Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri. Nagnath Shankar Kangude vs Additonal Divisional Commissioner, ...
2024 Latest Caselaw 2569 Bom

Citation : 2024 Latest Caselaw 2569 Bom
Judgement Date : 29 January, 2024

Bombay High Court

Shri. Nagnath Shankar Kangude vs Additonal Divisional Commissioner, ... on 29 January, 2024

Author: Amit Borkar

Bench: Amit Borkar

2024:BHC-AS:4140
                                                                                                             15-wp1136-2024.doc


                                 VRJ
                                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                                    CIVIL APPELLATE JURISDICTION

                                                        WRIT PETITION NO.1136 OF 2024
           VAIBHAV
           RAMESH
           JADHAV
          Digitally signed by
          VAIBHAV RAMESH
                                 Madhavi Sunil Hubale                                         ... Petitioner
          JADHAV
          Date: 2024.01.29
          17:35:54 +0530
                                            V/s.
                                 Additional Divisional Commissioner,
                                 Pune Division & Ors.                                         ... Respondents

                                                                      WITH
                                                          WRIT PETITION NO.616 OF 2024


                                 Nagnath Shankar Kangude                                      ... Petitioner
                                            V/s.
                                 Additional Divisional Commissioner,
                                 Pune Division & Ors.                                         ... Respondents



                                 Mr. L. S. Deshmukh i/by Mr. Adesh R. Kale for the
                                 petitioner in both WPs.
                                 Mr. Sachin Kankal, AGP for the State/respondent
                                 Nos.1 and 2 in WP/1136/2024.
                                 Mr. Y.D. Patil, AGP for the State/respondent Nos.1 and
                                 2 in WP/616/2022.
                                 Ms. Manisha Devkar with Mr. Shankar Katkar for
                                 respondent Nos.3 and 4 in both WPs.



                                                                        CORAM       : AMIT BORKAR, J.
                                                                        DATED       : JANUARY 29, 2024
                                 P.C.:

                                 1.      Both       the        writ   petitions   arise      out     of     an     order       of

disqualification passed by the Collector in exercise of power under

15-wp1136-2024.doc

section 14(1)(j-3) and section 16(2) of the Maharashtra Village Panchayat Act, 1958.

2. The petitioners were served with a show cause notice contending that the family members of the petitioners encroached over the land owned by the gram panchayat. The petitioners contested the show cause notice by filing reply. The Collector appointed Block Development Officer to inspect the location of alleged encroachment. The Block Development Officer visited the site and submitted a report that family members of the petitioners have encroached over the land owned by the village panchayat.

3. On perusal of the report submitted by the Block Development Officer, it appears that the Block Development Officer has given sufficient details of the construction carried out by the petitioners' family members. There is no dispute that the land owned by the gram panchayat. Therefore, the Collector based on report of the Block Development Officer disqualified the petitioners from continuing as members of the gram panchayat.

4. The petitioners challenged the order passed by the Collector before the Commissioner. The Commissioner, by the impugned order, dismissed the appeal filed by the petitioners recording a finding based on report of the Block Development Officer that the petitioners' family members have encroached over the land owned by the gram panchayat.

5. The factual findings recorded by the Collector and the Commissioner are based on admissible material on record namely Block Development Officer's report and assessment extracts. Once

15-wp1136-2024.doc

the finding of fact recorded by the Collector confirmed by the Commissioner is found to be correct, the legal inference to be drawn is covered by the judgment of the Apex Court in the case of Janabai vs. Additional Commissioner and Others, reported in 2018 (18) SCC 196. The Apex Court has held that if the encroachment is by the family member with others and/or individually, either at one time or at different times remains hardly of any significance and such person is liable to be removed under section 53 of the Maharashtra Village Panchayat Act, 1958. Therefore, there is no legal infirmity in the order.

6. The writ petitions stand disposed of. No costs.

(AMIT BORKAR, 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