Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Chairman, Nagpur Improvement ... vs The State Of Maharashtra, Through The ...
2025 Latest Caselaw 2386 Bom

Citation : 2025 Latest Caselaw 2386 Bom
Judgement Date : 5 February, 2025

Bombay High Court

The Chairman, Nagpur Improvement ... vs The State Of Maharashtra, Through The ... on 5 February, 2025

2025:BHC-NAG:1159




              Judgment

                                                               351 cra49.23

                                           1

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                          NAGPUR BENCH, NAGPUR

                    CIVIL REVISION APPLICATION NO.49 OF 2023

              The Chairman,
              Nagpur Improvement Trust,
              Station Road, Sadar, Nagpur.            ..... Applicant.

                                  :: V E R S U S ::

              1. The State of Maharashtra,
              through the District Collector,
              Civil Lines, Nagpur.

              2. The Municipal Commissioner,
              Nagpur Municipal Corporation,
              Civil Lines, Nagpur.

              3. The City Survey Officer No.2,
              Old Administrative Building,
              Civil Lines, Nagpur.

              4. The Patwari, Talathi SAZA 34-A,
              Wathoda, Nagpur.

              5. Special Land Acquisition Officer,
              (NIT), Nagpur.

              6. Gopal Ganesh Padhye (dead)
              through his legal heirs.

                    6a. Smt.Vashali w/o Gopal Padhye,


                                                                   .....2/-
 Judgment

                                                351 cra49.23

                           2

     r/o Trikoni Park, Cosmopolitan Housing
     Society, Khamala, Wardha Road,
     Nagpur - 25.

     6b. Sau.Sayali w/o Manoj Barave,
     aged : 48 years, occupation : household,
     r/o Baner Road, Opp.Cafe Coffee Day,
     Baner, Pune City, Pune - 45,

     respondent Nos.6a 6b and 7
     through their power of attorney
     Shri Satish s/o Gopal Padhye,
     r/o Trikoni Park, Cosmopolitan
     Housing Society, Khamala,
     Wardha Road, Nagpur-25.

7. Ramdas s/o Ganesh Padhye,
aged : 81 years, occupation : no-known
r/o 2-Vithaldham, Nav Sayadri
Society, Kothrud, Pune.

8. Satish s/o Gopal Padhye,
aged : 48 years, occupation : business,
r/o Trikoni Park, Cosmopolitan
Housing Society, Khamala,
Wardha Road, Nagpur-25.          ..... Non-applicants.
=============================
Shri Girish A.Kunte, Counsel & Shri Pratik D.Khedikar,
Advocate for the Applicant.
Mrs.Ritu Sharma, AGP for Non-applicant Nos.1, 3, and
5/State.
Shri A.M.Quazi, Counsel and Shri T.Mirza, Adv. for Non-
applicant No.2.


                                                    .....3/-
 Judgment

                                                   351 cra49.23

                              3

Shri Rajkarne, Advocate h/f Shri P.R.Suchak, Counsel for
Non-applicant Nos.6(a) & (b) and 8.
=============================

CORAM : URMILA JOSHI-PHALKE, J.
CLOSED ON : 16/01/2025
PRONOUNCED ON : 05/02/2025

JUDGMENT

1. Heard learned counsel Shri Girish Kunte for

the applicant; learned Additional Public Prosecutor

Mrs.Ritu Sharma for non-applicant Nos.1, 3, and 5;

learned counsel Shri A.M.Quazi for non-applicant No.2,

Advocate Shri Rajkarne h/f learned counsel Shri

P.R.Suchak for non-applicant Nos.6a, 6b and 7.

2. Rule.

3. By this civil revision application, the applicant

has challenged the order dated 13.7.2022 passed below

Exh.34 in RCS No.1129/2019 by learned 13th Joint Civil

Judge Senior Division, Nagpur rejecting the application

.....4/-

Judgment

351 cra49.23

under Order VII Rule 11 of the Code of Civil Procedure

for rejection of the plaint.

4. The relevant necessary facts for disposal of the

revision application are as under:

5. The non-applicant Nos.6 to 8 are original

plaintiffs who filed RCS No.1129/2019 for declaration

and permanent injunction by disputing the acquisition

proceedings. As per the plaintiffs, they are legal heirs of

late Ganesh Padhye who was owner of field property at

mouza Wathoda, admeasuring 22.69 acres bearing

khasra Nos.167, 168/1, 168/2, 169/1, and 169/2. In

the year 1955, the Madhya Pradesh Government

published Notification No.5671-7379-M-MIII- clause (a)

sub-section (1) of Section 45 of the Nagpur

Improvement Trust Act, 1936 (the NIT Act) for

implementing various schemes of improvement. By

.....5/-

Judgment

351 cra49.23

award dated 15.2.1962, vide Revenue Case No.27/A-65

of 19549-60 the land was acquired of said Ganesh

Padhye for Drainage and Sewage Disposal Scheme. As

per the contention of the plaintiffs, said Ganesh Padhye

and the plaintiffs were in possession and occupation of

the said lands. They had not received any compensation

amount and the entire acquisition procedure is totally

illegal and without following due process of law.

Therefore, the plaintiffs have filed a petition before this

court bearing Writ Petition No.6023/2016 and by order

dated 20.6.2019, liberty was granted to them to file suit.

It is further contended that by award dated 15.2.1962

compensation amount was fixed at Rs.2850/- which was

allegedly given to said late Ganesh Padhye. In fact,

dispute was raised by one Govinda Laxman as to

compensation and the dispute was referred to the court

under Section 30 of the Land Acquisition Act. It is

.....6/-

Judgment

351 cra49.23

contended that defendant Nos.1 to 3 (the applicant and

non-applicant Nos.1 and 3) had never taken possession

of the suit property till 2016-2017 and the plaintiffs

were in occupation and possession of the suit property

along with said Ganesh Padhye. The scheme for which

the property was acquired was never implemented for

five years and, therefore, they are bound to retain the

lands. As per the guidelines issued by the State of

Maharashtra, vide Resolution dated 10.10.1973, they

are entitled to retain the lands and, therefore, by

preferring the said civil suit, the plaintiffs claimed

following reliefs:

"a) To declare that the plaintiffs are the owners of the suit property bearing Khasra Nos.167, 168/1, 168/2, 169/1, and 169/2 at mouza Wathoda, admeasuring 22.69 acres, tahsil and district Nagpur.

