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

Dada Dhondiba Aadhane Through General ... vs The State Of Maharashtra And Others
2025 Latest Caselaw 3680 Bom

Citation : 2025 Latest Caselaw 3680 Bom
Judgement Date : 20 August, 2025

Bombay High Court

Dada Dhondiba Aadhane Through General ... vs The State Of Maharashtra And Others on 20 August, 2025

2025:BHC-AUG:22683
                                                        1-WP-1415-2002.odt




                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                        WRIT PETITION NO. 1415 OF 2002 WITH
                         CIVIL APPLICATION NO. 9018 OF 2024
                                   IN WP/1415/2002

          Zelabai w/o Bhanudas Shejul, Died his L.Rs.

          1)      Tarabai w/o Balasaheb Thombre,
                  Age: 40 yrs. Occ.: Agri.,
                  R/o: Dinwada, Tq.Gangapur,
                  Dist. Aurangabad.

          2)      Vimalbai w/o Raosaheb Shelke,
                  Age: 37 yrs. Occ.: Agri..
                  R/o: Bhagathan, Tq. Gangapur,
                  Dist. Aurangabad.

          3)      Kamalbai w/o Kadu Dhotare,
                  Age: 35 yrs. occ.: Agri..
                  R/o: Kate Pimpalgaon,
                  Tq.Gangapur, Dist. Aurangabad.

          4)      Shobha w/o Ramnath Nage,
                  Age: 32 yrs. Occ.: Agri..
                  R/o: Bhokargaon, Tq. Vaijapur,
                  Dist. Aurangabad.

          5)      Santosh s/o Bhanudas Shejul,
                  Age: 30 yrs. Occ.: Agri.,
                  R/o: Rajure, Tq. Vaijapur,
                  Dist. Aurangabad.

          6)      Manisha d/o Bhanudas Shejul,
                  Age: 27 yrs., Occ.: Nil,
                  R/o: Rajure, Tq. Vaijapur,
                  Dist. Aurangabad.

          7)      Gaiyatri w/o Sainath Jagtap,
                  Age: 25 yrs., Occ.: Agri.,
                  R/o: Bhagathan, Tq. Gangapur,
                  Dist. Aurangabad.                   ...Petitioners



          Umesh                      PAGE 1 OF 21
                                               1-WP-1415-2002.odt




VERSUS

1. The State of Maharashtra

2. Hiralal Balchand Jain died, L.Rs.

i)      Jawaharlal s/o Hiralal Jain,
        Age.58 yrs. occ. Agril.
        R/o Lasur Tq. Vaijapur, Dist. A'bad
        at present R/o Saubhagya Provision Stores,
        Parijatnagar, Nashik 5, Dist. Nashik.

ii) Sumatilal Hiralal Jain,
    Age. 56 yrs. Occ. Agril.
    R/o Lasur Tq. Vaijapur, Dist. A'bad
    at present R/o Saubhagya Provision Stores,
    Parijatnagar, Nashik 5, Dist. Nashik.

iii) Suwalal Hiralal Jain,
     Age. 54 yrs. occ. Lasur,
     Tq. Vaijapur, Dist. Aurangabad.

8.      Pandharinath S/o Rajaram Jagdale,
        Age : 60 years, Occ: Retd. Ex Military,
        R/o Lasurgaon, Tq. Vaijapur,
        Dist. Aurangabad                    ...Respondents

                          ...
Mr. C. V. Thorat, Advocate for the Petitioner
Ms. R. R. Tandale, AGP for Respondent No. 1
Mr. A. S. Hire h/f Mr. P. V. Barde, Advocate                for
Respondent No. 2
Mr. Y. D. Kale, Advocate for Respondent No. 8

                              WITH
              CIVIL APPLICATION NO. 7366 OF 2020
                       IN RAST/33792/2017

Dada Dhondiba Aaddhane
Age 66 years, Occu: Agriculturist
R/o. Viramgaon, Tq. Paithan,
Dist. Aurangabad
through
General Power of Attorney holder

