Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramrao Vithoba Kale vs The Collector Jalna And Another
2024 Latest Caselaw 2462 Bom

Citation : 2024 Latest Caselaw 2462 Bom
Judgement Date : 25 January, 2024

Bombay High Court

Ramrao Vithoba Kale vs The Collector Jalna And Another on 25 January, 2024

Author: Ravindra V. Ghuge

Bench: Ravindra V. Ghuge

2024:BHC-AUG:1994-DB



                                                (1)                    1030 wp 11377.18

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                            1030 WRIT PETITION NO. 11377 OF 2018

                                   RAMRAO VITHOBA KALE
                                         VERSUS
                             THE COLLECTOR JALNA AND ANOTHER

                                            AND
                               WRIT PETITION NO. 14237 OF 2018

                                VILAS NANASAHEB THOMBRE
                                         VERSUS
                  THE SUB DIVISIONAL OFFICER AURANGABAD AND ANOTHER

                                            AND
                               WRIT PETITION NO. 14204 OF 2018

                        SITARAM BALWANTA @ BALIRAM KUBER AND ORS
                                          VERSUS
                          THE SUB DIVISIONAL OFFICER AND ANOTHER

                                            AND
                               WRIT PETITION NO. 14233 OF 2018

                             BABASAHEB KESHAVRAO THOMBRE
                                         VERSUS
                  THE SUB DIVISIONAL OFFICER AURANGABAD AND ANOTHER

                                                   ...
              Advocate for the Petitioners : S/Shri Amol Gawali & Yeramwar Sushant C.
                    AGP for Respondents/State : S/Shri S.K. Tambe & R.S. Wani
                       Advocate for R/2 in WP/11377/2018: Mr. Girish Rane
                                   Advocate for R/2 : Mr. S.S. Joshi
                                                   ...

                                         CORAM :      RAVINDRA V. GHUGE &
                                                      Y.G. KHOBRAGADE, JJ.
                                         DATE     :   25th January, 2024
                                        (2)                      1030 wp 11377.18

P.C. :-

1. The three matters which were not on board, were taken on the

production board, by consent of the parties.

2. The learned advocate for the Petitioners submits that the Single

Judge Bench of this Court had passed an order on 21.01.2019 in a group of

Writ Petitions (Writ Petition No.14315/2018 and connected matters), Power

Grid Corporation of India Limited V/s. State of Maharashtra and Ors., thereby

concluding that the remedy to the aggrieved persons who have suffered loss /

damage caused on account of laying of the high tension distribution line over

their agricultural fields, is of approaching the learned Principal District Judge.

Reliance was placed on the judgments of the Hon'ble Supreme Court

mentioned in paragraph 3 of the said order.

3. The learned advocate representing the Corporation relies upon the

following orders of this Court:

i) Order dated 18.02.2016 in Writ Petition No.12052/2015 (Ramesh Nivrutti Shinde V/s. Power Grid Corporation of India Ltd. and Anr.)

ii) Order dated 25.07.2017 in Writ Petition No.4356/2016 (Ranjeet Padmakar Muley V/s. The State of Maharashtra & Ors.)

iii) Order dated 30.01.2019 in Writ Petition No.536/2018 (Shridhar Deorao Jadhav V/s. The Regional Manager Power Grid Corporation of India Ltd. and Ors.) (3) 1030 wp 11377.18

iv) Order dated 08.03.2021 in Writ Petition No.12953/2019 (Sarang S/o Avinash Joshi V/s. The State of Maharashtra & Ors.)

v) Order dated 02.09.2021 in Writ Petition No.4956/2021 (Gorakh Bhaurao Pawar V/s. The State of Maharashtra & Ors.)

vi) Order dated 06.10.2022 in Writ Petition No.12999/2019 (Balubai Sonaji Kuber V/s. The State of Maharashtra & Ors.)

4. In view of the above, the learned advocate for the Petitioners prays

for liberty to withdraw these petitions, since some of the Petitioners have

already preferred Regular Civil Suit Nos.1 and 4/2019 and the remaining

Petitioners are also desirous of filing such suits.

5. Shri Joshi the learned advocate along with Shri Rane, appearing

on behalf of the Respondents, submits that the Petitioners have actually played

a dubious role. They initially preferred petitions before this Court. When they

did not succeed in getting favourable orders, they approached the Civil Court.

When the Civil Court raised an objection as regards the pendency of these

petitions, they are now trying to seek liberty to withdraw these petitions. This

amounts to forum shopping and each of the Petitioners should be saddled with

costs of at least Rs.50,000/-.

6. The learned advocate for the Petitioners submits that these

Petitioners are marginal farmers. They were unable to even pay the Court fees (4) 1030 wp 11377.18

before the Civil Court in the civil suits. They are unable to pay costs

considering their agricultural background and meager earnings from

agricultural activities. He, therefore, prays that the Petitioners be pardoned

and costs may not be imposed.

7. In view of the above submissions, we are not imposing costs.

8. All these petitions are disposed off as withdrawn on instructions.

All the contentions of the litigating parties are kept open to be considered by

the Civil Court.

 [Y.G. KHOBRAGADE, J.]                            [RAVINDRA V. GHUGE, J.]




mub
 

 
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