.....7/-

Judgment

351 cra49.23

b) To declare that the plaintiffs are entitled for the suit property being the owner of the suit property.

c) To declare that the procedure adopted by defendant Nos.1 to 4 regarding acquiring of suit property is illegally, unjust and improper one and the same is being done without following due process of law.

d) To declare that the plaintiffs or Late Ganesh Padhye had never received the compensation amount as alleged by the defendants.

e) To grant permanent injunction, restraining the defendants, their agents and servants from transferring the said land or dealing with the said land without following due process of law.

f) Any other relief to which this court deems fit and expedient may also kindly be granted in favour of the plaintiffs and against the defendants."

6. The said reliefs are strongly opposed by the

present applicant who was original defendant No.2 on

the ground that the the plaintiffs' suit for declaration .....8/-

Judgment

351 cra49.23

and injunction by disputing the acquisition proceeding

which have already attained finality on 15.2.1962 vide

Revenue Case No.27-A/65/1959-60 and, therefore, the

suit is time barred in terms of Articles 58, 59, and 113 of

the Limitation Act. Moreover, this court has not granted

any liberty to the plaintiffs in WP No.6023/2016 by

order dt. 20.6.2019. There was no prior notice to the

present applicant in view of Section 115 of the NIT Act.

The plaintiffs challenged the acquisition proceedings in

Writ Petition No.2104/1994 dated 30.8.2010 which is

already dismissed. In the said writ petition, the

plaintiffs already admitted that the lands are already

vested in the Government. Now, the contrary plea, that

the plaintiffs were in possession of the suit property till

2016-2017, is not sustainable. The lands in question

were already handed over to the NIT vide Government

Resolution No.AGC/1768/4336/I-T by the Agricultural

.....9/-

Judgment

351 cra49.23

and Cooperational Department, Mantralaya, Mumbai

dated 11.4.1969 and accordingly, the name of the

defendant No.3 NMC mutated in the revenue record.

The said resolution was never challenged. Now,

plaintiffs have no locus to challenge the acquisition vide

Notification issued by the Urban Development

Department, Mantralaya, Mumbai. The Government

modified the proposal regarding changing the allocation

of the said lands from sewage farm area to Skill

Development and Management Centre and accordingly,

modification appended to the earlier Notification dated

7.1.2000 by which development plan was already

sanctioned. The land is already vested with the

Government and the Government passed notification on

27.1.2016 and the sewage farm area designated as

Skilled Development, University and Management

Centre cannot be objected. Thus, no cause of action

.....10/-

Judgment

351 cra49.23

arose to file the suit. The suit is barred by limitation

and the civil court has no jurisdiction to try and

entertain the suit.

7. On the similar grounds, the applicant herein

who is original defendant No.2 filed an application

under Order VII Rule 11 of the Code of Civil Procedure

for rejection of the plaint. In the said application, it is

contended by the applicant that as per the order passed

in Writ Petition No.6023/2016, no liberty is granted to

the plaintiffs to file the suit. Moreover, there is no prior

notice in view of Section 115 of the NIT Act which states

that no suit can be filed against answering defendant(s)

unless prior notice of two months is given by the

plaintiffs. It is further contended in the application that

the earlier Writ Petition No.2104/1994 is dismissed.

The review application against the said order is also

rejected and thus the order has attained the finality.

.....11/-

Judgment

351 cra49.23

Therefore, no cause of action arose to file the suit and

the suit is not within the limitation as well as civil court

has no jurisdiction to entertain the suit.

8. The said application is opposed by the plaintiffs.

After hearing both the sides, learned 13 th Joint Civil

Judge Senior Division, Nagpur held that the delay and

laches, jurisdiction of the civil court in acquisition

matters, maintainability of suit on the point of res

judicata are points of law which should be seen at the

final hearing of the suit and these aspects are not

covered under the provisions of Order VII Rule 11 of the

Code of Civil Procedure (a to f) and rejected the

application.

Hence, the present revision.

9. Undisputedly, non-applicant Nos.2 to 8 (original

plaintiffs) are legal heirs of late Ganesh Padhye who was

.....12/-

Judgment

351 cra49.23

owner of field property mauza Wathoda admeasuring

22.69 acres bearing khasra No.167, 168/1, 168/2,

169/1 and 169/2. Vide Land Acquisition Case No.27/A-

65 of 1959-60, the NIT acquired the above said property

for Drainage and Sewage Disposal Scheme. Accordingly,

the award was passed. It is also part of the record that

the lands in question were already handed over to the

NIT vide Government Resolution No.AGC/1768/4336/I-

T by the Agricultural and Co-operational Department,

Mantralaya dated 11.4.1969 and accordingly the name

of the NMC mutated in revenue record. The 7/12

extracts on record show the lands in question are

owned by the Nagpur Municipal Corporation.

Subsequent to the possession handed over to the NIT,

the Government of Maharashtra, Urban Development

Department, vide its resolution dated 27.1.2016

modified the proposal regarding changing allocation

.....13/-

Judgment

351 cra49.23

from the said lands from sewage farm area to Skill

Development and Management Centre and accordingly,

modification appended to the earlier notification dated

7.1.2000 by which the development plan was already

sanctioned.

10. The said acquisition proceedings were

challenged by the plaintiffs by filing Writ Petition

No.2104/1994. While disposing of the said petition on

30.8.2010, this court observed as follows:

"It is not in dispute that the award in respect of Survey Nos.167, 168/1, 168/2 and 169/2 admeasuring 22.49 acres of Mouza Bhandewadi was passed on 15th February 1962 and in terms of the averments made in para 2 of the writ petition, its possession was also taken from the land owners including the present petitioners after paying compensation to them. The Prayer made in the petition for restoration of land to the original owner as the land has not been yet put to the purpose for which it was taken, cannot be considered in view of the fact that the petitioners lost the ownership after award was passed,

.....14/-

Judgment

351 cra49.23

possession was taken and compensation was paid. The law is well settled in view of the judgment of the Supreme Court in Administrator, Municipal Committee Charkhi Dadri and another vs. Ramjilal Bagla And Others (1995)5 Supreme Court Cases 272 and followed by this Court in Ramakant Vithobaji Gaikwad Vs. Government of Maharashtra and Others 2000(4) Maharashtra Law Journal 597 and fairly conceded by Mr. Parchure that such lands vested in the Government after acquisition cannot be restored to the owner or who so ever. In that view of the matter, it is not possible for us to interfere in the matter. Insofar as Civil Application No. 1793 of 2010 is concerned we do not propose to say anything except that the contents of the said civil application and the prayer do not and cannot form subject matter of present writ petition. Civil Application disposed of. Writ petition disposed of."