Umesh                      PAGE 2 OF 21
                                                      1-WP-1415-2002.odt




Ramesh Suryabhan Shejul
Age: 39 years, Occu: Agriculturist
R/o Rajura, Taluka Vaijapur,
District Aurangabad                             ...Applicant

VERSUS

1.      The State Of Maharashtra

2.      Hiralal Balchand Jain
        Since deceased through legal heirs

2A. Jawaharlal hiralal Jain
    Age: Major Occu: Agriculturist

2B. Sumantilal Hiralal Jain
    Age: Major Occu: Agriculturist

2C. Suwalal Hirala Jain
    Age: Major Occu: Agriculturist

     2A to 2C R/o Lasur, Taluka Vaijapur,
     Dist. Aurangabad                     ...Respondents
                            ...
Mr. D. P. Palodkar, Advocate for Applicant
Ms. R. R. Tandale, AGP for Respondents
                           ***

                              CORAM         : R. M. JOSHI, J
                              RESERVED ON   : AUGUST 13, 2025
                              PRONOUNCED ON : AUGUST 20, 2025

JUDGMENT :

1. Writ Petition No. 1415/2022 takes exception to

the order passed by the Maharashtra Revenue Tribunal

(for short 'Tribunal') dated 27.12.2001 in Appeal No.

43/A/97/A under Section 33 of the Maharashtra

Agricultural Lands (Ceiling on Holdings) Act, 1961 (for

short 'Ceiling Act') dismissing the Appeal filed by the

Umesh PAGE 3 OF 21 1-WP-1415-2002.odt

Petitioner herein. Whereas the Review Application Stamp

No. 33792/2017, which is filed along with delay

condonation Application, seeks review of order dated

22.04.2002 dismissing the Petition at threshold and by

setting aside the said order of dismissal, on merit

interference is sought in the order passed by Tribunal

in that case.

2. Since the facts involved in both these

proceedings are identical and as the decision of Writ

Petition has bearing on the outcome of Review

Application, same are decided with consent of both

sides by this common judgment.

3. The facts, as they appear from the record, can

be narrated in brief as under:

Petitioner claims to be the owner of the land

admeasuring 4A and 20R from Gut No. 4 situated at

village Rajura, Tq. Vaijapur, Dist. Aurangabad vide

registered sale deeds dated 15.04.1969. Similar is the

claim of the Applicant in Review Application. It is not

in dispute that transaction of sale in both cases have

taken place after commencement of the Ceiling Act but

before 26th September, 1970. The subject properties were

Umesh PAGE 4 OF 21 1-WP-1415-2002.odt

owned by Hiralal Jain, who has executed the sale deeds

in their favour. Both claim that since time of

execution of the sale deeds, they are in possession of

their respective subject lands. It is claimed by the

Petitioner that on receipt of notice dated 06.08.1997

from the Circle Officer, Vaijapur, it has come to the

notice of the Petitioner about the proceedings under

the Ceiling Act and notice dated 07.08.1997 when the

possession of the subject land was sought to be taken

on the basis of the order passed by the Authority under

the Ceiling Act declaring the land of Hiralal Jain

being excess. Review Applicant had also made identical

claims in his Petition. It is claimed by them that no

notice was issued to them under Section 17(2) of the

Ceiling Act and for want of such notice, the order

passed by the Authority to the extent of their lands is

not maintainable. It is further claimed that Collector

has failed to take into consideration mandatory

provision of the Act and the Tribunal has failed to

appreciate the same.

4. It is contended that Tribunal though has

recorded the contentions of the Petitioner in the order

Umesh PAGE 5 OF 21 1-WP-1415-2002.odt

impugned, however, Appeal came to be rejected solely on

the ground that order passed under Section 14 of the

Ceiling Act has been upheld up to the Supreme Court.

Tribunal has not dealt with the merit of the Appeal.

Hence, this Petition.

