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

Smt. Alka Navasu Bhoir Alias Kavita ... vs M/S. Metacled Industries And Anr
2025 Latest Caselaw 8932 Bom

Citation : 2025 Latest Caselaw 8932 Bom
Judgement Date : 16 December, 2025

[Cites 11, Cited by 0]

Bombay High Court

Smt. Alka Navasu Bhoir Alias Kavita ... vs M/S. Metacled Industries And Anr on 16 December, 2025

2025:BHC-AS:10626

                                                                        WP-1238-2023 (final).doc


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CIVIL APPELLATE JURISDICTION

                                   WRIT PETITION NO. 1238 OF 2023

                Smt. Alka Navasu Bhoir @ Kavita Kusumakar Pawade
                and Others                                       ...Petitioners
                        Versus
                M/s. Metacled Industries and Others              ...Respondents

                                                WITH
                                    WRIT PETITION NO. 1239 OF 2023

                Smt. Alka Navasu Bhoir Alias Kavita Kusumkar Pawade
                and Others                                          ...Petitioners
                        Versus
                M/s. Exhault Engineering and Others                        ...Respondents

                                                ------------
                Mr. Raju Suryavanshi for Petitioner.
                Mr. A. V. Anturkar for Respondent No. 1.
                Mr. Surel Shah, Senior Advocate for Respondent No. 3.
                                                ------------
                                                 Coram : Sharmila U. Deshmukh, J.

Reserved on : 5th December, 2025 Pronounced on : 16th December, 2025.

Judgment :

1. Rule. Rule made returnable forthwith with consent and taken up

for final disposal. Both Petitions raise identical issues and were taken

up for hearing together. Common submissions were canvassed and the

Petitions are being disposed of by common judgment.

2. For factual clarity, the facts of W.P. No. 1238 of 2023 are

referred. The Petition challenges the order of Maharashtra Revenue

Sairaj 1 of 12 WP-1238-2023 (final).doc

Tribunal [for short "Tribunal"] dismissing the revision filed by the

present Petitioner against the order of Sub-Divisional Officer [for short

"SDO"] dated 26th August, 2022 rejecting the Petitioner's application

seeking declaration of acquisition of right of re-purchase of the subject

property on account of violation of Section 63-1A of the Maharashtra

Tenancy and Agricultural Lands Act, 1948 [for short, "Tenancy Act"].

3. The Petitioner's application was filed on 17 th May, 2022 before

the SDO contending that their pre-decessor Navsu Bhoir was the

owner of subject land bearing Gat No. 122, which was sold to the

Respondent No 1 on 15th May, 2007 vide registered sale deed for

industrial use. Accordingly the revenue records were mutated. The

Respondent No. 1 did not put the land for bona fide industrial use

within the prescribed period of 15 years from the date of purchase i.e.

from 15th May, 2007 to 15th May, 2022, resulting in violation of Section

63-1A of Tenancy Act.

4. The Respondent No. 1 resisted the application by filing two

Affidavits. It was contended that only part of the land was conveyed by

the Petitioner's pre-decessor despite being aware of the entire land

requirement for industrial purpose. The Respondent No 1 has the

intent to put the land to industrial use and the survey officer has

carried out measurement of the land, N.A permission was obtained,

building permission has been obtained. The Respondent No. 1 sought

Sairaj 2 of 12 WP-1238-2023 (final).doc

extension of one year time period.

5. On 23rd August, 2022, after the matter was closed for orders, by

SDO, a report came to be filed by the Tahsildar stating that there was

no construction on the subject land and the same was not put to any

industrial use.

6. The SDO observed that the Respondent No. 1 had filed an

application on 9th July, 2021 under Section 44 of Maharashtra Land

Revenue Code, 1966 for obtaining construction permission and sanad.

The Collector on 19th July, 2021 had forwarded the application to

Tahsildar/Assistant Director, Town Planning, who by communication

dated 18th April, 2022 had called upon the City Survey Officer to carry

out measurement and demarcation of boundaries pursuant to which

necessary recommendation would be made for final demarcation.