11. The plaintiffs filed Misc. Civil Application

St.No.8068/2016 for review of the order passed in Writ

Petition No.2104/1994 along with Civil Application

(CAO) No.509/2017. While deciding the said review

.....15/-

Judgment

351 cra49.23

application, it is observed by this court in paragraph

Nos.4 and 5, as follows

"4. The pleadings in Writ Petition 2104/1994 reveal that even according to the petitioners, the possession of the land was taken pursuant to the land acquisition award on 15.2.1962 and compensation was duly received. The petitioners do contend that 10 years prior to the filing of the petition, which would be in 1984, the petitioners resumed physical possession of the land. Needless to say, if the petitioners did resume possession in the year 1984 unilaterally and without taking recourse to law, from the rightful owner which is the State Government with which the land stood vested, the possession is of no significance or relevance in the context of the controversy involved in Writ Petition No.2104/1994 and the prayer for restoration of land.

5. The justification pleaded in support of the prayer for condonation of delay of 2016 days in preferring the review petition may now be noted. The substratum of the justification is that after the judgment and order dated 3082010 in Writ Petition No.2104/1994, the applicants petitioners submitted a representation dated 08.12.2011 to

.....16/-

Judgment

351 cra49.23

the State Government seeking change in the record of mutation as regards the land which was the subject matter of the writ petition. The applicants state that since the said representation dated 08.12.2010 did not evoke any response, another representation dated 17.5.2014 was preferred. The representation was not decided and the applicants approached this Court in Writ Petition 175/2015 seeking a direction that the representation be decided within a stipulated time frame. By order dated 22/1/2015 this Court allowed the petition and directed the competent authority to decide the representation within a period of three months. The applicants then aver that the representation was rejected on 13/8/2015, the rejection was assailed in appeal under Section 247 of the Maharashtra Land Revenue Code which is pending before the Collector since 2015. The applicants preferred Writ Petition 590/2016 seeking a direction that the said appeal be decided by the Collector within a stipulated time frame and this Court by order dated 04.3.2016 directed the competent authority to decide the representation/appeal within three months. It is further contended by the applicants that the relevant information as regards the land was obtained under the Right to Information Act in the year 2015 and the delay in preferring the

.....17/-

Judgment

351 cra49.23

review application is, therefore, adequately explained."

After hearing both the sides, it is specifically

observed by the Division Bench of this court that, "we

have no hesitation in observing that the proceedings

initiated are frivolous and an abuse of the process of

law. We have already observed that we were not inclined

to condone the delay and were of the prima facie view

that the applicants should be directed to deposit an

amount of Rs.10,00,000/ (Rupees Ten Lakhs) with the

registry to demonstrate their bona fides. However, since

the learned Counsel for the applicants, on instructions,

made a statement on 26.2.2019 that instead of

depositing the amount, the applicants shall pay the costs

which may be directed to be paid if the application

seeking condonation of delay is rejected, we proceeded

to continue with the hearing. We are of the considered

.....18/-

Judgment

351 cra49.23

view that the tendency to initiate frivolous and

vexatious proceedings must be curbed with an iron

hand. This Court is already heavily burdened and when

judicial time is spent on proceedings which are ex facie

unmerited and tainted with falsehood, the ultimate

casualty is the thousands of genuine causes which await

adjudication. We, therefore, direct the applicants to

deposit costs of Rs.1,00,000/ (Rupees One Lakh) with

the registry of this Court within two weeks, failing

which the said amount shall be recovered as arrears of

land revenue. We, therefore, dismiss Civil Application

(CAO) 509/2017 in Miscellaneous Civil Application

(Stamp) 8068/2017 and Miscellaneous Civil Application

(Stamp) No.8068/2016 which seeks review of the

judgment and order dated 3082010 in Writ Petition

No.2104/1994 with costs of Rs.1,00,000/ (Rupees One

Lakh)."

.....19/-

Judgment

351 cra49.23

12. Despite the above observations of the Division

Bench of this court, the plaintiffs preferred another Writ

Petition No.6023/2016 and the same was withdrawn as

the petition became infructuous. However, learned

counsel submitted for the petitioners before the Division

Bench that to agitate the issue of non-payment of

compensation, the petitioners would like to avail the

remedy of filing the civil suit. Therefore, the Division

Bench of this court passed an order on 20.6.2019 and

the same is reproduced as under:

"After hearing the learned counsels appearing for the parties, we permit the petitioners to withdraw this petition with liberty to file a Civil Suit, if it is permissible in law. All the defenses, which are raised to oppose the maintainability of the suit, are kept open to be agitated."

13. Learned counsel for the applicant submitted

that despite of the observations of the Division Bench of

this court, that the plaintiffs have no right to agitate the

.....20/-

Judgment

351 cra49.23

issue, as to the acquisition of lands and now the lands

acquired cannot be restored to the owner, the present

plaintiffs have filed the suit. In fact, in view of the

judgment of the Hon'ble Apex Court in the case of

Administrator, Municipal Committee Charkhi Dadri And

Another Vs. Ramjilal Bagla And Others, reported in

(1995)5 Supreme Court Cases 272 and Ramakant

Vithobaji Gaikwad Vs. Government of Maharashtra and

Others, reported in 2000(4) Maharashtra Law Journal

597, referred by the Division Bench of this court, while

disposing of Writ Petition No.2104/1994. No cause of

action arose to the plaintiffs to file the suit. Moreover,

the suit is hit by Articles 58 and 59 of the Limitation Act.