5. Learned Counsels for the Petitioner/Applicant

have drawn attention of this Court to the provisions of

Section 17(2) of the Ceiling Act, which according to

them, mandates issuance of notice to the holder or to

the person interested in the subject land. It is

submitted that on the basis of the registered sale

deeds executed in his favour in the year 1969 by

Hiralal Jain and pursuant thereto, they are in

possession of the lands and have become holder as well

as person interested therein. It is contended that

there was no notice issued under Section 17(2) of the

Ceiling Act to the Petitioner and as a result of which,

the order passed by the Authority under Section 14 of

the Ceiling Act of including the land held by the

Petitioner/Applicant to be excess is not sustainable.

It is their submission that the Tribunal ought to have

taken into consideration the said aspects and would

Umesh PAGE 6 OF 21 1-WP-1415-2002.odt

have dealt with the merits of the Appeal rather than

its dismissal simply with observations that the

proceedings under Section 14 of the Ceiling Act has

attained finality up to the Supreme Court. It is their

contention that since admittedly the Petitioner

/Applicant were not heard while passing of order under

Section 14 of Ceiling Act and since they are interested

parties, the said order would not bind them.

6. Learned Counsel for the Applicant in Civil

Application No. 7366 Of 2020 contends that two

Petitions were filed challenging similar order passed

by Tribunal and on the same day, were moved before this

Court. According to him, though they involved same

question of facts and law, one Petition was dismissed

at threshold, whereas companion Petition bearing Writ

Petition No. 1415/2002 came to be admitted. This,

according to him, is clearly an error apparent on the

face of the record and as such, the said order of

dismissal deserves to be set aside and the Petition

needs to be restored. With regard to the condonation of

delay, it is argued that after dismissal of the

Petition, remedies were adopted and no mala fides could

Umesh PAGE 7 OF 21 1-WP-1415-2002.odt

be attributed to the Applicant.

7. On merit, it is his submission that the entire

scheme of the Ceiling Act does not contemplate

declaration of any transaction after commencement of

the Act to be null and void and only in such case such

transaction can be kept out of the transaction. By

referring to provision of Section 18(2) of the Ceiling

Act, it is his contention that during the enquiry under

Section 14 of the Ceiling Act, it is obligation on the

part of the Collector to consider certain matters and

the transfers of any land from the date of commencement

of the Act till 26.09.1970 are required to be

considered in calculating total ceiling area. Thus, it

is his contention that if the arguments advanced on

behalf of the Intervenor are accepted that there is

complete bar to the transaction and the transaction

would be illegal under Section 8 of the Ceiling Act,

the provision under Section 18(b), which was introduced

by way of amendment by Act 21 of 1975, would become

redundant. In any case, it is his submission that

Petitioner being physical holder of the land and title

holder as well as actual holder i.e., possessing the

Umesh PAGE 8 OF 21 1-WP-1415-2002.odt

land, is the person interested as contemplated by

Section 17(2) of the Act. He further argued that all

these aspects ought to have been considered by the

Tribunal and, therefore, this is a fit case wherein the

order impugned is set aside and the proceedings are

relegated back to the Tribunal for decision afresh. To

support his submissions, he placed reliance on

following judgments: Shriram s/o Jagoji Brahmane vs.

State of Maharashtra and Others, 2007(2) Mh.L.J. 353,

Pandharinath S/o Vithalrao Awari vs. The State of

Maharashtra and Others, [2009 (2) Mah L R 545] & H. A.

Somvanshi vs. The State of Maharashtra, 1978 (2) MH.

L.R. 73.

8. Learned Counsel for the Intervenor resisted

the Petition and Review Application by submitting that

Section 8 of the Ceiling Act impose restrictions on the

transfer of any land of area after commencement of the

Act. It is his submission that once such restriction is

there, consequences of such transfer would be entail as

provided by Section 10 of the Ceiling Act. He placed

heavy reliance on the judgment of the Coordinate Bench

of this Court in case of Suhas Pralhadrao Deshmukh vs.

Umesh PAGE 9 OF 21 1-WP-1415-2002.odt

State of Maharashtra, 2007(4) ALL MR 75, to argue that

once the transfer has been effected after coming into

force of the Act, Section 8 would have application to

such transfer. It is his contention that since in view

of the express restriction for transfer of the land, it

cannot be said that the Petitioner has acquired any

interest in the land, which was included in the returns

filed under Section 12 by the land owners. It is his

contention that it would also be relevant to take into

consideration the provision of Section 16 of the Act

while deciding issue involved in the present Petitions.

He has drawn attention of the Court to the fact that in

the instant case proceedings under Section 14 and the

order passed therein have attained finality, by

referring to the order of the Hon'ble Supreme Court in

case of Hira Lal (Dead) By Lrs. Etc vs. State of

Maharashtra and Another, 1997(1) BCR 302. Finally, it

is argued that the Intervenor is allotted with the

subject lands long back and his right to receive the

lands cannot be ignored.

9. In order to appreciate rival submissions, it

would be absolutely necessary to take note of the

Umesh PAGE 10 OF 21 1-WP-1415-2002.odt

relevant provisions of the Act. Firstly, it would be

relevant to take note of Section 8 of the Ceiling Age,

which reads thus:

8. Restriction on transfer.-

Where a person, or as the case may be, a family unit holds land in excess of the ceiling area on or after the commencement date, such person, or as the case may be, any member of the family unit shall not, on and after that date, transfer any land, until the land in excess of the ceiling area is determined under this Act.

Explanation :- In this section, "transfer" means transfer, whether by way of sale, gift, mortgage with possession, exchange, lease, assignment of land for maintenance, surrender of a tenancy or resumption of land by a landlord or any other disposition, whether by act of parties made inter vivos or by decree or order of a court, tribunal or authority (except where such decree or order is passed in a proceeding which is instituted in such Court, Tribunal or before such authority before the 26th day of September, 1970), but does not include transfer by way of sale or otherwise of land for the recovery of land revenue or for sums recoverable as arrears of land revenue, or acquisition of land for a public purpose under any law for the time being in force.

10. This provision speaks about the restrictions

on the transfer of the land in excess of the ceiling

area after the commencement of the Act until the land

in excess of the ceiling area is determined under this

Umesh PAGE 11 OF 21 1-WP-1415-2002.odt

Act. Explanation indicates that restrictions applied to

the transfer in any manner does not include transfer by

way of sale or otherwise of the land for the recovery

of the land revenue or acquisition of the land for the

public purpose under the law for the time being in

force. Pertinently, though restrictions are imposed

consequence of any transaction so entered into has not

been provided. The transaction is not deemed to be

invalid.

11. Section 9 deals with the acquisition of the

land in excess of ceiling area. Whereas, section 10

contemplates the consequences of such acquisition after

commencement of the Act. There is also a restriction to

the partition of the lands between family as provided

by Section 11 of the Act.

12. Section 14 enables the Collector to hold an

enquiry in respect of every person holding land in

excess of the ceiling are and determining the surplus

land held by such person or family unit. This exercise

has to be done after the expiry of period referred in

Section 12 of the Act, which mandates submission of

returns by a person or family unit.

Umesh                          PAGE 12 OF 21
                                                      1-WP-1415-2002.odt




13.      It   would   also     be    relevant   to   take   note     of

Section 17, which reads thus:

17 - Notice to persons affected by enquiry under section 14.-

(1) For holding an enquiry under section 14, the Collector shall cause public notice, in the prescribed form, to be given at convenient places in village or villages in which the land comprised in the holding is situate, specifying in the notice the land in respect of which enquiry is to be held to ascertain the surplus land (if any) held by the person or family unit, and calling upon all persons interested in the land to submit to the Collector their objections within a period of fifteen days from the date of publication of the notice.

Where a public notice has been given as provided in this sub-section, then the holder and all persons who are interested in the land shall be deemed to have been duly informed of the contents of such notice. If in the course of any proceedings a question arises whether a person was duly informed of the contents of the notice given in pursuance of this sub-section, the publication of the notice in the manner provided in this sub-section shall, notwithstanding anything contained in sub- section (2), be conclusive proof that he was so informed of the contents of such notice.

(2) The Collector shall serve notices to the same effect on the holder, and all other persons who are known or believed to be interested in the land, calling upon them to appear before him personally or through an agent on a date and at a time and place (such date not being earlier than fifteen days after the issue of notice), to be stated in the notice.

Umesh                        PAGE 13 OF 21
                                            1-WP-1415-2002.odt




(3) The notices under sub-section (3) may also call upon the holder -

(a) to state any objections or suggestions to the particulars given in the notice;

(b) to show cause, where necessary, why -

(i) any land transferred in contravention of the provisions of section 8, or any land transferred during the period specified in clause

(a) of sub-section (1) of section 10, or any land partitioned in contravention of the provisions of section 11, should not be taken into consideration in calculating the ceiling area, as provided in sub-

section (1) of section 10 or section 11,

(ii) any land acquired in wilful contravention of section 9 should not be forfeited, as provided by sub-

section (3) of section 10,

(iii) any land held in excess of the ceiling area should not be forfeited to the State Government as provided by sub-section (3) of section 13,

(iv) any land referred to in sub-

section (2) of section 10 or in section [11-A] held by him should not be deemed to be surplus land as provided in that sub-section or in section [11-A];

(c) to state the land to be retained by the holder under section 16; and to furnish to the Collector in the prescribed form, the prescribed particulars of the land so to be retained.

Umesh                   PAGE 14 OF 21
                                                                 1-WP-1415-2002.odt




Explanation :- Subject to the provisions of this Act and of the Amending Act, 1972, in this section and in the following provisions of this Act, the expression 'holder', unless the context requires otherwise, includes a family unit.

14. This provision can be divided into two parts,

which requires the Collector to issue public notice in

the prescribed format calling upon all person

interested in the land to submit to the Collector their

objections within a period of 15 days from the date of

publication of the notice. Publication of notice in the

manner provided in this provision and shall be

conclusive proof that the person is informed of the

contents of such notice notwithstanding anything

contained in sub-section (2).

15. In the backdrop of this provision of public

notice, there is specific provision of service of

notice on specified categories of persons in sub-

section (2). This part of section mandates the

Collector to issue notice to the same effect on the

holder and/or all other persons who are known or

believed to be interested in the land. Such person is

required to show cause as to why land transferred in

Umesh PAGE 15 OF 21 1-WP-1415-2002.odt

contravention of provision of Section 8 and other

provisions should not be taken into consideration in

calculating the ceiling area as provided by Section (1)

of sections 10 or 11. This provision more than

sufficiently demonstrates that irrespective of the fact

that the transfer effected in favour of a person is hit

by Section 8, a notice is necessarily to be issued to

such person to show cause as to why such land

transferred in contravention of the said provision

should not be taken into consideration while

calculating the ceiling area. This becomes more clear

from provision of Section 18(b). This provision

requires the Collector to consider amongst other

matters following matter:

"Whether any land transferred between the period from the 26th day of September, 1970 and the commencement date, or any land partitioned after the 26th day of September, 1970, should be considered or ignored in calculating the ceiling area as provided by sub-section (1) of section 10 of section 11"

16. This clearly indicates that it is open for the

Collector, in appropriate cases, to consider or to

Umesh PAGE 16 OF 21 1-WP-1415-2002.odt

ignore in calculating the area as provided by section

10 of 11, whether any land transferred between the

period of commencement of the Act till 26 September,

1970 or land partitioned after 26 September, 1970.

17. In the light of provisions of law, as narrated

and discussed above, when the Petitioners have come out

with a specific case before Tribunal that there are

registered sale deeds in their favour effected by

original land owner after commencement of the Act

before 26.09.1970, it was incumbent on the part of the

Tribunal to ascertain the said fact and then to decide

as to whether the Petitioners are the persons as

covered by Section 17(2) of the Ceiling Act and yes,

the consequence of non issuance of notice to them under

the said provision.

