Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Shridhar S/O Shankarrao Hawale, ... vs State Of Mah. Thr. Principal Secty., ...
2025 Latest Caselaw 166 Bom

Citation : 2025 Latest Caselaw 166 Bom
Judgement Date : 7 May, 2025

Bombay High Court

Shri Shridhar S/O Shankarrao Hawale, ... vs State Of Mah. Thr. Principal Secty., ... on 7 May, 2025

Author: Nitin W. Sambre
Bench: Nitin W. Sambre
2025:BHC-NAG:5145-DB


                                                1                                wp5183.08.odt


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


                WRIT PETITION NO. 5183 OF 2008

                Shri Shridhar s/o Shankarrao Hawale,
                Aged about 45 years,
                Occupation - Business & Agriculture,
                R/o Ravi Nagar, Nagpur.                            ....     PETITIONER

                             VERSUS

                1) State of Maharashtra,
                   through its Principal Secretary,
                   Urban Development Department,
                   Mantralaya, Mumbai-32.

                2) Additional Commissioner,
                   Nagpur Division, Nagpur.

                3) Additional Collector & Competent
                   Authority, U.L.C., Collectorate
                   Compound, Civil Lines, Nagpur.

                4) Shaeen Parveen w/o Mohd. Jafar,
                   R/o Plot No.8, Harpur Nagar,
                   Tajbagh, Nagpur.

                5) Union Bank of India,
                   Branch at Dhantoli, Nagpur,
                   through its Authorised Officer/Manager.         ....    RESPONDENTS

                 ________________________________________________________________
                 Mr. C.S. Kaptan, Senior Counsel a/b. Mr. P.S. Chawhan & Mr. H.S. Puranik,
                                          Counsel for the petitioner,
                             Mr. H.D. Marathe, A.G.P. for respondent Nos.1 to 3,
                    Mr. R.L. Khapre, Senior Counsel a/b. Mr. A.S. Mehadia, Counsel for
                                              respondent No.4,
                               Mr. S.D. Ingole, Counsel for respondent No.5,
                 Mr. S.P. Dharmadhikari, Senior Counsel a/b. Mr. R.A. Bhandarkar, Counsel
                                  for the applicant in CAW No.1005/2001.
                 ________________________________________________________________
                                 2                                  wp5183.08.odt


              CORAM : NITIN W. SAMBRE &
                      ABHAY J. MANTRI, JJ.
              DATE    : 07-05-2025


JUDGMENT :

(Per : ABHAY J. MANTRI, J.) Heard. Rule. Heard finally with the consent of the learned Counsel

for the parties.

2. The petition questions the order dated 24-07-2008, passed in

Appeal No.3/ULC/2007-08 by the Additional Commissioner/Appellate

Authority, ULC, Nagpur, by which the appeal was disposed of as abated.

Also, it seeks that the proceedings in ULC Case No.17/1997 before the

Additional Collector and Competent Authority, ULC, Nagpur including

order dated 07-08-2007 passed in it be held as abated, whereby it was

declared that the sale-deed bearing No.3566/2003 as invalid/illegal and

cancelled the same as per Section 5(3) of the Urban Land (Ceiling and

Regulation) Act, 1976 (for short, "Act of 1976").

3. FACTUAL MATRIX :

(a) Late Mohd. Samad Mohd. Isaq was the sole and exclusive

owner of the land bearing field Survey Nos. 93/4 and 93/5, admeasuring

1.60 H.R. and 1.21 H.R. respectively, situated at Mouza Besa, Tahsil

Nagpur Rural, District Nagpur (hereinafter referred to as " the lands"). The

said lands were affected by the provisions of the Act of 1976. Therefore,

he had applied to the Competent Authority for exemption under Section 3 wp5183.08.odt

20(1)(a) of the Act of 1976 in respect of the surplus vacant land to

develop a housing scheme, which was registered as ULC Case

No.17/1997. The said lands were converted for non-agricultural purposes

by order dated 28.11.2000, in Revision No. 69/NAP-34/2000. The

Competent Authority passed an order under Section 8(4) of the Act of

1976, declaring 1,500 square meters surplus vacant land as retainable

land by the owner.

(b) The petitioner, being a developer and contractor, was

interested in purchasing the said lands. Accordingly, by registered sale

deed dated 10-09-2003, he purchased the said lands for a consideration of

Rs.75,00,000/- (Rs. Seventy-Five Lakhs).

(c) On 26-08-2006, the vendor Mohd. Samad Mohd. Isaq expired

unmarried and issueless; however, one Mohd. Yusuf claimimg to be a

nephew of Mohd. Samad Mohd. Isaq filed a complaint before respondent

No.3 on 07-06-2007, contending that the petitioner had illegally

purchased the property, and the sale deed was to be declared as null and

void by invoking the provisions of Section 5(3) of the Act of 1976.

(d) By order dated 07-08-2007, respondent No.3 held that the

sale transaction of surplus land by the original owner in favour of the

petitioner, as per the sale deed dated 10-09-2003, was declared illegal and

set aside under Section 5(3) of the Act of 1976.

