R/o Ward No. 7, Shrirampur,
                  Tq. Shrirampur, Dist. Ahmednagar             .. Petitioners

           Versus

1] The State of Maharashtra
   Through its Principal Secretary,
   Revenue and Forest Department,
   Mantralaya, Mumbai

2] The District Collector, Ahmednagar

3] The Sub Divisional Officer, Shrirampur,
   Tq. Shrirampur, Dist. Ahmednagar

4] The Tahsildar, Shrirampur,
   Tq. Shrirampur, Dist. Ahmednagar

5] The Maharashtra State Farming Corporation Ltd.,
   270, Bhamburda, Senapati Bapat Marg,
   Pune - 411 016

6] Sanjay Sitaram Gaware
   Age : 47 years, Occu : Agri.

7] Bajrang Natha Bilware
   Age : 45 years, Occu : Agri.,
   Both R/o Shiesgaon, Tq. Shrirampur
   Dist. Ahmednagar

8] Dinkar Pandurang Bhosle
   Age : 45 years, Occu. : Agri.,

9] Madhukar Pandurang Bhosle
   Age : 45 years, Occu : Agri.,

10] Pramod Sahadu Bhosle
    Age : 45 years, Occu : Agri.
    Both R/o Valadgaon, Tq. Shrirampur,
    Dist. Ahmednagar




  ::: Uploaded on - 16/03/2023                     ::: Downloaded on - 17/03/2023 23:01:23 :::
                                        5            WP / 5710 / 2014 +GROUP



11] Pandharinath Dagdu Gaware
    Age : Major, Occu : Agri.,

12] Babasaheb Sitaram Gaware
    Age : Major, Occu : Agri.,

   Both R/o Shrisgaon, Tq. Shrirampur,
   Dist. Ahmednagar

13] Popat Changdeo Kale,
    Age : 55 years, Occu : Agri.,

14] Bhagwat Ramchandra Kale
    Age : 55 years, Occu : Agri.,
    Both R/o : Vaiadgaon, Tq. : Shrirampur
    Dist. : Ahmednagar

15] Ramesh Kashinath Shete
    Age : 60 years, Occu : Rahata
    R/o Nandur, Tq. Rahata
    Dist. Ahmednagar

16] Appasaheb Shaharam Gaware
    Age : 50 years, Occu : Agri.,

17] Rajendra Sakhahari Gaware
    Age : 50 years, Occu : Agri.
    Both R/o : Shrisgaon, Tq. Shrirampur
    Dist. Ahmednagar

18] Sitaram Ganpat Dhanad
    Age : 50 years, Occu : Agri.,
    R/o : Shrisgaon, Tq. Shrirampur,
    Dist. Ahmednagar

19] Baban Parashram Sonwane,
    Age : 45 years, Occu : Agri.,
    R/o Belapur, Tq. ; Shrirampur,
    Dist. : Ahmednagar

(Respondents no. 6 to 19 Added as per Courts
order dated 10-07-2015 in CA/9574/2015)                .. Respondents

                                  WITH
                   WRIT PETITION NO. 2312 OF 2015
         (Appasaheb Kisan Gaikwad Died through LRs. and others
                                 Versus
                  The State of Maharashtra and others)




  ::: Uploaded on - 16/03/2023                 ::: Downloaded on - 17/03/2023 23:01:23 :::
                                             6                    WP / 5710 / 2014 +GROUP

                                     WITH
                      WRIT PETITION NO. 6270 OF 2014
          (Narayan S/o Parasram Morge Died through LRs. and others
                                    Versus
                     The State of Maharashtra and others)

                                            WITH
      CIVIL APPLICATION NO. 982 OF 2016 IN WRIT PETITION NO. 6279/2014
     CIVIL APPLICATION NO. 13864 OF 2018 IN WRIT PETITION NO. 6279/2014
     CIVIL APPLICATION NO. 11884 OF 2022 IN WRIT PETITION NO. 6279/2014
     CIVIL APPLICATION NO. 14853 OF 2018 IN WRIT PETITION NO. 6279/2014
     CIVIL APPLICATION NO. 11888 OF 2022 IN WRIT PETITION NO. 6270/2014

                                                ...
       Mr. A.B. Kale h/f. Mr. B.K. Pawar for petitioner in WP/5710/2014, WP/6279/2014,
       WP/6270/2014, WP/2312/2015 & for applicants in CA/11888/2022, CA/11884/2022,
         CA/14853/2018, for respondents no. 6 to 16 in CA/982/2016 and CA/13864/2018
                    Mr. P.S. Dighe, Advocate for applicant in CA/13864/2018
     Mr. V.R. Dhorde, Advocate for the respondent no. 5 in WP/6279/2014, WP/6270/2014,
         CA/13864/2018, CA/982/2016, CA/14853/2018, CA/11884/2022, CA/11888/2022
                Mr. S.B. Yawalkar, AGP for the respondent - State (in all matters)
       Mr. Sanket S. Kulkarni, Advocate for applicant in CA/982/2016, for respondents
                           no. 6 to 9 in WP/6270/2014, CA/11888/2022
                                      ...

