Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaikh Masud Ismail Shaikh And Ors vs Union Of India Through Its Secretary ...
2024 Latest Caselaw 14661 Bom

Citation : 2024 Latest Caselaw 14661 Bom
Judgement Date : 8 May, 2024

Bombay High Court

Shaikh Masud Ismail Shaikh And Ors vs Union Of India Through Its Secretary ... on 8 May, 2024

 2024:BHC-AS:21349-DB

                                                                 93.22-PIL+.docx



                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CIVIL APPELLATE JURISDICTION

                                 PUBLIC INTEREST LITIGATION NO. 145 OF 2023

BASAVRAJ              Shaikh Masud Ismail Shaikh
GURAPPA               & Ors.                              .. Petitioners
PATIL
Digitally signed by
BASAVRAJ                              Versus
GURAPPA PATIL
Date: 2024.05.08
14:53:01 +0530
                      The Union of India, Through its
                      Secretary, Home Affairs
                      Department & Ors.                   .. Respondents

                      Shri Satish B. Talekar a/w Ms. Madhavi Ayyappan, Ms. Kalyani
                      Mangave i/by Talekar and Associates for Petitioners.
                      Shri Devang Vyas, Additional Solicitor General a/w Shri Advait
                      M. Sethna, Shri D. P. Singh, Ms. Niyanta Trivedi, Shri Amit
                      Munde for Respondent no.1-UoI.
                      Dr. Birendra B. Saraf, Advocate General with Shri P. P. Kakade,
                      Government Pleader with Mrs. R. A. Salunkhe, AGP, Ms. N. M.
                      Mehra, AGP for Respondent-State.

                                                    WITH
                                 PUBLIC INTEREST LITIGATION NO. 148 OF 2023

                      Mohammed Mushtaq Ahmed
                      S/o Mohammed Yousuf & Anr.          .. Petitioners

                                      Versus

                      The Union of India, Through its
                      Secretary, Home Affairs
                      Department & Ors.                   .. Respondents

                      Shri Y. H. Muchhala, Senior Advocate a/w Shri Sangheer Khan,
                      Rashda Ainapore, Amaan Khan, Shri A. H. Ansari i/by Judicare
                      Law Associates for Petitioners.
                      Shri Devang Vyas, Additional Solicitor General a/w Shri Advait
                      M. Sethna, Shri D. P. Singh, Ms. Niyanta Trivedi, Shri Amit
                      Munde for Respondent no.1-UoI.



                      Basavraj                                                       Page|1




                           ::: Uploaded on - 08/05/2024       ::: Downloaded on - 09/05/2024 18:28:32 :::
                                                    93.22-PIL+.docx



Dr. Birendra B. Saraf, Advocate General with Shri P. P. Kakade,
Government Pleader with Mrs. R. A. Salunkhe, AGP, Ms. N. M.
Mehra, AGP for Respondent-State.

                               WITH
                  WRIT PETITION NO. 11968 OF 2023

Mohammad Hisham Osmani
s/o Mohammad Yusuf Osmani
& Anr.                                      .. Petitioners

                Versus

The Union of India,
Ministry of Home Affairs
Department & Ors.                           .. Respondents


Shri S. S. Kazi a/w M. N. Shaikh for Petitioners.
Shri Devang Vyas, Additional Solicitor General a/w Shri Advait
M. Sethna, Shri Ashutosh Misra, Shri Sandeep Raman for
Respondent-UoI.
Dr. Birendra B. Saraf, Advocate General with Shri P. P. Kakade,
Government Pleader with Mrs. R. A. Salunkhe, AGP, Ms. N. M.
Mehra, AGP for Respondent-State.


                                    RESERVED ON: 4th OCTOBER, 2023.


                               WITH
                   WRIT PETITION NO.12352 OF 2023

Aleemuddin Ziaddin Shaikh
& Ors.                                      .. Petitioners

           Versus

Union of India & Ors.                       .. Respondents




Basavraj                                                               Page|2




     ::: Uploaded on - 08/05/2024               ::: Downloaded on - 09/05/2024 18:28:32 :::
                                                    93.22-PIL+.docx



                                WITH
                    WRIT PETITION NO. 12358 OF 2023

Shaikh Sikandar Budhan & Ors.               .. Petitioners
           Versus
Union of India & Ors.                       .. Respondents

Shri Saeed S. Shaikh with Shri M. M. Chaudhari for Petitioners.
Shri Devang Vyas, Additional Solicitor General with Shri Advaith
Sethna, Shri Rangan Majumdar and Ms. Vaibhavi Chaudhary
i/by Ms. Anusha P. Amin for Respondent no.1-UoI.
Shri P. P. Kakade, Government Pleader with Ms. R. A. Salunkhe,
AGP for Respondents 2 to 4 - State in WP/12352/2023.
Shri P. P. Kakade, Government Pleader with Shri M. M. Pabale,
AGP for Respondents 2 to 4 - State in WP/12358/2023.


                                    RESERVED ON: 6th OCTOBER, 2023.


           PUBLIC INTEREST LITIGATION NO. 93 OF 2022
                             WITH
             INTERIM APPLICATION NO. 1276 OF 2023


Mohammed Mushtaq Ahmed S/o
Mohammed Yousuf & Ors.                           .. Petitioners

           Versus

The Union of India & Ors.                        .. Respondents


                             WITH
             INTERIM APPLICATION NO. 2672 OF 2023
                               IN
           PUBLIC INTEREST LITIGATION NO. 93 OF 2022

Rajendra Himmatrao Janjal                        .. Applicant


Basavraj                                                               Page|3




     ::: Uploaded on - 08/05/2024               ::: Downloaded on - 09/05/2024 18:28:32 :::
                                               93.22-PIL+.docx



In the matter between:

Mohammed Mustaq Ahmed S/o
Mohammed Yusuf & Ors.                       .. Petitioners
     Versus
The Union of India & Ors.                   .. Respondents

                             WITH
             INTERIM APPLICATION NO. 17531 OF 2022
                               IN
           PUBLIC INTEREST LITIGATION NO. 93 OF 2022

Sanjay S/o Kisanrao Kenekar & Ors.          .. Applicants

In the matter between:

Mohammed Mustaq Ahmed S/o
Mohammed Yusuf & Ors.                       .. Petitioners
     Versus
The Union of India & Ors.                   .. Respondents
                                    WITH
                    WRIT PETITION NO. 3616 OF 2023
Mukund Bhikaji Gadhe & Anr.                 .. Petitioners
           Versus
Union of India & Ors.                       .. Respondents
                                WITH
                    WRIT PETITION NO. 3607 OF 2023
Inamdar Sayyed Moinoddin & Anr.             .. Petitioners
           Versus
Union of India & Ors.                       .. Respondents
                                WITH
                    WRIT PETITION NO. 3294 OF 2023
Shaikh Hussain Patel and Ors.               .. Petitioners
           Versus
Union of India & Ors.                       .. Respondents


Basavraj                                                          Page|4




     ::: Uploaded on - 08/05/2024          ::: Downloaded on - 09/05/2024 18:28:32 :::
                                              93.22-PIL+.docx



                                WITH
                    WRIT PETITION NO. 3892 OF 2023
Sayyad Anzaruddin S/o Sayyad
Viquaruddin Quadri & Ors.                  .. Petitioners

           Versus
Union of India & Ors.                      .. Respondents
                                WITH
                    WRIT PETITION NO. 3881 OF 2023
Aleemuddin Ziauddin Shaikh & Ors.          .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents


                                WITH
                    WRIT PETITION NO. 3886 OF 2023
Fiza Mahebub Kazi & Anr.                   .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents
                                WITH
                    WRIT PETITION NO. 7011 OF 2023
Syed Khalilullah @ Mujahid
Hussaini & Ors.                            .. Petitioners
     Versus
Union of India & Ors.                      .. Respondents
                                WITH
                    WRIT PETITION NO. 6996 OF 2023
Shaikh Sikandar Budhan & Anr.              .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents



Basavraj                                                         Page|5




     ::: Uploaded on - 08/05/2024         ::: Downloaded on - 09/05/2024 18:28:32 :::
                                              93.22-PIL+.docx



                                WITH
                    WRIT PETITION NO. 6997 OF 2023
Sarfaraz Yusuf Momin & Ors.                .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents
                                WITH
                    WRIT PETITION NO. 6992 OF 2023
Shaikh Mohammed Taha Patel & Ors.                   .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents
                             WITH
            WRIT PETITION (STAMP) NO. 14807 OF 2023
Ainoddin Mahemud Sawar & Ors.              .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents


                                WITH
                    WRIT PETITION NO. 6990 OF 2023
Mohsin Khan Aziz Khan & Ors.               .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents


                              WITH
           PUBLIC INTEREST LITIGATION NO. 173 OF 2022
Shaikh Masud Ismail Shaikh & Ors.          .. Petitioners
           Versus
Union of India & Ors.                      .. Respondents




Basavraj                                                         Page|6




     ::: Uploaded on - 08/05/2024         ::: Downloaded on - 09/05/2024 18:28:32 :::
                                                      93.22-PIL+.docx



                              WITH
           PUBLIC INTEREST LITIGATION NO. 110 OF 2022
Khalil S/o Saif Sayyad                             .. Petitioner
           Versus
Union of India & Ors.                              .. Respondents
                         WITH
             WRIT PETITION NO. 1185 OF 2023
                         WITH
         INTERIM APPLICATION NO. 17622 OF 2023
                         WITH
      INTERIM APPLICATION STAMP NO. 14913 OF 2023

Mohammad Hisham Osmani S/o
Mohammad Yusuf Osmani & Anr.                       .. Petitioners
    Versus
Union of India & Ors.                              .. Respondents


                                    RESERVED ON      :       APRIL 1, 2024

Shri Y. H. Muchhala, Senior Advocate a/w Shri Sagheer A.
Khan, Shri G. D. Shaikh a/w Shri Abdul Hamid Ansari i/by
Judicare Law Associates for Petitioner in PIL/93/2022 with
IA/1276/2023.
Shri S.B. Talekar a/w Ms. Madhavi Ayyappan i/b Talekar and
Associates for Petitioner in PIL/173/2023.

Shri Anil Anturkar, Senior Advocate a/w Shri S. S. Kazi for the
Petitioner in WP/1185/2023.

Shri M. M. Chaudhari i/b. Shri Saeed S. Shaikh for Petitioner in
WP/6996/2023, WP/6992/2023, WP/3607/ 2023, WP/3616
/2023, WP/3892/2023, WP/7011/2023, WP/6990/2023, WP/
3881/2023,      WP/6997/2023,        WPST/14807/2023           &
WP/3886/2023.

Shri Hassan Khan a/w Shri Ashwin Sawlani for the Petitioner in
WP/3294/2023.

Basavraj                                                                 Page|7




     ::: Uploaded on - 08/05/2024                 ::: Downloaded on - 09/05/2024 18:28:32 :::
                                                 93.22-PIL+.docx




Shri Karim Pathan i/b. Shri Shoyab Shaikh a/w Shri                      Shane
Pillai for Petitioner in PIL 110/2022.
Shri Devang Vyas, Addl. Solicitor General a/w Mrs. Savita Ganoo
& Shri D. P. Singh for the Respondent No. 1- UOI.

Dr. Birendra B. Saraf, AG a/w Shri P.P. Kakade, Govt. Pleader,
Shri O. A. Chandurkar, Addl. Govt. Pleader a/w Shri Vaibhav
Charulwar, 'B' Panel Counsel a/w Ms. R. A. Salunkhe, AGP for the
State.

Shri Pradeep Thorat a/w Ms. Aditi S. Naikare for Respondent No.
4 in PIL/93/2022 (Aurangabad Municipal Corporation).


                CORAM: DEVENDRA KUMAR UPADHYAYA, CJ. &
                       ARIF S. DOCTOR, J.


           PRONOUNCED ON :          MAY 8, 2024


JUDGMENT (PER : CHIEF JUSTICE)

(A) PRELUDE :

1. The following quote from Shakespeare's Romeo and Juliet

resonated throughout the hearing of this batch of writ petitions:

"What's in a name? That which we call a rose

By any other name would smell as sweet."