(e) Aggrieved by the said order, the petitioner preferred an

appeal before respondent No.2, the Additional Commissioner, under

Section 33 of the Act of 1976 and obtained a stay on 12-10-2007. During 4 wp5183.08.odt

the pendency of the appeal, on 29.11.2007, the Government of

Maharashtra, vide its resolution under Article 252 of the Constitution of

India, adopted the Urban Land (Ceiling and Regulation) Repeal Act, 1999

(hereinafter referred to as the "Repeal Act of 1999"), thereby repealing the

Act of 1976. Therefore, the Appellate Authority, i.e. respondent No.2,

Additional Commissioner, vide order dated 24-07-2008, held that in view

of the enactment of the Repeal Act 1999, the appeal stands disposed of as

abated. Therefore, the petitioner is challenging the same in this petition.

4. Mr. C.S. Kaptan, learned Senior Counsel for the petitioner, has

vehemently argued that the entire surplus land admeasuring 26600 square

meters was duly exempted under Section 20(1)(a) of the Act of 1976 vide

order dated 18-10-2000. In such circumstances, the question of the

applicability of Section 5(3) of the Act of 1976 does not arise, and

therefore, the cancellation of the sale deed by the authority is illegal.

5. He further contended that the vendor furnished a statement under

Section 6 of the 1976 Act to the Competent Authority. Accordingly, a

notification was published under Section 10(1) regarding the excess

vacant land. Thereafter, the State Government passed an order of

exemption under Section 20 of the Act of 1976, indicating that the

Competent Authority lacked the power or jurisdiction to entertain the

application under Section 5(3) of the Act of 1976. Hence, the order dated

07-8-2007 is without jurisdiction and bad in law.

5 wp5183.08.odt

6. In fact, the Additional Collector and the Competent Authority was

bound by the order of exemption passed by the Government in respect of

excess vacant land.

7. He further drew our attention to Clause Nos.13, 14, 16, 17 and

18 of the exemption order dated 18-10-2000 and Clause No.9 of the sale

deed dated 10-09-2003 and argued that even assuming that there is

breach of any conditions of the exemption order, the Competent Authority

cannot exercise any power under the Act of 1976 unless the State

Government first withdraws the order of exemption; however, respondent

No.3-Competent Authority by invoking provisions of Section 5(3) of the

Act of 1976 has committed grave error in law by canceling the sale-deed.

8. He further propounded that once the land stands exempted under

Section 20(1)(a) of the Act of 1976, the restriction on transfer contained

in Chapter-III of the principal Act gets lifted, thereafter the only restriction

which remains on transfer, if any, is by virtue of the conditions of

exemption order and not otherwise.

9. He further argued that notice of hearing was issued in the name of

the original vendor, Mohd. Samad Mohd. Ishaq, and a copy was given to

the petitioner, but the petitioner's appeal could not be decided due to

repealing the Act of 1976. Therefore, the Appellate Authority could not

determine the question of the order dated 07-08-2007 in the appeal.

6 wp5183.08.odt

10. He pointed out provisions of Section 3 of the Repeal Act of 1999

and submits that Section 3 is a saving clause under the Repeal Act of 1999

and in view of the saving clause, the order under Section 20(1)(a) of the

Act of 1976 are saved and action, if any, regarding breach of any condition

of the exemption order can be taken by the State Government to revoke,

modify or relax any such condition; that being so, passing of the order by

respondent No.3 Competent Authority is without jurisdiction.

11. During the argument, he took us through the provisions of Sections

5(3), 10, and 20 of the 1976 Act, as well as Section 3(1) of the Repeal Act

of 1999.

To buttress his submission, he has relied on the decisions in T.R.

Thandur V. Union of India and Others, AIR 1996 SC 1643 particularly

paragraph Nos.8 and 9 and Sitabai Ramchandra Lonkar V. State of

Maharashtra, 2015(5) Bom.C.R. 310, which followed the Full Bench

judgment of this Court in Maharashtra Chamber of Housing Industry, Mumbai

V. State of Maharashtra, 2014(6) Mh.L.J. 829 and submitted that in view of

the mandate laid down in the decisions above, Section 5(3) of the Act of

1976 is not applicable and the Competent Authority could not have

exercised power thereunder to cancel the sale deed.

12. Lastly, he submitted that the respondents are relying on the decision

of this Court in Letters Patent Appeal No.257/2003 (Smt. Indirabai Bhimrao

Lanjewar and others v. Additional Commissioner, Nagpur and others). This 7 wp5183.08.odt

Court, without considering the mandate laid down by the Hon'ble Apex

Court in T.R. Thandur (supra), passed the said order. Therefore, the said

order is per incuriam and has no binding precedent. Hence, he urges that

the petition be allowed.

13. As against this, Mr. R.L. Khapre, learned Senior Counsel for

respondent No.4-legal heir of the original vendor, drew our attention to

Condition No.1 of the exemption order dated 18-10-2000 and submitted

that the same has to be read with Section 20(1)(a) of the Act of 1976. He

further argued that the land exempted shall be used to provide plots and/

or construct tenements in accordance with the terms and conditions of the

exemption order, and any change made to the use of the land shall

amount to a breach of those conditions. The said person can sell the plots

to the intending purchasers within two years from the date of the said

exemption order. However, the vendor/owner has sold the said lands, as

per the sale deed dated 10-09-2003, in contravention of the terms and

conditions of the said TD Scheme for surplus land; however, possession of

the land was never handed over to the petitioner.