Noting the steps taken by the Respondent No. 1 and the COVID-19

pandemic situation, the SDO observed that the Respondent No. 1

intend to put the land to industrial use for which necessary procedure

has been started by Respondent No. 1. The SDO noted that the G.R

dated 1st January, 2016 provides for levying on non-agricultural tax of

2% after expiry of period of five years from date of purchase. The SDO

accordingly granted extension of one year subject to payment of non

agricultural tax within period of 15 days.

7. As against this, Revision came to be filed before the Tribunal

Sairaj 3 of 12 WP-1238-2023 (final).doc

under Section 76 of the Tenancy Act. The Tribunal by the impugned

order dated 8th December, 2022 considered the orders of the Hon'ble

Apex Court passed in Suo Motu Writ Petition (C) No. 3 of 2020

extending the period of limitation due to the national widespread of

COVID-19 pandemic and held that concession needs to be given to the

Respondent No 1. The Tribunal held the Petitioner's application to be

pre-mature and liable for rejection. The Tribunal further held that the

Respondent No 1 had sincerely started industrial activity which has

been obstructed by the Petitioners and though possession was given, it

was stated that the Petitioners are in possession of the subject land. It

observed that there was non-co-operation by the Petitioners during

measurement of the land pursuant to the partition effected among the

co-owners and even Civil Suit No. 92 of 2022 was filed before the Civil

Court for injunction against the Respondent No 1A for not carrying out

any development in the land. The Tribunal opined that the Petitioners

were creating obstacles in starting industrial use whereas the

Respondent No 1 is in the process of obtaining necessary permission

and dismissed the Revision Application.

8. Mr. Suryavanshi, Learned counsel for Petitioner submits that

Respondent No. 1 has suppressed the fact that the Respondent No 1

has alienated the land in favour of Respondent No 3 on 10 th August,

2021. He submits that the documents sought to be produced along

Sairaj 4 of 12 WP-1238-2023 (final).doc

with the Affidavit-in-reply were not part of proceedings before the

authorities. He would further submit that the SDO has noted that only

application for permissions were filed in the year 2021 which does not

constitute land putting to industrial use as contemplated by the

explanation of Section 63-1A. He would further submit that there was

no power vested in the SDO to grant extension of one year for putting

the land to industrial use. He would further submit though the order of

SDO requires payment of non agricultural tax within 15 days, the same

has been deposited on 29th September, 2022. He would point out the

Tahsildhar's report stating that there is no activity carried out on the

land. He would rely upon the decision in the case of Tata Chemicals

Ltd. vs. The State of Maharashtra1.

9. Per contra, Mr. Shah, learned Senior Advocate appearing for

Respondent No. 3 in Writ Petition Nos. 1238 of 2023 and 1239 of 2023

submits that the subject land was purchased in the year 2007 and

therefore the unamended provisions of Section 63-1A of Tenancy Act

would apply. He would submit that the unamended provisions provides

for re-purchase by the vendor in event the land is not put to bona fide

industrial use and the application did not seek resumption of land but

repurchase of land. He would submit that taking note of Covid

pandemic, the Hon'ble Apex Court had extended the period of

1 2023 Supreme (Online) (Bom) 14267.

Sairaj                                    5 of 12
                                                       WP-1238-2023 (final).doc


limitation, which benefit is required to be given to the Respondent No

1.

10. Mr. Anturkar, learned Senior Advocate appearing for Respondent

No. 1 in Writ Petition Nos. 1238 of 2023 and 1239 of 2023 submits that

the application itself was pre-mature due to extension of limitation

granted by the Hon'ble Apex Court in Suo Motu Writ Petition (C) No. 3

of 2020. He has taken this Court in detail through the various orders

passed by the Hon'ble Apex Court granting extension not only to

judicial and quasi judicial proceedings but also where the statute

prescribed the time for certain acts. He submits that there is no

machinery provided for repurchase of the land under the unamended

provisions of Section 63-1A of Tenancy Act and therefore, the remedy

of Petitioner lies before the Civil Court. He would submit that in the

case of Sonali Sandeep Pudake vs. State of Maharashtra and Others 2,

the Nagpur Bench of this Hon'ble Court had given the benefit of

exclusion of limitation even to the administrative order although it had

held that the order in question appears to be quasi-judicial. He would

submit that Hon'ble Tribunal has specifically held that obstacles have

been created by the Petitioners by filing civil suit as well as by refusing

to co-operate in demarcation.

11. In rejoinder, Mr. Suryavanshi would submit that it is not

2 2024 SCC OnLine Bom 2431.

Sairaj                            6 of 12
                                                       WP-1238-2023 (final).doc


necessary for the Petitioner to approach the Civil Court as under

Section 84CC of Tenancy Act, the Collector upon breach of any

condition subject to which permission to transfer land was granted

under Section 63 of the Tenancy Act is empowered to hold an inquiry

and pass appropriate orders.

12. I have considered the submissions and perused the record.

13. The Petitioner's application did not seek relief of resumption of

land by the Collector, but a declaration as to the Petitioner's

entitlement to re-purchase, which arose upon the expiry of period of

15 years on ground of non compliance of Section 63-1A of Tenancy Act.

The Petitioners were therefore, conscious of the fact that the

unamended provisions of Section 63-1A of Tenancy Act were applicable

as the Sale Deed was of the year 2007. The amendment to Section 63-

1A of Tenancy Act investing the Collector with the power of

resumption on violation of Section 63-1A of Tenancy Act was

introduced in the year 2016.

14. This Court in the case of Tata Chemicals Ltd. vs. The State of

Maharashtra (supra) while considering the provisions of Section 47A of

the Hyderabad Tenancy and Agricultural Lands Act, 1950 which is

similar to Section 63-1A of Tenancy Act, had taken the view that the

statutory position as on the date of Collector's sanction is required to

be considered as in that case, the sale deeds were of the year 2007-08

Sairaj 7 of 12 WP-1238-2023 (final).doc

and Collector's sanction was given in the year 2007.

15. Learned counsel for the parties are ad-idem in present case that

the unamended provisions of Section 63-1A apply which gives right of

re-purchase to the original vendor. That being the position, there was

no requirement of seeking relief of resumption of land and the relief of

re-purchase is in consonance with the statutory requirement.

16. The unamended provisions of Section 63-1A required the

cumulative satisfaction of two conditions (a) expiry of period of fifteen

years from date of purchase and (b) the land not being put to bonafide

industrial use. Considering the timelines in the present case, as the

alienation in favour of the Respondent No 1 had taken place on 15 th

May, 2007, ordinarily the period of 15 years would expire on 14 th May,

2022 and if the land was not put to industrial use, the right of re-

purchase would accrue to the vendor. However, the intervening

circumstance of Covid pandemic has changed the colour of the

satisfaction envisaged while computing the period of 15 years. The

national lockdown is one of the defence taken by the Respondent No 1

and also constitutes one of the grounds of rejection of revision

application by the Tribunal, which is required to be tested.

17. The Hon'ble Apex Court in Suo Motu Writ Petition (C) No. 3 of

2020 took judicial note of the prevailing Covid pandemic situation and

passed various orders under Article 142 of Constitution of India to

Sairaj 8 of 12 WP-1238-2023 (final).doc

obviate the difficulties faced by the lawyers and litigants by reason of

the statutory limitations. Vide order dated 23rd March, 2020, the

Hon'ble Apex Court extended the period of limitation for filing

petitions/applications/suits/appeals/all other proceedings till further

orders. By order of 10th July, 2020, the Hon'ble Apex Court noted that

Section 29A , Section 23(4) of the Arbitration and Conciliation Act, 1996

and Section 12A of Commercial Courts Act, 2015 does not prescribe

period of limitation but fixes a time to do certain acts and extended

the time limit prescribed under the said enactments. By order of 23 rd

September, 2021, the Hon'ble Apex Court excluded the period from

15th March, 2020 to 2nd October, 2021 in computing the period

prescribed in Section 29A, Section 23(4) of the Arbitration and

Conciliation Act, 1996, Section 12A of the Commercial Courts Act, 2015

and provisos (b) and (c) of Section 138 of Negotiable Instruments Act,

1881 and any other laws which prescribe period of limitation for

instituting the proceedings, outer limits within which the Tribunal or

Court can condone the delay and termination of proceedings.

