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

Sanjay Chandukaka Jagtap vs State Of Maharashtra And Ors
2023 Latest Caselaw 3107 Bom

Citation : 2023 Latest Caselaw 3107 Bom
Judgement Date : 29 March, 2023

Bombay High Court
Sanjay Chandukaka Jagtap vs State Of Maharashtra And Ors on 29 March, 2023
Bench: R.D. Dhanuka, Gauri Godse
2023:BHC-AS:9886-DB
                           Digitally signed by IRESH
        IRESH SIDDHARAM    SIDDHARAM MASHAL
        MASHAL             Date: 2023.04.01 16:13:33
                           +0530




                                                                  1/5                909.3790.23 wp.doc




    Iresh                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION
                                           WRIT PETITION NO. 3790 OF 2023
                                                       WITH
                                           WRIT PETITION NO. 3829 OF 2023
                                           WRIT PETITION NO. 3830 OF 2023

                      Balasaheb Pandurang Patil                                       ....Petitioner

                                   V/s.

                      State of Maharashtra Thr. The Chief                             ....Respondents
                      Secretary and Ors

                                                                   AND
                                                       WRIT PETITION NO. 3968 OF 2023
                      Sanjay Chandukaka Jagtap                                        ....Petitioner

                                   V/s.

                      State of Maharashtra and others                                 ....Respondents

                      Mr. S. S. Patwardhan i/b Ms. Mrinal A. Shelar for the Petitioners in all
                      Petitions.
                      Mr. N. K. Rajpurohit AGP for Respondent Nos. 1 to 3 in WP/3790/23,
                      3829/23 AND 3830/23
                      Mr. Dilip Bodake a/w Ms. Shraddha Pawar for Respondent No. 4 in
                      WP/3830/23
                      Mr. V. S. Gokhale 'B' Panel counsel for Respondent Nos. 1 to 3 in
                      WP/3968/23
                      Mr. S. S. Aradhye a/w Ms. Gauri Velankar a/w Mr. Shantanu Gurav for
                      Respondent Nos. 4 and 5 in WP/3968/2023

                                                                   CORAM : R. D. DHANUKA &
                                                                           GAURI GODSE, JJ.

DATED : 29 MARCH, 2023

P.C. :-

1. Rule. Learned counsel appearing for Respondents waive service for

respective Respondents. Rule is made returnable forthwith. By consent of

2/5 909.3790.23 wp.doc

the parties, all these Petitions are disposed of by a common order.

2. By these Petitions under Article 226 of Constitution of India,

Petitioners seek a Writ of Certiorari for quashing and setting aside the

impugned order, issued by Respondent No. 1 thereby suspending/stopping

all development activities initiated by its predecessors-officers.

3. Mr. Parwardhan, learned counsel for the Petitioners relied upon an

ad-interim order passed by this Court on 28.11.2022 in Writ Petition No.

9744 of 2022 in the case of Belewadi Village Panchayat v/s. State of

Maharashtra and Ors., and order dated 09.11.2022 passed by the Division

Bench of Aurangabad Bench in Writ Petition No. 9421 of 2022 in the case

of Pooja Kalyan Sapate v/s. State of Maharashtra and also judgment of

the Supreme Court in State of Haryana v/s State of Punjab, 2002 AIR(SC)

685. He also placed reliance on the judgment delivered by Aurangabad

Bench on 23.01.2023 in Writ Petition No. 10141 of 2022 in case of

Jayashree Nilesh Pawde and Ors. v/s. The State of Maharashtra and ors.

and submitted that in similar circumstances and after considering the stand

taken by the State Government in the Affidavit-in-Reply that in certain

cases, the suspension was withdrawn, this Court has quashed and set aside

the impugned communication dated 20.07.2022. Learned counsel for the

Petitioners also relied upon Judgment and Order of this Court dated 10 th

March 2023 passed in Writ Petition No. 2512 of 2023 along with other

group matters.

3/5 909.3790.23 wp.doc

4. Learned AGP appearing for the State was unable to distinguish the

authorities relied upon by the learned counsel for the Petitioners. In our

view, the ratio laid down by Aurangabad Bench of this Court on 23 rd

January 2023 in the case of Jayashree Nilesh Pawde and Ors. Vs. The State

of Maharashtra and Ors (Writ Petition No. 10141 of 2022) as well as

subsequent decisions of this Court relied upon by the learned counsel for

the Petitioners, squarely applies to the facts of present case.

5. The Authority cannot be allowed to pick and choose the contracts

for withdrawal of stay and to maintain stay in respect of the other projects

though all the projects are part of the same budget issued by the

Government which would lapse on 31.03.2023. We are not inclined to

accept the stand taken by the State Government.

6. Accordingly we pass the following order.

(i) Writ Petition No. 3790/2023 is allowed in terms of prayer clause (A)

which reads as under:

(A) That this Hon'ble Court be pleased to issue writ of certiorari

or any other appropriate writ, order or direction in the nature of

mandamus, thereby quashing and setting aside the orders dated 21 st

of July 2022 and 23rd of July 2022, issued by the Respondent No. 1

State, Exhibit B & C hereto.

(ii) Writ Petition No. 3829/2023 is allowed in terms of prayer clause (A)

which reads as under:

                                      4/5                    909.3790.23 wp.doc



         (A)      That this Hon'ble Court be pleased to issue writ of certiorari

or any other appropriate writ, order or direction in the nature of

mandamus, thereby quashing and setting aside the orders dated 21 st

of July 2022 and 23rd of July 2022, issued by the Respondent No. 1

State, Exhibit B & C hereto.

(iii) Writ Petition No. 3830/2023 is allowed in terms of prayer clause (A)

which reads as under:

(A) That this Hon'ble Court be pleased to issue writ of certiorari

or any other appropriate writ, order or direction in the nature of

mandamus, thereby quashing and setting aside the order dated 6th

of July 2022 issued by the Respondent No. 1 State, Exhibit B hereto.

(iv) Writ Petition No. 3968/2023 is allowed in terms of prayer clause (A)

which reads as under:

(A) That this Hon'ble Court be pleased to issue writ of certiorari

or any other appropriate writ, order or direction in the nature of

mandamus, thereby quashing and setting aside the order dated 19th

of July 2022, issued by the Respondent No. 1 State, Exhibit D

hereto, the order dated 25th of July 2022 issued by the Respondent

No. 1 State, Exhibit E hereto and the order dated 12 th of October

2022, Exhibit F hereto.

(v) Writ Petitions are disposed of. Rule is made absolute in the above

terms in all the Petitions. There will be no order as to costs.

                                     5/5                    909.3790.23 wp.doc



 (vi)    All the parties to act on authenticated copy of this order.



 (GAURI GODSE, J.)                                  (R. D. DHANUKA, J.)





 

 
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