Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinod Gangabhishan Agrawal vs The State Of Maharashtra Through Its ...
2025 Latest Caselaw 4561 Bom

Citation : 2025 Latest Caselaw 4561 Bom
Judgement Date : 8 April, 2025

Bombay High Court

Vinod Gangabhishan Agrawal vs The State Of Maharashtra Through Its ... on 8 April, 2025

Author: Mangesh S. Patil
Bench: Mangesh S. Patil
2025:BHC-AUG:10437-DB

                                                                  WP No. 7515 of 2024 & Ors


                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                                 WRIT PETITION NO. 7515 OF 2024

                Shri. Govind Bajirao Navpute
                Age : 70 years, Occu: Agriculture.
                R/o: Gut No. 389, Chikalthana, Aurangabad,
                Tq. & Dist. Aurangabad.                        ... PETITIONER
                        VERSUS
             1. The State of Maharashtra,
                Through its Principal Secretary,
                Urban Development Department - 1,
                Mantralaya, Mumbai - 32.
             2. The Director Town Planning,
                Maharashtra State,
                Central Building,
                Pune.
             3. The Joint Director Town Planning,
                Aurangabad.
             4. The Deputy Director Town Planning,
                Development Plan, Aurangabad,
                Through its Officer,
                Mohd. Raza Khan Mohd. Abdul Sattar Khan,
                Age : Major, Occup.: Deputy Director of Town
                Planning Department (Special Unit)
                R/o.: PWD quarter No. 43, Opp. Gurudwara,
                Osmanpura, Aurangabad - 431 005,
                Tq. & Dist. Aurangabad.
             5. Aurangabad Municipal Corporation,
                Aurangabad,
                Through its Municipal Commissioner
             6. The Deputy Director Town Planning,
                Draft Development Plan,
                Aurangabad,
                Through its Appointment Officer,
                Shrikant S/o Marutirao Deshmukh,
                Age : 56 years,
                Occu: Deputy Director of Town Planning,
                R/o: Aurangabad Corporation.                   ..RESPONDENTS

                                                                                      1/35
                                                          WP No. 7515 of 2024 & Ors


                                       ...
  •    Shri. V. D. Sapkal, Senior Advocate i/by Shri. Saurabh Avhad and
       Shri. S. R. Sapkal, advocate for the petitioner.
  •    Shri. S. B. Deshpande, Senior Advocate (Special Counsel) a/w. Shri
       Chetan Choudhari, Advocate i/by Shri. A. B. Girase, G.P. and Ms. S.
       S. Joshi, AGP for respondent Nos. 1 to 3 & 6.
  •    Shri. V. D. Salunke, advocate for respondent No. 4.
  •    Shri. S. S. Tope, advocate for respondent No. 5.
                                       ...

                                WITH
                    WRIT PETITION NO. 12190 OF 2023

      Shri. Vinod S/o Gangabishan Agrawal,
      Age : 57 years, Occu: Contractor,
      R/o: C-1, Pride Park, Vedant Nagar,
      Aurangabad,
      Tq. & Dist. Aurangabad.                       ... PETITIONER
           VERSUS
1. The State of Maharashtra,
   Through its Principal Secretary,
   Urban Development Department - 1,
   Mantralaya, Mumbai - 32.
2. The Director Town Planning,
   Maharashtra State,
   Central Building,
   Pune.
3. The Joint Director Town Planning,
   Aurangabad.
4. The Deputy Director Town Planning,
   Development Plan Special Unit,
   Aurangabad,
   Municipal Corporation, Aurangabad.
5. Aurangabad Municipal Corporation,
   Aurangabad,
   Through its Municipal Commissioner.
6. Shrikant S/o Marutirao Deshmukh,
   Age : 55 years, Occu: Deputy Director of Town
   Planning,
   R/o: Aurangabad Corporation                   ..RESPONDENTS

                                                                             2/35
                                                          WP No. 7515 of 2024 & Ors


                                       ...
  •    Shri. V. D. Sapkal, Senior Advocate i/by Shri. Saurabh Avhad and
       Shri. S. R. Sapkal, advocate for the petitioner.
  •    Shri. S. B. Deshpande, Senior Advocate (Special Counsel) a/w. Shri
       Chetan Choudhari, Advocate i/by Shri. A. B. Girase, G.P. and Ms. S.
       S. Joshi, AGP for respondent Nos. 1 to 3.
  •    Shri. V. D. Salunke, advocate for respondent No. 4.
  •    Shri. S. S. Tope, advocate for respondent No. 5.
                                       ...

                                WITH
                    WRIT PETITION NO. 15392 OF 2023

      Syed Sarwat Begum W/o Arif Hussaini,
      Age: 51 years, Occu : Household,
      R/o: H. No. 8-5-107, Shah Bazar,
      Aurangabad,
      Tq. & Dist. Aurangabad.                       ... PETITIONER
           VERSUS
1. The State of Maharashtra,
   Through its Principal Secretary,
   Urban Development Department - 1,
   Mantralaya, Mumbai - 32.
2. The Director Town Planning,
   Maharashtra State,
   Central Building,
   Pune.
3. The Joint Director Town Planning,
   Aurangabad.
4. The Deputy Director Town Planning,
   Development Plan, Aurangabad,
   Through its Officer,
   Mohd. Raza Khan Mohd. Abdul Sattar Khan,
   Age : Major, Occup.: Deputy Director of Town
   Planning Department (Special Unit)
   R/o.: PWD quarter No. 43, Opp. Gurudwara,
   Osmanpura, Aurangabad - 431 005,
   Tq. & Dist. Aurangabad.
5. Aurangabad Municipal Corporation,
   Aurangabad,
   Through its Municipal Commissioner.

                                                                             3/35
                                                           WP No. 7515 of 2024 & Ors



6. The Deputy Director Town Planning,
   Development Plan Special Unit,
   Aurangabad,
   Through its Officer,
   Shrikant S/o Marutirao Deshmukh,
   Age : 55 years,
   Occu: Deputy Director of Town Planning,
   R/o: Aurangabad Corporation                       ..RESPONDENTS

                                        ...
  •     Shri. V. D. Sapkal, Senior Advocate i/by Shri. Saurabh Avhad and
        Shri. S. R. Sapkal, advocate for the petitioner.
  •     Shri. S. B. Deshpande, Senior Advocate (Special Counsel) a/w. Shri
        Chetan Choudhari, Advocate i/by Shri. A. B. Girase, G.P. and Ms. S.
        S. Joshi, AGP for respondent Nos. 1 to 3 & 6.
  •     Shri. Akash E. Madne, advocate for respondent No. 4.
  •     Shri. S. S. Tope, advocate for respondent No. 5.
                                        ...

                                 WITH
                     WRIT PETITION NO. 15422 OF 2023

      Smt. Hazirabee W/o Ahmed Khan,
      Age : 69 years, Occu: Household & Agri.
      R/o: Satara Parisar, Aurangabad,
      Tq. & Dist. Aurangabad.                        ... PETITIONER
            VERSUS
1. The State of Maharashtra,
   Through its Principal Secretary,
   Urban Development Department - 1,
   Mantralaya, Mumbai - 32.
2. The Director Town Planning,
   Maharashtra State,
   Central Building,
   Pune.
3. The Joint Director Town Planning,
   Aurangabad.
4. The Deputy Director Town Planning,
   Development Plan, Aurangabad,
   Through its Officer,


                                                                              4/35
                                                           WP No. 7515 of 2024 & Ors



      Mohd. Raza Khan Mohd. Abdul Sattar Khan,
      Age : Major, Occup.: Deputy Director of Town
      Planning Department (Special Unit)
      R/o.: PWD quarter No. 43, Opp. Gurudwara,
      Osmanpura, Aurangabad - 431 005,
      Tq. & Dist. Aurangabad.
5. Aurangabad Municipal Corporation,
   Aurangabad,
   Through its Municipal Commissioner.
6. The Deputy Director Town Planning,
   Development Plan Special Unit,
   Aurangabad,
   Through its Officer,
   Shrikant S/o Marutirao Deshmukh,
   Age : 55 years,
   Occu: Deputy Director of Town Planning,
   R/o: Aurangabad Corporation                       ..RESPONDENTS

                                        ...
  •     Shri. R. D. Dhorde, Senior Advocate a/w. Shri P. S. Dighe, advocate
        i/by Shri. Shashikant T. Cahlikwar, advocate for the petitioner.
  •     Shri. S. B. Deshpande, Senior Advocate (Special Counsel) a/w. Shri
        Chetan Choudhari, Advocate i/by Shri. A. B. Girase, G.P. and Ms. S.
        S. Joshi, AGP for respondent Nos. 1 to 3 & 6.
  •     Shri. S. S. Tope, advocate for respondent No. 5.
                                        ...

                                WITH
               PUBLIC INTEREST LITIGATION NO. 4 OF 2024

      Sarda Narayan Purushottam
      Age : 46 years, Occu : Business,
      Presently Residing at Flat No. 04,
      Astik Apartment, Nageshwarwadi,
      Near Khanale Hospital, Aurangabad - 431001. ... PETITIONER

            VERSUS

1. The State of Maharashtra,
   Through its Chief Secretary,
   Mantralaya, Mumbai - 400032.


                                                                              5/35
                                                         WP No. 7515 of 2024 & Ors



2. The Principal Secretary - 1,
   Urban Development Department,
   Mantralaya, Mumbai 400098.
3. Urban Development Department,
   through Joint Secretary,
   Mantralaya, Mumbai
4. Town Planning and Valuation Department,
   through Director,
   Central Office, Old Building,
   Pune - 411001.
5. Town Planning and Valuation Department
   through Joint Director,
   Aurangabad Division,
   Mondha Naka, Aurangabad.
6. Shri. Shrikant Deshmukh,
   Deputy Director, Town Planning, and
   Appointed Officer, Draft Development Plan,
   Chh. Sambhajinagar Municipal Corporation,
   Off. : Aurangabad Smart City Office,
   V.I.P Road, Near Aamkhas Maidan,
   Chhatrapati Sambhajinagar.
7. Shri. Mohd Raza Khan,
   Deputy Director, Town Planning,
   Development Plan, Special Unit,
   Off. : Municipal Corporation, Town Hall,
   Aurangabad - 431001.
8. Aurangabad Municipal Corporation
   through Administrator,
   Off. : A.M.C., Town Hall,
   Aurangabad - 431001.                            ..RESPONDENTS

                                     ...
  •   Shri. Ajeet B. Kale, Advocate i/by Shri. Mohd. Aseem Mohd. Abdul
      Kaleem, advocate for the petitioner.
  •   Shri. S. B. Deshpande, Senior Advocate (Special Counsel) a/w. Shri
      Chetan Choudhari, Advocate i/by Shri. A. B. Girase, G.P. and Ms. S.
      S. Joshi, AGP for respondent Nos. 1 to 5.
  •   Shri V. D. Salunke, advocate for respondent No. 7.
  •   Shri. Anand Bhandari, advocate for respondent No. 8.
                                     ...

                                                                            6/35
                                                            WP No. 7515 of 2024 & Ors




                  CORAM                 : MANGESH S. PATIL &
                                          PRAFULLA S. KHUBALKAR, JJ.

                  RESERVED ON           : 08.01.2025
                  PRONOUNCED ON : 08.04.2025

JUDGMENT (MANGESH S. PATIL, J.) :

. Heard. Rule in all the petitions. It is made returnable

forthwith.

2. The learned Government Pleader and the learned advocates

for the respective respondents waive service.

3. Common issues arise in all these petitions, including the

public interest litigation and all the matters have been heard together. In

order to avoid rigmarole, we are disposing of all these petitions and the

PIL by this common judgment and order.

4. In order to avoid confusion, we are taking up writ petition

No. 7515 of 2024 as a lead petition.

5. The issue which has cropped and needs to be answered in all

these petitions can be culled down as under:-

Whether the State Government, resorting to Section 162 of the Maharashtra Regional and Town Planning Act, 1966, can replace an officer appointed under Section 21(4A) in light of judgment of the High Court in writ petition No. 1981 of 2016 with connected writ petitions, when under Section 21(4A), the authority to appoint such officer is with the Joint Director of Town Planning ?

WP No. 7515 of 2024 & Ors

6. The issue arises from the following set of events :-

(A) Respondent - the Municipal Corporation, Chhatrapati.

Sambhajinagar (hereinafter referred to as the ' Planning

Authority') under the Maharashtra Regional Town Planning

Act, 1966 (for brevity, the 'MRTP Act') declared its intention

to prepare a draft development plan of its extended limits

under Section 23(1) on 26.05.2010. The draft was published

on 03.02.2016..

(B) Mr. Govind Bajirao Navpute, the petitioner, filed writ petition

No. 1981 of 2016. The High Court quashed and set aside the

notification dated 04.02.2016 on the grounds that several

changes were made in the report submitted by the officer and

holding that the planning authority had failed to perform its

duties for the purpose of preparation of development plan

and in the circumstances holding that the situation had arisen

under the provision of Section 21(4A).

(C) The planning authority challenged the decision of the High

Court before the Supreme Court. A statement was made

before the Supreme Court by the planning authority that in

exercise of powers under Section 154, the State Government

had issued directions for preparing a combined development

WP No. 7515 of 2024 & Ors

plan for the original area by way of revision and for the

extended area. In paragraph No. 13 in Civil Appeal No. 2237

of 2020, the Supreme Court observed as under:-

13. In this case, it is to be noted that proceedings were initiated in the year 2013 for revising the draft development plan and for one reason or the other, the proceedings remained at the stage of preparation of draft development plan. In view of the directions of the High Court, the said plan is yet to be prepared and is to be submitted to the Government for sanction. In any event having regard to communication/letter dated 15.01.2020 a fresh combined development plan for original and extended limits is to be prepared for Aurangabad city.

7. The Petitioner - Govind Bajirao Navpute preferred Contempt

Petition No. 582 of 2022 alleging that there was willful disobedience by

the planning authority of the mandate of the High Court in writ petition

No. 1981 of 2016. Following order was passed while disposing of the

contempt petition on 03.08.2023:

....

2. ....

3. ....

4. ....

5. ....

6. ....

7. In our view, the State Government directing the Aurangabad Municipal Corporation to prepare development plan for both the area, original and extended one, is in breach of the order passed in the Writ Petition.

8. During hearing of this Contempt Petition, a proposal came up to the effect that, if the State Government appoints an officer under Section 21(4A) and/or Section 162 of the MRTP Act within three weeks from today, the Development Plan, Special

WP No. 7515 of 2024 & Ors

Unit appointed can submit its work carried out under Section 25 of the MRTP Act, 1966 to the said officer appointed. The said, officer can thereafter publish the draft development plan under Section 26, inviting suggestions and objections and carry out further process up to its submission to the State Government under Section 30 of the MRTP Act. This will also save the work already done by the Special unit and implement the directions issued by this Court. The learned Senior Counsel, on instructions, submitted the State Government to have been in agreement with the said proposal. The Planning Unit shall submit its work done to the Officer appointed by the State Government, within three months.

9. In view of the above, we take it that the State Government has made a statement accepting the said proposal and undertakes to comply with the same. The contempt stands purged and the petition stands disposed of.

8. In the Special Leave Petition, the original petitioner - Govind

Bajirao Navpute also prayed for a consequential relief in the form of

objection to the order passed under Section 21(4A) dated 31.08.2023

appointing a special authority and further objecting to the order dated

07.11.2023 passed by the State Government in purported exercise of the

powers under Section 162(1) appointing an officer for undertaking an

exercise of preparation of combined draft development plan for the

original area and extended area.

9. It is to be noted that pursuant to the order passed by the High

Court in the contempt proceedings dated 03.08.2023, by invoking the

provisions of Section 21(4A), the State Government appointed respondent

No. 6 as an officer to perform duties under Sections 26 to Section 30. The

allegations are that though there was no reference to the powers of the

WP No. 7515 of 2024 & Ors

State Government under Section 162(1) in the order dated 03.08.2023

passed in the contempt proceedings and it was not even referred to in the

order dated 31.08.2023 appointing respondent No. 6, and perhaps

realizing the mistake/illegality the impugned order dated 07.11.2023 was

issued by the State Government invoking that provision thereby

confirming appointment of respondent No. 6 who was then the Deputy

Director of Town Planning, Greater Mumbai, as an officer to complete the

proceedings for composing the draft development plan by revising plan of

the original limit plus preparing draft development plan of extended limits

and it was ordered that the draft development special unit of the

Chh. Sambhajinagar shall handover the entire proceedings, documents,

maps, material of the computerized proceedings to respondent No. 6.

10. In the meanwhile, the development plan special unit

submitted a report on 28.08.2023 indicating that a survey was carried out

and submitted its report to the planning authority regarding existing land

use (ELU) and informing that draft of proposed land use (PLU) was also

completed.

11. Pursuant to the impugned orders dated 31.08.2023 and

07.11.2023, respondent No. 6 published the draft development plan on

07.03.2024 instead of issuing direction to respondent No. 4, who was

replaced by respondent No. 6, to complete the process or publication of

the draft development plan under Section 26(1).

WP No. 7515 of 2024 & Ors

12. Hence, these petitions wherein some of the petitioners have

challenged appointment of respondent No. 6 on the ground that it is in

violation of Section 21(4A) and restraining him from executing and

implementing the draft development plan published on 07.03.2024.

13. The learned senior advocate Mr. Sapkal, the learned senior

advocate Mr. Dhorde, and learned advocate Mr. Kale who appears for the

petitioners in the PIL would take us through the provisions of MRTP Act

particularly the scheme regarding preparation of the development plan

under Chapter III and would submit that once this Court in writ petition

No. 1981 of 2016 had expressly concluded that the planning authority had

failed to prepare a development plan for the extended limits of Chh.

Sambhajinagar Municipal Corporation / planning authority, and when it

had expressly concluded that the situation had arisen for operation of

Section 21(4A), the only course available was to undertake the remaining

work, by the concerned divisional deputy director of town planning or an

officer nominated by him not below the rank of an Assistant Director of

Town Planning. Neither the planning authority nor the State Government

had power and jurisdiction to appoint respondent No.6. They would

emphasize that when the provision expressly authorizes the

aforementioned officers to exercise the powers, it ought to have been

exercised by those authorities only and the planning authority and the

State Government could not have exercised it. They would submit that

WP No. 7515 of 2024 & Ors

giving a complete go by to such statutory mandate, the State Government

in purported exercise of powers under Section 154 and 162 could not have

overcome the provisions of Section 21(4A) circuitously. They would

submit that even the division bench while passing the order in the

contempt petition had concluded in paragraph No. 7 that the direction of

the State Government to the planning authority to prepare revised

development plan for the original area and development plan for the

extended one was in breach of order passed in writ petition No. 1981 of

2016. Learned senior advocates would take pains to emphasize adjective

'concerned' contained in Section 21(4A).

14. The learned senior advocates submit that respondent No.4

was appointed and was undertaking the work for preparation of a draft

development plan, who had informed the state government that the

special unit headed by him had completed the work up to the stage of

Section 25 regarding proposed land use plan which was ready for

publication under Section 26, by his communication dated 28.08.2023.

However, ignoring such communication, the State Government mala fide

passed the impugned order dated 31.08.2023 directing him to handover

the entire work prepared till then to respondent No. 6. Respondent No. 4

was working as a Deputy Director of Town Planning since 02.08.2021 and

was the senior most officer but was sought to be replaced by respondent

No. 6 who was junior to him. Respondent No. 6 being not the 'concerned'

WP No. 7515 of 2024 & Ors

officer under Section 21(4A), his appointment is illegal. Learned senior

advocates would submit that since the entire work up to the stage of

Section 25 was completed by respondent No.4, only task left with

respondent No. 6 was to publish the draft development plan under Section

26(1). They would submit that when writ petition No. 12190 of 2023 was

filed challenging appointment of respondent No. 6, the Court had passed

order on 30.10.2023. Pursuant to direction of this Court, respondent No. 4

had handed over the files to respondent No. 6. Accordingly by a specific

communication dated 30.10.2023, a copy of which is annexed to the

petition (Exhibit - 'M') the entire record was handed over to the Deputy

Director of Town Planning that is respondent No. 6, duly sealed.

15. In order to ensure that no tampering happens, respondent

No. 4 expressly asserted in the communication to open the seals in his

presence alone and further expressly stating that the draft was ready for

being published. They would submit that since the draft development plan

for the extended area was already prepared by respondent No. 4, there

was no propriety or occasion for the state government to set the clock

back while appointing respondent No. 6 under the pretext of preparing a

combined draft development plan for the extended area and the revised

development plan for the original area. They would submit that the only

task that remains to be completed in respect of preparation of draft

development plan for the extended area was regarding publication under

WP No. 7515 of 2024 & Ors

Section 26(1). Respondent No. 6 at the most could take further steps for

completing formalities up to the stage of Section 30. They submit that

there is every room to believe that under the pretext of preparing draft

development plan, the draft prepared by respondent No. 4 is to be altered

there is every possibility that the respondent No. 6 appointed by the State

Government would not publish the draft prepared by respondent No. 4.

They submit that respondent No. 6 has prepared a new draft development

plan by engaging agency completely overlooking and by-passing the

completed draft (proposed land use) prepared by respondent No. 4. They

would submit that respondent No. 6 published the draft development plan

on 07.03.2024 and the Municipal Commissioner in collusion has also

disbursed amount of ₹ 6,00,00,000/- (Rupees Six Crore) to the agency

which had helped in preparation of the draft development plan.

Respondent No.6 called for the objections. All such objections were

received and the hearing was concluded on 14.06.2024.

16. Learned senior advocate Mr. Sapkal would submit that

petitioner's land was reserved in the draft development plan prepared by

respondent No. 6 and he had raised an objection thereto. He would submit

that there were 700 to 715 reservations in the original limits and the

extended limits in the draft prepared earlier which have been reduced in

the draft prepared by respondent No. 6 to 171. There are several such

objections to the draft prepared by respondent No. 6. There are several

WP No. 7515 of 2024 & Ors

errors as indicated in the petitions and draft prepared by respondent No. 6

being without jurisdiction, authority and illegal, is liable to be quashed.

17. Learned senior advocate Mr. Deshpande who has been

appointed as special counsel for the state submitted that in light of powers

conferred with the State Government under Section 162, no fault can be

found with the orders dated 31.08.2023 and 07.11.2023 in directing

preparation of a combined draft development plan for the extended area

and revised draft for the original area which was already due for revision

since more than 20 years from finalization of the original development

plan had elapsed. He would submit that in fact this was expressly

committed by the State Government before the High Court when it was

hearing the contempt petition No. 582 of 2022 as reflected in the order

dated 03.08.2023. He would submit that the petitioner from writ petition

No. 1981 of 2016 had put up a challenge to that order of the High Court

in the contempt proceedings but the Supreme Court has not interfered

with it. He would submit that independently, even pursuant to the

directions of this Court in writ petition No. 12190 of 2023, respondent No.

4 was directed to handover the entire record to respondent No. 6 dated

30.10.2023. Consequently, in the conspectus of the changed scenario

when the State Government proposed to undertake steps for preparation

of a combined development plan for the extended area and revised plan

WP No. 7515 of 2024 & Ors

for the original area, there is no illegality in making the appointment of

respondent No. 6.

18. Mr. Deshpande would submit that respondent No. 4 was

working as the Deputy Director of Town Planning special unit, Nanded

Vaghela Municipal Corporation. By the Government Resolution dated

02.08.2021, he was shifted in the development plan unit. His such

appointment was not in accordance with order passed in writ petition No.

1981 of 2016 and was also not in tune with Section 21 (4A) of the Act. He

would submit that the order passed in writ petition No. 1981 of 2016 was

restricted to the draft development plan that was to be prepared for the

extended limits. So far as revision of the original plan, Section 21(4A) was

not applicable. The work of survey, preparation of land use map was

undertaken by respondent No. 4 and in light of such peculiar

circumstances no fault can be found with the State Government in

invoking the powers under Section 162 of the MRTP Act.

19. As regards insistence of the petitioners to take further the

work prepared by respondent No. 4 is not legally sustainable and is

contrary to the order passed in writ petition No. 1981 of 2016. He had no

authority to undertake the work under Section 21(4A). Mr. Deshpande

would submit that respondent No. 4 was transferred to Chh.

Sambhajinagar to work in the development plan unit under the Municipal

Corporation on 02.08.2021. Thereafter, he was transferred as Deputy

WP No. 7515 of 2024 & Ors

Director of Town Planning, Maitri Kaksh, Maharashtra State, Small Scale

Industry Development Corporation on 09.12.2022. His such postings and

transfers cannot be a subject matter of adjudication in these proceedings.

In fact, he had independently challenged his transfer before the

Maharashtra Administrative Tribunal which dismissed his original

application. He would thus submit that there is no force much less legal

substance in the insistence of the petitioners to take forward the task

completed by respondent No. 4.

20. As regards the allegations regarding alteration in the draft

prepared by respondent No. 4, he would submit that the very stand of

these petitioners alleging drastic alterations in the draft prepared by

respondent No. 6 are objectionable inasmuch as the work completed by

respondent No. 4 has not been officially published at any place and is

submitted before this Court in a sealed cover. The very allegation of these

petitioners demonstrates that they are acting hand in gloves with

respondent No. 4. He would submit that the modifications done under

Section 28(4) have been submitted to the State Government in the form of

report and in light of Section 31 the State Government may notify the

modifications if those are found to be substantial in nature and the further

course as laid down under the provisions of the MRTP Act would follow.

Therefore, these allegations regarding alterations and modifications are

premature. Hence he would pray to dismiss the petition.

WP No. 7515 of 2024 & Ors

21. We have considered the rival submissions and perused the

papers.

22. In order to appreciate the controversy, it would be apposite to

reproduce the relevant provisions of the MRTP Act, 1966.

Section 21(4A) If at any stage of preparation of the draft Development Plan, the time fixed under Sections 25, 26 and 30 for doing anything specified in the said sections lapses, the Planning Authority shall be deemed to have failed to perform its duty imposed upon it by or under the provisions of this Act and any work remaining to be done up to the stage of submission of the draft Development Plan under Section 30 shall be completed by the concerned Divisional Joint Director or Deputy Director of Town Planning and Valuation Department or an officer nominated by him not below the rank of an Assistant Director of Town Planning, as the case may be. The said officer shall exercise all the powers and perform all the duties of a Planning Authority which may be necessary for the purpose of preparing a Development plan and submitting it to the State Government for sanction and may, notwithstanding anything contained in any other law relating to the funds of the Planning Authority, recover the cost thereof from such funds:

Provided that, the said Officer shall exercise all the powers and perform all the duties of the Planning Authority within such period as may be specified by an order by the Director of Town Planning, having regard to the stage of preparation of Development plan.

Provided further that, the period specified under the first proviso shall not exceed the original period stipulated under the relevant section.

Section 25. Provisions for survey and preparation of existing land-use map After the declaration of intention of a Planning Authority or the said Office to prepare a Development plan but not later than six months from the date of such declaration or not later than such further time as the State Government may from time to time extend, a Planning Authority or the said Officer shall carry out a survey of the

WP No. 7515 of 2024 & Ors

lands within the jurisdiction of the Planning Authority and prepare an existing land-use map indicating the existing use of land therein:

Provided that, the period so extended shall not in any case exceed one year in the aggregate.

Section 26. Preparation and publication of notice of draft Development Plan.

(1) Subject to the provisions of section 21, a Planning Authority, or the said officer shall, not later than two years from the date of notice published under Section 23, prepare a draft Development plan and publish a notice in the Official Gazette and in such other manner as may be determined by it stating that the Development plan has been prepared. The notice shall state the name of the place where a copy thereof shall be available for inspection by the public and that copies thereof or extracts therefrom certified to be correct shall be available for sale to the public at a reasonable price, and inviting objections and suggestions within a period of Thirty days from the date of notice in the Office Gazette:

Provided that, in case of a Municipal Corporation having population of ten lakhs or more, as per the latest census, the period for inviting objections and suggestions shall be sixty days from the date of notice in the Official Gazette.

Provided further that, the State Government may, on an application of the Planning Authority, by an order in writing, and for reasons to be recorded from time to time, extend the period for preparation and publication of notice of the draft Development Plan.

Provided also that, the period so extended shall not in any case, exceed,

(i) twenty-four months, in the aggregate, in case of Municipal Corporation having population of one crore or more, as per the latest census figures;

(ii) twelve months, in the-aggregate in case of Municipal Corporation or Planning Authority, as the case may be having population of ten

WP No. 7515 of 2024 & Ors

lakhs or more but less than one crore, as per the latest census figures;

and

(iii) six months, in the aggregate, in any other case.

(2) The notice shall also state that copies of the following particulars in relation to the Drat Development plan are also available for inspection by the public and copies thereof, or extracts therefrom certified to be correct, are also available for sale to the public at a reasonable price at the place so named, namely:-

(i) a report on the existing-land-use map and the surveys carried out for the purpose of preparation of the draft plan;

(ii) maps, charts and a report explaining the provisions of the draft Development plan;

(ii-a) map showing the planning units or sectors unalterable till the Development Plan is revised;

(iii) regulations for enforcing the provisions of the draft Development plan and explaining the manner in which the permission for developing any land may be obtained from the Planning Authority or the said officer, as the case may be;

(iv) a report of the stages of development by which it is proposed to meet any obligations imposed on the Planning Authority by the draft Development plan;

(v) an approximate estimate of the cost involved in acquisition of lands required by the Planning Authority for the public purposes, and also cost of works, as may be necessary.

Section 30. Submission of draft Development Planning (1) The Planning Authority or as the case may be, the said Officer shall submit the draft Development Plan along with the list of modifications or changes made in the draft Development plan under sub section (4) of section 28 to the State Government for sanction within a period of six months from the date of publication of the notice in the Official Gazette, regarding its preparation under section

26.

WP No. 7515 of 2024 & Ors

Provided that, the State Government may, on an application by a Planning Authority or the said officer, by an order in writing, and for adequate reasons which shall be recorded, extend from time to time, the said period by such further period as may be specified in the order, but not in any case exceeding,-

(i) twenty-four months, in the aggregate, in case of Municipal Corporation having population of one crore or more, as per the latest census figures;

(ii) twelve months, in the aggregate, in case of Municipal Corporation having population of ten lakhs or more but less than one crore, as per the latest census figures; and

(iii) six months, in the aggregate, in any other case.

(2) The particulars referred to in sub-section (2) of section 26 shall also be, submitted to the State Government.

Section 154. Control by State Government (1) Notwithstanding anything contained in this Act or the rules or regulations made thereunder, the State Government may, for implementing or bringing into effect the Central or the State Government programmes, policies or projects or for the efficient administration of this Act or in the larger public interest, issue, from time to time, such directions, or instructions as may be necessary, to any Regional Board, Planning Authority or Development Authority and it shall be the duty of such authorities to carry out such directions or instructions within the time-limit, if any, specified in such directions or instructions.

(2) If in, or in connection with, the exercise of its power and discharge of its functions by any Regional Board, Planning Authority or Development Authority under this Act, any dispute arises between the Regional Board, Planning Authority or Development Authority, and the State Government, the decision of the State Government on such dispute shall be final.

WP No. 7515 of 2024 & Ors

Section 162. State Government or person appointed by it may exercise power to perform duty conferred or imposed on Planning Authority and disbursement of expenses

(1) If in the opinion of the State Government, any Regional Board, Planning Authority or Development Authority is not competent to exercise or perform, for neglects or fails to exercise or perform, any power conferred or duty imposed upon it by or under any of the provisions of this Act, State Government or any person or persons appointed in this behalf by the State Government may exercise such power or perform such duty.

(2) Any expenses incurred by the State Government or by such person in exercising such power or performing such duty shall be paid out of the funds of such Board or Authority; and if the Board or Authority fails to pay the expenses, then the State Government may make an order directing any person who for the time being has custody of any such funds to pay such expenses from such funds, and such person shall be bound to obey such order.

23. So far as the facts recited hereinabove are concerned and the

chronology of the events, there has been no dispute. The facts which stand

admitted can be culled down in sequence as under:-

'The town plan for the original limits of Aurangabad city (Chhatrapati Sambhajinagar) was sanctioned by the State Government in the year 1991. Pursuant to the expansion of the limits of the city, fringe area was included in the limits of the Aurangabad Municipal Corporation. A notification was issued under Section 21(1) of the MRTP Act on 04.02.2016 expressing intention to prepare a development plan for such extended portion. In Writ Petition No. 9181 of 2016, the aforementioned order was passed. Though the order of this Court was challenged before the

WP No. 7515 of 2024 & Ors

Supreme Court by respondent - the Municipal Corporation, planning authority, it was dismissed. However, the aforementioned observations were made.'

24. In view of above state of affairs, it was imperative that further

steps were taken as contemplated under Section 21(4A). It is evident that

the decision of the division bench in writ petition No. 9181 of 2016 had

reached finality and the planning authority having been declared to have

failed to perform its duties under the provisions of the MRTP Act. The

remaining work ought to have been completed by the 'concerned'

Divisional Joint Director or the Deputy Director of Town Planning and

valuation department or an officer nominated by him not below the rank

of an Assistant Director of Town Planning. Any of them thereafter, should

have exercised all the powers and should have performed all the duties of

the planning authority which were necessary for the purpose of preparing

a development plan for the extended area and should have submitted it to

the State Government for sanction. We need not elaborately deal with the

submissions of learned senior advocate Mr. Sapkal, learned senior

advocate Mr. Dhorde and learned advocate Mr. Kale for the petitioner from

the PIL in respect of the persons/authorities which could have been under

contemplation of the legislature when it had consciously used the word

'concerned' before the Divisional Joint Director or the Deputy Director of

Town Planning and Valuation Department. We also need not go into the

WP No. 7515 of 2024 & Ors

dictionary meaning and various citations pressed into services by the

learned advocates as to what in the context the word 'concerned' should

mean. It is well neigh clear that it is not possible and permissible for

anybody including the planning authority or the State Government to

resile from such statutory mandate whereby the authority mentioned in

sub-section 4A of Section 21 alone have been conferred with the statutory

powers to complete the task that remains to be done up to the stage of

submission of the draft development plan under Section 30.

25. It is quite evident that it is only because of the failure of the

planning authority to complete the work of preparation of draft

development plan within the time frame that this provision seeks to

supplement the work of preparation of draft development plan. In view of

such plain reading of the provisions in juxtaposition to the decision of this

Court in writ petition No. 1981 of 2016 as confirmed by the Supreme

Court, there is no room for any debate as to which authority ought to have

taken forward the work of preparation of draft development plan on

failure of the planning authority to do it in the time frame.

26. However, as can be appreciated such a straight forward

conclusion needs to be appreciated simultaneously with several

subsequent variables which have emerged. As noted earlier, though the

Supreme Court was not inclined to and dismissed the appeal of the

planning authority against the order in writ petition No. 1981 of 2016,

WP No. 7515 of 2024 & Ors

some observations were made as reproduced hereinabove in the latter part

of the order.

27. These observations would demonstrate that it was submitted

before the Supreme Court on behalf of Aurangabad Municipal Corporation

and the State Government that by the letters dated 15.10.2018 and

15.01.2020 issued by the State Government, in exercise of powers under

Section 154 of the MRTP Act, it had issued direction for preparing a

combined development plan for the original area and for the newly added

area which has been reproduced in the order of the Supreme Court.

28. After noticing the contents of both these communications,

observations were made in paragraph No. 13 inter alia to the effect that in

any event having regard to the communication/letter dated 15.01.2020 a

fresh combined development plan for original and extended limits was to

be prepared for Aurangabad city.

29. Thought the civil appeal was dismissed, it is pertinent to note

that in paragraph No. 10, the very stand of these petitioners regarding

conclusion of the High Court regarding failure of the planning authority

and issuance of directions under Section 41(4A) was considered by

reproduction that very provision in the backdrop of such state of affairs. It

is evident that the Supreme Court was made known and was conscious of

the supervening events whereby the State Government had issued

WP No. 7515 of 2024 & Ors

direction for preparation of a combined development plan for the original

and extended limits of Aurangabad Municipal Corporation.

30. True it is that these communications dated 15.10.2018 and

15.01.2020 indicate about the State Government having issued such

instructions in purported exercise of powers under Section 154. However,

a plain reading of the provision of Section 154 would reveal that it only

declares supremacy of the powers of the State Government by use of a

non obstante clause in implementing and bringing into effect the central

and State Government programs, policies, projects and official directions

from time to time to the regional board, planning authority, development

authority which are bound to follow those instructions. This only speaks of

power confirmed upon the State Government in implementation of the

provisions of the MRTP Act. However, ex facie, when the legislature in its

wisdom has provided a specific mechanism and conferred the powers on

the authorities mentioned under Section 21(4A), on failure of the

planning authority to prepare a draft development plan, in our considered

view, the power of the State Government under Section 154 cannot extend

and cannot be interpreted to mean that it can circumvent the statutory

mandate under Section 41(4A), more so, when the aforementioned two

communications dated 15.10.2018 and 15.01.2020 do not expressly

declare that it was consciously issuing the directions in spite of the order

of this Court in writ petition No. 1981 of 2016.

WP No. 7515 of 2024 & Ors

31. It is interesting enough to note that as the directions of this

Court in writ petition No. 1981 of 2016 as confirmed by the Supreme

Court were not being followed, a contempt petition No. 582 of 2022 was

filed by the petitioner - Govind. As is mentioned hereinabove while

disposing of the contempt petition by the order dated 03.08.2023

observations were made in paragraph No. 8 when it was emerged that if

the State Government was appointing an officer under Section 21(4A)

and/or under Section 162 of the MRTP Act, the development plan special

unit could submit its work carried out under Section 25 of the MRTP Act

to such officer. Such officer could thereafter publish the draft development

plan under Section 26 and undertake process up to the stage of Section 30

by submission of the draft to the State Government under Section 30.

It was also noted that this would save the work already done by the

special unit. It was submitted on behalf of petitioner - Govind that the

State Government would agree for such arrangement and accordingly the

statement was made on behalf of the State Government and it was

accepted by the division bench. Though the order was challenged before

the Supreme Court in Petition(s) for Special Leave to Appeal (c) No(s).

3059 of 2024, leave was granted for withdrawing it with liberty to file a

substantial writ petition before the High Court and accordingly the present

petition has been filed by the Petitioner - Govind.

WP No. 7515 of 2024 & Ors

32. Withdrawal of the appeal with the leave of the Supreme

Court, makes it abundantly clear that it was open for the petitioner

Govind to put up a challenge to the impugned order dated 31.08.2023.

Consequently, it cannot be said that the observations made by the division

bench in the contempt proceeding (supra), in any way estops petitioner

Govind from raking up the issue again, questioning the impugned

communication.

33. Coming back to the notification dated 07.11.2023, in

purported exercise of the power under Section 154 of the MRTP Act,

respondent no. 6 was appointed to carryout the work pursuant to the

directions of this Court in Writ Petition No. 1981/2016. As is observed

herein above, obviously, since respondent no. 4 was already working in

preparation of the draft development plan for the extended area, by virtue

of Section 21(4A) of the MRTP Act, he was the concerned officer

contemplated therein, who could have carried forward the work. By the

impugned decision dated 07.11.2023, respondent no. 6 was appointed in

spite of the fact that he was not the 'concerned' officer under Section 21

(4A) and could not have been directed the work of preparation of draft

development plan. It also appears that pursuant to a letter issued by a

Minister to the Chief Minister of the State dated 02.11.2022, he had

requested to transfer respondent no. 4 and to appoint respondent no. 6 in

WP No. 7515 of 2024 & Ors

his place. Accordingly, respondent no. 4 was transferred by the order

dated 09.12.2022.

34. Interestingly, respondent no.4 had put up a challenge to his

transfer by submitting an Application No. 1112/2022 before the

Maharashtra Administrative Tribunal. Though the tribunal stayed the

transfer order on 16.12.2022, ultimately the original application was

dismissed and the challenge put up by respondent no. 4 before this Court

was also dismissed and the order reached finality. Obviously, therefore,

we cannot go into legality of his transfer, even if it is being pointed out

that there are circumstances to indicate that he was transferred at the

behest of a Minister.

35. Pertinently, respondent no. 4 was brought to Aurangabad to

work in the development plan unit under the respondent-Municipal

Corporation on 02.08.2021 and was thereafter transferred on 09.12.2022.

It was, therefore, not the case that respondent no. 4 for all the while was

the concerned officer as contemplated under Section 21(4A). Since his

transfer to the Municipal Corporation Aurangabad, he was working and

engaged in preparation of a draft development plan. Since prior thereto

he was never involved in preparation of a draft development plan for the

extended area pursuant to the directions in Writ Petition No. 1981/2016,

if the submissions and stand on behalf of petitioners are to be accepted,

WP No. 7515 of 2024 & Ors

even he could not have been appointed under Section 21(4A), since he

was not the concerned officer as contemplated therein.

36. In the backdrop of the above state of affairs, if the State

Government in its wisdom had decided by the impugned Government

resolution dated 31.08.2023, to exercise the powers under Section 162 of

the MRTP Act, that too in light of the statements that were made with the

consensus of both the sides during Contempt Petition No. 582/2022, as

reflected in the order dated 03.08.2023, even if Section 21(4A) was

relevant and ought to have been resorted to once a direction was issued in

Writ Petition No. 1981/2016, the supervening events would indicate that

the State Government had thought it fit, that instead of going for

preparation of a draft development plan for the extended area and

preparation of the revised plan for the original development plan area in a

composite manner, in our considered view, this court in exercise of the

limited jurisdiction under Article 226 of the Constitution of India would be

loath in doing so.

37. In this regard, it is further pertinent to note that even the

petitioners do not seem to be fair enough in invoking the powers of this

Court under Article 226 of the Constitution of India. The reason being,

admittedly, respondent no. 4, who was involved in the work of preparation

of draft development plan, he was merely involved in its preparation and

WP No. 7515 of 2024 & Ors

had never published it rather could not have legally published the work

undertaken by him anywhere. Admittedly, pursuant to the directions of

this Court, all his such work is submitted to this Court in a sealed cover,

which is not as yet opened and the parties have never been allowed to go

through it. In the backdrop of this, the learned advocate Mr. Kale for the

petitioner from the PIL could tender across the bar in a spiral bound

compilation running into more than 100 pages and not only learned

advocate Mr. Kale but even the other Senior Advocates for the petitioner

would take us through this compilation in the process of emphasizing as to

how there have been rampant and substantial changes in the draft

development plan prepared in a composite manner for the original

development plan limits and the extended limits including the fringe areas

of villages Satara and Deolai. If it is a matter of preparation of a draft

under Section 26(1) of the MRTP Act, simultaneously, with the work for

preparation of a draft development plan for the extended area, one

wonders as to how these petitioners could lay hands on all these photo

copies which in detail cover Annexure II in the form of deviation

statement, (original limit) draft report of proposed land use plan under

Section 26(1) of the MRTP Act for the entire area of the Municipal

Corporation including original limit (II Revision) + Additional Area

(1st Revision + newly added area), giving all the particulars in respect of

the proposals in sanctioned development plan (Original Limit) of the year

WP No. 7515 of 2024 & Ors

2001, proposals in second revision plan (GIS) and remarks and status.

This compilation also contains photo copies of Annexures I to X containing

the substantial changes as contemplated under Section 28(4) of the MRTP

Act, prepared sector wise giving all the details.

38. Consequently, we find enormous substance in the submissions

made by the learned Senior Advocate Mr. Deshpande for the Municipal

Corporation. If the work completed by respondent no. 4 could not have

been divulged legally to anybody, the petitioners could not have been able

to argue extensively, pointing out the individual items in the draft

prepared by respondent no. 6 and submitted to the State Government

under Section 28(4) of the MRTP Act and attempting to demonstrate us as

to how it is a substantial modification which would not have been possible

but for the petitioners being hand in gloves with respondent no. 4. Again,

if it is a matter of Section 28 (4) of the MRTP Act, it would be for the State

Government to notify the modifications under Section 31, if those are

found to be substantial in nature and the further course would follow. We

are pointing out these circumstances just to demonstrate that the

petitioners while seeking the extraordinary relief under Article 226 of the

Constitution of India are not coming with clean hands.

39. Needless to state that whether there is any substantial change

or otherwise would be for the State Government to ponder upon and it

WP No. 7515 of 2024 & Ors

would be premature to resort to hypothesis and to examine if indeed in

the report submitted to the State Government, there are substantial

changes or otherwise. If at all there is any such substantial change, the

aggrieved person would have a cause and can take up the grievance.

However, that stage is still to occur.

40. The upshot, the submissions on behalf of the petitioners that

what was sought to be prevented by the direction of this Court in Writ

Petition No. 1981/2016, has been achieved circuitously by bringing into

picture the respondent-Municipal Corporation, which is a planning

authority, which otherwise could not have had any reason or occasion to

get itself involved in preparation of a development plan in the light of

Section 21(4A), which otherwise could have been a legitimate stand and

argument on behalf of the petitioners, the aforementioned circumstances

in light of the supervening events and exercise of the powers by the State

Government under Section 162 has changed the entire scenario. Exercise

of that power by the State Government and directing a composite plan to

be prepared for the revision of the original limits and for preparation of

the draft for the extended limits, in our considered view, has changed the

scenario and has mellowed down the consequence and effect of the

direction of this Court in Writ Petition No. 1981/2016.

WP No. 7515 of 2024 & Ors

41. We are of the considered view that there are not enough

circumstances and material to question the decision of the State

Government.

42. All the Writ Petitions and the Public Interest Litigation are

dismissed.

43. Rule is discharged.

      [ PRAFULLA S. KHUBALKAR ]              [ MANGESH S. PATIL ]
               JUDGE                               JUDGE




jhs





 

 
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