14. The legal representative of the original owner, Mohd. Yusuf filed a

complaint with respondent No.3, stating that the sale deed dated

10-09-2003, executed in favour of the petitioner, was illegal and contrary

to the terms and conditions of the order dated 18-10-2000. Furthermore,

the passing of the order dated 07-08-2007 by respondent No.3, declaring 8 wp5183.08.odt

the sale deed null and void, was just and proper. He further pointed out

Conditions Nos. 2 and 6 and submitted that Condition No.6 stipulates a

time limit of two years for the sale of the plots and a period of 5 years for

utilising the lands in question by the person/purchasers from the date of

the exemption order. Therefore, the execution of the sale deed in 2003 did

not comply with Condition No.6. Consequently, the petitioner is not

entitled to claim relief on the grounds of equity.

15. He further contended that the exemption was granted to the

original owner, not in favour of the purchaser, i.e., the petitioner. The

scheme in the order dated 18-10-2000 does not permit the sale of the

entire land to a single person. Therefore, passing the order dated

07-08-2007, declaring the sale deed null and void, is just and proper.

16. The exemption was granted in favour of the owner/vendor;

therefore, the petitioner, being the purchaser, has no locus standi to

challenge the order. The petitioner had purchased the lands for his

personal use, contravening the terms and conditions of the exemption

order.

17. The learned Senior Counsel to substantiate his contentions has

relied upon the following decisions:

(1) Maharashtra Chamber of Housing Industry, Mumbai and others V. State of Maharashtra and another, (Full Bench) 2014(6) Mh.L.J. 829; (Para 162 onwards);

9 wp5183.08.odt

(2) Ganpatlal Baldeo Chamedia V. Pusushottam Ramgopal Bajoria and another, 1985 Mh.L.J. 123;

(3) N. Mani V. Sangeetha Theatre and Others, AIR Online 2004 SC 125;

(Para No. 6,8 &9);

(4) Karnataka State Road Transport Corporation and another Vs. S.G. Kotturappa and another, (2005) 3 SCC 409. (Para No.24). (5) T. R. Thandur Vs. Union of India, AIR 1996 SC 1643 (Para No. 9 to

11);

(6) Smt. Indirabai Bhimrao Lanjewar & Ors. Vs. Additional Commissioner & Ors. L. P. A. No. 257/2003;

(7) The Vice Chancellor, Jammu University & Anr. Vs. Dushinant Kumar Rampal, AIR 1977 SC 1146, (Para No. 8).

18. Mr. S.P. Dharmadhikari, the learned Senior Counsel for the

intervenor, Khairunissa, drew our attention to Clauses Nos. 2 and 3 of the

exemption order and submitted that, by the order dated 07-08-2007, the

respondent No.3-the Competent Authority, declared the sale deed bearing

No.3566/2003 null and void. The Appellate Authority, i.e., the Additional

Commissioner, by an order dated 24-07-2008, disposed of the appeal as

abated. According to the Repeal Act of 1999, Section 20 of the Act of 1976

has been repealed. Therefore, the sale deed has been held to be illegal for

breaching the conditions, subject to which the exemption was granted,

and therefore, it is just and proper. He has also pointed out paragraph

No.9 of the judgment in T.R. Thandur (supra) and also relied on the

decision of the Division Bench of this Court in Letters Patent Appeal

No.257/2003 in Writ Petition No.1181/2003, particularly paragraph No.11,

and submitted that in view of the mandate laid down in the said decision,

the sale was made in breach of the conditions attached to the exemption 10 wp5183.08.odt

order and, therefore, the transfer would be invalid, and submitted that no

interference is required in this petition.

19. Mr. H.D. Marathe, learned Assistant Government Pleader for

respondent Nos.1 to 3, has pointed out provisions of Section 4 of the

Repeal Act of 1999 and submitted that since no protection was given to

Section 33 of the Act of 1976, hence after 29-11-2007 the Appellate

Authority was not in existence and, therefore, the Appellate Authority was

unable to pass any order due to lack of jurisdiction. However, the order

passed by the Competent Authority dated 24-07-2007 is just and proper, as

the original owner has not followed the terms and conditions of the

exemption order and has committed a breach of the said conditions.

Therefore, the petition is liable to be dismissed.

20. Mr. S.D. Ingole, learned Counsel for respondent No.5, has argued

that the petitioner is a Managing Partner of M/s. DSH Construction

Company who availed various credit facilities from it to the extent of

Rs.17,35,00,000/- (Rs. Seventeen Crores Thirty-Five Lakhs) since 2004

and pursuant to the said loan facility, the petitioner and his partnership

firm mortgaged their immovable properties in favour of the bank by

executing registered mortgage deed dated 15-01-2004. By executing the

mortgage deed, the borrower firm and the petitioner created a security

interest in favour of the respondent No.5 over the said properties. The

bank has also initiated the proceedings under the provisions of the 11 wp5183.08.odt

SARFAESI Act and has legal charge over the disputed property. Respondent

No.2 passed the impugned order without giving prior notice to

Respondent No.5; therefore, said order is illegal, arbitrary, and contrary to

the principles of natural justice. Consequently, he submitted that if the sale

deed is cancelled, respondent No.5 could not recover the huge outstanding

amount against the petitioner and his firm. Therefore, he supported the

petitioner's claim and urged that a suitable order be passed to protect

public funds.

21. We have appreciated the rival contentions of the parties and

perused the impugned orders and record. We have also gone through the

written notes of the arguments submitted by the respective parties and the

decisions relied on in support of their submissions.

22. Having considered the same, at the outset, the following points

arise for our determination:-

(1) Whether the original land owner committed breach of conditions

of the exemption order dated 18-10-2000 passed under Section

20(1)(a) of the Act of 1976 while transferring the lands in favour

of the petitioner vide sale-deed dated 10-09-2003?

(2) Whether passing of the order dated 07-08-2007 by the Competent

Authority declaring the execution of the sale-deed by the original

land owner in favour of the petitioner vide sale deed bearing

No.3566/2003 as illegal and void is just and proper?

12 wp5183.08.odt

(3) Whether the order dated 24-07-2008 passed by the Appellate

Authority/Additional Commissioner, Nagpur in Appeal No.3/ULC/

2007-08 as abated is just and proper?

(4) Is any interference required in the impugned orders in the Writ

Petition?

23. To determine the controversy in the matter, it would be proper to

reproduce Sections 5(3) and 20 of the Act of 1976, as well as Sections 3

and 5 of the Repeal Act of 1999.

"5. Transfer of vacant land - (1) -------

(2) ---------

(3) In any State to which this Act applies in the first instance and in any State which adopts this Act under clause (1) of article 252 of the Constitution, no person holding vacant land in excess of the ceiling limit immediately before the commencement of this Act shall transfer any such land or part thereof by way of sale, mortgage, gift, lease or otherwise until he has furnished a statement under section 6 and a notification regarding the excess vacant land held by him has been published under sub-section (1) of section 10; and any such transfer made in contravention of this provision shall be deemed to be null and void"

"20. Power to exempt - (1) Notwithstanding anything contained in any of the foregoing provisions of this Chapter,-

(a) where any person holds vacant land in excess of the ceiling limit and the State Government is satisfied, either on its own motion or otherwise, that, having regard to the location of such land, the purpose for which such land is being or is proposed to be used and such other relevant factors as the circumstances of the case may require, it is necessary or expedient in the public interest so to do, that Government may, by order, exempt, subject to such conditions, if any, as may be specified in the order, such vacant land from the provisions of this Chapter;

(b) where any person holds vacant land in excess of the ceiling limit and the State Government, either on its own motion or otherwise, is satisfied that the application of the provisions of this Chapter would cause undue hardship to such person, that Government may, by order, 13 wp5183.08.odt

exempt, subject to such conditions, if any, a s may be specified in the order, such vacant land from the provisions of this Chapter:

Provided that no order under this clause shall he made unless the reasons for doing so are recorded in writing.

(2) if at any time the State Government is satisfied that any of the conditions subject to which any exemption under clause (a) or clause (b) of sub-section (1) is granted is not complied with by any person, it shall be competent for the State Government to withdraw, by order, such exemption after giving a reasonable opportunity to such person for making a representation against the proposed withdrawal and thereupon the provisions of this Chapter shall apply accordingly."

Sections 3 and 5 of the Repeal Act of 1999 -

3. Savings - (1) The repeal of the principal Act shall not affect-

(a) the vesting of any vacant land under sub-section (3) of section 10, possession of which has been taken over by the State Government or any person duly authorised by the State Government in this behalf or by the competent authority;

(b) the validity of any order granting exemption under sub- section (1) of section 20 or any action taken thereunder, notwithstanding any judgment of any Court to the contrary;

(c) any payment made to the State Government as a condition for granting exemption under sub-section (1) of section 20.

(2) Where-

(a) any land is deemed to have vested in the State Government under sub-section (3) of section 10 of the principal Act, but possession of which has not been taken over by the State Government or any person duly authorised by the State Government in this behalf or by the competent authority; and

(b) any amount has been paid by the State Government with respect to such land,

then, such land shall not be restored unless the amount paid, if any, has been refunded to the State Government.

5. Repeal and saving - (1) The Urban Land (Ceiling and Regulation) Repeal Ordinance, 1999 (Ord. 5 of 1999) is hereby repealed.

14 wp5183.08.odt

(2) Notwithstanding such repeal, anything done or any action taken under the said Ordinance shall be deemed to have been done or taken under the corresponding provisions of this Act

24. A bare reading of Section 20(1) of the Act of 1976 reveals that by

virtue of Section 20, the State Government has the power to pass order for

exempting the vacant land held in excess of the ceiling limit from the

provisions of the Chapter in which Section 20 is included in the statute.

Section 20 is in Chapter III of the Act of 1976. The section begins with a

non obstante clause; as such, the provisions override the foregoing

provisions in Chapter III of the Act of 1976, which comprises Sections 3 to

19. There is no ambiguity in this regard as specified in sub-section (1) of

Section 20. Section 20 contains the power to exempt the vacant lands in

excess of the ceiling limit. Section 5(3) deals with; (a) for the vacant land

in excess of the ceiling limit, (b) at the first instance when the Ceiling Act

is made applicable, (c) it prohibits a land owner from transferring the land

unless such land owner furnishes statement under Section 6 and a

notification regarding acquisition of the excess vacant land to be published

under Section 10(1) of the Act of 1976.