In these lines Juliet makes a profound observation about

the nature of names and says that a name does not make

something that it is; even if rose had a different name other

Basavraj Page|8

93.22-PIL+.docx

than "rose", the essence of the flower would not change, it

would still be the same. However, the Petitioners disagree with

what Shakespeare says through Juliet in his famous tragedy.

(B) CHALLENGE:

2. By instituting these petitions under Article 226 of the

Constitution of India, some of which are Public Interest Litigation

Petitions, the Petitioners assail the validity of Notifications issued

by the Government of Maharashtra changing the name of

Aurangabad and Osmanabad cities to Chhatrapati

Sambhajinagar and Dharashiv, respectively. Challenge in these

petitions has also been made to the Notifications issued by the

State Government changing the names of revenue areas or units

i.e. revenue Division, District, Sub Division, Taluka and Village

from Aurangabad revenue areas to Chhatrapati Sambhajinagar

revenue areas and from Osmanabad revenue areas to Dharashiv

revenue areas. The impugned Notification bearing No. Ganab-

2715/Mantri 18/C.R.218/29 dated 24th February 2023, whereby

the name of Aurangabad city has been changed to Chhatrapati

Sambhajinagar city, is extracted hereinbelow:

Basavraj                                                                  Page|9





                                                              93.22-PIL+.docx




                      "GENERAL ADMINISTRATION DEPARTMENT

Hutatma Rajguru Chowk, Madam Cama Marg, Mantralaya, Mumbai 400 032, dated the 24th February 2023.

NOTIFICATION

No. Ganab-2715/Mantri 18/C.R.218/29.--The Ministry of Home Affairs, Government of India vide its letter No.11/19/2022-M&G, dated 24th February, 2023, has approved the proposal of the Government of Maharashtra, for changing the name of City "Aurangabad" to "Chhatrapati Sambhajinagar". The Government of Maharashtra is hereby pleased to direct that the name of the City "Aurangabad", Taluka & District-Aurangabad, Maharashtra State shall be changed as "Chhatrapati Sambhajinagar" (N«kirh laÒkthuxj), Taluka & District-Aurangabad, Maharashtra State.

2. The necessary changes shall be carried out in the Government records of the State by all concerned as shown in the following TABLE :

--


                                               TABLE

       Devanagri                Devnagri (Hindi)              Roman
       (Marathi)
                                                         CHHATRAPATI
   N«kirh laÒkthuxj                 N«kirh laÒkthuxj    SAMBHAJINAGAR


By order and in the name of the Governor of Maharashtra,

PRAKASH INDALKAR, Deputy Secretary to Government of Maharashtra."

Basavraj                                                                       Page|10





                                                             93.22-PIL+.docx



The Notification bearing No.Ganab-4721/CR-73/A-29 dated

24th February 2023 changing the name of Osmanabad city to

Dharashiv city is also extracted hereinbelow:

"GENERAL ADMINISTRATION DEPARTMENT Hutatma Rajguru Chowk, Madam Cama Marg, Mantralaya, Mumbai 400 032, dated the 24th February 2023.

NOTIFICATION No. Ganab-4721/CR-73/A/29.--The Ministry of Home Affairs, Government of India vide its letter No.11/18/2022-M&G, dated 7th February, 2023, has approved the proposal of the Government of Maharashtra, for changing the name of City "Osmanabad" to "Dharashiv".

The Government of Maharashtra is hereby pleased to direct that the name of the City "Osmanabad", Taluka & District Osmanabad, Maharashtra State shall be changed as "Dharashiv" (धाराशि व), Taluka & District Osmanabad, Maharashtra State.

2. The necessary changes shall be carried out in the Government records of the State by all concerned as shown in the following TABLE

TABLE

Devanagri (Marathi) Devnagri (Hindi) Roman धाराशि व धाराशि व DHARASHIV

By order and in the name of the Governor of Maharashtra,

PRAKASH INDALKAR, Deputy Secretary to Government of Maharashtra"

Basavraj                                                                      Page|11





                                                             93.22-PIL+.docx




We also extract hereinbelow the impugned Notification No.TLC 2 CR-3 M-1 dated 15th September 2023 whereby the name of Aurangabad Division, District, Sub Division, Taluka and Village (all revenue arears or units) has been changed to Chhatrapati Sambhajinagar Division, District, Sub Division, Taluka and Village:

"REVENUE AND FORESTS DEPARTMENT Mantralaya, Madam Cama Marg, Hutatma Rajguru Chowk, Mumbai, dated the 15th September, 2023

NOTIFICATION MAHARASHTRA LAND REVENUE CODE, 1966.

No. TLC 2 CR-3 M- 1 -- In exercise of the powers conferred by clause (vi) of sub-section (4 of section 7 of the Maharashtra Land Revenue Code, Mah. XLI of and of all other powers enabling it in that behalf, the Government of Maharashtra after previous publication as required by sub-section (7 of the said section 7 and having considered the objections and suggestions thereto, hereby alters the names of the revenue areas specified in column (# of the Schedule appended hereunder and renames them as mentioned against each of them in column (# of the said Schedule.

                                          Schedule

                (1)                                        (2)
Aurangabad Division                 Chhatrapati Sambhajinagar Division

Aurangabad District                 Chhatrapati Sambhajinagar District

Aurangabad Sub-Division             Chhatrapati Sambhajinagar Sub-Division

Aurangabad Taluka                   Chhatrapati Sambhajinagar Taluka

Aurangabad Village                  Chhatrapati Sambhajinagar Village

2. Any reference, in any law, instrument or other document, to the revenue areas specified in column (1) of the Schedule aforesaid (as they existed immediately before the publication of this notification in the

Basavraj Page|12

93.22-PIL+.docx

Maharashtra Government Gazette) shall, unless the context requires otherwise, be deemed to be a reference to the revenue areas as renamed in column (2) of the said Schedule.

By order and in the name of the Governor of Maharashtra,

SANTOSH V. GAWDE, Deputy Secretary to Government.

The Notification bearing No.TLC 2023/CR-37/M-10 dated

15th September 2023 issued by the State Government which is

also under challenge herein whereby name of Osmanabad

District, Sub Division, Taluka and Village has been changed to

Dharashiv District, Sub Division, Taluka and Village is also

quoted hereunder:

"REVENUE AND FORESTS DEPARTMENT Mantralaya, Madam Cama Marg, Hutatma Rajguru Chowk, Mumbai 400 032, dated the 15th September, 2023.

NOTIFICATION

MAHARASHTRA LAND REVENUE CODE,1966.

No. TLC. 2023/CR-37/M-10.-- In exercise of the powers conferred by clause (vi) of sub-section (1) of section 4 of the Maharashtra Land Revenue Code, 1966 (Mah. XLI of 1966) and of all other powers enabling it in that behalf, the Government of Maharashtra after previous publication as required by sub-section (4) of the said section 4 and having considered the objections and suggestions thereto, hereby alters the names of the revenue areas specified in column (1) of the Schedule appended hereunder and renames them as mentioned against each of them in column (2) of the said Schedule.

Basavraj                                                                   Page|13





                                                          93.22-PIL+.docx



                                    Schedule

            (1)                                   (2)
 Osmanabad District                  Dharashiv District
 Osmanabad Sub-Division              Dharashiv Sub-Division
 Osmanabad Taluka                    Dharashiv Taluka
 Osmanabad Village                   Dharashiv Village


2. Any reference, in any law, instrument or other document, to the revenue areas specified in column (1) of the Schedule aforesaid (as they existed immediately before the publication of this notification in the Maharashtra Government Gazette) shall, unless the context requires otherwise, be deemed to be a reference to the revenue areas as renamed in column (2) of the said Schedule.

By order and in the name of the Governor of Maharashtra,

SANTOSH V. GAWDE, Deputy Secretary to Government."

(C) FACTS:

3. Prior to impugned notifications, earlier as well an attempt

was made by the State Government to change the name of

Aurangabad city to Sambhajinagar city and also to change the

names of revenue units. Aurangabad Municipal Corporation

passed a resolution on 19th June 1995 recommending to change

the name of Aurangabad city to Sambhajinagar city. The State

Government issued a draft notification under section 3(4) of the

Bombay Provincial Municipal Corporations Act, 1949 (hereinafter

referred to as the Act of 1949) on 9th November 1995 inviting

Basavraj Page|14

93.22-PIL+.docx

objections and suggestions with respect to the said draft for the

purpose of issuing a Notification under section 3(2) of the Act of

1949 read with Section 21 of the Maharashtra General Clauses

Act 1904 (hereinafter referred to as the Act of 1904). The draft

Notification was issued inviting objections to the proposal to alter

the name of city known by the name "city of Aurangabad" and

rename it to be "City of Sambhajinagar".

4. Another Notification was issued on 9 th November 1995 by

the State Government in Revenue and Forest Department under

Section 4(4) of the Maharashtra Land Revenue Code, 1966

(hereinafter referred to as the MLRC) inviting objections and

suggestions to alter the name of revenue areas from

Aurangabad Division, District, Sub Division, Taluka and Village to

Marathwada Division, Sambhajinagar District, Sambhajinagar

Sub Division, Sambhajinagar Taluka and Sambhajinagar village,

respectively.

5. The said Notification dated 9th November 1995 was

challenged by invoking the jurisdiction of this Court by filing Writ

Petition No.5565 of 1995 and also in Writ Petition No.5566 of

1995 and various other petitions. The said Writ Petitions were

Basavraj Page|15

93.22-PIL+.docx

dismissed by this Court by means of judgment and order dated

8th December 1995. The judgment and order dated 8 th

December 1995 was further challenged by filing an SLP Nos.941-

942 of 1996 before the Hon'ble Supreme Court wherein leave to

appeal was granted on 29th January 1996, however, the State

Government vide its Notification dated 6 th September 2001

rescinded the Notification dated 9 th November 1995 in respect of

change of name of Aurangabad revenue units. By another

Notification dated 3rd October 2001 the State Government

rescinded the Notification dated 9th November 1995 which was

issued for changing the name of city of Aurangabad.

6. On issuance of Notifications dated 6th November 2001 and

3rd October 2001 by the State Government, the aforementioned

SLPs, which were converted into Civil Appeal Nos.3513-3514 of

1996, were dismissed being rendered infructuous. This is how

the first round of the attempt by the State to change the name

of Aurangabad city and revenue units aborted.

7. On 4th March 2020 the Divisional Commissioner

Aurangabad (Revenue Branch) submitted a report to the State

Government regarding renaming of the city of Aurangabad as

Basavraj Page|16

93.22-PIL+.docx

Sambhajinagar. In the said letter the resolutions dated 19 th

June 1995 and 14th January 2011 adopted by the Aurangabad

Municipal Corporation for renaming the city were mentioned

along with no-objection from the post office of Aurangabad city

and no-objection from the head office of the Railways

Department in Aurangabad city. The said report also mentioned

that there was a demand from certain quarters for change of

name, that Aurangabad is a historic city and Chhatrapati

Sambhaji Maharaj has contributed a lot to the State of

Maharashtra and hence the name of the city be changed. It was

also reported that it will be appropriate to rename the city in the

name of Chhatrapati Sambhaji Maharaj and that there is no city

in the State of Maharashtra in the name of Chhatrapati Sambhaji

Maharaj. The report submitted by the Divisional Commissioner

also stated that since it is a policy decision of the Government, it

is recommended that the appropriate decision be taken at the

level of the Government.

8. A cabinet decision is said to have been taken on 16 th July

2022 whereby the Cabinet has approved the proposal regarding

renaming of the cities of Aurangabad and Osmanabad. The

Cabinet also decided that the proposal shall be sent to the

Basavraj Page|17

93.22-PIL+.docx

Central Government and thereafter the name of the Division,

District, Taluka as well as the Municipal Corporation and the

Municipality will be changed accordingly. The Cabinet also

suggested that the proceedings in this regard will be carried out

separately by the Revenue and Forest Department and the

Urban Development Department, as per Rules.

