Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramakant Rajaram Godse And Ors vs Ganesh Mohan Sonavane And Ors
2024 Latest Caselaw 26154 Bom

Citation : 2024 Latest Caselaw 26154 Bom
Judgement Date : 4 October, 2024

Bombay High Court

Ramakant Rajaram Godse And Ors vs Ganesh Mohan Sonavane And Ors on 4 October, 2024

Author: G.S. Kulkarni

Bench: G.S. Kulkarni

 2024:BHC-AS:40659-DB


                                                                            AS-WP-13497-2024=IA-F.docx




                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                             CIVIL APPELLATE JURISDICTION
                                              WRIT PETITION NO. 13497 OF 2024
                       1. Ganesh Mohan Sonavane
         Digitally
         signed by
         SHRADDHA
                       2. Sonal Viju Dodake (after marriage name)
SHRADDHA KAMLESH
KAMLESH TALEKAR
TALEKAR  Date:
                          (Sonal Mohan Sonavane)                                       .. Petitioners
         2024.10.14
         18:55:06
         +0530
                           Versus
                       1. The Sub-Divisional Officer,
                          Panvel, Acting as Land Acquisition Officer
                       2. Smt. Savita Kumari Chopra
                       3. Jyoti Kashinath Vairagar
                       4. State of Maharashtra
                       5. Bipin Trilokchand Kothari
                       6. Smt. Sunanda Subhash Kothari
                       7. Mukund Namdeorao Hatote
                       8. Avinash Tukaram Sanas                                        ..Respondents

                                                     WITH
                                      INTERIM APPLICATION NO. 13528 OF 2024
                                                       IN
                                         WRIT PETITION NO. 13497 OF 2024

                      1.     Mr. Ramakant Rajaram Godse,

                      2.     Mrs. Santosh Subhash Singh
                      3.     Mr. Ankush Sitaram Jadhaw
                      4.     Mr. Hitesh Vitthal Bhopi                                  ...Applicants

                      In the matter between :

                      1.     Shri Ganesh Sonavane
                      2.     Sonal Viju Dodake (after marriage name) (Sonal
                             Mohan Sonavane)                                           ...Petitioners
                             Versus
                      1.     The Sub-Divisional Officer,
                             Panvel, Acting as Land Acquisition Officer & Ors.         ...Respondents


                                                            Page 1 of 9
                                                          October 4, 2024




                           ::: Uploaded on - 14/10/2024                     ::: Downloaded on - 20/10/2024 04:13:35 :::
                                                             AS-WP-13497-2024=IA-F.docx



                                      WITH
                   INTERIM APPLICATION NO. 13530 OF 2024
                                       IN
                        WRIT PETITION NO. 13497 OF 2024
   1.      Jivraj Harilal Devda                         .. Applicants/
                                                        Intervenors
   2.      Mr. Rohit Ramchandra Patil
           In the matter between :

   1.      Shri Ganesh Sonavane

   2.      Sonal Viju Dodake (after marriage name)
           (Sonal Mohan Sonavane)                                      ...Petitioners


      Versus
    1. The Sub-Divisional Officer,
        Panvel, Acting as Land Acquisition Officer & Ors.              ...Respondents



   Mr. Vijay Killedar, for Petitioners.
   Mr. Shardul Singh a/w. Ms. Sayali Sawant, for Applicants.
   Ms. M.S. Bane, AGP for Respondent No.1-State.
   Mr. Ashutosh Kulkarni i/b Akshay Kulkarni, for Respondent No.2.
   Mr. Y.S. Jahagirdar, Senior Advocate a/w. Mr. Suresh Sabrad, Mr.
   Jeethendra Sachhdev, Mr. Amey Sawant, Ms. Gracy Saldanha, Mr.
   Abubakar Patel and Pratik Sabrad i/b JS Legal, for respondent Nos. 5
   and 6.



                       CORAM       : G.S. KULKARNI &
                                       SOMASEKHAR SUNDARESAN, JJ.
                       Date        : October 4, 2024


Oral Judgement (Per, Somasekhar Sundaresan J.):



                                          October 4, 2024
Shraddha Talekar, PS





                                                               AS-WP-13497-2024=IA-F.docx



1. Rule. Rule made returnable forthwith. Learned Counsel for the

Respondents waive service. By consent of the parties, heard finally.