18. By the final order of 10th January, 2022, in view of the second

surge of Covid 19 pandemic, the Hon'ble Apex Court directed that

period from 15th March, 2020 to 28th February, 2022 shall stand

excluded for computing the period of limitation as may be prescribed

under any general or special laws in respect of judicial or quasi-judicial

Sairaj 9 of 12 WP-1238-2023 (final).doc

proceedings and also stand excluded in computing the period

prescribed under Section 23(4) and 29A of the Arbitration and

Conciliation Act, 1996, Section 12A of Commercial Courts Act, 2015 and

provisos (b) and (c) of Section138 of Negotiable Instruments Act, 1881

and any other law which prescribe period of limitation for instituting

the proceedings, outer limits, within which the Court or Tribunal can

condone the delay or terminate the proceedings.

19. The above orders of the Hon'ble Apex Court would indicate that

the judicial notice was taken by the Hon'ble Apex Court of the

prevalent situation due to Covid pandemic severely restricting the

operations and movements and extended the period of limitation not

only for the purpose of judicial and quasi judicial proceedings but also

in respect of the time prescribed by the statute for carrying out certain

acts under the Arbitration and Conciliation Act and the Commercial

Courts Act.

20. I see no reason to deprive the Respondent No. 1 of the benefit of

extensions granted by orders of the Hon'ble Apex Court by carving out

an exception for cases under the Tenancy Act, where time limit was

fixed by statute for putting the land to specific use. Upon extension

being granted, while computing the period of 15 years, the period from

15th March, 2020 to 28th February, 2022 will have to be excluded. When

so excluded, the Respondent No. 1 would be ipso facto entitled to

Sairaj 10 of 12 WP-1238-2023 (final).doc

extension of two years and the order of Sub-Divisional Officer even if it

grants extension of period of one year is immaterial. The Tribunal by

granting the benefit of extension has held the application to be pre-

mature which does not warrant interference.

21. As the Tribunal had upheld the finding of SDO that the

Petitioner's application was premature, it was not necessary for the

Tribunal to render findings on merits. As the application was held to be

pre-mature, the right of the Petitioners to file appropriate proceedings

after expiry of the period was not foreclosed. Though an issue was

raised as regards the maintainability of the application before the SDO,

it is not necessary to decide the issue of maintainability as firstly no

such contention was raised before the authorities and secondly the

application itself has been held to be pre-mature.

22. Insofar as sale to Respondent No. 3 is concerned, Mr. Suryavanshi

has not pointed out any statutory embargo on alienation of property

within period of 15 years. Similarly the contention of delayed payment

of N.A. tax is irrelevant if period stands extended.

23. In view of the above discussion, there is no warrant for

interference with the impugned order dated 8th December, 2022 in

exercise of powers under Article 227 of Constitution of India. In event,

the Petitioners seek to invoke their right after expiry of statutory

period, the concerned authority to consider the application afresh

Sairaj 11 of 12 WP-1238-2023 (final).doc

without being influenced by the earlier orders of SDO and the Tribunal.

24. The Petition is dismissed with the above observations. Rule

stands discharged in above terms.

25. Nothing survives for consideration in pending Applications, if

any, and the same stands dismissed.

[Sharmila U. Deshmukh, J.]

26. At this stage, a request is made for continuation of the interim

relief, which was in operation in favor of the Plaintiff since 2 nd January,

2024. Interim relief is extended for period of six weeks from today.




                                              [Sharmila U. Deshmukh, J.]




Sairaj                           12 of 12
 

 
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