The suit is also barred in view of Section 115 of the NIT

Act as no previous notice is issued to the applicant. In

support of his contentions, he placed reliance on

following decisions:

.....21/-

Judgment

351 cra49.23

1. Civil Appeal No.11912/2018 decided by the Hon'ble Apex Court on 7.12.2018 (Rajasthan Housing Board and anr vs. Chandi Bai and ors);

2. Shri Mukund Bhavan Trust and ors vs. Shrimant Chhatrapati Udayan Raje Pratapsingh Maharaj Bhonsle and anr, reported in 2024 SCC OnLine SC 3844;

3. Special Leave Petition (Civil) Diary No.56230/2024 decided by the Hon'ble Apex Court) on 20.12.2024 (Pandurang Vithal Kevne vs. Bharat Sanchar Nigam Limited and anr;

4. Ramshetty Venkatanna and anr vs. Nasyam Jamal Saheb and ors, reported in 2023 SCC OnLine SC 521;

5. Colonel Shrawan Kumar Jaipuriyar alias Sarwan Kumar Jaipuriyar vs. Krishna Nandan Singh and anr, reported in (2020)16 SCC 594;

6. Rajendra Bajoria and ors vs. Hemant Kumar Jalan and ors, reported in (2022)12 SCC 641;

7. Dahiben vs. Arvindbhai Kalyanji Bhanusali (Gajra) dead thr. Legal representatives and ors, reported in (2020)7 SCC 366;

.....22/-

Judgment

351 cra49.23

8. Dadu Dayalu Mahasabha, Jaipur (Trust) vs. Mahant Ram Niwas and anr, reported in (2008)11 SCC 753, and

9. Charu Kishor Mehta vs. Prakash Patel ors, reported in 2022 SCC OnLine SC 1962.

14. Per contra, learned counsel for the non-

applicant Nos.6 to 8 submitted that liberty was granted

by this court to prefer the suit accordingly. The plaintiffs

filed suit for the compensation amount. The ground

that the suit is barred by limitation is a mixed question

of law and fact and parties have to litigate the dispute in

trial. It would not forfeit any rights of the defendants in

suit and, therefore, the application is rightly rejected by

13th Joint Civil Judge Senior Division, Nagpur. He

further submitted that neither the plaintiffs nor their

ancestors have received any compensation amount till

2016-2017 and possession was with them. As the lands

were not utilized after its acquisition, they are entitled

.....23/-

Judgment

351 cra49.23

for restoring the lands. In support of his contentions, he

placed reliance on following decisions:

1. Vaish Aggarwal Panchayat vs. Inder Kumar & ors, reported in AIR 2015 SC 3357, and

2. K.Manavalan vs. M.Vedambal (dead) by Lrs, reported in AIR 2023 (NOC) 718 (Mad).

15. After hearing both the sides and perusing the

entire record, it is not disputed that the property in

question was acquired by the Government by its award

dated 15.2.1962 vide Revenue Case No.27/A-65 of

1959-60. The observations of this court in Writ Petition

No.2104/1994 itself show that the plaintiffs who were

petitioners in the said petition averred in paragraph

No.2 that the possession was also taken from the land

owners including the present petitioners after paying the

compensation to them. The prayer made in the petition

for restoration of the lands to the original owner as the

.....24/-

Judgment

351 cra49.23

lands have not been yet put to the purpose for which it

was taken, cannot be considered in view of the fact that

the petitioners lost the ownership after award was

passed and the possession was taken and compensation

was paid. Contrary to this pleading, the plaintiffs have

come with a case that the Land Acquisition Officer had

passed an award on 15.2.1962 . However, they have not

taken the possession of the suit property till 2016-17

and plaintiffs and late Ganesh Padhye who were in

occupation and possession of the suit property had

continuously taken the crops from the suit property by

cultivating the same till the year 2017. This pleading

was made by the plaintiffs despite of the observations of

the Division Bench of this court while disposing of Civil

Application (CAO) No.509/2017 in Misc. Civil

Application St.No.8068/2016 in Writ Petition

No.2104/1994 wherein it is specifically held that

.....25/-

Judgment

351 cra49.23

proceedings initiated are frivolous and abuse of process

of law. As far as the contention of the plaintiffs that

they have not received any compensation amount is also

falsified by the defendants by producing on record the

chart of payment which was made to Shri Ganesh

Padhye on 15.2.1962 which shows that he has received

the amount by way of cheque No.560122 dated

3.2.1967. Thus, the contentions of the plaintiffs that

they have not received any compensation and possession

was with them till 2016-2017, are contrary to the

documents.

16. Now, the question is, whether after 58 years, the

proceedings can be challenged by the plaintiffs by

raising contrary pleading. The question is raised by

learned counsel for the applicant as to the non

maintainability of the suit and submitted that the

observation of the Division Bench of this court while

.....26/-

Judgment

351 cra49.23

disposing of Writ Petition No.2104/1994 itself is

sufficient to show that in view of the decision in the case

of Administrator, Municipal Committee Charkhi Dadri

and another supra wherein the Hon'ble Apex Court

concluded that since ownership is vested with the State

Government, prayer for restoration of the lands to the

petitioners is untenable.

17. The Hon'ble Apex Court in Rajasthan Housing

Board and anr vs. Chandi Bai and ors supra by referring

the earlier judgments in the cases of State of Bihar vs.

Dhirendra Kumar, reported in (1995)4 SCC 229, Laxmi

Chand vs. Gram Panchayat, Kararia, reported in (1996)7

SCC 218, and Commissioner, Bangalore Development

Authority vs. K.S.Narayan, (2006) 8 SCC 336 observed

that a civil suit to invalidate the land acquisition is not

maintainable. The trial court has committed an error of

law while decreeing the suit.

.....27/-

Judgment

351 cra49.23

18. It is necessary to refer the observations of the

Hon'ble Apex Court in State of Bihar vs. Dhirendra

Kumar supra wherein it is observed that civil suit is not

maintainable to question the land acquisition. The court

observed that, the question is whether a civil suit is

maintainable and whether ad interim injunction could

be issued where proceedings under the Land Acquisition

Act was taken pursuant to the notice issued under

Section 9 of the Act and delivered to the beneficiary. The

provisions of the Act are designed to acquire the land by

the State exercising the power of eminent domain to

serve the public purpose. The state is enjoined to comply

with statutory requirements contained in Section 4 and

Section 6 of the Act by proper publication of notification

and declaration within limitation and procedural steps

of publication in papers and the local publications

envisaged under the Act as amended by Act 68 of 1984.

.....28/-

Judgment

351 cra49.23

In publication of the notifications and declaration under

Section 6, the public purpose gets crystalised and

becomes conclusive. Thereafter, the State is entitled to

authorise the Land Acquisition Officer to proceed with

the acquisition of the land and to make the award.