2. This Writ Petition essentially seeks a direction to quash and set aside

a decision dated February 2, 2024 by the Land Acquisition Officer not to refer

the disputes raised by the Petitioners in connection with apportionment of

compensation for land acquired for purposes of a State Highway, to the

Reference Court / Authority under Section 19C(4) of the Maharashtra

Highways Act, 1955 ("the Act"). Interim Application No. 13528 of 2024 and

Interim Application No. 13530 of 2024, are applications for intervention by

other landowners who had acquired rights in the land from the parties against

whom the Petitioners claim, some portion of the land now acquired by the Land

Acquisition Officer, seeking to be heard before this Petition is adjudicated.

3. The Petitioners claim that various parcels of land listed in Paragraph

No.4 of the Petition represent properties in which they have an interest by

reason of inheritance. The said properties were originally owned by one Mr.

Ganesh Oze, on whose demise on January 20, 1945, two daughters and a widow

became entitled to the properties. The Petitioners claim through one such

daughter. According to the Petitioners, the maternal grandmother, namely,

Mrs. Shardabai Ganesh Oze had executed a will dated December 31, 2010 in

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

the erroneous belief that she was the exclusive owner of all the properties in

question, to bequeath the properties in favour of Respondent No.2, the other

daughter.

4. According to the Petitioners, their mother passed away on March, 22,

2013, while their grandmother who wrote the will passed away on September

22, 2014. It is on the basis of the said will that the names of the Respondents

came to be mutated in the record of rights vide various mutation entries relating

to the subject properties. Ten separate appeals under the Maharashtra Land

Revenue Code, 1966 ("MLRC") were preferred challenging the mutation

entries resulting in the mutation entries being set aside by judgment and order

dated July 24, 2017 passed by a Sub-Divisional Officer, Panvel in RTS Appeal

No. 136 to 146 of 2016. Second appeals under the MLRC led to the quashing

of the mutation entries being upheld vide orders dated January 20, 2020.

Revision applications before the Divisional Commissioner, Konkan Division too

came to be dismissed on January 10, 2022. A second revision under the MLRC

before the Revenue Minister came to be allowed on June 8, 2022, thereby

reinstating the mutation entries. A review application of the Revenue Minister's

decision, with an application for condonation of delay of five days is pending.

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

5. The Petitioners also submit that proceedings between the Petitioners and

the second daughter of Mr. Ganesh Oze, namely, Savita Kumari Chopra,

Respondent No.2 are pending before the Civil Court, Panvel. Proceedings for

grant of probate had been taken out leading to a probate certificate being

granted on August 19, 2017. Proceedings for revocation of the probate

certificate have been filed by the Petitioners and are pending till date. Likewise,

Regular Civil Suit No. 82 of 2018 has been filed by Respondent No.2 seeking

declaration of ownership of the subject properties, on the basis of the probate,

pursuant to the will dated December 31, 2010, and is pending. The Petitioners

have filed a counter-claim, also seeking declaration in connection with the

properties.

6. These properties include the land parcels that were acquired under the

Maharashtra Highways Act, 1955 for purposes of the Virar-Alibaug Multimodal

Corridor Highway, a State Highway.

7. The Petitioners have contended before the Land Acquisition authorities

that they are entitled to 50% of the compensation payable in respect of the land

so acquired. The Land Acquisition Officer, Respondent No.1, rejected the

objections raised by the Petitioners vide their representations dated September

15, 2023 and September 25, 2023 holding that without sufficient documentary

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

evidence, the Petitioners had not made out a case for grant of any relief. The

orders rejecting the objections came to be passed on February 2, 2024, which

are the orders impugned in the present Petition.

8. This Division Bench disposed of Writ Petition filed by a Company called

U.S. Infra Housing Pvt. Ltd. through an "authorised person" 1, wherein without

examining the merits of rival contentions, the Petitioner was granted liberty to

move an application before the Sub-Divisional Officer, Panvel along with all

relevant material to make out a claim, if any, in respect of land acquisition. So

also, the Petitioners had also moved Writ Petition No. 6285 of 2024 which also

came to be disposed of as withdrawn allowing the Petitioners to file a fresh and

proper petition, granting ad-interim protection against not disturbing the

compensation amount for a period of 15 days. Pursuant to such liberty, the

present Petition has been filed. Such protection has continued till date.