                           CORAM                      : MANGESH S. PATIL &
                                                        S.G. CHAPALGAONKAR, JJ.

                           RESERVED ON   : 20 FEBRUARY 2023
                           PRONOUNCED ON : 16 MARCH 2023



JUDGMENT (MANGESH S. PATIL, J.) :

Though these are different petitions since all these petitions raise

common questions those have been heard together and are being

disposed of by this common judgment.

2. Rule in all the petitions. Made returnable forthwith. Learned AGP

and the learned advocates for the respective respondents waive

service. At the joint request of the parties, the matters are heard and

are being disposed of finally at the stage of admission.

7 WP / 5710 / 2014 +GROUP

3. The questions that arise for determination are as to whether the

original agriculturists whose lands vested in the State government

under the provisions of section 28 of the Maharashtra Agricultural

Lands (Ceilings on Holdings) Act, 1961 (hereinafter referred to as the

Ceiling Act) are entitled under section 28-1 AA(3) to claim grant of any

specific land or their land/s.

4. Learned advocate Mr. Kale h/f. Mr. Pawar for the petitioners in all

these petitions would submit that the petitioners being the persons who

had previously leased their lands to an undertaking and which were

subsequently vested in the State by virtue of the provisions of the

Ceiling Act, are entitled to grant of such lands for personal cultivation to

the extent of the ceiling area or the actual area of the land leased by

such person to the undertaking which have been their lands. In view of

such specific and clear wordings of sub-section (3) of section 28-1 AA,

the petitioners were insisting the respondent - Collector for grant of their

specific lands which they had leased out to an undertaking but

subsequently vested with the State government and later on granted in

favour of the Maharashtra State Farming Corporation Ltd. (hereinafter

referred to as the MSFC) by virtue of an order passed under section

28-1 AA, namely, the Maharashtra Agricultural Lands (Ceiling on

Holdings) Grant of Surplus Lands taken over from Industrial

8 WP / 5710 / 2014 +GROUP

Undertakings Order, 1970 (hereinafter referred to as the Order of

1970).

He would submit that though the surplus lands were

subsequently granted to MSFC, latter has no right to retain a specific

portion of their lands granted to it. It has no locus standi to oppose the

petitioners' request for allotment of their lands taken over by the State

by operation of law. It is the prerogative of the State under the

provisions of section 28-1 AA(3) to grant the land back to the persons

who had previously leased their lands to the undertaking, for personal

cultivation.

He would submit that it would be logical that once having taken

over the surplus lands from the undertaking if the persons who had

leased those lands have been made entitled to re-grant, they are

granted it for personal cultivation the same land which originally

belonged to them. Defying such logic the respondents are illegally

refusing to allot the petitioners' respective lands under the provision.

5. Mr. Kale would further submit that on the one hand the MSFC is

opposing the petitioners' request but at the same time, contrary to the

object of preserving integrity of the lands, it is transferring the lands and

such actions are even politically motivated. Huge chunk of land at one

go has been granted to specific individuals contrary to the aims and

object of the Ceiling Act.

9 WP / 5710 / 2014 +GROUP

6. The learned AGP Mr. Yawalkar would submit that the petitioners

have no such right for grant of a specific land. Even a plain reading of

sub-section (3) of section 28-1AA does not indicate that the persons like

the petitioners who had previously leased out their lands to the

undertaking but were found to be surplus with such undertaking and

vested with the State government by virtue of the provisions of the

Ceiling Act. The petitioners do not have any vested right irrespective of

the fact that they may have some emotional attachment and intent to

possess the selfsame land which they had earlier leased out to the

undertaking. Rather entertaining such requests by different farmers

would be contrary to the intention of the legislature of maintaining

integrity of the surplus land in one or more compact blocks. Allotment

of such lands to different persons on the ground that it was at some

point of time owned by them would adversely affect the integrity of the

lands. He would therefore submit that apart from the fact that sub-

section (3) of section 28-1AA does not specifically make the persons

who had leased the land to an undertaking entitled to grant of land for

personal cultivation, accepting their claim would result in disintegration

as the different persons would be possessing different portion in bits

and pieces impacting the integrity.

7. Mr. Yawalkar would further submit that some of the petitioners

have consciously accepted the grant of different lands and are

10 WP / 5710 / 2014 +GROUP

estopped from putting up any claim for any specific land. He would also

submit that since the lands vest with the State government, in the

absence of any specific provision in the Ceiling Act, such grant under

sub-section (3) is a matter of policy decision of the government which

cannot be questioned in writ jurisdiction.

