Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indian Insti. Of Architects, Navi ... vs The City And Industrial ...
2023 Latest Caselaw 10880 Bom

Citation : 2023 Latest Caselaw 10880 Bom
Judgement Date : 19 October, 2023

Bombay High Court
Indian Insti. Of Architects, Navi ... vs The City And Industrial ... on 19 October, 2023
Bench: G. S. Kulkarni, Jitendra Shantilal Jain
                                                                                            1pil-28-19=ia.doc




PVR
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                             CIVIL APPELLATE JURISDICTION

                   PUBLIC INTEREST LITIGATION NO. 28 OF 2019

                                             WITH

                       INTERIM APPLICATION NO. 1489 OF 2022

      Indian Institute of Architects                 ..Petitioner

              Vs.

      The City & Industrial Development
      Corporation Ltd. & Ors.            ..Respondents
                                   __________

      Mr. Indrajeet Kulkarni for Petitioner/Applicant.

      Mr. Nitin V. Gangal with Mr. Ashok D. Kadam with Ms. Prerna Shukla,
      for Respondent No.1/CIDCO.

      Mr. Y. S. Jahagirdar, Senior Advocate with Mr. Girish S. Godbole, Senior
      Advocate with Mr. Vijay Kumar Aggarwal and Mr.Shamim Shaikh, for
      Respondent No.5.

      Mr. B. V. Samant, Addl. Govt. Pleader with Mr. A. A. Alaspukar, AGP for
      State/Respondent Nos.2, 4, 6 and 7.

      Mr. Tejesh Dande with Mr. Bharat Gadhavi, FOR Respondent No.3/
      NMMC.

      Ms. Nilima Sanglikar, for Respondent No.8
                             ______________________

                                     CORAM : G. S. KULKARNI &
                                             JITENDRA JAIN, JJ.
                                     DATE       :    OCTOBER 19, 2023.


                                       -------------------------




                                                                                     1pil-28-19=ia.doc




P.C.:

1. Today in pursuance of our directions, on behalf of the State

Government, two affidavits of Shri. Ranjit Singh Deol, the Principal

Secretary, School Education and Sports Department, first dated 17

October 2023 and the second dated 19 October 2023 are placed on

record, interalia in regard to the development of the Sport Complex at

Village Nanore, Taluka Mangaon, District Raigad incorporating the details

thereof. There is also a letter addressed by Shri. Anil Diggikar, Vice

Chairman and Managing Director of the CIDCO addressed to the

Commissioner, Navi Mumbai Municipal Corporation (NMMC) interalia

recording that a show cause notice issued to the Navi Mumbai Municipal

Corporation in regard to the land allotted to the Navi Mumbai Municipal

Corporation for International Sport Complex, shall not be pursued any

further by the CIDCO. The letter also records that an additional area of 5

acres from the adjoining CRZ affected location would be provided to the

NMMC in addition to 36 acres of land already allotted. The said letter is

taken on record and marked "X" for identification.

2. There is also an affidavit filed on behalf of the Navi Mumbai

Municipal Corporation of Shri. Dilip Nerkar, Deputy Municipal

Commissioner (Estate) as tendered by Mr.Dande, learned Counsel for the

-------------------------

1pil-28-19=ia.doc

Corporation, stating that the Municipal Corporation is determined in its

decision to take forward the project of having an International Sport

Complex for which 36 acres of land has been allotted to it by the CIDCO

and in respect of which a premium of Rs.22,17,57,584/- has been paid by

the NMMC to the CIDCO. The affidavit also states that the original area

of 36 acres alongwith the additional 5 acres which now would be provided

by the CIDCO to NMMC, shall be developed for construction of

International Sport Complex.

3. We have accordingly heard learned Counsel for the petitioner on

the final hearing. We close the petition for judgment.

4. On behalf of the petitioner Mr.Kulkarni as also Ms. Sangalikar,

learned Counsel for respondent No.8 intend to place on record brief

written submissions. They are permitted to do so. Let the same be placed

on record on or before 25 October 2023, and copies of the same also be

served on all the parties.

[JITENDRA JAIN, J.]                                            [G. S. KULKARNI, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter