Citation : 2025 Latest Caselaw 706 Bom
Judgement Date : 22 July, 2025
2025:BHC-OS:11547
Ashwini 37-OSWP-1014-2025-J.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO.1014 OF 2025
Deena Pramod Baldota ]
Indian Inhabitant, aged 68 years ]
Residing at 192, Pushpa Kunj, ]
rd
3 Floor, Station Road, Wadala ]
(West), Mumbai - 400 031 through her ]
Power of Attorney Holder Mr. Pramod ]
Ratanchand Baldota. ] ...Petitioner
Versus
Chief Executive Officer (C.E.O.) ]
Slum Rehabilitation Authority, ]
5th Floor, Griha Nirman Bhavan, ]
Bandra (East), Mumbai - 400 051. ] ...Respondent
Mr. Arun Panicker for the Petitioner.
Mr. Nishigandh Patil for the Respondent.
CORAM : KAMAL KHATA, J.
Digitally
signed by RESERVED ON : 30th June, 2025.
ASHWINI
ASHWINI
H GAJAKOSH
PRONOUNCED ON : 22nd July, 2025.
GAJAKOSH Date:
2025.07.22
16:08:40
+0530
JUDGMENT:
1) By this Petition under Article 226 of the Constitution of
India, the Petitioner seeks to quash and set aside the impugned Order
dated 10th July, 2024 and consequently prays for restoration of the
Appeal filed by the Petitioner on the file of the Maharashtra Slum
Areas Tribunal and Special Tribunal, Mumbai, for adjudication on
merits and in accordance with law.
2) The only issue that arises for consideration is whether
the thirty-day limitation period for filing an appeal under Section
17(6) of the Maharashtra Slum Areas (Improvement, Clearance and
Ashwini 37-OSWP-1014-2025-J.doc
Redevelopment) Act, 1971 ("Slum Act") is to be computed from the
date of the notice dated 10th February 2023 or from the date of the
Order dated 8th August 2023.
3) The impugned Order dated 8th August 2023, in paragraph
4, refers to the notice dated 10 th February 2023 while interpreting
Section 17(6) of the Slums Act. The said notice was issued to the
landowner, for the purpose of calling for objections in relation to the
compensation determination and directed the landowner to furnish
details of the actual net income derived from the said land.
4) The question that arises is whether such a notice dated
10th February, 2023 qualifies as the "notice" contemplated under
Section 17(5) of the Slums Act. In this context, it is necessary to
examine the provisions of Section 17, which have been extracted for
reference.
5) Section 17 of Slums Act reads as under:
"17. Basis for determination of compensation
(1) Where any land is acquired and vested in the State
Government under this Chapter, the State Government shall
pay for such acquisition compensation, the amount of which
shall be determined in accordance with the provisions of this
section.
(2) Where the amount of compensation has been
determined by agreement between the State Government or
Ashwini 37-OSWP-1014-2025-J.doc
as the case may be, the Collector and the person to be
compensated, it shall be determined in accordance with such
agreement.
(3) Where no such agreement can be reached, the amount
payable as compensation in respect of any land acquired shall
be an amount equal to sixty times the net average monthly
income actually derived from such land during the period of
the five consecutive years immediately preceding the date of
publication of the notice referred to in section 14.
(4) The net average monthly income referred to in sub-
section (3) shall be calculated in the manner and in
accordance with the principles set out in the First Schedule.
(5) The Competent Authority shall, after holding an
inquiry in the prescribed manner, determine in accordance
with the provisions of sub-section (4) the net average
monthly income actually derived from the land, and publish a
notice in a conspicuous place on the land and serve it in the
manner provided in section 36 and calling upon the owner of
the land and every person interested therein, to intimate to
it, before a date specified in the notice, whether such owner
or person agrees to the amount so determined and if he does
not so agree, what amount he claims to be the net average
monthly income actually derived from the land.
(6) Any person who does not agree to the amount of the
net average monthly income determined by the Competent
Ashwini 37-OSWP-1014-2025-J.doc
Authority under sub-section (5), and claims a sum in excess
of that amount may prefer an appeal to the Tribunal within
thirty days from the date specified in the notice referred to in
that sub-section.
(7) On appeal, the Tribunal shall, after hearing the
appellant, determine the net average monthly income and its
determination shall be final and shall not be questioned in
any court of law.
(8) Where there is any building on the land in respect of
which the net average monthly income has been determined,
no separate compensation shall be paid in respect of such
building:
Provided that, where the owner of the land and the
owner of the building on such land are different, the
Competent Authority shall apportion the amount of
compensation between the owner of the land and owner of
the building in the same proportion as the market price of the
land bears to the market price of the building on the date of
the acquisition."
[Emphasis Supplied]
6) Section 17 lays down the basis for determination of
compensation for land acquired and vested in the State Government
under the Act. Sub-sections (5) and (6) clearly indicate that after
conducting an inquiry and determining the net average monthly
Ashwini 37-OSWP-1014-2025-J.doc
income, the Competent Authority must publish and serve a notice
calling upon the landowner and interested persons to indicate
whether they agree with the amount determined or claim any higher
amount. If any person disputes the amount so determined, they may
prefer an appeal to the Tribunal within thirty days from the date
specified in the notice.
7) In the present case, the Competent Authority, after
determining compensation under Sections 17(3) and 17(4) of the
Slums Act, issued a notice dated 10 th February 2023 calling upon the
landowner to furnish his response and justifications for any higher
claim.
8) Thereafter, following a hearing, the Competent Authority
passed a final Order on 8th August 2023. The Petitioner preferred an
appeal within 30 days from receipt of this final Order. However, the
Appellate Authority dismissed the appeal as time-barred, holding
that the thirty-day period commenced from 10 th February 2023 and
not from 8th August 2023.
9) In my view, the impugned Order is based on a clear
misreading of Section 17 of Slums Act. The language of Sections 17(5)
and 17(6) unambiguously contemplates a determination of
compensation after an inquiry, followed by service of a notice calling
upon the landowner to indicate whether they accept the amount
determined. In the present case, the hearing was conducted and a
Ashwini 37-OSWP-1014-2025-J.doc
final decision rendered only on 8th August 2023. It is that decision
which must be construed as the "notice" under Section 17(5) of the
Slums Act.
10) Further, if the notice dated 10th February 2023 were to be
treated as a notice under Section 17(5), it raises the question as to
why a further hearing was held on 17 th February 2023 and why a
final decision was passed on 8th August 2023. If the section does not
contemplate a hearing or decision, then the issuance of such notice
itself is legally unsustainable. However, once a hearing was
conducted and a decision rendered, only that decision can trigger the
appeal period under Section 17(6).
11) The impugned Order dated 10th July 2024 fails to
appreciate that the notice dated 10th February 2023 was merely a
procedural communication for conducting a hearing, and not a
determination under Section 17(5).
12) Moreover, once the hearing was afforded to the parties
and a decision was rendered thereon, naturally it is only that
decision which can be construed as a notice under Section 17(5) of
the Slums Act. Consequently, the appeal under Section 17(6)
necessarily has to be filed within 30 days from the decision i.e. 8 th
August 2023 and not from 10th February 2023.
13) A perusal of the impugned Order dated 10 th July 2024
indicates that the Appellate Tribunal failed to appreciate that the
Ashwini 37-OSWP-1014-2025-J.doc
notice dated 10th February 2023 itself stated it was a notice for
hearing. Therefore, it could not be construed as a decision under
section 17(5) of Slums Act. Besides, the Appellate Tribunal failed to
appreciate that there was a decision dated 8th August 2024 rendered
on the hearing. That decision was simply ignored without comments
- thus overlooked.
14) In view of the above, and after hearing the Advocates of
the Petitioner and Respondent, I find that the impugned Order is
erroneous and is based on misreading of the Section 17 and
consequently erred in holding that the stipulated period of thirty
days would commence from 10th February, 2023 and not 8th August
2023.
15) Accordingly, the impugned Order dated 10th July, 2024 is
quashed and set aside and the Appeal is restored on the file of
Maharashtra Slum Areas Tribunal and Special Tribunal Mumbai for
adjudication on merits in accordance with law.
16) The Petition is allowed in the above terms with no order
as to costs.
(KAMAL KHATA, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!