8. As can be appreciated, there is no dispute regarding the material

facts and one can safely proceed on the premise that the petitioners are

the persons who had leased out their lands to the undertaking and were

found surplus with such undertaking and were resumed and vested in

the State by virtue of the provisions of the Ceiling Act. It is also a

common ground that all these lands were subsequently granted to the

MSFC under the Order of 1970. The only question, as is formulated

herein-above is whether the petitioners have any right to claim grant of

lands which once upon a time were owned by them but they had leased

it to the undertaking, by virtue of the provisions of section 28-1 AA(3).

9. The relevant portion of section 28-1 AA reads as under:-

"28-1 AA.

(1) The State Government may, by notification in the Official Gazette,not later than ninety days from the commencement of the Maharashtra Agricultural Lands (Ceiling on Holdings) (Amendment) Act, 1970, grant the surplus land taken over from the industrial undertakings and referred to in section 28 and which is being cultivated by one or more corporations, (including a company) owned and controlled by the State to such corporation or corporations, as the case may be, subject to such terms and conditions, including in particular, the condition of maintaining the integrity of the surplus land, in one or more corporations as aforesaid the provisions of section 28 so far as they provide for setting up of joint farming societies shall not apply in relation to such surplus land.

(2) The State Government may provide that, -

11 WP / 5710 / 2014 +GROUP

(a) for the breach of any term of condition referred to in sub- section (1), or

(b) if it considers after such inquiry as it thinks fit, that the production of raw material is not maintained at the level or in the manner which, with proper and efficient management it ought to be maintained, or (b-1) it is considered necessary by the State Government for any public purpose to take away all or part of the land presently vested in the Corporation (including a company), or

(c) for any other reason it is undesirable in the interest of the full and efficient cultivation of the land, that the corporation (including a company) should continue to cultivate the land, the grant shall, after giving three month's notice of termination thereof and after giving the corporation reasonable opportunity of showing cause, be terminated, and the land resumed. Thereafter, the State Government may itself take steps by running or managing one or more farms for the proper cultivation of the land and maintenance of the production of raw material or may dispose of the land in the manner as provided in sub-sections (3) and (3A).

(3) The State Government may, subject to the provisions of sub-section (4), after ascertaining the views of the persons interested in the land referred to in sub-section (1), also grant such land to a person who had previously leased his land to the undertaking, who (not being a public trust), requires that land for his personal cultivation, to the extent of the ceiling area as stipulated in the Act, or the actual area of the land leased by such person to the undertaking, whichever is less, subject to such other terms and conditions as may be specified in this behalf :

Provided that ...

.....

.....

3(A) Notwithstanding anything contained in sub-section (3), the State Government may dispose of the lands vested in Maharashtra State Farming Corporation Limited, for a public purpose, and when such disposal is to the institution other than the Government or Semi-Government institutions, such allotment will be made at the market rate fixed under the Bombay Stamp (Determination of the Market Value of Property) Rules, 1995 framed under the Bombay Stamp Act, 1958 or by public auction on such terms and conditions as may be specified by the State Government, by special or general order issued in this behalf.

Explanation - For the purposes of this sub-section, the expression "dispose of the lands for the public purpose" means disposal of land, for a public purpose in favour of an educational, medical or public health institution, or social welfare and cultural institution or for any other purpose mentioned in the Development Plan under section 22 of the Maharashtra Regional and Town Planning Act, 1966, or for any

12 WP / 5710 / 2014 +GROUP

other public purpose included in clause (f) of section 3 of the Land Acquisition Act, 1894, situated within the vicinity of five kilometres from the municipal area of a Council or Nagar Panchayat as defined in clause (24) of section 2 of the Maharashtra Municipal Councils, Nagar Panchayats and Industrial Townships Act, 1965, larger urban area specified under sub-section (2) of section 3 of the Bombay Provincial Municipal Corporations Act, 1949 and clause (10) of section 2 of the City Nagpur Corporation Act, 1949.

(4) The particulars of land to be granted under sub-section (3) shall be such as the State Government may, having due regard to the need to maintain the integrity of the farm in one or more compact blocks, by order in writing, specify."

10. A plain reading of sub-section (3) would clearly indicate that the

grand of land to a person who had previously leased out his land to the

undertaking requiring that land for his personal cultivation does not

specifically indicate that it should be the same land which he had

leased out to the undertaking.

11. The emphasis of the learned advocate Mr. Kale on the word 'that'

between the words 'requires' and 'land' though appears attractive at the

first blush, a plain reading of the entire sub-section (3) and particularly

the further wording restricting such grant to the extent of the ceiling

area stipulated under the Act or the actual area of the land by such

person to the undertakings makes it abundantly clear that the word

'that' is referring to the extent of the land and not a specific land to

which a person is entitled to a grant. Though a person had leased a

specific land to an undertaking which has been subsequently found to

be surplus with such undertaking and resumed and vested in the State,

13 WP / 5710 / 2014 +GROUP

those individuals cannot be said to have any vested right to have a

specific land which they were owning.