Section 11A now prescribes limitation to make the

award within 2 years from the last date of publication

envisaged under Section 6 of the Act. In an appropriate

case, where the Govt. needs possession of the land

urgently, it would exercise the power under Section

17(4) of the Act and dispense with the enquiry under

Section 5-A. Thereon, the State is entitled to issue notice

to the parties under Section .9 and on expiry of 15 days,

the State is entitled to take immediate possession even

before the award could be made. Otherwise, it would

take possession after the award under Section 12. Thus,

it could be seen that the Act is a complete code in itself

.....29/-

Judgment

351 cra49.23

and is meant to serve public purpose. We are, therefore,

inclined to think, as presently advised, that by necessary

implication the power of the civil court to take

cognizance of the case under Section 9 of CPC stands

excluded, and a civil court has no jurisdiction to go into

the question of the validity or legality of the notification

under Section 4 and declaration under Section 6, except

by the High Court in a proceeding under Article 226 of

the Constitution. So, the civil suit itself was not

maintainable. When such is the situation, the finding of

the trial court that there is a prima facie triable issue is

unsustainable. Moreover, possession was already taken

and handed over to Housing Board. So, the order of

injunction was without jurisdiction.

19. In Laxmi Chand vs. Gram Panchayat, Kararia

supra also the Hon'ble Apex Court observed that the civil

court has no power to pronounce on invalidity of

.....30/-

Judgment

351 cra49.23

procedure adopted under Section 4 and 6 of the Land

Acquisition Act 1894 and further observed that, "it

would thus be clear that the scheme of the Act is

complete in itself and thereby the jurisdiction of the civil

court to take cognizance of the case arising under the

Act, by necessary implication, stood barred. The civil

court thereby is devoid of jurisdiction to give declaration

on the invalidity of the procedure contemplated under

the Act. The only right an aggrieved person has is to

approach the constitutional courts, viz., the High Court

and the Supreme Court under their plenary power under

Articles 226 and 136 respectively with self-imposed

restrictions on their exercise of extraordinary power.

Barring thereof, there is no power to the civil court.

20. In Commissioner, Bangalore Development

Authority vs. K.S.Narayan supra the Hon'ble Apex

Court held that the provisions of the Act are akin to the

.....31/-

Judgment

351 cra49.23

Land Acquisition Act and only the High Court could

examine its legality under Article 226 not the civil court.

21. In view of the settled legal position laid down

by the Hon'ble Apex Court in catena of decisions, the

civil court has no jurisdiction to go into the question of

the validity or legality of the Notification under Section

4 and declaration under Section 6 of the Land

Acquisition Act even the civil suit for permanent

injunction is not maintainable in view of the provisions

of the Land Acquisition Act.

22. In The Commissioner, Bangalore Development

Authority and anr vs. Brijesh Reddy and anr, reported in

(2013)3 SCC 66, the Hon'ble Apex Court held that, "it is

clear that the Land Acquisition Act is a complete Code in

itself and is meant to serve public purpose. By necessary

implication, the power of civil Court to take cognizance

.....32/-

Judgment

351 cra49.23

of the case under Section 9 of CPC stands excluded and

a Civil Court has no jurisdiction to go into the question

of the validity or legality of the notification under

Section 4, declaration under Section 6 and subsequent

proceedings except by the High court in a proceeding

under Article 226 of the Constitution. It is thus clear that

the civil Court is devoid of jurisdiction to give

declaration or even bare injunction being granted on the

invalidity of the procedure contemplated under the Act.

The only right available for the aggrieved person is to

approach the High Court under Article 226 and this

Court under Article 136 with self imposed restrictions on

their exercise of extraordinary power."

23. Thus, the property in question was subject

matter of the acquisition for the purpose of defendant

No.4 by defendant No.2 that is the NIT. Though

defendant No.1 is the State of Maharashtra, the NIT

.....33/-

Judgment

351 cra49.23

wanted to acquire 5601.89 acres of land for

underground Drainage and Sewage Disposal Scheme

from 11 villages consisting of Wathoda, Bhandewadi,

Dighori, Godhani, Kharabi, Tarodi (Bk), Bahadurka,

Tarodi (Kd), Pandhurna, Khedi, and Bidgaon. The lands

of the plaintiffs were acquired for the said purpose. The

award was passed and the possession of the lands was

handed over w.e.f.15.2.1962. It is an admitted position

that the lands were acquired and possession was taken.

The prayer made in the suit is to restore the possession

of the lands which is acquired. Thus, the plaintiffs have

challenged the procedure of acquisition that when such

lands were vested in the Government, cannot be

restored to the owners or whosoever. As the subject

matter of the suit is in connection with land acquisition

and procedure followed while acquiring the lands, civil

court is devoid of jurisdiction to give declaration or to

.....34/-

Judgment

351 cra49.23

restore the lands to the plaintiffs. On the basis of

invalidity of the procedure, the suit is not maintainable

in view of the catena of decisions of the Hon'ble Apex

Court.

24. By filing the application under Order VII Rule

11 of the Code of Civil Procedure, another ground raised

by the NIT is that the suit is filed without any notice

under Section 115 of the NIT Act. As far as the issue

regarding the notice is concerned, the same is already

dealt by the Division Bench of this court to whom

reference was made that "whether the suit shall lie

against the NIT without issuing notice under Section

115 of the NIT Act if the action of the trust is outside the

purview of the expression in respect of anything

"purporting to be done" under the Act used in the said

provision.

.....35/-

Judgment

351 cra49.23

25. While answering reference in Second Appeal

No.568/2017 dated 10.10.2024, by considering various

decisions and pari materia provisions in other

enactments, it is held that the expression "purporting to

be done under the Act" will not include an Act which is

wholly outside the provisions of the Act. The acts like

levying of the tax, which are prohibited or levying excess

tax or dispossessing a person without following a due

process of law, are held to be acts outside the purview of

the Act. While answering the said reference, this court

answered that The word "purport" has many shades of

meaning. The expression "purporting to be done under

the Act" will not include an act which is wholly outside

the provisions of the Act. It cannot be gainsaid that the

actions, like demolition of structure, eviction of tenants,

retaining the possession or forcible eviction by granting

him lesser period and depriving the other party from

.....36/-

Judgment

351 cra49.23

challenging the action, are not in pursuance or

execution of the Act. The expression "purporting to be

done under the Act" will not include an act which is

wholly outside the provisions of the Act and, therefore,

the Notice of two months is not mandatory in such a

situation.