9. It appears that the Ministry of Home Affairs of the

Government of India vide its letter dated 7 th February 2023 has

approved the proposal for changing the name of Osmanabad city

to Dharashiv. Similarly, the Ministry of Home Affairs,

Government of India, vide letter dated 24 th February 2023 has

approved the proposal of the State Government for changing the

name of Aurangabad to Chhatrapati Sambhajinagar city and

accordingly, two separate Notifications have been issued on 24 th

February 2023 by the State Government notifying that the name

of city of Aurangabad is changed to Chhatrapati Sambhajinagar

city and that of Osmanabad city to Dharashiv city. These are the

final Notifications issued on 24th February 2023 which are under

challenge in these petitions.

10. So far as change of name of revenue areas or units is

Basavraj Page|18

93.22-PIL+.docx

concerned a draft Notification was issued on 24 th February 2023

under Section 4(4) of the MLRC inviting objections and

suggestions to the proposed alteration in the name of revenue

areas from Aurangabad Division, District, Sub Division, Taluka

and Village to Chhatrapati Sambhajinagar Division, District, Sub

Division, Taluka and Village. Similarly, a draft Notification was

issued on the same day i.e. on 24 th February 2023 inviting

objections to the proposal to alter the name of revenue areas of

Osmanabad District, Sub Division, Taluka and Village to

Dharashiv District, Sub Division, Taluka and Village. After

receiving the objections and suggestions as required by the

aforementioned draft Notifications dated 24 th February 2023, two

separate final Notifications, both on 15 th September 2023, have

been issued by the State Government whereby the name of

Aurangabad Division, District, Sub Division, Taluka and Village

has been changed to Chhatrapati Sambhajinagar Division,

District, Sub Division, Taluka and Village and the name of

Osmanabad District, Sub Division, Taluka and Village has been

changed to Dharashiv District, Sub Division, Taluka and Village.

It is these two Notifications dated 15 th September 2023 altering

the names of revenue areas or units which have also been

Basavraj Page|19

93.22-PIL+.docx

challenged in these petitions.

11. Thus, the grievance raised in these writ petitions relates to

change of name of two cities, namely Aurangabad and

Osmanabad in the State of Maharashtra and also in relation to

the change of name of revenue units or areas which before the

impugned notifications were known as Aurangabad and

Osmanabad revenue areas.

(D) RIVAL CONTENTIONS ON BEHALF OF THE PARTIES:

12. Though several submissions have been made on behalf of

the Petitioners as also on behalf of the Respondents taking the

Court to historical, social and cultural background and

perspective in which these two places were founded and came to

be known by a particular name, however, we do not find it

appropriate to judicially scrutinize such submissions for the

reason that in our view, challenge to any action of the State has

to be confined to legal and justiciable basis and not emotive

grounds. There is yet another reason for the Court to observe

that such emotive arguments need not be gone into by the Court

to examine the impugned action on the part of the State

Government in changing the names of the cities and revenue

Basavraj Page|20

93.22-PIL+.docx

areas and the reason is that there can always be two or more

perspectives from historical, sociological and cultural point of

view in these matters and it is difficult for the Court to arrive at

any legal conclusion in absence of any judicially manageable

standards available to the Court to adjudicate such aspects.

(D1) SUBMISSIONS BY THE PETITIONERS:

13. Keeping the aforesaid in mind we now proceed to note the

submissions made and the grounds taken by the Petitioners for

challenging the change of name of cities.

14. Shri Y. H. Muchhala, learned Senior Advocate representing

some of the Petitioners, at the very outset, has submitted that

the Petitioners are not seeking any historical verdict in respect of

the two rival Kings Viz. Aurangzeb and Chhatrapati Sambhaji

Maharaj who further stated that the petitions have not even filed

to justify/glorify the acts of Aurangzeb, King of the Day and in

whose name Aurangabad city has been known for more than 350

years and that the people of the region have accepted the name

of city of Aurangabad for last about 350 years however, the

decision impugned in these petitions reflect an attempt to create

polarization and division in the civil society by forcing them to

Basavraj Page|21

93.22-PIL+.docx

remember the past which is violating of Articles 14, 21 and 29 of

the Constitution of India and the basic constitutional values and

morality touching upon the value of fraternity in the society.

15. It has further been argued by Shri Mucchala that the

names of the city is connected with the identity of the

inhabitants which reinforces the sense of belonging and

continuity and as such the impugned Notifications are an

attempt to erase the sense of belonging of the inhabitants of

Aurangabad city. He submits that the impugned action, thus,

undermines the identity of the residents of the area which is

violative of Article 21 of the Constitution of India. He has also

argued that the provisions of Section 4(1)(iv) and 4(3) of MLRC

have been violated and even assuming that the said provisions

do not apply, the basic constitutional value of social justice

requires that the principles underlying the procedure prescribed

under Section 4(1)(vi) and 4(3) should have been followed.

16. Shri Mucchala, learned Senior Advocate has stated that the

issue of changing the name of Aurangabad to Chhatrapati

Sambhajinagar is justiciable as adjudication of such an issue

involves fundamental right of individuals as well as group rights

Basavraj Page|22

93.22-PIL+.docx

of religious minority. He has further stated that no public

interest will be served by changing the name of Aurangabad and

every action of the State must be in public interest and since the

impugned decision of the State Government in changing the

name of the city does not farther any public interest, it is not

tenable. He has also argued that the State Government has

failed to produce any material to establish as to what

necessitated the Government to take impugned action after such

an attempt was aborted earlier. It is further his argument that

the shelter taken by the State Government to the Central

Government Notification dated 11th September 1953 which is

revised in the year 2004 is not available to the State

Government for the reason that it is an executive/administrative

instruction and, thus, does not have any statutory force and

accordingly, such administrative instructions cannot override

statutory provisions of MLRC. His submission further is that the

impugned action of the State Government has been taken only

to gain political mileage and that such action cannot sustain on

the touchstone of the law laid down by the Hon'ble Supreme

Court in the case of Ashwini Kumar Upadhyay Vs. Union of

India & Ors.1

2023 SCC OnLine SC 207

Basavraj Page|23

93.22-PIL+.docx

17. Drawing our attention to the judgment of the division

bench of this Court in the case of Mohd. Mustaq Ahemad Vs.

State of Maharashtra2, it has been argued by Shri Mucchala

that in the said case it has been held that even for renaming of

city, the exercise as contemplated in Section 4 of MLRC has to

be followed and since in the instant case no such exercise was

undertaken so far renaming of cities are concerned, hence, the

impugned Notifications renaming the cities are bad in law. He

has also relied on the judgments of this Court in the case of

Balasaheb Sahebrao Bodkhe Vs. State of Maharshtra 3,

Prashant Babusaheb Ghiramkar Vs. State of Maharashtra

& Ors.4 and Dr. Avinash Ramkrsihan Kashiwar & Ors. Vs.

State of Maharashtra & Ors.5

18. To emphasize that every State action should be within the

framework of constitutional morality and values, Shri Mucchala

has placed reliance on the judgment of the Hon'ble Supreme

Court in the case of Justice K. S. Puttaswamy (Retd) & Anr.

Vs. Union of India & Ors.6, S.R. Bommai Vs. Union of

1996(1) Mh.L.J. 589

2016 SCC OnLine BOM 5216

2013 (6) Mh.L.J. 703

2015(5) Mh.L.J. 830

(2017) 10 SCC 1

Basavraj Page|24

93.22-PIL+.docx

India7, Lok Prahari v. State of U.P.8. He has also emphasized

that every State action should be in public interest and no such

action of the State can be approved if it puts the State

exchequer to financial hardship. It is on the aforesaid grounds

that Shri Mucchala has urged that the impugned decision of the

State Government renaming the cities is illegal and against the

very essence of the principle of equality as envisaged,

proclaimed and mandated by the Constitution of India.

19. Shri S. B. Talekar, learned Counsel appearing for some of

the Petitioners has argued that the issue regarding renaming of

Osmanabad cannot be brushed aside by terming it to be a

political question lacking judicially discoverable and manageable

standards and therefore being non-justiciable. He has also

argued that the impugned decision is not in conformity with the

principles of constitutional governance and constitutional

morality and such action is subject to judicial review by this

Court under Article 226 of the Constitution of India. It has also

been submitted by Shri Talekar that the very basis of decision

pertaining to renaming of Aurangabad and Osmanabad is an

(1994) 3 SCC 1

(2018) 6 SCC 1

Basavraj Page|25

93.22-PIL+.docx

outcome of the political philosophy of the ruling party in power

and such decisions are in fact calculated attempts to wipe out

reminiscences and relics of Muslim rule from the public mind as

well as history and that every Government action, whether

political or administrative, are to be aimed essentially

governance of the State as per constitutional principles including

secularism. He has also placed reliance on Ashwini Kumar

Upadhyay (supra) and submitted that the Hon'ble Supreme

Court in the said case emphasized on the secular and federal

character of the Constitution and observed that the governance

must conform to rule of law, secularism and constitutionalism of

which Article 14 stands out as the guarantee of both equality

and fairness in the State's action.

20. Shri Talekar has also argued that the impugned decision of

the State Government is violative of composite culture and

heritage which is one of the facets of Article 21 and that the

decision of the State Government is based on extraneous

considerations and political reasons which are absolutely

irrelevant basis for taking such decision. Shri Talekar has further

argued that the impugned decision suffers from mala fides as

the attending circumstances which precipitated the impugned

Basavraj Page|26

93.22-PIL+.docx

decision lead to a conclusion that such decisions are nothing but

an outcome of political agenda followed by the political party in

power.

21. Shri Talekar has also raised an issue of non compliance of

procedure as prescribed under Section 4 of the MLRC. He also

took a ground of violation of Article 14 stating that the impugned

decision is not only arbitrary but is discriminatory inasmuch as if

the objective of the Government is to restore the original names

of the cities, a uniform policy ought to have been adopted.

According to him, since the original name of the Aurangabad was

Khadki, hence the said name ought to have been restored.

22. He has also argued that the instructions issued by the

Central Government which are said to have been followed in the

instant case has to be read into Section 4 of the MLRC and since

so far as the name of city is concerned, the procedure as

prescribed under Section 4 of the MLRC has admittedly not been

followed, such non compliance of the prescribed procedure

renders the impugned decision a nullity. He has also stated that

in terms of the provisions of Section of 4(1)(vi) of MLRC naming

of any revenue are can be altered only if its limits are also

Basavraj Page|27

93.22-PIL+.docx

altered and since in this case limits have not been altered, as

such, change of name was not permissible in terms of Section

4(1)(vi) of MLRC.

23. Shri Talekar has also urged that the judgment of the

division bench of this Court in the case of Mohd. Mustaq

Ahemad (supra) has not correctly interpreted Section 4(1)(vi)

of the MLRC hence, the same needs to be revisited and reviewed

on the ground, inter alia, that challenge in Mohd. Mustaq

Ahemad (supra) was to a draft Notification whereas challenge

in these petitions is to the final Notifications and further that the

objections filed to the draft Notifications have not been

considered at all by the State Government in the present case.

A re-look into the judgment in the case of Mohd. Mustaq

Ahemad (supra) has been sought by Shri Talekar also on the

ground that the points of law which have arisen in the instant

case were not there when Mohd. Mustaq Ahemad (supra)

was decided and also that the policy of the State Government for

changing the names of places was not an issue for the Court in

Mohd. Mustaq Ahemad (supra). Shri Talekar has drawn our

attention to the definition clause contained in Section 2(43) of

the MLRC, according to which "village" includes a town or city

Basavraj Page|28

93.22-PIL+.docx

and all the land belonging to a village, town or city. Shri Talekar

has stated that since the said definition of the expression

"village" includes a town or city, hence the provisions of Section

4 of MLRC are applicable for change of name of even cities with

full force and since in the instant case so far as changing the

names of cities is concerned, the said provision has admittedly

not been followed, therefore, the impugned decision is illegal.