12. Even if for the sake of arguments such a stand of the petitioners

is accepted on the interpretation sought to be placed on the wording of

this sub-section (3), the interpretation would run afoul to the avowed

object expressed at various places not only under the Ceiling Act but

even in the Order of 1970 of maintaining the integrity of the land in one

or more compact blocks. Such intention and object of the legislature is

so expressly clear from the use of these words in sub-section (1) and

even sub-section (4) of section 28-1 AA. Practically, if the persons like

the petitioners are to be granted the lands which they had leased out to

the undertaking, this would obviously lead to disintegration as all these

persons would be claiming different portions from different lands.

Therefore, even for this reason, harmonious interpretation would be

necessary while assigning some meaning to the use of the word 'that'

between the words 'requires' and 'land' in sub-section (3).

13. If the selfsame land or portion of the land is to be granted to an

individual, such integrity cannot be maintained in compact blocks. We,

therefore, have no hesitation in concluding that the persons like the

petitioners have no right for grant of their erstwhile lands under sub-

section (3) of section 28-1 AA.

14 WP / 5710 / 2014 +GROUP

14. In this connection, it is also necessary to note that by way of

amendment, some of these petitioners have put up a challenge to the

clauses nos. 3.1.1 to 3.1.5 of the government resolution / circular dated

04-05-2012 on the ground that these guidelines are contrary to the

statutory provisions contained in sub-sections (3) and sub section (3A)

of section 28-1 AA.

15. The learned advocate Mr. Kale for the petitioners would submit

that these guidelines were issued to streamline allotment / grant of

lands to the erstwhile owners - farmers. These guidelines were framed

pursuant to the Maharashtra Agricultural Lands (Ceilings on Holdings)

(Amendment) Act, 2011. He would submit that contrary to the statutory

provisions these guidelines restrict such grant or allotment under the

guise of streamlining the process. Without there being any stipulation

in the statutory provision, the grant of such lands to the erstwhile

farmers excludes the category of lands described therein, as lands

having non-agricultural use potential, the lands in the vicinity of the

towns, the lands which are under water conservation or having such

potential, lands included in the draft or final development plan under the

Maharashtra Regional and Town Planning Act, 1966 and also the lands

regarding which there is already a request for allotment by the public

undertakings or other department of the State. He submits that carving

out such exceptions supersedes the statutory provisions and the

15 WP / 5710 / 2014 +GROUP

government by a subordinate legislation or departmental circular cannot

supersede the statutory provision.

16. The submission is indeed attractive. However, a careful reading

of the statutory provision and the scheme contemplated under section

28-1 AA and particularly sub-section 3 and 3-A would negate this

submission. As we have indicated herein-above, the argument is based

on the premise that sub-section 3 gives a right to the person who had

previously leased out his land to the undertaking to a specific land

demanded by him. We have demonstrated that they do not have any

such right and the provision does not mandate allotment / grant of the

selfsame land held by a person before it vested in the State

government for allotment to him for personal cultivation. When the

edifice on which the petitioners stand has been found to be

unsustainable in law, the argument of Mr. Kale that these guidelines are

inconsistent with the statutory provision contained in sub-section 3 of

section 28-1 AA falls to the ground.

17. Rather, sub-section 3A of section 28-1 AA specifically enables the

State government to dispose of the land vested in the MSFC for a

public purpose. The provision is in the form of an exception to sub-

section 3. As can be seen that it starts with a non obstante clause. In

our considered view, clauses 3.1.1 to 3.1.5 of the government

guidelines dated 04-05-2012 by no stretch of imagination run counter to

16 WP / 5710 / 2014 +GROUP

sub-section 3. It is abundantly clear that these guidelines are in tune

with the statutory provisions contained in sub-section 3-A of section

28-1 AA.

18. Apart from the above state-of-affair, some of the petitioners have

consciously accepted the allotment of different lands and would be

estopped from asserting any right seeking allotment of any specific

lands.

19. In the light of the view which we are expressing, we do not intend

to go into the aspects regarding the locus standi of the MSFC to oppose

the petitions. Considering the reliefs being claimed, this Court even

need not go into and examine the aspect regarding either the grant of

some lands by the State government for any public purpose or transfer

of some lands by the MSFC to specific individuals if that has taken

place pursuant to the stipulations in the Order of 1970 under which the

lands were granted to it.

20. All the petitions are dismissed and the pending civil applications

are disposed of. Rule is discharged.

  [ S. G. CHAPALGAONKAR ]                       [ MANGESH S. PATIL ]
           JUDGE                                      JUDGE

arp/





 

 
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