25. Section 3 of the Repeal Act of 1999 is the saving clause. In view of

the saving clause 3(1)(b), the orders of granting exemption under Section

20(1) or any action taken thereunder cannot be affected by the provisions

of the Repeal Act of 1999.

15 wp5183.08.odt

26. As per Section 4 of the Repeal Act of 1999 , all the proceedings

relating to any order made or purported to be made under the principal

Act pending immediately before the commencement of this Act, before any

Court, Tribunal, Authority shall abate except the proceedings relating to

Sections 11,12,13 and 14 of the principal Act.

27. After perusal of the impugned order dated 07-08-2007 passed by

respondent No.3-Competent Authority, it reveals that the Competent

Authority, after considering the conditions incorporated under the

exemption order dated 18-10-2000, held that the original land owner, in

contravention of Condition No.16, sold the lands in favour of the petitioner

and, therefore, declared the said sale deed as illegal and void.

28. The learned Senior Counsel for the petitioner argued that the

Competent Authority had exercised his powers under Section 5(3) of the

Act of 1976; however, the same was not available to him as the Competent

Authority had already passed the exemption order under Section 20(1)(a)

of the Act of 1976 and without withdrawing the said exemption order, the

Competent Authority was not empowered to exercise the power under

Section 5(3) of the Act of 1976 as the non obstante clause under Section

20 overrides the foregoing provisions of Chapter III i.e. Sections 3 to 19 of

the Act of 1976. Therefore, he contended that passing of the said

impugned order is contrary to the settled position of law as laid down by

the Hon'ble Apex Court in T.R. Thandur's judgment (supra).

16 wp5183.08.odt

As against this, the learned Senior Counsel for the respondent

No.4 and intervenor vehemently contended that the Competent Authority,

after considering the terms and Condition Nos.2, 3, 16, 17 and 18 of the

exemption order, rightly declared that the execution of the sale deed by

the original land owner in favour of the petitioner is illegal and void.

They also argued that merely quoting the wrong provision of law in the

notice and the impugned order does not make the notice and the

impugned order illegal or against the basic aim and object of the Act of

1976. Therefore, he canvassed that mere mentioning of the incorrect

provision does not vitiate the impugned order.

29. To substantiate their contentions, they have relied upon the

decision of this Court dated 16-11-2015 in Letters Patent Appeal No.

257/2003 (Smt. Indirabai Bhimrao Lanjewar and others V. Additional

Commissioner, Nagpur and others) (supra) and propounded that the facts

in the said case are identical to the case in hand and, therefore, the

present case is covered by the law laid down in the said L.P.A.

30. Having considered the rival submissions, we would like to

reproduce Conditions No.1,2,3,13,16,17 and 18 :

"1. The land exempted under the execution order shall lie used for the purpose of providing plots and/or constructions of tenements in accordance with the terms and conditions of this exemption order . Any change made in the use of the land shall amount to a breach of those conditions.

2. The said person makes full utilization of the land so exempted, for the aforesaid purpose, "by providing plots on the said 17 wp5183.08.odt

land in the following manner.

        Actual Plot Area                    Plots Area (sq.mt.)

        i.     33.34%                       Up to 100 sq.mt.
        ii.    33.33%                       Up to 250 sq.mt.
        Iii.   33.33%                       Up to 500 sq.mt.

2 (a). In ease plots are amalgamated for the construction of flats, 1/3rd of the net building surplus area under plots should be used for the construction of a plinth not exceeding 100 sq.mt.

3. The said persons shall first hand over 15%,30%,25%, and 50% of the land after excluding the first 4000 sq ft. i.e. 5050.00 sq.mt. free of cost and free from all encumbrances to the Court before providing plots and/or commencing construction of tenements on the exempted land. The said area of the land to be surrendered shall be comparable to the remaining land permitted to be retained by the said in all respects, such as access frontage by the etc. in the event of any dispute. Government's decision in this respect shall be binding on the said person.

13. If at any time, the State is satisfied that there is a breach of any of the conditions mentioned in this order , it shall be competent to the State Government to withdraw by an order the exemption from the dap specified in the said order.

Provided that, before making any such order, the State Govt. shall give reasonable opportunity to the person whose lands are exempted for making representation against the proposed withdrawal.

16. The said person is permitted to transfer the total/part area under the scheme submitted on surplus land by him/her to any group of purchasers intending to propose a Co-operative Housing Society (under the Co-operative Society's Act, 1960).

17. Prior to such transfer, the land holder shall after first hand over to Govt. 15%/30%25%/50% as mentioned in Condition No.3 above.

All above conditions shall be binding on the transferee, i.e. Proposed/Regd. Co-operative Housing Society and its members, the Promoter/Builder, and his purchasers.

18. The Transferee Housing Society shall submit a list of subsequent members of society/purchasers of plots to this office within two years and promoter/builder Agency shall submit a list of subsequent purchasers of tenements of this office within 5 years from the date of this order along-with relevant documents (i,e, Affidavit etc.)"

18 wp5183.08.odt

31. Similarly, we would like to reproduce the relevant part of the sale

deed dated 10-09-2003 as under :

THIS DEED OF SALE is made on the 10th Day of SEPTEMBER, 2003, BETWEEN Md SAMAD, Md ISSAQ, Age 42 years, Occupation- Business, Resident of Wardha Road, Nagpur. Tahsil and District NAGPUR, hereinafter called the VENDER, which expression shall repugnant to the context or meaning thereof, always mean and include the said VENDER as well as his legal heirs, legal representatives, executors, administrators, successors and assigns of the one part.