26. In view of the judgment of the Hon'ble Apex

Court in the case of Pune Municipal Corporation and

another vs. Mohan Shrikrishna Asava, reported in 1992

Mh.L.J. 1468, wherein the Hon'ble Apex Court, in the

light of Section 487 of the Bombay Provincial Municipal

Corporation Act which is pari materia to provision as

Section 115 of the NIT Act, while interpreting phrase

"purported to be done in pursuance or execution or

intended execution of the Act", interpreted that what is

plainly prohibited by the Act cannot be claimed "to be

purported to be done in pursuance or intended

.....37/-

Judgment

351 cra49.23

execution of the Act". It was therefore held that the suit

was outside the purview of the section 127(4) of the Act

and was not barred by limitation.

27. Thus, when the Act complains of is not "in

purport to be done" in pursuance of or execution or

intended execution of the Act, the notice is not required.

28. The application under Order VII Rule 11 of the

Code of Civil Procedure also raised the ground that

there was no cause of action and suit is barred by

limitation and, therefore, it is to be rejected.

29. As far as the issue of limitation is concerned, it

is generally a mixed question of law and facts, but when

upon meaningful reading of the plaint, the court can

come to a conclusion that under the given

circumstances, after dissecting the vices of clever

drafting creating an illusion of cause of action, the suit is

.....38/-

Judgment

351 cra49.23

hopelessly barred and the plaint can be rejected under

Order VII Rule 11 of the Code of Civil Procedure.

30. As far as the present suit is concerned, the facts

show that the award in respect of Survey Nos.167,

168/1, 168/2 and 169/2 admeasuring 22.49 acres of

Mouza Bhandewadi was passed on 15.2.1962 and its

possession was also taken from the land owners

including the present plaintiffs after paying

compensation to them. The suit is filed approximately

after 58 years for restoration of the acquired lands. The

suit is filed when this court in Writ Petition

No.2104/1994 observed by order dated 30.8.2010 that

the lands were acquired by award dated 15.2.1962 and

the possession was already handed over. The prayer

made in the petition for restoration of lands to the

original owners, as the lands have not been put for the

purpose for which it was taken, cannot be considered in

.....39/-

Judgment

351 cra49.23

view of the fact that the petitioners lost ownership after

the award was passed, possession was taken and

compensation was paid. By referring the judgment of

the Hon'ble Apex Court in the case of Administrator,

Municipal Committee Charkhi Dadri and another vs.

Ramjilal Bagla And Others supra and followed by this

court in Ramakant Vithobaji Gaikwad Vs. Government of

Maharashtra and Others supra, it is held that such lands

vested in the Government cannot be restored to the

owners or whosoever. After passing of the order and

despite of the observations that the lands cannot be

restored to the owners, in view of the decision of the

Hon'ble Apex Court, the suit is filed on 1.7.2019. Prior

to filing of the suit and after dismissal of the writ

petition, an attempt was made by the petitioners to seek

recalling of the order by filing Civil Application (CAO)

No.509/2017 in Misc. Civil Application

.....40/-

Judgment

351 cra49.23

St.No.8068/2016 wherein also the factual position was

noted that award was passed on 15.2.1962 and the

possession of the lands was also taken from the land

owners including the plaintiffs after payment of

compensation.

31. In Writ Petition No.2104/1994, the contentions

of the plaintiffs, who were petitioners therein, were that

the possession of the lands was taken pursuant to the

Land Acquisition Award on 15.2.1962 and the

compensation was duly received. The petitioners also

contended that ten years prior to filing of the writ

petition, approximately in 1984 the petitioners resumed

physical possession of the lands and it is observed that if

the petitioners resume possession in the year 1984,

unilaterally and without taking recourse of law from the

rightful owner which is the State Government with

which lands stood vested, the possession is of no

.....41/-

Judgment

351 cra49.23

significance or relevance in the context of controversy

involved in Writ Petition No.2104/1994 and they prayed

for restoration of the lands.

32. Thus, it is apparent that in Writ Petition

No.2104/1994 the plaintiffs who were petitioners

therein contended that the possession was handed over

on 15.2.1962. They further contended in the said

petition that the lands are not used for the purpose for

which it was taken and, therefore, it be restored back.

In review application, the petitioners (plaintiffs)

contended that ten years prior to the filing of the

petition, they resumed physical possession. If they

resumed the physical possession, there was no reason to

file the petition for restoration of the lands and now in

suit the plaintiffs came with a case that neither the lands

were used for the purpose for which it was acquired nor

the possession was taken and they have not received

.....42/-

Judgment

351 cra49.23

compensation and prayed for declaration that they are

owners of the suit property referred aforesaid and also

sought declaration that procedure adopted by the

acquiring body along with the State Government and

NIT is illegal, unjust and improper one and also to

declare that the plaintiffs or deceased Ganesh Padhye

had never received compensation amount as alleged by

the defendants.

33. Thus, in all proceedings, the pleadings raised by

the plaintiffs are contrary to each other.

34. While considering the application under Order

VII Rule 11 of the Code of Civil Procedure, which is an

independent and special remedy, the court is

empowered to summarily dismiss the suit at the

threshold, without proceeding to record evidence and

conducting trial on the basis of the evidence adduced if

.....43/-

Judgment

351 cra49.23

it is satisfied that the action should be terminated on

any of the grounds contained in the provisions. The

object of Order VII Rule 11(a) of the Civil Procedure

Code is that if in a suit no cause of action is disclosed or

the suit is barred by limitation under Rule 11(d), the

plaintiff to unnecessarily protract the proceedings in the

nature of the suit. In such a case, it would be just and

proper to end the litigation so that further judicial time

is not wasted.

35. Whether a plaint discloses a cause of action or

not is essentially a question of fact, but whether it does

or does not must be found out from reading the plaint

itself. For the said purpose the averments made in the

plaint in their entirety must be held to be correct. The

test is as to whether if the averments made in the plaint

are taken to be correct. The test is as to whether if the

.....44/-

Judgment

351 cra49.23

averments made in the plaint are taken to be correct in

their entirety, a decree would be passed.

