Citation : 2024 Latest Caselaw 26380 Bom
Judgement Date : 15 October, 2024
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 00:19:32 :::
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 00:19:32 :::
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
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!