18. Tribunal further ought to have taken into

account the provision of Section 8 of the Act, which

provides for restriction to the transfer, however, the

transfer effected after the commencement of the Ceiling

Act, is not declared to be deemed illegal. On the

contrary, combine reading of Sections 17 and 18

indicates that in fact it was obligatory on the part of

Umesh PAGE 17 OF 21 1-WP-1415-2002.odt

the Collector to take into consideration such transfer

and then to decide whether it should be ignored or

considered. This exercise has not been done by the

Collector and this fact should have been taken into

account by the Tribunal.

19. The Tribunal proceeds on the footing that the

order passed by the Authority under Section 14 of the

Act has attained finality up to Hon'ble Supreme Court.

It is true that the order passed under Section 14 has

attained finality, however, the issue as to the

requirement of notice to the Petitioners and

consequence of non issuance of the notice were not

raised and hence, not considered in the said order and

consequently not dealt with by any Court including

Hon'ble Supreme Court. Needless to say that right to

property though is not a fundamental right but is

certainly a constitutional right and in order to

deprive any person of his property, the same could be

done only in accordance with law and not otherwise.

Moreover, when a statute describes a thing to be done

in a particular manner, it should be done in that

manner only or not at all.

Umesh                             PAGE 18 OF 21
                                                                            1-WP-1415-2002.odt




20.           Even      in      case         of    Suhas       Pralhadrao         Deshmukh

(supra), this Court was dealing with the issue as to

the execution of a registered sale deed dated

07.05.1985 i.e., much after 25.09.1971. The said Court

has recorded specific findings that the Petitioner has

only acted in the interest of original land owners. In

respectful view of this Court, the said judgment has no

application to the present case owing to the difference

in the facts of both cases. Suffice it to say that all

these issues sought to be raised before the Tribunal

since include the issues of fact, it was for the

Tribunal to record such finding on facts first and then

to accept or not the contention of the Petitioners.

This exercise cannot be undertaken in this Petition and

no findings of fact are permissible to be recorded for

the first time.

21. In so far as the Review Application is

concerned, in view of the fact that two similarly

placed Petitions were considered differently by this

Court without there being any reason or justification

therefor. Admittedly, both Petitions were moved on the

same day with similar pleadings and prayer and one

Umesh PAGE 19 OF 21 1-WP-1415-2002.odt

Petition came to be admitted and another was dismissed.

There cannot be any better case to hold that there is

error apparent on the face of record and such error

deserves to be corrected. In so far as time lapsed in

between passing of the order of this Court and moving

application for Review, from the facts and

circumstances of the case, it cannot be said that the

Applicant was not pursuing other remedies. In any case,

since constitutional right of the Applicant in respect

of his property is affected adversely and involved in

this proceeding, this is a fit case for allowing the

Review Application by condonation of delay caused, if

any. Consequently, Review Application stands allowed.

Writ Petition bearing No.1618/2002 stands restored.

22. Though this Court finds that grievance sought

to be made by the Intervenor to be not unreasonable

that he is being deprived of his right to get land

allotted to him long back, however, at the same time,

the denial of right of property to the Petitioners

without following due process of law cannot be ignored.

The balance of convenience, therefore, lies in favour

of Petitioners than the Intervenor.

Umesh                         PAGE 20 OF 21
                                                          1-WP-1415-2002.odt




23. In view of above discussion, both Petitions

stand allowed. Impugned order dated 27.12.2001 passed

in Appeal No. 43/A/97/A & Appeal No. 42/A/97/A

respectively by the Tribunal are hereby set aside. The

proceedings are relegated back to the Tribunal for

decision afresh. Since the proceedings are of year

2001, Tribunal to decide the same within a period of

three (03) months from the knowledge of this judgment.

24. Pending civil application(s), if any, stands

disposed of.




                                               (R. M. JOSHI, J.)




Umesh                       PAGE 21 OF 21
 

 
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