SHRI SHRIDHAR S/o SHANKAR HAWALE. Aged 46 years, Occupation -Business, Resident of Ravi Nagar Square. Nagpur, Tahsil and District NAGPUR, hereinafter called the PURCHASER, which expression shall, unless repugnant to the context or meaning thereof, always mean and include the said PURCHASER, as well as his heirs, legal representatives, executors, administrators, successors & assigns of the OTHER PART,

WHEREAS, for a variety of reasons and other good causes, the Vendor has now decided to sell. he said property to any willing buyer and to utilise the Sale Proceeds in his own interests and for the benefit of his family members; AND

NOW THEREFORE THIS DEED OF SALE WITNESSETH AS FOLLOWS:

1. THAT in pursuance; of the said Agreement and in consideration of the payment of Rs. 75,00 000/- (Rupees Seventy Five Lac) Only paid by the Purchaser to the Vendor in the manner appearing hereinbelow, the receipt whereof the Vendor does hereby admit and acknowledge, the Vendor as me full and absolute owner in possession thereof hereby grant, transfer, convey assure and assign by way SALE to the Purchaser ALL THAT piece and parcel of the land containing by admeasurements 1.60 Hectors and 1.21 Hectors and excluding therefrom the land admeasuring 5500 Sq Mtrs of Government Share and including the retainable land of 1,500 Sq Mtrs out of the entire land bearing Survey Nos.93/4 and 93/5 of Mouza- SESA, PH No.38 held in Class 1 rights Land Revenue of Rs. 7.44 and Rs 563 respectively, situated at Besa in Tahsil - NAGPUR (RURAL) and District-NAGPUR and which is more particularly described in the schedule hereunder written TO HOLD SAME TO AND UNTO THE PURCHASER absolutely and for ever free from encumbrances of all kinds whatsoever and also free from payment of Agriculture Assessment , taxes other cases, due duties and other outgoing payable till date.

8. THAT the Vendor has done no act whereby the property hereby sold is encumbered in any way or whereby they are debarred from transferring the same by way of sale to the Purchaser. The 19 wp5183.08.odt

Vendor further declares that there is no legal impediment of what-so- ever nature for transfer of the said property by them in favour of the Purchaser."

32. It is pertinent to note that the Act of 1976 was passed with a

laudable social objective. The main purpose was to prevent the

concentration of urban land in the hands of few and to provide affordable

housing to the economically weaker sections. On the contrary, it has

pushed up land prices, practically brought the housing industry to a

standstill and provided opportunities for corporations. There is a

widespread demand to remove this irritant from land assembly and

construction activity. One of the objectives of the enactment is to promote

group housing with a view to providing housing accommodation to more people

by promoting group housing schemes instead of the same area of land being

utilised to house a smaller number of people. The paramount consideration of

the enactment of the Act is the public interest.

33. Perusal of Condition Nos. 2, 3, 16 to 18 indicates that the

exemption order was passed under Section 20(1)(b) of the Act of 1976

with the intent to promote the group of housing society with a view to

provide housing accommodation to more people. These were the prime

conditions of the exemption order. However, perusing the sale deed reveals

that the original land owner sold the said land to the petitioner contrary to

the said conditions of the exemption order. The assertion in the sale deed

does not indicate that the land owner sold the property in favour of the 20 wp5183.08.odt

petitioner, with the object of the enactment being to promote the group

housing schemes. But, on the contrary, it denotes that the same was

executed for the absolute use of the petitioner and the benefit of his

family members. Thus, it is evident that the land owner executed the sale

deed of the lands in contravention of the conditions of the exemption

order. Hence, we answer point No.1 in the affirmative.

34. The learned Senior Counsel for the petitioner drew our attention

to the impugned order dated 07-08-2007 and notice dated 18-07-2007

issued by the Competent Authority and strenuously argued that the notice

as well as the impugned order indicate that notice was issued under

Section 5(3) of the Act of 1976. Accordingly, the order was passed under

Section 5(3) of the Act of 1976. Therefore, the passing of the said order is

illegal since the Competent Authority had no power to pass the order

under Section 5(3) of the Act of 1976. Hence, the said order is bad in law

and without jurisdiction.

35. The notice as well as the impugned order clearly indicate that they

were issued and passed under Section 5(3) of the Act of 1976. What is

material to note that, we have to consider the averments in the notice and

the reasons stated in the impugned order to construe the intention of the

Competent Authority to issue the said notice and the passing of the

impugned order.

21 wp5183.08.odt

36. The notice was issued to the land owner indicating that he had

sold the lands in question in contravention of Conditions Nos. 16 and 18

of the exemption order without obtaining the prior permission from the

Competent Authority. A copy of the said notice was addressed to the

petitioner. However, neither the petitioner nor the landowner submitted an

explanation/reply to the said notice. Similarly, in the impugned order, the

Competent Authority has categorically observed that the land owner sold

the lands to the petitioner in contravention of Condition No.16 of the

exemption order and, therefore, the said transaction is illegal and void.

Though the Competent Authority has referred to Section 5(3) of the Act of

1976, that does not mean that, pursuant to the mandate of Section 5(3),

the notice was issued or the order was passed. On the contrary, it appears

that due to contravention of the conditions of the exemption order, notice

was issued to the land owners, a copy was supplied to the petitioner, and

the impugned order was passed. Therefore, it cannot be said that the

impugned notice was issued and an order was passed under Section 5(3)

of the Act of 1976. Similarly, we are of the view that merely referring to

the inappropriate provision of the law does not mean that the notice and

order impugned are illegal and against the basic aim and object of the said

Act. Likewise, it is a settled position of law that an erroneous reference to

the provision of the law does not vitiate the impugned order. As such, we

do not find substance in the submissions of the learned Senior Counsel for

the petitioner in that regard.

22 wp5183.08.odt

37. In the written notes of argument, the petitioner, in paragraph No.

21, stated that notice dated 18-07-2007 was issued to Mohd. Yusuf and

not to the petitioner. Hence, there was no valid service of notice on the

petitioner, granting him an opportunity of hearing before passing the

impugned order. It is pertinent to note that the petitioner did not dispute

the receipt of the notice to him. On the contrary, in para No.17 of the

petition, he categorically stated that " the show cause notice dated

18-07-2007 issued to the petitioner states that no permission under

Condition Nos.16 and 18 of the exemption order was obtained before the

transfer of the lands and, therefore, it could be declared null and void.

Three days' period to show cause notice, as contemplated in the said

notice, is very harsh and unreasonable. The petitioner submits that, hence,

no proper opportunity was given to the appellant to contest the matter or

to take necessary steps in the matter ." The averments in the above

paragraph themselves show that he received the notice. Besides, the land

owner has committed a breach of the conditions; therefore, notice was

rightly addressed to him, and a copy was provided to the petitioner.

Consequently, we do not find substance in the argument of the learned

Senior Counsel in that regard.

38. Perused the decisions in T.R. Thandur and Letters Patent Appeal

No. 257/2003 (supra). As such, we would like to reproduce relevant para

Nos. 8, 9 and 10 of T.R. Thandur's case, which read as under :

23 wp5183.08.odt

"8. We would first construe Section 20 of the Act to ascertain its meaning. It is obvious that, there being no question of the constitutional validity of the provision, an attempt has to be made to ascertain the true meaning of every part of Section 20. Section 20 contains the power to exempt. It has two sub-sections. Sub-section (1) begins with the non-

obstante clause "Notwithstanding anything contained in any of the foregoing provisions of this Chapter", after which occur Clauses (a) and

(b) therein which provide for exemption, "subject to such conditions, if any, as may be specified in the order", of "such vacant land from the provisions of this Chapter". The non-obstante clause clearly indicates that Section 20 overrides the foregoing provisions of Chapter III, that is, Sections 3 to 19 of the Act. This is reaffirmed in clauses (a) and (b) wherein the concluding part in each is "Government may, by order, exempt, subject to such conditions, if any, as may be specified in the order, such vacant land from the provisions of this Chapter". The effect of the non-obstante clause at the beginning of sub-section (1) and the concluding words in Clauses (a) and (b) undoubtedly is that on exemption being granted subject to the conditions specified in the order granting the exemption, such vacant land is exempted from the provisions of Chapter III which contains Sections 3 to 24, in spite of the provisions in Sections 3 to 19. There is no ambiguity in this behalf in sub-section (1). The plain language of the provision leaves no room for any ambiguity. Thus, if the logical outcome of the exemption granted subject to the specified conditions is to lift the restriction on transfer of the exempted land, then it has to be accepted. However, the imposition of conditions attached to the exemption and the power of withdrawal of the exemption under Sub-section (2) is intended to control the transfer in such cases. It has to be seen whether this plain construction of Section 20 must be abandoned on any settled rule of construction.

9. The condition precedent for granting exemption under clause (a) or clause (b) must, however, exist, but on the exemption being granted thereunder, the logical consequence of the exemption as indicated must follow. It must follow that if the restriction on transfer of the vacant land in excess of the ceiling limit is only because of any provision contained in Chapter III in Sections 3 to 24, then the effect of the exemption under Section 20 is to lift even that embargo. Sub-section (2) gives to the State Government power to withdraw the exemption under clause (a) or clause

(b) of sub-section (1) if it is satisfied in the manner indicated that any of the conditions subject to which the exemption has been granted is not complied with. The power of withdrawal of exemption in sub-section (2) is to ensure full compliance of the conditions subject to which the exemption is granted. The restriction on transfer may be imposed by such a condition. In that event, the restriction is by virtue of the condition imposed and not because of any statutory prohibition in Chapter III of the Act.