36. The principle is laid down by the Hon'ble Apex

Court as to the maintainability of the application under

Order VII Rule 11 of the Code of Civil Procedure and the

interpretation of the said provision in catena of decisions

including in Shri Mukund Bhavan Trust and ors supra;

Ramshetty Venkatanna and anr supra; Colonel Shrawan

Kumar Jaipuriyar alias Sarwan Kumar Jaipuriyar supra;

Rajendra Bajoria and ors supra; Dahiben supra, and

Dadu Dayalu Mahasabha, Jaipur (Trust) is that a cause

of action means every fact, which if traversed, it would

be necessary for the plaintiff to prove in order to support

his right to a judgment of the court. In other words, it is

bundle of fact which taken with the law applicable to

them gives the plaintiff a right to relief against the

defendant. It must include some act done by the

.....45/-

Judgment

351 cra49.23

defendant since in the absence of such an act no cause

of action can possibly accrue. It is not limited to the

actual infringement of the right sued on but includes all

the material facts on which it is founded.

37. In the case of Shrihari Hanumandas Totala vs.

Hemant Vithal Kamat and ors, reported in (2021)9 SCC

99, the Hon'ble Apex Court laid down guiding principles

of deciding an application under Order VII Rule 11(d) of

the Code. Whereas, in the rest of the decisions, the

principles to be considered while deciding an application

under Order VII Rule11 are laid down. It is laid down

that while deciding an application under Order VII Rule

11 of the Code, few lines or passage from the plaint

should not be read in isolation and pleadings ought to

be read as a whole to ascertain its true import.

.....46/-

Judgment

351 cra49.23

38. Thus, relative scope and applicability, as laid

down by the Honourable Apex Court, is that where a

plaint as a whole did not disclose cause of action, Order

VII Rule 11(a) of the Code is applicable and it stops

continuation of suit. If the conditions mentioned under

Order VII Rule 11 are fulfilled, the entire plaint has to

be rejected.

39. The Hon'ble Apex Court in the case of Dahiben

supra, in paragraph No.23.6, observed that, "under

Order VII Rule 11, a duty is cast on the Court to

determine whether the plaint discloses a cause of action

by scrutinizing the averments in the plaint, read in

conjunction with the documents relied upon, or whether

the suit is barred by any law.

40. In the case of Liverpool and London S.P. & I

Association Limited vs. M.V.Sea Success and anr,

.....47/-

Judgment

351 cra49.23

reported in (2004)9 SCC 512, the Hon'ble Apex Court

by referring Order VII Rule 4 of the Code observed in

paragraph No.142, thus:

"In the instant case the 'Club' not only annexed certain documents with the plaint but also filed a large number of documents therewith. Those documents having regard to Order 7 Rule 14 of the Code of Civil Procedure are required to be taken into consideration for the purpose of disposal of application under Order 7 Rule 11(a) of the Code of Civil Procedure."

41. Thus, in view of the observations of this court in

Writ Petition No.2104/1994 decided on 30.8.2010, in

the light of the referred judgments of the Hon'ble Apex

Court in the said order and in the light of the decision of

Rajasthan Housing Board and anr supra wherein catena

of earlier decisions are referred and it is specifically held

that the Land Acquisition Act is a complete Code in itself

.....48/-

Judgment

351 cra49.23

and civil suit to invalidate the land acquisition is not

maintainable. It is specifically held that the civil court

has no jurisdiction to go into the question of validity or

legality of the procedure adopted while acquiring the

lands only the High Court under Article 226 and the

Hon'ble Apex Court under Article 136 can entertain such

plea. It is specifically held that civil court has no

jurisdiction to go into the question of the notice under

Section 4 and declaration under Section 9. The civil suit

itself is not maintainable. In view of that, no cause of

action arose to file the suit and, therefore, the trial court

ought to have considered this aspect that suit is not

maintainable. Despite of the observations of this court

in Writ Petition No.2104/1994 that the lands are already

acquired and possession is already handed over, such

lands vested in the Government after acquisition cannot

be restored to the owners or whosoever and rejecting

.....49/-

Judgment

351 cra49.23

the application under Order VII Rule 11 of the Civil

Procedure Code is erroneous. The suit is also barred by

limitation as it is filed after 58 years approximately after

the acquisition proceedings.

42. It is settled law that when an application to

reject the plaint is filed, averments in the plaint and

documents annexed therewith are to be looked into. The

averments in the application filed under Order VII Rule

11 of the Code of Civil Procedure can be taken into

account whether the case falls within any of sub-rules of

Order VII Rule 11 of the Code of Civil Procedure by

considering averments in the plaint.

43. The application is filed in the present case under

Order VII Rule 11(a) and (d) of the Code of Civil

Procedure. There is no dispute that acquisition

proceeding was started in 1959-60 and award was

.....50/-

Judgment

351 cra49.23

passed in 1962 i.e. on 15.2.1962 and the possession was

handed over and suit is filed on 1.7.2019. Though the

question of limitation generally is mixed question of law

and facts, when upon meaningful reading of the plaint,

the court can come to a conclusion that under the given

circumstances, after dissecting the vices of clever

drafting creating an illusion of cause of action, the suit is

hopelessly barred and the plaint can be rejected under

Order VII Rule 11 of the Code of Civil Procedure.

44. In the present case, admittedly, the suit is

hopelessly barred being filed after 58 years of the

acquisition proceeding.

45. The frivolous proceeding is filed by the plaintiffs

before the trial court by filing the suit. As far as nature

of the proceeding, which is frivolous in nature, is

already observed by division of this court in Civil

.....51/-

Judgment

351 cra49.23

Application (CAO) 509/2017 in Miscellaneous Civil

Application (Stamp) No.8068/2016 in Writ Petition

No.2104/1994 wherein it is observed that proceedings

initiated are frivolous and an abuse of the process of

law. It is further observed that holistic reading of the

petition and particularly the averments in paragraphs 25

and 26 of the petition would reveal that it was always

the case of the applicants that they were in possession of

the land. Even if the averments in paragraphs 25 and 26

are taken at face value, the only inference is that the

applicants have taken illegal possession from the rightful

owner-State Government in the year 1983-84. The

averments, therefore, do not take the case of the

applicants any further. The judgment and order under

review is predicated on the settled position of law that

once the land acquired vests with the State Government,

.....52/-

Judgment

351 cra49.23

same cannot be restored to the original owners. Even if

it is assumed

46. It is pertinent to note that in Writ Petition

No.2104/2014 it was conceded by counsel for the

petitioners (plaintiffs) before the Division Bench that

lands vested in the Government after acquisition cannot

be restored to the owners or whosoever. The pleading in

the said petition shows that the lands were acquired on

15.2.1962 and possession was also taken after paying

compensation to them. In review application, pleading

was that the plaintiffs received possession of the lands in

the year 1983-84. The pleading in the said petition

shows that compensation is received, whereas in a suit it

is claimed that no compensation was received. Such

contrary pleadings sufficiently show that with frivolous

allegations, the suit is filed and various proceedings

were initiated which is absolutely an abuse of process of

.....53/-

Judgment

351 cra49.23

law. In the review application, the Division Bench of

this court observed that they are inclined to impose

costs of Rs.10.00 lacs, but considering the applicants are

not in a position to deposit the said amount, costs of

Rs.1.00 lac was imposed and directed to deposit the

same with the Registry. Despite of the stern action of

this court, again, the suit is filed by misinterpreting the

order passed by this court in Writ Petition

No.6023/2016 wherein it is specifically held that liberty

to file civil suit, if it is permissible in law. In view of the

judgments of the Hon'ble Apex Court supra, the suit

against the acquisition proceeding is not maintainable

which is clarified by the Division Bench of this court

while passing order in Writ Petition No.2104/1994

dated 30.8.2010. The aspect of frivolous litigation is

considered by the Hon'ble Apex Court in Special Leave

Petition (Civil) Diary No.56230/2024 (Pandurang Vithal

.....54/-

Judgment

351 cra49.23

Kevne vs. Bharat Sanchar Nigam Limited and anr) supra

wherein the Hon'ble Apex Court, by referring the

judgment in the case of Subrata Roy Sahara vs. Union of

India, reported in AIR 2014 SC 3241, observed as

follows:

"150. The Indian judicial system is grossly afflicted, with frivolous litigation. Ways and means need to be evolved, to deter litigants from their compulsive obsession, towards senseless and ill-considered claims. One needs to keep in mind, that in the process of litigation, there is an innocent sufferer on the other side, of every irresponsible and senseless claim. He suffers long drawn anxious periods of nervousness and restlessness, whilst the litigation is pending, without any fault on his part."

47. In Dalip Singh vs. State of U.P. and ors, reported

in (2010)2 SCC 114, the Hon'ble Apex Court

condemned litigants who used the justice delivery

system for their benefits and thereby attempt to pollute

the stream of justice and observed that, "in last 40 years,

.....55/-

Judgment

351 cra49.23

a new creed of litigants has cropped up. Those who

belong to this creed do not have any respect for truth.

They shamelessly resort to falsehood and unethical

means for achieving their goals. In order to meet the

challenge posed by this new creed of litigants, the courts

have, from time to time, evolved new rules and it is now

well established that a litigant, who attempts to pollute

the stream of justice or who touches the pure fountain of

justice with tainted hands, is not entitled to any relief,

interim or final."

48. In the case of K.C.Thakaran vs. State Bank of

India and ors, (Writ Petition (Civil) Diary

No.27458/2022 decided on 1.5.2023, the Hon'ble Apex

Court observed that, "no legal system can have a

scenario where a person keeps on raking up the issue

again and again once it is resolved at highest level. This

is complete wastage of judicial time. We, thus, dismiss

.....56/-

Judgment

351 cra49.23

this petition with costs, though we limit the amount of

costs considering the petitioner is a dismissed person.

The writ petition is dismissed with costs of Rs.10,000/-

to be deposited with the Supreme Court Advocates-on-

Record Welfare Fund to be utilized for the SCBA library."

49. Considering the above observations of the

Hon'ble Apex Court and considering the fact that once

the Division Bench of this court has clarified the issue

that once lands vested in the Government after

acquisition cannot be restored to the owners or

whosoever, in the light of the decisions of the Hon'ble

Apex Court in the cases of Administrator, Municipal

Committee Charkhi Dadri and another supra and and

followed by this court in Ramakant Vithobaji Gaikwad

supra, it was held that the prayers do not and cannot

form subject matter of present writ petition. The

petitioners therein (plaintiffs) filed review application

.....57/-

Judgment

351 cra49.23

wherein while rejecting the condonation of delay

application which is caused in filing the review

application imposed the costs of Rs.1.00 lacs by

observing that that it is frivolous litigation. The

petitioners (plaintiffs) filed another writ petition

bearing Writ Petition No.6023/2016 which was

subsequently withdrawn. The present suit is filed by

misinterpreting the order of the Division Bench of this

court wherein it was specifically mentioned that liberty

to file civil suit if it is permissible in law.

50. Thus, precious time of this court as well as the

trial court is wasted by the plaintiffs and, therefore, in

my opinion, the plaintiffs to be burdened with heavy

costs to give clear message to unscrupulous litigants like

the petitioners for not filing any frivolous litigation and

not wasting the time of the courts. Such type of litigants

to be treated with stern hands. The precious time

.....58/-

Judgment

351 cra49.23

wasted could very well be used for other judicial work.

I, therefore, feel it appropriate to impose the costs of

Rs.1.00 lac upon the plaintiffs.

51. In the light of the above discussion, this court

passes following order:

ORDER

(1) The Civil Revision Application is allowed.

(2) The order dated 13.7.2022 passed below Exh.34 in

RCS No.1129/2019 by learned 13 th Joint Civil Judge

Senior Division, Nagpur rejecting the application under

Order VII Rule 11 of the Code of Civil Procedure for

dismissal of the plaint is quashed and set aside and

consequently the plaint is rejected.

(3) The non-applicant Nos.6(a), 6(b), 7, and 8 shall

deposit the costs of Rs.1.00 lac (Rupees one lac only)

with the Registry of this court within a period of two

.....59/-

Judgment

351 cra49.23

weeks from today, failing which the said amount shall be

recovered as arrears of land revenue.

The Civil Revision Application stands disposed of.

Rule is made absolute in the aforesaid terms.

(URMILA JOSHI-PHALKE, J.)

!! BrWankhede !!

Signed by: Mr. B. R. Wankhede Designation: PS To Honourable Judge ...../- Date: 07/02/2025 14:29:00

 
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