9. We have heard Learned Counsel for the parties and have examined the

record with their assistance. Section 19C(3) of the Act indeed provides that

where several persons claim to be interested in the amount deposited in respect

of the land acquired, the Land Acquisition Officer shall determine the persons,

who in his opinion, are entitled to receive the amount payable to each of them.

Writ Petition No. 12658 of 2024 dated September 19, 2024 (U.S. Infra Housing Pvt. Ltd. Vs. Sub-Divisional Officer, Panvel & 3 Ors.)

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

Section 19C(4) of the Act provides that if any dispute arises, as to

apportionment of such amount or any part of such amount, the Land

Acquisition Officer shall refer the dispute to the principal Civil Court of original

jurisdiction in the place where the land is situated. In the case at hand, in our

opinion, once again, without expressing any opinion on the merits of the case, it

is evident and writ large on the face of the record, that there is a dispute among

the parties over ownership and title to the land acquired for the purposes of the

State Highway. Various strands of the dispute are at various stages before

various fora. Suffice it to say that disputes indeed exist and are pending, among

the parties.

10. Evidently, there is a dispute over entitlement to the properties in

question. The entitlements claimed may be with or without merit, but that

position would be determined in the outcome of the proceedings involved in the

dispute. The dispute over entitlements, necessarily translates into a

consequential dispute over apportionment of the compensation amount.

Therefore, we are of the view that the appropriate course of action that the Land

Acquisition Officer, Respondent No.1 ought to have taken, was to make a

reference of such dispute to the jurisdictional Civil Court. Since such reference

has not been made, we are of the view, without expression of any opinion on the

merits of the matter, that it would only be proper to direct Respondent No.1 to

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

make a reference of the dispute over apportionment of compensation to the

Civil Court having territorial jurisdiction over the lands in question, under

intimation to the Petitioners and all the other Respondents, including the

intervenors. The intervenors in this Writ Petition are at liberty to adopt such

proceedings as advised before the Civil Court.

11. The Respondents claiming through the other daughter and under the

will of the grandmother have submitted that the Petitioners are only claiming

50% of the compensation amount and therefore, they ought to be permitted to

withdraw the undisputed portion of their compensation. The intervenors have

submitted that their purchase is bona fide and for value and there should be no

dispute over their portion of the compensation due pursuant to the land

acquisition. These parties are at liberty to make an appropriate application to

that effect for withdrawal of an undisputed compensation, if any, and make all

such submissions before the jurisdictional Civil Court to which the reference is

being made. The Civil Court may pass appropriate orders as the facts,

circumstances and equities, warrant. In exercise of our writ jurisdiction, we do

not believe it is appropriate to pronounce upon such facets of the matter, when

the law has conferred jurisdiction on the Civil Court to which reference is to be

made. All contentions of all parties are kept open for adjudication by the Civil

Court. We have restricted ourselves to answering the question of whether the

October 4, 2024 Shraddha Talekar, PS

AS-WP-13497-2024=IA-F.docx

Land Acquisition Officer, Respondent No. 1 was right in refusing to refer the

matter to the Civil Court, which it was incumbent on him to do.

12. Since ad-interim relief came to be granted on this Petition, liberty is

given to the Petitioners to take out an interim application before the Civil Court

in question, within a period of two weeks from the reference to the Civil Court,

being intimated to them. The interim relief currently in place shall continue

until disposal of such application for interim relief, if any, that may be filed

before the Civil Court. If the Petitioners do not obtain any interim relief from

the Civil Court before the expiry of four weeks from the date of filing such

interim application, the protection being by this Court would stand vacated.

13. Rule is made absolute in the aforesaid terms. The Writ Petition is

disposed of. No costs.

14. As a result, any other interim/civil application relating to this Petition too

is hereby finally disposed of.

[ SOMASEKHAR SUNDARESAN, J.]                                        [G.S. KULKARNI, J.]





                                             October 4, 2024
Shraddha Talekar, PS





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter