Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mr. Sudhir Madhavrao Kudale And Ors vs Union Of India Through Secretary, ...
2024 Latest Caselaw 26379 Bom

Citation : 2024 Latest Caselaw 26379 Bom
Judgement Date : 15 October, 2024

Bombay High Court

Mr. Sudhir Madhavrao Kudale And Ors vs Union Of India Through Secretary, ... on 15 October, 2024

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

 2024:BHC-AS:40876-DB


                                                                                   WP-6028-2021-J-F.doc


                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION
                                        WRIT PETITION NO. 6028 OF 2021
                                                    WITH
         Digitally
                                    INTERIM APPLICATION NO. 20397 OF 2022
         signed by
         SHRADDHA
                                                 (FOR STAY)
SHRADDHA KAMLESH
KAMLESH TALEKAR                                      IN
TALEKAR  Date:
         2024.10.15
         18:50:54
                                        WRIT PETITION NO. 6028 OF 2021
         +0530


                       1. Sudhir Madhavrao Kudale
                      Since deceased through LRs
                      1/A. Maya Sudhir Kudale
                           Age : Adult, Occ : Homemaker,

                      1/B. Omkar Sudhir Kudale
                           Age : Adult, Profession : Advocate

                      1/C. Riya Sudhir Kudale
                           Age : Adult, Occ : Service

                          R/at : Room No.1, Vishal Chawl,
                          Khedshivapur, Tal- Khed,
                          Dist. Pune 412 205

                      2. Mr. Nitin Madhavrao Kudale,
                      Age : 50 years; Occ : Business;
                      Residing at : Room-1, Vishal Chawl,
                      Khed Shivapur, Taluka- Khed, Pune 412 205

                       3. Mrs. Sujata Sanjay Ladkat
                      Age : Adult, Occ : Homemaker                              ...Petitioners
                      R/at : Lodha Paradise, Thane

                      4. Mrs. Rohini Kiran Borawake



                                                           Page 1 of 12

                                                         October 15, 2024
Shraddha




                          ::: Uploaded on - 15/10/2024                      ::: Downloaded on - 16/10/2024 00:19:31 :::
                                                                            WP-6028-2021-J-F.doc


             Age : Adult, Occ : Homemaker
             R/at : Hadapsar, Pune - 411 013


                 Versus

           1. Union of India
            Through Secretary,
            Ministry of Road Transport & Highways
            Government of India

           2. National Highways Authority of India
            (Ministry of Road Transport & Highways
            Government of India)
            Through Project Director-PIU (MC)

           3. State of Maharashtra
            Through the Secretary,
            Department of Urban Development,
            M.S. Mantralaya, Mumbai - 400 001.



           4. Special Land Acquisition Officer No.17

           5. Special Land Acquisition Officer No.2

           6. Competent Authority /
            The Dy. Collector (Land Acquisition)

           7. The Collector, Pune

           8. The Sub-Division Officer,




                                                   Page 2 of 12

                                                 October 15, 2024
Shraddha




                  ::: Uploaded on - 15/10/2024                      ::: Downloaded on - 16/10/2024 00:19:31 :::
                                                                               WP-6028-2021-J-F.doc


           9. Public Works Department
            Through Executive Engineer                                     ...Respondents



                Mr. Nikhil Dongre, a/w Omkar Kudale, for Petitioners.
                Mr. Ashutosh Misra, for Respondent N0.1-UoI.
                Mr. S.S. Varma, i/b Sandeep S. Ladda, for Respondent No.2.
                Mr. R.M. Shinde, AGP, for Respondent No.3-State.


                           CORAM             : G. S. KULKARNI & &
                                              SOMASEKHAR SUNDARESAN, JJ.
                           Reserved on : July 04, 2024
                           Pronounced on : October 15, 2024


           JUDGMENT:

(Per Somasekhar Sundaresan, J.)

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

Respondents waives service. By consent of the parties, this Writ Petition was

taken up for final hearing and disposal.

2. This Writ Petition has been filed by landowners who claim to have

owned a building called Shantiniketan located in Gat / Survey number 336

adjoining National Highway No. 4 (" NH-4") in Village Shriramnagar, Khed

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

Shivapur, TalukaHaveli, District Pune, which they claim was acquired and

demolished at the behest of the National Highways Authority of India

("NHAI") without following due process of law in the course of widening the

NH-4, with no compensation having been paid to the Petitioners for the

acquisition of the building.

3. According to the Petitioners, Shantiniketan comprised four stories and

has been in existence since 1973-741. Originally, Mr. Madhavrao Laxmanrao

Kudale and Mrs. Nalini Madhavrao Kudale owned the property. The

Petitioners are the offspring of this couple. In the course of the proceedings,

Petitioner No. 1 expired and his three offspring came to be substituted as

legal heirs in his place.

4. At the time of filing the Petition (July 2020), the Petitioners brought to

bear evidence that Shantiniketan building had been demolished, and it was

the specific pleading of the Petitioners that they had been rendered homeless.

However, an Interim Application No. 20397 of 2022 (" Interim Application")

Annexure 'W' to the Writ Petition is a Valuation Report dated February 12, 2007 issued by SRM Associates which indicates ground and first floor of Shantiniketan building was constructed in the year 1973-74 and subsequently it was developed by another two floors in the year 1988-89.

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

was filed in December 2022 stating that the Respondents would "further

demolish" the structure on the premise that it is an encroachment. The

Petitioners pleaded that the earlier demolition had been a partial demolition,

and earlier only the commercial structure on Gat No. 336 had been

demolished, and that now the residential structure was being demolished.

Since on December 5, 2022 the Learned Counsel representing NHAI sought

time to take instructions to adjust equities, a Division Bench of this Court

directed that no further demolition should be undertaken by the

Respondents, and no further construction should be undertaken by the

Petitioners. That arrangement has continued till date.

5. We have heard Learned Counsel for the parties, who have taken us

through the record. It is a matter of record that a notice for land acquisition

was issued on August 1, 2003 under the National Highways Act, 1956 (" NH

Act") inviting objections from landowners in connection with widening of

NH-4, which connects Pune with Satara. Eventually an award came to be

passed on December 10, 2004 covering acquisition for widening of the

highway by 37.5 metres from left side of the road (towards Pune) and 22.5

metres from the right side of the road (towards Satara).

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

6. The Petitioners state that they filed objections on January 25, 2005 and

multiple owners of structures made representations and that it was decided

to curtail the acquisition to a width of 30 metres on each side from the centre

of the road. On this basis, it is the averment of the Petitioners that such

curtailment covered another structure owned by them, namely, Sudhir

Automobiles, but not the Shantiniketan building.

7. According to the Petitioners' claim, thereafter, for the first time, on

May 12, 2015, a notice came to be issued under Section 3D of the NH Act,

after a lapse of 10 years since the acquisition of Gat No. 336. After this stage,

the Petitioners state, they were driven from one Special Land Acquisition

Officer to another, without clarity on which officer was responsible for the

acquisition being undertaken. According to the Petitioners, Shantiniketan

was demolished in 2016 in front of their eyes and they were rendered

homeless, and that till date, nothing has been paid for the acquisition of

Shantiniketan.

8. Strangely, the Petitioners have pleaded that since the acquisition in

2015 was being proceeded with, along with other landowners, they filed a

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

Civil Suit being Spl. C. S. No. 1531/2015 before the Hon'ble Civil Judge,

Senior Division, Pune. However, this suit came to be dismissed in default.

9. An affidavit in reply dated March 9, 2022 on behalf of the NHAI points

out that the land acquired under the award dated December 10, 2004

squarely covered Gat No. 336. According to the NHAI, the Petitioners have

brought up unauthorised constructions on the land that had already been

acquired by NHAI, and these are encroachments on the land owned by the

NHAI. No further acquisition was warranted in 2016, according to the NHAI.

In 2016, the NHAI sought to demolish such structures that the Petitioners

appear to have developed after encroaching upon the land already acquired in

2004, and the NHAI was entitled to demolish such encroachment.

10. Having gone through the record, we are not convinced that the

Petitioners have made out a case for exercise of our discretion to wield the

extraordinary jurisdiction under Article 226 of the Constitution of India to

intervene in the matter. A perusal of the award would show that Gat no. 336,

shown as land in the non-agricultural residential sector, was indeed the

subject matter of the acquisition. The schedules to the award would also

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

show that description of the structure of Sudhir Automobiles acquired under

the award is referred to as including pakke structure, compound wall, and an

ota. Another entry in the name of Madhavrao Laxmanranrao Kudale is

shown as just "compound wall" without the property being identified as

Shantiniketan. It is seen that in respect of every property acquired, the name

of the enterprise or the residential unit or commercial establishment is also

set out along with the name of the owner.

11. What is also clear is that the "spent life" for each of the properties

acquired shows that the structure and the compound wall for Sudhir

Automobiles was 22 years old (Item 23 in the Schedule of Valuation of

Buildings, annexed to the award), while the "spent life" of just the compound

wall shown in the name of Mr. Kudale without any name of residential unit

(Item 22 in the Schedule of Valuation of Buildings) was shown as five years.

12. The Petitioners, also filed a Civil Suit before the Civil Judge, Senior

Division, Pune, way back in 2015, when they say the acquisition continued

after ten years. However, admittedly this Civil Suit was dismissed for default.

In a civil suit, it would have been possible to lead evidence and to have a trial

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

of the facts to ascertain whether Shantiniketan stood since 1973-74 or

whether there was only a five-year old compound wall at the time when the

award was passed in December 2004. It would have been possible to

examine if the structure was an illegal encroachment or otherwise. Not only

did the Petitioners not prosecute the suit, they also did not approach this

Court in the writ jurisdiction right until July 2020 - a good four years later.

With this approach, the ascertainment of facts and the evidence involved gets

more ambiguous. Inexplicably, the GramPanchayat, Shriramnagar, which

had originally been arraigned as a party - Respondent No. 10 - on the

ground that land records of the Panchayat would show that Shantiniketan

was in existence since 1973-74, was deleted voluntarily by the Petitioners on

November 23, 2021, with an oral prayer for amendment. With this deletion

by the Petitioners, even the Panchayat is not available before this Court for

clarifying the factual position. What is noteworthy is that the stance of the

Petitioners is that the acquisition of Shantiniketan had not been effected in

2004, and since it was demolished in 2016, compensation ought to be paid

under the Right to Fair Compensation and Transparency in Land Acquisition,

Rehabilitation and Resettlement Act, 2015, a legislation which intervened in

between the award and the encroachment clearance.

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

13. Another facet that is evident from the record is that the notice dated

May 12, 2015 which was issued by the Respondent No. 5 Special Land

Acquisition Officer-2 does not at all refer to Gat No. 336. Indeed, it refers to

another extension of NH-4, but the Petitioners have used that notice as a peg

to hang their theory about a fresh acquisition being undertaken in 2016.

What happened on the ground in 2016 was an encroachment clearance

exercise by the NHAI. Since no acquisition of land in Gat No. 336 was being

effected by any land acquisition officer, the Petitioners correspondence led to

different land acquisition officers stating that they were not handling any

acquisition of such land.

14. There is one other facet of the matter. The Petitioners have explicitly

pleaded in the Petition that Shantiniketan stood demolished, without

payment of a single rupee towards their compensation, and yet in the Interim

Application, in 2022, they have prayed that further demolition must be

stopped. If the structure according to the Petitioners' own case had been

demolished, which they have demonstrated with date-stamped photographs

annexed to the Petition, it would only follow that the Interim Application did

not really make out a case of demolition being effected without due process of

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

acquisition. This is why the Division Bench of this Court adjusted equities by

maintaining status quo - prohibiting any further demolition and also

prohibiting any further construction by the Petitioners.

15. The Petitioners have stated that they were rendered homeless by the

demolition effected in 2016. In the Writ Petition, the Petitioners have

annexed a purported valuation report dated February 12, 2007, which they

claim to have commissioned for their internal use, determining the value at

close to Rs. 98,14,424/- with a variation of 5% either way. This report states

that the building was occupied by tenants.

16. In these circumstances, the factual thesis propounded by the

Petitioners does not inspire confidence. Considering that the Petitioners did

not even pursue the Civil Suit that they filed in 2015, and instead chose to

come to the writ court four years later, with the depiction of facts being

riddled with inherent contradictions, in our opinion, the Petitioners have

clearly not made out a case for any judicial intervention.

October 15, 2024 Shraddha

WP-6028-2021-J-F.doc

17. In the result, Rule is discharged and the Writ Petition is dismissed.

Consequently, this Writ Petition and any connected interim application

would stand finally disposed of. We have persuaded ourselves not to impose

costs.

(SOMASEKHAR SUNDARESAN, J.) (G.S. KULKARNI, J.)

October 15, 2024 Shraddha

 
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