24. Shri Anil Anturkar, learned Senior Advocate appearing on

behalf of the Petitioners has argued that the issue in the instant

case is not related to the decision rather the decision making

process. In his submission, he has stated that the guidelines

issued by the Central Government for change of name of city,

resolution passed by the Legislative Assembly of the State

Government and also by the Legislative Council and the one

passed by the Aurangabad Municipal Corporation and the No-

Objection issued by the Central Government, are completely

irrelevant to the issue. According to Shri Anturkar, the real issue

are non compliance of the provisions contained in Section 4(1)

(iv) of the MLRC and the definition of the phrase "village"

occurring in Section 2(43) of the MLRC and Section 24 of the

General Clauses Act.

Basavraj                                                         Page|29





                                                                93.22-PIL+.docx



25. He has further argued that the draft inviting objections

issued by the Revenue and Forest Department included a

proposal for change of name of Aurangabad city as well; and it is

to be construed as such for the simple reason that the word

"village" under Section 2(43) of the MLRC includes the city as

well. His submission is that, however, without waiting for the

decision on the objections in relation to the proposed alteration

of name of the city, the Department of General Administration of

the Government of Maharashtra issued final Notification

changing the name of Aurangabad city to Chhatrapati

Sambhajinagar which is in complete contravention of Section

4(4) of the MLRC for the reason that Section 24 of the General

Clauses Act has not been complied with.

26. Shri Anturkar has urged that the Notification issued by the

Revenue and Forest Department uses the word "village" whereas

the Notification issued by the General Administration Department

uses the word "city" however, such use of these words is

completely irrelevant for the reason that the word "village"

includes "city" in terms of Section 2(43) of the MLRC and also it

is paradoxical to note that the General Administration

Department took a decision on 24th February 2023 to change the

Basavraj Page|30

93.22-PIL+.docx

name of Aurangabad city whereas it was still expected by

Department of Revenue and Forest to consider the objections

pursuant to the draft Notification. Submission further, as made

by Shri Anturkar, is that if any name of any particular city is

included in other statutes, such inclusion alleviates status of

such city to be statutory in nature qua the other legislations or

statutes and such status cannot be changed by virtue of an

executive action.

27. Citing an example, Shri Anturkar says that because of the

impugned Notifications, mention of the name of Aurangabad in

National Law University Act or Maharashtra Ren Control Act will

not get changed to Chhatrapati Sambhajinagar without any

corresponding amendment in these two enactments. In this

regard he has cited the judgments in the case of M.G.Pandke

Vs. Municipal Council Hinganghat, District-Wardha 9 and

also Shikshan Mandal & Ors. Vs. State of Maharashtra &

Ors.10

28. Drawing our attention to the judgment in the case of

Mohd. Mustaq Ahemad (supra) it has further been argued by

Shri Anturkar that even alteration in the name under the

(1993) (SUPPL.)(1) SCC 708

(2012) 2 Mh.L.J. 948

Basavraj Page|31

93.22-PIL+.docx

provisions of Section 4 (1)(vi) of MLRC will be attracted only

when amalgamation, division, abolition or constitution of a

revenue area takes place. He submits that Section 4(1)(vi) will

be applicable only when there is alteration in the boundaries of

such revenue area. He also emphasized that the judgment in

the case of Mohd. Mustaq Ahemad (supra) requires a relook.

According to him occurrence of the word "such" at three places

in section 4(1)(vi) of MLRC makes it clear that Section 4(1)(vi)

will be applicable only if there is alteration in the limits of such

revenue area. His further submission is that any power vested

in an authority has to be exercised only in public interest and

unless in the instant case it is shown that impugned decision has

been taken in public interest, the powers so exercised by the

State Government cannot be justified.

29. On behalf of certain other Petitioners, it has also been

argued that the principles and guidelines laid in the Notification

of the Central Government, dated 11th September 1953 have

clearly been ignored by the State Government while taking the

impugned decision inasmuch as that the said guidelines provide,

inter alia, that unless there is some very special reason it is not

desirable to change a name which people have got used to. It

Basavraj Page|32

93.22-PIL+.docx

has further been argued that as per the said guidelines, the

names of the villages etc. having historic connection should not

be changed as far as possible and though Aurangabad is a

historic city, in violation of the said guidelines the impugned

decision has been taken.

30. Various other grounds have been urged by the Petitioners

which have their roots in discussion about the history, sociology

and culture of the region.

31. Another ground taken by the Petitioners to impeach the

impugned decision is that the resolution said to have been

passed by the Cabinet on 16th July 2002 cannot be said to be

decision of the Cabinet in view of the provisions contained in

Article 164(1A) of the Constitution of India which mandates that

total number of Ministers including Chief Minister in the Council

of Ministers shall not exceed 15% of the total Members of

Legislative Assembly provided that the number of Ministers

including Chief Minister of the State shall not be less than

twelve. Submission is that since, admittedly, the decision is

taken by only two members of the Cabinet and hence any

decision by a Cabinet comprising of only two members is not

permissible in view of the mandate of Article 164(1)(A) of the

Basavraj Page|33

93.22-PIL+.docx

Constitution of India and thus any resolution passed by two

Ministers, cannot be said to be a resolution of the Cabinet.

32. Contending the aforesaid grounds, it has been urged on

behalf of the Petitioners that the State has utterly failed to give

any good reason which can sustain the impugned decision and

hence the Writ Petitions deserve to be allowed.

(D2)        SUBMISSIONS              ON    BEHALF       OF       THE        STATE-

RESPONDENTS:

33. Opposing the Writ Petitions, Dr. Birendra Saraf, learned

Advocate General of State of Maharashtra has submitted that

the ground based on the provisions of Section 2(43) of the MLRC

and non-compliance of Section 4 of the said Act is based on

complete misreading of the said provisions. He has stated that

so far as the altering the name of a city is concerned, Section 4

of the MLRC does not have any application whatsoever and

accordingly, no draft Notification was issued under Section 4(4)

of the MLRC inviting objections and suggestions for the proposed

renaming of the cities of Aurangabad and Osmanabad to the

cities of Chhatrapati Sambhajinagar and Dharashiv. He has

drawn our attention to Section 2(43) of MLRC which falls in the

definition clause of the Act and has submitted that the said

Basavraj Page|34

93.22-PIL+.docx

definition clause begins with the phrase "in this context unless

otherwise requires". According to learned Advocate General,

therefore, inclusion of "city" or "town" in the phrase "village" as

it occurs in Section 2(43), will be subject to the context in which

it is to be applied.

34. He has argued that heading of Section 4 of the MLRC is

"Constitution of Revenue Areas" and accordingly, it provides

for constitution of revenue areas in pyramidical structure such as

(i) a revenue division, which comprises of districts, (2) a district,

which comprises of sub divisions, (3) a sub division which

comprises of Talukas, (4) a taluka which comprises of villages,

(5) a village which comprises of local areas, and (5) a local area.

35. According to Dr. Saraf, Section 4 of the MLRC does not

provide for constitution of a city; it rather provides for

constitution of revenue area and hence so far as application of

the definition of the word "village" occurring in Section 2(43) of

the MLRC qua constitution of revenue areas under Section 4 is

concerned, the context i.e. constitution of revenue areas does

not require the "city" to be included in the definition of the word

"village".

Basavraj                                                         Page|35





                                                 93.22-PIL+.docx




36. It has, been argued further by Dr. Saraf that Section 4(1)

(vi) of MLRC provides for not only alteration of the limits of

revenue areas by amalgamation, division or in any other manner

or abolition of any such area, but also to name such revenue

area and even alter the name of such area. Thus, in his

submission, Section 4 does not have any application so far as

naming or renaming of a city or a town is concerned. He has

also stated that Sub Section 3 of Section 4 clearly provides that

revenue areas existing at the commencement of MLRC shall

continue under the names they bear unless otherwise altered

under Section 4. Thus, his submission is that the entire scheme

of Section 4 will have application only in case of naming or

renaming of the revenue areas such as division, sub division,

taluka, village or a local area and not for renaming of a city or a

town.

37. He has also argued that as per Section 4, the village or a

local area constituting a village is the smallest unit of revenue

areas and it is implicit in section 4 that a district shall be smaller

than a division, a sub division shall be smaller than a district, a

taluka shall be smaller than a sub division, and village shall be

Basavraj Page|36

93.22-PIL+.docx

smaller than a taluka. Keeping this aspect in mind, according to

Dr. Saraf, inclusion of the city or town within the phrase "village"

in terms of Section 2(43) of the MLRC is not borne out in relation

to its application to any procedure undertaken under Section 4 of

the MLRC.

38. He has stated that a city is entirely a distinct concept and

that it is a concept of urban local self-governance as

contemplated under Article 243-Q of the Constitution of India

read with corresponding municipal laws. He has further

submitted that "larger urban area" or "smaller urban area" as

contemplated under Section 243-Q of the Constitution of India

usually encompass in their folds areas comprising of several

revenue villages and talukas and even district and thus his

submission is that the term "village" under Section 4 of MLRC

can by no stretch of imagination or reasoning include a "city" for

the reason that the context as reflected from Section 4 does not

so require.

39. On behalf of the State - Respondents, Dr. Saraf has also

drawn our attention to Section 3 of the Maharashtra Municipal

Corporations Act, 1946 which provides for constitution of a

Basavraj Page|37

93.22-PIL+.docx

"larger urban area" known as a city which has a population of

more than three lacs and further that Section 2(8) of Municipal

Corporations Act defines "city" to mean a larger urban area

specified in a Notification issued under Article 243-Q(2) of the

Constitution of India or under Section 3(2) of the Municipal

Corporations Act. His submission, thus, is that constitution of

larger/smaller urban area is relevant for the purpose of

formation and administration of a local self-governance limit as

contemplated in Part-IX-A of the Constitution of India and since

the village is smallest in pyramid of the revenue areas under

Section 4 of the MLRC and a city usually comprises of several

villages and some times even more than one talukas or districts,

therefore, a village can never be said to be included in a smaller

or larger urban area and accordingly, reading a city to be

included in the definition of the word "village"

in terms of Section 2(43) of the MLRC is out of context qua

Section 4 of the MLRC.

40. His submission is that the Aurangabad city is a larger urban

area and Osmanabad is smaller urban area in terms of the

provisions contained in Part-IX-A of the Constitution of India

and are covered by Municipal Corporations Act and the

Basavraj Page|38

93.22-PIL+.docx

Maharashtra Municipal Councils Act, respectively, and since

these cities comprise of several revenue villages and therefore, a

"city" can never be included within the phrase "village" occurring

in Section 4 of the MLRC.

41. He has further argued that so far as the change of name of

revenue areas is concerned, the procedure as contemplated

under Section 4 of the MLRC was followed inasmuch as before

issuing the final Notification, in terms of the requirement of

Section 4(4) of the MLRC read with Section 24 of General

Clauses Act the previous draft Notification was published inviting

suggestions and objections and it is only on the decision on the

said objections and suggestions that the final Notifications have

been issued.

42. Dr. Saraf's further submission is that there is no

requirement of issuing a draft Notification inviting objections and

suggestions for issuing a Notification for naming or renaming a

city for the reason that neither the Municipal Corporations Act

nor Maharashtra Municipal Councils Act contains any such

requirement.

Basavraj                                                                    Page|39





                                                         93.22-PIL+.docx



43. Dr. Saraf has also argued that there is no statutory

provision governing the naming/renaming a city and hence the

Notification issued in this behalf which has been challenged in

these petitions, is an executive/administrative act.

44. Relying on the judgment of the Hon'ble Supreme Court in

the case of 1997(2) SCC 53, it has been submitted on behalf of

the State Respondents that if a definition clause in a statute

begins with the phrase "unless the context otherwise requires",

it implies that such definition has to be read and applied in the

light of the context in the scheme of the Act.

45. In respect of the judgment of the division bench of this

Court in the case of Mohd. Mustaq Ahemad (supra) regarding

following the procedure contemplated under Section 4 of the

MLRC for changing the name of the city it has been stated by

learned Advocate General, same is not binding being per-

incuriam. His submission is that the observations made by the

Court in Mohd. Mustaq Ahemad (supra) that Section 4 of the

MLRC is a declaration of the executive power of the

Government to change the name of revenue area including a

village which includes a city was based on an argument made

Basavraj Page|40

93.22-PIL+.docx

by the learned Counsel representing the State in the said matter

which was in complete ignorance of the provisions of part-IX-A

and Article 243-Q of the Constitution of India, the Municipal

Corporations Act and the Maharashtra Municipal Councils Act.

His submission is that since the said declaration in Mohd.

Mustaq Ahemad (supra) was made without noticing the

relevant provisions of the Constitution and the Municipal

Corporations Act and Maharashtra Municipal Councils Act,

accordingly, the judgment in Mohd. Mustaq Ahemad (supra)

is not binding.

46. On behalf of the State, it has also been contended that

changing the name of revenue areas or that of a city or town

does not involve infringement of any fundamental right as

naming or renaming of a city or revenue area does not involve

any fundamental right of a citizen and therefore, the Writ

Petitions are not liable to be entertained.

47. As regards the submissions made on behalf of the

Petitioners that Section 4 of the MLRC cannot be taken aid of for

changing the name of a revenue area without alteration in its

boundary, Dr. Saraf has submitted that the judgment of the

Basavraj Page|41

93.22-PIL+.docx

coordinate bench of this Court in the case of Mustaq(supra) has

clearly given a finding that alteration in the name of a revenue

area can be made even in absence of change of boundaries of

such revenue areas and hence such an argument is not tenable.

He has further stated that Section 4(1)(vi) MLRC does not limit

the power of the State Government to rename a revenue are

only in a situation where the limits of the revenue areas are

altered or any revenue area is constituted or it is abolished. His

submission is that emphasis of the Petitioners on the words

"such revenue area" after the words "alter the limit" occurring in

Section 4(1)(vi) of the MLRC is misplaced. He concluded that

the words "such revenue area" is followed by the words "so

constituted" and hence such revenue areas refer to the area

constituted under Section 4(1)(vi) of the MLRC. His submission

is that the scheme of Section 4 clearly provides that after

constituting a revenue area under Section 4(1)(i) to 4(1)(v), the

State Government can exercise various powers including the

power to alter the limits by amalgamation, division or abolition

of such revenue areas or alter the name of such revenue areas.

These powers to abolish such revenue area and power to alter

the name of such revenue areas are independent of each other

Basavraj Page|42

93.22-PIL+.docx

and hence his submission is that the submissions made by the

learned Counsel for the Petitioners are absolutely misconceived.

48. Replying to the submissions made by Shri Anturkar,

learned Senior Advocate appearing for some of the Petitioners

that in case name of a city or a revenue area incorporated in

other statutes, such name cannot be changed without amending

the other statutes, it has been argued by Dr. Saraf that power to

change the name of a city is not circumscribed because the

name of a city has been used in other statutes. He has further

argued that necessary amendment would be made in the other

relevant statutes and till such time they will continue as before.

His submission is, however, that this does not mean that without

amending each of the statutes, name of a city or a revenue area

itself cannot be changed.

49. In respect of the argument based on non-compliance of the

Central Government guidelines issued on 11 th September 1953,

it has been submitted by Dr.Saraf that these guidelines do not

have any relevance for changing the name of a city and

therefore, the ground of alleged non-compliance does not have

any bearing on the exercise undertaken by the Stat Government.

Basavraj                                                       Page|43





                                                          93.22-PIL+.docx



His submission is that these guidelines are only advisory in

nature which have been issued as executive instructions and

hence they do not have any statutory force. According to Dr.

Saraf, in this view of the matter, non-compliance of the Central

Government guidelines does not make out a case for quashing

the impugned Notifications. He has, however, stated that the

Central Government issued the No-Objection for change of

names only after satisfying itself that the requisites as per the

guidelines are fulfilled.

50. Apart from raising the aforementioned objections to the

prayers made in the Writ Petitions on behalf of the State -

Respondents, it has also been argued that the issue relating to

naming or renaming of a city or a revenue area lies in the realm

of a policy decision and since in this case the Petitioners have

utterly failed to point out infringement or violation or

contravention of any statutory or constitutional provisions, it will

be beyond the scope of interference by this Court in such

decisions. He has also stated that the issue regarding naming of

a city or a revenue area may or may not be judicially reviewable,

however, such an issue is not justiciable. Urging these grounds,

learned Advocate General states that the Writ Petitions are liable

Basavraj Page|44

93.22-PIL+.docx

to be dismissed.

(E) DISCUSSION:

51. Before delving into the rival submissions made by the

learned counsel for the parties, certain constitutional and

statutory provisions are relevant to be noticed, which are as

follows:

           (a)    Constitution of India

           243-Q Constitution of Municipalities.

           (1)    There shall be constituted in every State,-

                  (a)    A Nagar Panchayat (by whatever name called) for a transitional

area, that is to say, an area in transition from a rural area to an urban area;

(b) A Municipal Council for a smaller urban area; and

(c) A Municipal Corporation for a larger urban area, in accordance with the provisions of this Part:

Provided that a Municipality under this clause may not be constituted in such urban area or part thereof as the Governor may, having regard to the size of the area and the municipal services being provided or proposed to be provided by an industrial establishment in that area and such other factors as he may deem fit, by public notification, specify to be an industrial township.


           (b)    The Maharashtra Municipal Corporations Act,

           Section 2. Definitions

           (1)    ............
           (2)    ...........
           (3)    ...........
           (4)    ............
           (5)    ...........
           (6)    ...........
           (7)    ...........

           (8)    "City" means the larger urban area specified in a notification issued in

respect thereof under clause (2) of article 243-Q of the Constitution of India

Basavraj Page|45

93.22-PIL+.docx

or under sub-section (2) of section 3 of the Act, forming a City, and in respect of the city of Nagpur means, the area comprised in the City of Nagpur on the date of commencement of the Bombay Provincial Municipal Corporations (Amendment) and the City of Nagpur Corporation (Repeal) Act, 2011.

3. Specification of larger urban areas and constitution of corporations

(1) The Corporation for every City constituted under this Act existing on the date of coming into force of the Maharashtra Municipal Corporations and Municipal Councils (Amendment) Act, 1994, specified as a larger urban area in the notification issued in respect thereof under clause (2) of article 243-Q of the Constitution of India, shall be deemed to be a duly constituted Municipal Corporation for the larger urban area so specified forming a City, known by the name " The Municipal Corporation of the City of ............... ".

(1A) The Corporation of the City of Nagpur incorporated under the City of Nagpur Corporation Act, 1948 for the larger urban area specified in the notification issued in this respect under clause (2) of article 243-Q of the Constitution of India shall, on and from the date of coming into force of the Bombay Provincial Municipal Corporations (Amendment) and the City of Nagpur Corporation (Repeal) Act, 2011, be deemed to have been constituted under this Act and accordingly the provisions of this Act shall apply to the area of the City of Nagpur.

(2) Save as provided in sub-section (1), the State Government may, having regard to the factors mentioned in clause (2) of article 243-Q of the Constitution of India, specify by notification in the Official Gazette, any urban area with a population of not less than three lakhs as a larger urban area;

(2A) Every larger urban area so specified by the State Government under sub-section (2), shall form a City and there shall be a Municipal Corporation for such larger urban area known by the name of the '' Municipal Corporation of the City of .............";

(3) (a) Subject to the provision of sub-section (2), the State Government may also from time to time after consultation with the Corporation by notification in the Official Gazette alter the limits specified for any larger urban area under sub-section (1) or sub-section (2) so as to include therein or to exclude therefrom, such area as is specified in the notification.

(b) Where any area is included within the limits of the larger urban area under clause (a), any appointments, notifications, notices, taxes, orders, schemes, licences, permissions, rules, by-laws or forms made, issued, imposed or granted under this Act or any other law, which are for the time being in force in the larger urban area shall, notwithstanding anything contained in any other law for the time being in force but save as otherwise provided in section 129A or any other provision of this Act, apply to and be in force in the additional area also from the date that area is included in the larger urban area.

(4) The power to issue a notification under this section shall be subject to the condition of previous publication:

Basavraj                                                                         Page|46





                                                                  93.22-PIL+.docx


Provided that, where the population of any urban area, in respect of which a Council has been constituted under the provisions of the Maharashtra Municipal Councils, Nagar Panchayats and Industrial Townships Act, 1965, as per the latest census figures has exceeded three lakhs, the State Government may, for the purpose of constituting a Corporation under this Act for such urban area, with the same boundaries, dispense with the condition of previous publication of the notification under this section.

(c) The Maharashtra Municipal Councils, Nagar Panchayats and Industrial Townships Act, 1965

2. Definitions

In this Act, unless the context otherwise requires,--

(6) " Council " means a municipal council constituted or deemed to have been constituted for a smaller urban area specified in a notification issued in this respect, under clause (2) of article 243-Q of the Constitution of India or under sub-section (2) of section 3 of this Act ] ;

(24) "municipal area" means the territorial area of a Council or a Nagar Panchayat.

3. Specification of areas as smaller urban areas

(1) A Council for every municipal area existing on the date of coming into force of the Maharashtra Municipal Corporations and Municipal Councils (Amendment) Act, 1994, Mah.XLI of 1994, specified as a smaller urban area in a notification issued under clause (2) of article 243-Q of the Constitution of India in respect thereof, shall be deemed to be a duly constituted Municipal Council known by the name ........................... Municipal Council.

(2) Save as provided in sub-section (1), the State Government may, having regard to the factors mentioned in clause (2) of article 243-Q of the Constitution of India, specify, by notification in the Official Gazette, any local area as a smaller urban area :

Provided that no such area shall be so specified as a smaller urban area unless the State Government, after making such inquiry as it may deem fit is satisfied that,--

(a) the population of such area is not less than 25,000 ; and

(b) the percentage of employment in non-agricultural activities in such area is not less than thirty-five per cent.

(2A) For every smaller urban area so specified by the State Government under sub-section (2), there shall be constituted a Municipal Council known by the name ..................................................... Municipal Council.


           (3)    Before the publication of a notification under sub-section (2), the


Basavraj                                                                           Page|47





                                                               93.22-PIL+.docx


State Government shall cause to be published in the Official Gazette, and also in at least one newspaper circulating in the area to be specified in the notification, a proclamation announcing the intention of Government to issue such notification, and inviting all persons who entertain any objection to the said proposal to submit the same in writing with the reasons therefor, to the Collector of the District within not less than thirty days from the date of the publication of the proclamation in the Official Gazette.

Copies of the proclamation in Marathi shall also be posted in conspicuous places in the area proposed to be declared as a municipal area.

(4) The Collector shall, with all reasonable despatch, forward any objection so submitted to the State Government.

(5) No such notification as aforesaid shall be issued by the State Government unless the objections, if any, so submitted are in its opinion insufficient or invalid.

(d) The Maharashtra Land Revenue Code, 1966

2. Definitions.-

In this Code, unless the context otherwise requires -

1 .............

2 .............

3 .............

(43) "village" includes a town or city and all the land belonging to a village, town or city

4. Constitution of revenue areas.-

(1) The State Government may, by notification in the Official Gazette, specify-

(i) The districts (including the City of Bombay) which consti-

tute a division;

(ii) The sub-divisions which constitute a district;

(iii) The talukas which constitute a sub-division;

(iv) The villages which constitute a taluka;

(v) The local area which constitutes a village; and

(vi) Alter the limits of any such revenue area so constituted by amalgamation, division or in any manner whatsoever, or abolish any such revenue area and may name and alter the name of any such revenue area; and in any case where any area is renamed, then all references in any law or instrument or other document to the area under its original name shall be deemed to be references to the area as renamed, unless expressly otherwise provided:

Provided that, the State Government shall, as soon as

Basavraj Page|48

93.22-PIL+.docx

possible after the commencement of this Code, constitute by like notification every wadi, and any area outside the limits of the gaothan of a village having a separate habitation (such wadi or area having a population of not less than (three hundred, as ascertained by a revenue officer not below the rank of a Tahsildar to be a village; and specify therein the limits of the village so constituted.

(2) The Collector may by an order published in the prescribed manner arrange the villages in a taluka which shall constitute a saza and the sazas in a taluka which, shall constitute a circle, and may alter the limits of, or abolish, any saza or circle, so constituted.

(3) The divisions, districts, sub-divisions, talukas, circles, sazas and villages existing at the commencement of this Code shall continue under the names they bear respectively to be the divisions, districts, sub-divisions, talukas, circles, sazas and villages, unless otherwise altered under this section.

(4) Every notification or order made under this section shall be subject to the condition of previous publication; and the provisions of Section 24 of the Maharashtra General Clauses Act, shall, so far as may be, apply in relation to such notification or order, as they apply in relation to rules to be made after previous publication.

(e) The Maharashtra General Clauses Act, 1904

Section 24

24. Where, by any Bombay Act or Maharashtra Act, a power to make rules or bylaws is expressed to be given subject to the condition of the rules or by-laws being made after previous publication, then the following provisions shall apply, namely;--

(a) the authority having power to make the rules or by-laws shall, before making them, publish a draft of the proposed rules or by-

laws for the information of persons likely to be affected thereby;

(b) the publication shall be made in such manner as that authority deems to be sufficient or, if the condition with respect to previous publication so requires, in such manner as the Central Government, or as the case may be, the State Government prescribes;

(c) there shall be published with the draft, a notice specifying a date on or after which the draft will be taken into consideration;

(d) the authority having power to make the rules or by-laws, and, where the rules or by-laws are to be made with the sanction, approval or concurrence of another authority, that authority also, shall consider any objection or suggestion which may be received

Basavraj Page|49

93.22-PIL+.docx

by the authority having power to make the rules or by-laws from any person with respect to the draft before the date so specified;

(e) the publication in the Official Gazette of a rule or by-law purporting to have been made in exercise of a power to make rules or by-laws after previous publication shall be conclusive proof that the rule or by-law has been duly made.

52. We now proceed to examine as to whether there exists

any statutory framework for naming/renaming or altering the

name of (1) a city and (2) revenue areas/units.

53. The concept of a city or a town is intrinsically contained in

the concept of various units of urban local self-governance. Prior

to insertion of Part IX-A in the Constitution by Constitution

(Seventy Fourth Amendment) Act, 1992, which came into force

w.e.f. 1st June 1993, the constitution, functions and duties of

various local self-governance units which are known as

municipalities, were governed by various legislations enacted by

respective States in our country. However, through the

enactment of Constitution (Seventy Fourth Amendment) Act,

1992, these local self-governance units have been alleviated and

given constitutional status by insertion of Part IX-A in the

Constitution. Article 243-Q of the Constitution provides for

constitution of municipalities by different names. These

municipal units are broadly described as (i) smaller urban area,

Basavraj Page|50

93.22-PIL+.docx

and (ii) larger urban area.

54. We may also notice that for the purpose of giving effect to

various provisions contained in Part-IX-A of the Constitution of

India, the said provision itself provides for corresponding

amendments in various State Legislations governing the

constitution and affairs of municipal institutions. Article 243-ZF

of the Constitution of India provides that any law relating to

municipality which was in force immediately before

commencement of the Constitution (Seventy fourth Amendment)

Act, 1992, if inconsistent with the provisions of Part -IXA, shall

continue to be in force unless it is amended or repealed by a

competent Legislature or other competent authority or until the

expiration of one year from such commencement whichever is

earlier. Thus, Article 243-ZF of the Constitution of India saved

the existing laws relating to municipalities in the respective

States only till the same were amended in tune with the

provisions of Part-IXA or till expiration of one year from the date

Part-XIA was enforced, which was earlier.

55. So far as the State of Maharashtra is concerned, there are

three legislations, which govern the municipal institutions i.e.

Basavraj Page|51

93.22-PIL+.docx

urban local self-governance units and these legislations are the

Maharashtra Municipal Corporations Act, 1949, the Maharashtra

Municipal Councils, Nagar Panchayats and Industrial Townships

Act, 1965 (hereinafter referred to as the Act of 1965) and the

Mumbai Municipal Corporation Act, 1888. Necessary

amendments have been made by the State Legislature in these

legislations to bring the provisions of these enactments in tune

with the provisions of Part - IXA of the Constitution of India.

The affairs of the Aurangabad Municipal Corporation are

governed by the Act of 1949, whereas the affairs of Osmanabad

Municipal Council are governed by the Act of 1965. Section 2(8)

of the Act of 1949, as quoted above, defines a city to mean a

larger urban area specified in a Notification issued in respect

thereof under Article 243-Q of the Constitution of India or under

Section 3(2) of the Act of 1949. Section 3 of the Act of 1949

provides for specification of larger urban areas and constitution

of corporations, according to which the Corporation of every city

which was constituted under the said Act and existed on the

date of coming into force the Amendment Act of 1994 and

specified as larger urban area under the Notification issued

under Clause (2) of Article 243-Q of the Constitution of India,

Basavraj Page|52

93.22-PIL+.docx

shall be deemed to be a duly constituted Municipal Corporation

for the larger urban area forming a city. Sub Section (2) of

Section 3 provides that State Government may notify any urban

area with a population of not less than three lacs as a larger

urban area. Sub Section (2) of Section 3 provides that every

larger urban area shall form a city for which there shall be a

Corporation.

56. Sub Section (3) of Section 3 of the Act of 1949 empowers

the State Government to alter the limits of any larger urban area

so as to include therein or to exclude there from any area as

may be specified in a Notification. Sub section (4) of Section 3

further provides that Notification of alteration of limits of larger

urban area can be issued subject to the condition of previous

publication with the only exception where population of any

urban area in respect of which a Municipal Council has been

constituted under the provisions of the Act of 1965 is to be

upgraded to a Municipal Corporation. Thus, the requirement of

the condition of previous publication of Notification can be

dispensed with for the purposes of constituting a Corporation

under the act of 1949 in case the population of the existing

Municipal Council exceeds three lacs.

Basavraj                                                            Page|53





                                                        93.22-PIL+.docx




57. Certain provisions of the Act of 1965 may also be discussed

at this juncture itself. The Municipal council has been defined

under section 2(6) of the Act of 1965 to mean a Municipal

Council constituted or deemed to have been constituted for a

smaller urban area specified in a Notification issued under Clause

2 of Article 243-Q of the Constitution of India or under Section

3(2) of the Act of 1965. Section 3(2) of the Act of 1965 vests

power with the State Government to specify by a Notification in

the official gazette any local area as a smaller urban area. Sub

Section (3) provides that before issuing any Notification under

sub Section (2), a proclamation announcing the intention of the

Government for specifying a smaller urban area shall be

published inviting objections to such a proposal.

58. It is also to be noticed that Section 3(1) provides that any

Municipal Council for a municipal area which existed on the date

of coming into force of the 1994 Amendment Act and specified

as a smaller urban area shall be deemed to be a duly constituted

Municipal Council.

59. Thus, the relevant provisions of the Act of 1949 and Act of

1965 as discussed above though provide for incorporation and

Basavraj Page|54

93.22-PIL+.docx

establishment of larger urban area and smaller urban area in

terms of the provisions contained in Article 243-Q of the

Constitution of India, which are known as Municipal Corporation

and Municipal Council respectively, however, the said

enactments do not contain any provision for naming/renaming or

altering the name of a Municipal Corporation or a Municipal

Council.

60. The legal position which, thus, emerges is that neither the

1949 Act nor the 1965 Act contain any provision regulating

naming/renaming or altering the name of Municipal Corporation

or a Municipal Council which are constituted and established for

a city or a town. This legal position is not being disputed by

either of the parties, however, on behalf of the Petitioners it has

been argued that Section 4(iv) read with Section 2(43) of the

MLRC contain a statutory framework for naming/ renaming or

altering the name of a city or a town. Section 2(43) and Section

4 of the MLRC have been reproduced in a preceding paragraph of

this judgment. The definition clause contained in Section 2 of

the MLRC commences with the phrase "in this Code unless the

context otherwise requires". Section 2(43) states that

"village" includes a town or city and all the land belonging to a

Basavraj Page|55

93.22-PIL+.docx

village, town or city. Section 4 empowers the State Government

to specify revenue areas or units known as a division or a district

or a sub division or a taluka or a village or a local area. Section

4(1)(vi) also empowers the State Government to alter the limits

of any revenue area by amalgamation, division or in any manner

whatsoever. It also permits the State government to abolish

any such revenue area and also to name and alter the name of

any such revenue area.

61. Thus, so far as naming/renaming or altering the name of a

revenue area is concerned, section 4(1)(vi) of the MLRC clearly

empowers the State Government to do that. This power is,

however, subject to the provisions of sub section (iv) according

to which every Notification or order in respect of specification of

revenue areas or alteration in the limits of revenue area or

naming / renaming or altering the name of revenue area, can be

issued or made only subject to the condition of previous

publication and application of the provisions of Section 24 of the

Maharashtra General Clauses Act, 1904. It is to be noted that

Section 24 of the General Clauses Act provides that where in any

State enactment, power to make rules or bylaws is given subject

to condition of such rules or bylaws being made after previous

Basavraj Page|56

93.22-PIL+.docx

publication, then a draft of the proposed rules or bylaws for

information to persons likely to be affected needs to be

published. It further provides that after publication of draft

Notification, the competent authority shall consider any objection

or suggestion which may be received by the authority concerned

and it is only thereafter that the final Notification can be issued.

Thus, so far as the naming/renaming or altering the name of a

revenue area is concerned, then there exists, undisputedly a

statutory mechanism or framework under Section 4 of the MLRC.

However, as to whether Section 4 read with Section 2(43) of the

MLRC provides for a statutory mechanism / framework for

altering the name of a city is the issue which needs consideration

by the Court.

62. It is well settled principle of interpretation of statutes that

in case of any ambiguity in deriving the correct meaning of a

word or a phrase occurring in a statute, aid can be taken of the

heading or title prefixed to a section. Reference can be had in

this regard to a judgment of Hon'ble Supreme Court in the case

of Raichurmatham Prabhakar Vs. Rawatmal Dugar 11,

paragraph 14 whereof is quoted below:

(2004) 4 SCC 766

Basavraj Page|57

93.22-PIL+.docx

"14. The view is now settled that the headings or titles prefixed to sections or group of sections can be referred to in construing an Act of the legislature.

But conflicting opinions have been expressed on the question as to what weight should be attached to the headings or titles. According to one view, the headings might be treated as preambles to the provisions following them so as to be regarded as giving the key to opening the mind of the draftsman of the clauses arranged thereunder. According to the other view, resort to heading can only be taken when the enacting words are ambiguous. They cannot control the meaning of plain words but they may explain ambiguities. (See Principles of Statutory Interpretation by Justice G.P. Singh, 9th Edn., 2004, pp. 152 and 155.) In our opinion, it is permissible to assign the heading or title of a section a limited role to play in the construction of statutes. They may be taken as very broad and general indicators of the nature of the subject-matter dealt with thereunder. The heading or title may also be taken as a condensed name assigned to indicate collectively the characteristics of the subject-matter dealt with by the enactment underneath; though the name would always be brief having its own limitations. In case of conflict between the plain language of the provision and the meaning of the heading or title, the heading or title would not control the meaning which is clearly and plainly discernible from the language of the provision thereunder."

63. In Maqbool Vs. State of Uttar Pradesh & Anr. 12

Raichurmatham Prabhakar (supra) has been quoted with

approval. In paragraph 9 of the report in Maqbool (supra)

Hon'ble Supreme Court has observed as under:

"9. The title to the provision need not invariably indicate the contents of the provision. If the provision is otherwise clear and unambiguous, the title pales into irrelevance. On the contrary, if the contents of the provision are otherwise ambiguous, an aid can be sought from the title so as to define the provision. In the event of a conflict between the plain expressions in the provision and the indicated title, the title cannot control the contents of the provision. Title is only a broad and general indication of the nature of the subject dealt under the provision."

64. Hon'ble Supreme Court in Tata Power Company Ltd. Vs.

Reliance Energy Limited & Ors. 13 Has laid down that chapter

headings and marginal notes are parts of the Statute as they

have also been enacted by the Legislature and there is no doubt

(2019) 11 SCC 395

(2009) 16 SCC 659

Basavraj Page|58

93.22-PIL+.docx

that it can be used in aid of construing a statute. Paragraphs

89, 90, 93 and 95 of the report are extracted hereunder:

89. Chapter headings and the marginal notes are parts of the statute.

They have also been enacted by Parliament. There cannot, thus, be any doubt that it can be used in aid of the construction. It is, however, well settled that if the wordings of the statutory provision are clear and unambiguous, construction of the statute with the aid of "chapter heading"

and "marginal note" may not arise. It may be that heading and marginal note, however, are of a very limited use in interpretation because of its necessarily brief and inaccurate nature. They are, however, not irrelevant. They certainly cannot be taken into consideration if they differ from the material they describe.

90. We may notice some authorities on the subject at the outset. In Bennion on Statutory Interpretation, 5th Edn., Section 255, it is stated:

"where general words are preceded by a heading indicating a narrower scope it is legitimate to treat the general words as cut down by the heading".

Section 256 of the said treatise deals with "sidenote, heading or title", wherein it is stated:

"Use in interpretation.--Like anything else in what Parliament puts out as its Acts, a sidenote or heading is part of the Act, despite dicta to the contrary. It may therefore be used by the interpreter. 'No Judge can be expected to treat something which is before his eyes as though it were not there'. However, the sidenote or section heading is of very limited use in interpretation because of its necessarily brief and therefore possibly inaccurate nature."

It was commented:

"If the sidenote contradicts the text this puts the interpreter on inquiry; but the answer may be that the drafter chose an inadequate signpost, or neglected to alter it to match an amendment made to the clause during the passage of the Bill. Such facts are outside the knowledge of the interpreter, who must therefore adopt a rule not depending on them.

Modern Judges believe it proper to consider sidenotes or headings to sections, and gather what guidance they can from them. Thus Vinelott, J. said that the sidenote to the Income and Corporation Taxes Act, 1970, Section 488 (repealed) was a permissible and useful guide that threw light on the mischief at which the section was aimed. Upjohn, L.J. gave a precisely accurate indication of the role of the sidenote when he said:

'While the marginal note to a section cannot control the language used in the section, it is at least permissible to approach a consideration of its general purpose and the mischief at which it is aimed with the note in mind.'

Basavraj Page|59

93.22-PIL+.docx

The italicised words accurately show the relationship of this component to the informed interpretation rule. Earlier inconsistent dicta, a selection of which are now considered, must be treated as erroneous."

91. .......

92. ......

93. Chapter heading, therefore, is a permitted tool of interpretation. It is considered to be a preamble of that section to which it pertains. It may be taken recourse to where an ambiguity exists. However, where there does not exist any ambiguity, it cannot be resorted to. Chapter heading and marginal note, however, can be resorted to for the purpose of resolving the doubts.

94. ......

95. It is, however, evident from the decision of this Court in Indian Aluminium Co. v. Kerala SEB [(1975) 2 SCC 414 : AIR 1975 SC 1967] that the modern trend is to take into consideration the marginal note. It could be used, as has been held, in STO v. Ajit Mills Ltd. [(1977) 4 SCC 98 : 1977 SCC (Tax) 536] Relevance of marginal note was also taken note of in RameshChand v. State of U.P. [(1979) 4 SCC 776] In Bombay Dyeing and Mfg. Co. Ltd. (3) v. Bombay Environmental Action Group [(2006) 3 SCC 434] marginal note has been taken into consideration as an intrinsic part of the section. In Deewan Singh v. Rajendra Pd. Ardevi [(2007) 10 SCC 528 : (2007) 1 Scale 32] it has been held that the marginal note may be taken into consideration for the purpose of proper construction of the provision although there is no ambiguity. Sarabjit Rick Singh v. Union of India [(2008) 2 SCC 417 : (2008) 1 SCC (Cri) 449] follows Deewan Singh [(2007) 10 SCC 528 :

(2007) 1 Scale 32] .

65. Section 4 of the MLRC is prefixed with the heading

"constitution of revenue areas". Apart from other revenue

areas it also empowers the State Government to constitute or

alter the limits of a village or to alter its name. It is on account

of occurrence of the word "villages" in Section 4(iv) of MLRC that

it has been argued on behalf of the Petitioners that since the

word "village" as per Section (2)(43) includes a town or a city as

well; hence Section 4 of the MLRC will be applied in its full force

Basavraj Page|60

93.22-PIL+.docx

for the purposes of altering the name of a city as well. However,

we have already noted above that a town or a city is the concept

distinct to the concept of a revenue area, in as much the concept

of a town or a city is intertwined with the concept of units of

local self-governance. Even otherwise Section 2 of the MLRC

commences with the phrase "unless the context otherwise

requires". Thus, it becomes ambiguous to deduce that village

will include a city or a town as well; having regard to the very

idea and concept of a city or a town as an urban local self-

governance unit.

66. In our opinion, on account of occurrence of the phrase

"context otherwise requires' in Section 2of the MLRC and

also because Section 4 of the said Act is prefixed with the

heading "constitution of revenue areas", reading a city or a

town in the phrase "village" occurring in Section 4 of the MLRC

will not be permissible. Section 4 clearly speaks about the

constitution of revenue areas. The context in which the word

"villages" occurs in Section 4 do not permit us to come to a

conclusion that even a city or a town will be included in the word

"village" occurring in Section 4.

Basavraj                                                                Page|61





                                                          93.22-PIL+.docx



67. As already noticed above, heading or title prefixed to a

section of a statute becomes crucial to interpret a particular

word or phrase occurring in the said section in case the meaning

of the said phrase or word is not clearly decipherable. Keeping

this principle of interpretation in view, we are of the considered

opinion that a city or a town cannot be read into the phrase

"village" occurring in Section 4 of the MLRC for the reason that

Section 4 of the MLRC is prefixed with the title "constitution of

revenue areas".

68. Thus, in view of the aforesaid, so far as naming / renaming

or altering the name of a city or a town is concerned, even the

provisions contained in Section 4 of the MLRC do not provide any

statutory framework.

69. As regard naming / renaming or altering the name of a

revenue area is concerned, Section 4 of the MLRC is

unequivocally clear according to which such alteration of name of

revenue area can be done after following the procedure as

prescribed in Sub Section (iv) of Section 4 of the MLRC.

70. Having reflected upon the issue as to whether any

Basavraj Page|62

93.22-PIL+.docx

statutory framework exists in altering the name of a city or

revenue area as above, we will now examine as to whether the

procedure prescribed for altering the name of revenue areas,

both in Aurangabad and Osmanabad in terms of the provisions

contained in Section 4 of the MLRC has been followed or not. It

is not in dispute that prior to issuance of final Notifications

renaming the revenue areas of Aurangabad and Osmanabad as

Chhatrapati Sambhajinagar and Dharashiv, respectively, a draft

Notification as per Section 4(4) of MLRC and Section 24 of the

General Clauses Act was issued inviting objections and

suggestions against the proposed alteration of name. It is also

not in dispute that such suggestions and objections were

considered and only then final Notifications in respect of various

revenue areas such as division, district, sub division, taluka and

village have been issued by the State Government.

71. A feeble attempt has been made by the Petitioners to

submit that though objections were raised to the proposed

alteration in the name of revenue areas pursuant to the draft

Notification issued under Section 4(4) of the MLRC, they have

not been considered or taken into account by the State

Government. Learned Advocate General has denied such

Basavraj Page|63

93.22-PIL+.docx

allegations and has submitted that due consideration was made

to the objections and suggestions received pursuant to the draft

Notification issued under Section 4(4) of the MLRC. Reasons for

accepting the objections or suggestions or rejecting the same is

an issue which in our opinion lies in the administrative realm of

the State Government as it is the competent authority of the

State Government which has to consider such objections and

suggestions. Once consideration has been made after issuance

of the draft Notification, we do not have any reason to disbelieve

that due consideration to such objections or suggestions were

not given by the State Government before issuing the final

Notifications.

72. Another argument based on Section 4(1)(vi) of the MLRC

has been raised on behalf of the Petitioners and the ground

taken in this regard is that the action to alter the name of a

revenue area can arise only in case of alteration of boundaries or

limits of any revenue area and not otherwise. In other words, it

has been argued on behalf of the Petitioners that power vested

under Section 4(1)(vi) of the MLRC in the State Government to

alter the name of revenue area is not independent; rather it is

dependent on the power to alter the limits or boundaries of such

Basavraj Page|64

93.22-PIL+.docx

revenue areas.

73. We have given our conscious consideration to the aforesaid

argument made by the learned Counsel representing the

Petitioners, however, we find ourselves unable to agree with

such submissions for the reason of the language in which Section

4(1)(vi) of the MLRC is couched. Section 4(1)(vi) empowers the

State Government to alter the limits of any such revenue area.

The occurrence of the word "such revenue area" at the first place

in the said provision refers to the revenue areas as specified in

sub clause (i)(ii)(iii)(iv) and (v) of Section 4(1) of the MLRC. It

even empowers the State Government to alter the limits of any

such revenue area which is constituted by amalgamation or

division or in any other manner whatsoever. The word

"whatsoever" is followed by a comma (,) and is further followed

by the words "or abolish any such revenue area". Occurrence of

the words "abolish any such revenue area" appearing in Section

4(1)(vi) relates to abolishing the revenue areas specified in sub

Section (i) to (v) of Section 4(1) of the Act. The provision for

empowering to alter the limits of revenue areas by

amalgamation or division specifically empowers the State

Government to abolish such a revenue area and further to name

Basavraj Page|65

93.22-PIL+.docx

it. The word "and" occurring after the words "or abolish any

such revenue area" and "may name" conjoins these two phrases

with the phrase which follows the word "and" i.e. "alter the name

of any such revenue area". Thus, once the limits of any such

revenue area is altered by amalgamation or its division or if it is

abolished, under Section 4(1)(vi) provides for such revenue area

with altered limits to be named afresh. The phrase occurring in

this provision "and alter the name of any such revenue area", in

our considered opinion, is related to all revenue areas specified

in clause (i) to (v) of Section 4(1) of the MLRC.

74. Even otherwise, in our opinion, the power of alteration of a

name of any object (in this case revenue areas) is intrinsic in the

power to name such an object. If an authority is empowered

under the statutory provisions to name a revenue area, there

cannot be any reason to deny such power to the same authority

for altering or changing its name. To this extent, we are also of

the opinion that issue of alteration of name of a revenue area or

even of a city or a town is not justiciable for the reason that the

courts lack the requisite tool to adjudicate such an issue in

absence of any judicially manageable or discoverable standard.

As to by what name a particular object is to be known cannot be

Basavraj Page|66

93.22-PIL+.docx

judicially reviewed unless the name so proposed is atrocious.

The Division Bench of this Court in the case of Mohd. Mustaq

Ahemad (supra) has already repelled the argument that the

State Government is empowered to alter the name of a revenue

area only in case of alteration of its limits by amalgamation or

division and to the said extent we are in respectful agreement

with the view taken by the Division Bench in the said case.

75. Thus, we have no hesitation to conclude that so far as the

challenge made by the Petitioners to rename the revenue areas

of Aurangabad and Osmanabad to Chhatrapati Sambhajinagar

and Dharashiv, respectively, is concerned, the statutory

provisions contained in Section 4 of the MLRC have been

followed and in absence of any procedural flaw, we are unable to

subscribe to the submissions made by the Petitioners.

76. We shall now deal with the challenge made to the

impugned Notification, whereby, names of Aurangabad and

Osmanabad cities have been changed to Chhatrapati

Sambhajinagar and Dharashiv.

77. We have concluded above on the basis of discussions

Basavraj Page|67

93.22-PIL+.docx

already made that for naming/renaming or altering the name of

a city there does not exist any statutory framework. The

submission based on Section 4 and Section 2(43) of the MLRC

for asserting that even for changing the name of a city or a town

the procedure as prescribed under Section 4 of the MLRC should

be followed, has already been considered and repelled by us.

Though adherence to the guidelines issued by the Central

Government, dated 11th September 1953 has been pleaded on

behalf of the State - Respondents by saying that the guidelines

have been followed, however, the Petitioners have failed to point

out any statutory provision to which such guidelines can be said

to be referable. The guidelines appear to have been issued by

the Central Government for general guidance and are general in

nature and hence any consideration of the opinion and material

provided by the State Government to the Central Government on

the basis of which No-Objection Certificate has been issued by

the Central Government, in our opinion, need not be gone into.

78. Two provisions of the Maharashtra General Clauses Act,

1904, which are relevant for our discussion in this matter, may

also be referred to. Section 14 of the Act of 1904 provides that

if by any Act any power is conferred on the Government then

Basavraj Page|68

93.22-PIL+.docx

that power may be exercised from time to time as the occasion

requires. Section 14 of the Act of 1904 is quoted hereunder:

"14. Where, by any Bombay Act or Maharashtra Act made after the commencement of this Act any power is conferred on any Government, then that power may be exercised from time to time as occasion requires."

79. Section 21 of the Act of 1904 states that where, by any

Act, a power to issue notifications, orders, rules or by-laws is

conferred, then that power includes a power to add, to amend,

to vary or rescind any notifications, orders, rules or by-laws so

issued. Section 21 of the Act of 1904 runs as under:

"21. Where, by any Bombay Act or Maharashtra Act, a power to issue notifications, orders, rules or by-laws is conferred, then that power includes a power, exercisable in the like manner and subject to the like sanction and conditions (if any), to add to, amend, vary or rescind any notifications, orders, rules or by-laws, so issued."

80. Thus, Section 14 as quoted above deals with exercise of a

power from time to time as and when any such occasion arises.

Section 21 provides that power to issue notifications, or rules or

power to make orders under an enactment includes the power to

amend, to add, to vary or rescind such notification/ order/ rules/

by-laws. The provisions of Section 21 of the Act of 1904

primarily contain a rule or interpretation and accordingly, if we

apply the said principle enunciated in Section 21 read with

Section 14 of the Act of 1904, our conclusion is that the power

conferred on the State Government under Section 4 of the MLRC

Basavraj Page|69

93.22-PIL+.docx

to name a revenue area by issuing a notification will include the

power to alter or vary the same as well.

81. Hon'ble Supreme Court in the case of Shree Sidhbali

Steels Ltd. v. State of U. P.14, while dealing with somewhat

similar provisions contained in Sections 14 and 21 of the Uttar

Pradesh General Clauses Act, has held that the principle laid

down in Section 21 is of general application and the power to

rescind mentioned in Section 21 is without limitations or

conditions. It has further been held that it was not a power so

limited as to be exercised only once. The Hon'ble Supreme

Court has further held that by virtue of Sections 14 and 21 of the

Uttar Pradesh General Clauses Act when a power is conferred on

an authority to do a particular act, such power shall include

power to withdraw, modify or amend or cancel the notification

earlier issued. Law in this regard has been summarized by

Hon'ble Supreme Court in Shree Sidhbali Steels Ltd. (supra)

which is extracted hereinbelow:

36. It may be mentioned that the Electricity (Supply) Act, 1948 was enacted by Parliament to provide for the rationalisation of the production and supply of electricity and generally for taking measures conducive to electrical development. The Electricity (Supply) Act, 1948 being a Central Act, the provisions of Sections 14 and 21 of the General Clauses Act, 1897 would be applicable. Section 14 of the General Clauses Act, 1897 reads as under:

2011 SCC OnLine SC 213

Basavraj Page|70

93.22-PIL+.docx

"14. Powers conferred to be exercisable from time to time .--

(1) Where, by any Central Act or Regulation made after the commencement of this Act, any power is conferred, then, unless a different intention appears, that power may be exercised from time to time as occasion requires.

(2) This section applies also to all Central Acts and Regulations made on or after the fourteenth day of January, 1887."

Whereas Section 21 of the General Clauses Act, 1897 reads as under:

"21. Power to issue, to include power to add to, amend, vary or rescind, notifications, orders, rules or bye-laws.--

Where, by any Central Act or Regulation, a power to issue notifications, orders, rules or bye-laws is conferred, then that power includes a power, exercisable in the like manner and subject to the like sanction and conditions (if any) to add to, amend, vary or rescind any notifications, orders, rules or bye-laws so issued."

37. Section 14 deals with the exercise of a power successively and has no relevance to the question whether the power claimed can at all be conferred. By Section 14 of the General Clauses Act, 1897, any power conferred by any Central enactment may be exercised from time to time as occasion arises, unless a different intention appears in the Act. There is no different intention in the Electricity (Supply) Act, 1948. Therefore, the power to issue a notification under Section 49 of the Act of 1948, can be exercised from time to time if circumstances so require.

38. Section 21 is based on the principle that power to create includes the power to destroy and also the power to alter what is created. Section 21, amongst other things, specifically deals with power to add to, amend, vary or rescind the notifications. The power to rescind a notification is inherent in the power to issue the notification without any limitations or conditions. Section 21 embodies a rule of construction. The nature and extent of its application must be governed by the relevant statute which confers the power to issue the notification, etc. However, there is no manner of doubt that the exercise of power to make subordinate legislation includes the power to rescind the same. This is made clear by Section 21. On that analogy an administrative decision is revocable while a judicial decision is not revocable except in special circumstances. Exercise of power of a subordinate legislation will be prospective and cannot be retrospective unless the statute authorises such an exercise expressly or by necessary implication.

39. The principle laid down in Section 21 is of general application. The power to rescind mentioned in Section 21 is without limitations or conditions. It is not a power so limited as to be exercised only once. The power can be exercised from time to time having regard to the exigency of time. When by a Central Act power is given to the State Government to give some relief by way of concession and/or rebate to newly-established industrial units by a notification, the same can be curtailed and/or withdrawn by issuing another notification under the same provision and such exercise of power cannot be faulted on the ground of promissory estoppel.

Basavraj                                                                     Page|71





                                                           93.22-PIL+.docx


40. It would be profitable to remember that the purpose of the General Clauses Act is to place in one single statute different provisions as regards interpretations of words and legal principles which would otherwise have to be specified separately in many different Acts and Regulations. Whatever the General Clauses Act says whether as regards the meaning of words or as regards legal principles, has to be read into every statute to which it applies. Further, power to curtail and/or withdraw the notification issued under Section 49 of the Electricity (Supply) Act, 1948 giving rebate is implied under Section 49 itself on proper interpretation of Section 21 of the General Clauses Act. Therefore, this Court is of the firm opinion that, power to curtail and/or withdraw the notification issued under Section 49 of the Electricity (Supply) Act, 1948, granting certain benefits, was available to the Respondents.

41. By virtue of Sections 14 and 21 of the General Clauses Act, when a power is conferred on an authority to do a particular act, such power can be exercised from time to time and carries with it the power to withdraw, modify, amend or cancel the notifications earlier issued, to be exercised in the like manner and subject to like conditions, if any, attached with the exercise of the power. It would be too narrow a view to accept that chargeability once fixed cannot be altered. Since the charging provision in the Electricity (Supply) Act, 1948 is subject to the State Government's power to issue notification under Section 49 of the Act granting rebate, the State Government, in view of Section 21 of the General Clauses Act, can always withdraw, rescind, add to or modify an exemption notification. No industry can claim as of right that the Government should exercise its power under Section 49 and offer rebate and it is for the Government to decide whether the conditions are such that rebate should be granted or not."

82. In view of the aforesaid principle laid down by the Hon'ble

Supreme Court based on the purport of Sections 14 and 21 of

the Uttar Pradesh General Clauses Act, we are of the opinion

that since Sections 14 and 21 of the Act of 1904 are similarly

worded, the power to name a revenue area in terms of Section

4(1)(vi) of the MLRC will include the power to alter or vary the

same as well.

83. Much emphasis has been laid by the learned Counsel for

the Petitioners on the judgment of the Hon'ble Supreme Court in

the case of Ashwini Kumar Upadhyay (supra). In this

Basavraj Page|72

93.22-PIL+.docx

regard, we may observe that a Writ Petition was filed by Ashwini

Kumar Upadhyay before the Hon'ble Supreme Court with the

prayers that the Home Minister of the Government of India be

directed to constitute a "Renaming Commission" to find out

"original" names of ancient historical, cultural and religious

places which were named by foreign invaders to maintain

sovereignty and to secure right to dignity, right to religion and

right to culture.

Another prayer made in the said Writ Petition was that the

Archaeological Survey of India be directed to conduct research

and publish the initial names of historical, cultural and religious

places, which were renamed by foreign invaders. The Petitioner

had also prayed that the direction be issued to the Central and

State Governments to update their records and mention the

"original" names of ancient historical, cultural and religious

places. It is in the background of these prayers that certain

observations have been made by the Hon'ble Supreme Court and

the reliefs prayed for in the said Writ Petition have been denied

and accordingly, the observations are to be read and understood

in the context in which they were made by the Hon'ble Supreme

Court. However, in the instant case, the prayer is not for

Basavraj Page|73

93.22-PIL+.docx

renaming; rather challenge is to the Notifications issued by the

State Government whereby the names of cities and revenue

areas have been changed. The said change, as observed above,

so far as renaming the revenue area is concerned has

precipitated on account of Notifications issued by the State

Government in terms of the statutory scheme embodied in

Section 4 of the MLRC. Thus, we are of the opinion that though

there cannot be any quarrel with the observations made by the

Hon'ble Supreme Court in Ashwini Kumar Upadhyay (supra),

however, the same cannot be taken aid of for acceding to the

prayers made in these Writ Petitions which primarily are for

quashing the impugned Notifications.

84. It has also been urged by the learned Counsel appearing

for the Petitioners, rather emphatically, that the judgment of the

coordinate bench of this Court in the case of Mohd. Mustaq

Ahemad (supra) needs to be revisited. However, we do not

find any force in the said submission for the reason, firstly, that

Mohd. Mustaq Ahemad (supra) holds that power to rename

or alter the name of a revenue area under Section 4 of the MLRC

is independent of the power to alter the boundaries of such

revenue areas. We have already expressed our respectful

Basavraj Page|74

93.22-PIL+.docx

agreement with the said view taken in Mohd. Mustaq Ahemad

(supra).

And secondly, as far as the submission that Section 4(vi) of

the MLRC will apply in respect of change of name of city is

concerned, we find that the said observations were made by the

Division Bench in Mohd. Mustaq Ahemad (supra) on the basis

of the statement made before Court by the learned Government

Pleader that as per the definition of "village" given in Section

2(3) of the MLRC, "village" includes a town or a city and it is in

these circumstances the judgment in the case of Mohd. Mustaq

Ahemad (supra) observes that, "therefore, section 4 is a

declaration of executive power of the State to name or rename

of any revenue area either be it division, district, sub division,

taluka or a village which includes town or city". However, while

making such declaration various provisions including the

provisions of Act of 1949, Act of 1965 and Part IX-A of the

Constitution of India, were not placed before the Court, neither

these provisions have been discussed. Accordingly, in the facts

of the present case, we are of the considered opinion that

Mohd. Mustaq Ahemad (supra) does not constitute a binding

precedent for want of consideration of various statutory and

Basavraj Page|75

93.22-PIL+.docx

constitutional provisions; neither does it require a re-visit by this

Court.

(F) CONCLUSION:

85. In view of the discussions made and reasons given, we

have no hesitation to conclude that the impugned Notifications

issued by the State Government renaming Aurangabad and

Osmanabad cities as Chhatrapati Sambhajinagar and Dharashiv

cities and the revenue areas of Aurangabad and Osmanabad to

revenue areas as Chhatrapati Sambhajinagar and Dharashiv, do

not suffer from any illegality or any other legal vice and thus, no

interference in the impugned Notifications is warranted.

86. The petitions, being bereft of any merit, are hereby

dismissed.

87. However, there will be no order as to costs.

88. All interim applications stand disposed of.

(ARIF S. DOCTOR, J.)                     (CHIEF JUSTICE)




Basavraj                                                         Page|76





 

 
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