10. Section 3 contains the restriction against holding any and in excess of the ceiling limit prescribed in Section 4, "except as otherwise provided in this Act". Section 20 is a provision in the Act which provides otherwise. It also begins with a non-obstante clause and, therefore, the restriction in Section 3 is subject to Section 20. Section 5 relates to the transfer of vacant land in excess of the ceiling limit. Sub-section (3) of Section 5 contains the prohibition against transfer of the excess vacant 24 wp5183.08.odt

land, indicating that any such transfer made in contravention of the provision shall be deemed to he null and void. For the reason stated, because of the provision made in Section 20, an order of exemption made under Section 20 exempts the vacant land in excess of the ceiling limit from this restriction of transfer because the order of exemption exempts the excess vacant land from the provisions of Chapter III. "

39. Similarly, we would like to reproduce paragraphs Nos. 5, 9 to 12 of

the judgment in Letters Patent Appeal No.257/2003 as under:

"5. It further appears that there was a dispute between them and, therefore, an application came to be filed by respondent No.3 and others for cancellation of the sale deed. The respondent-Authority vide order dated 3.1.2002 cancelled the said sale deed executed by respondent no.3 and others in favour of the appellants. Being aggrieved thereby, the petition came to be filed before the learned Single Judge. By the impugned order dated 11.08.2003, the said petition came to be dismissed.

9. The perusal of the provisions of the said Act specifically sub- section (1) of Section 20 of the said Act would reveal that the State Government is entitled to exempt the particular land to which the said Act applies, subject to such conditions as may be specified in the order passed by the State Government. Sub-section (2) of Section 20 of the said Act would further reveal that the State Government is also entitled to withdraw the exemption granted under sub-section (1) of the said Act if it finds that any of the conditions subject to which the exemption was granted are not complied with.

10. The perusal of the order dated 18.12.1998 would reveal that there is a specific embargo under Clause (4) of the said order for transferring the said land without prior permission of the State Government . Not only that, Clause (7) of the said order would reveal that if there was any breach of the conditions mentioned in the order, the State Government was empowered to withdraw the exemption. Clause (8) would further reveal that upon withdrawal of the exemption, the effect would be that the provisions of the said Act would apply to the said land.

11. Undisputedly prior to transfer of the said land by respondent no.3 to the appellants, there was no prior permission of the State Government obtained by respondent no.3. As such in view of the provisions of Section 20 read with the conditions stipulated in the order dated 18.12.1998, the transfer was illegal and the State Government was entitled to withdraw the exemption granted. By now, it is the settled position of law that an erroneous mention of the provisions of law does not invalidate the order. It is equally settled that if there is a provision in law which permits the Authority to take an action, then an order is to be referred to the provision which validates such an action and not to one which invalidates the action. Reference in this respect is to be made to the judgment of the Apex Court in the case of Municipal Corporation of the City of

25 wp5183.08.odt

Ahmedabad vs. Ben Hiraben Manilal reported AIR 1983 Supreme Court

537. Since in the present case the Competent Authority was entitled to invoke the powers under Section 20 of the said Act read with the conditions stipulated in the order dated 18.12.1998, we do not find that any error has been committed either by the authorities in passing the order which was impugned before the learned Single Judge, so also by the learned Single Judge, whose order is impugned before us.

12. Insofar as another contention raised by Shri Parchure regarding the repeal is concerned, undisputedly the owners of the land are not the petitioners before the Court. In that view of the matter, the contention in that regard also deserves no merit."

40. According to the learned Senior Counsel for the petitioner, the

dictum laid down in T.R. Thandur (supra) applies to the case at hand.

Similarly, in the judgment in Letters Patent Appeal No. 257/2003 , this Court

has not considered the judgment in T.R. Thandur and, therefore, the

judgment in Letters Patent Appeal becomes per incuriam and not

applicable to the petitioner's case.

41. In T.R. Thandur, the question that arose was ' whether the

provisions of Section 20(1)(b) permit the State Government to sell the

excess vacant land to a third party' and the answer to the said question

was in the negative, for more than one reason. It was also observed that

'in the first instance, the central object of the Act, as is evident from preamble

as well as the statement of object and reasons, is to acquire the vacant land in

excess to the ceiling area and to prevent speculation and profiteering in the

same and also to distribute the land equitably to subserve the common good ,'

therefore, held that "the provisions of Section 20(1)(b) do not permit the

State Government to exempt the vacant land in excess of the ceiling limit for

the purposes of transfer." In the said case, the restriction against transfer 26 wp5183.08.odt

would operate to the extent of restraining transfer to the individual flat

owners of their corresponding shares in the land where a multi-storied

building for group housing has been constructed.

42. The facts in Letters Patent Appeal No.257/2003 and T.R. Thandur

(supra) are distinct. Therefore, non-consideration of the law laid down in

the said judgment cannot be said to be a decision made per incuriam. On

the contrary, the facts in the case at hand and in Letters Patent Appeal

No.257/2003 are identical; therefore, the observations made in para. No.

11 applies to the case at hand. As such, in view of the above, and Section

20 read with the conditions stipulated in the exemption order dated

18-10-2000, the execution of the sale-deed can be said to be illegal, and

the State Government was entitled to withdraw the exemption granted.

43. Thus, in view of the mandate laid down in Letters Patent Appeal

No.257/2003, the provisions of Section 20(2) and conditions in the

exemption order dated 18-10-2000, it appears that the Competent

Authority has rightly issued notice in contravention of conditions of the

exemption order to the petitioner though inadvertently they have

mentioned Section 5(3) of the Act of 1976 in it, which is not at all

applicable and also recorded the reason that the original land owner

executed the sale deed in contravention of Condition No.16 of the Act of

1976 and, therefore, the same is illegal and void and accordingly, passed

the impugned order. We do not see any perversity or illegality in the 27 wp5183.08.odt

impugned order. On the contrary, the same appears to be just and proper.

Hence, we answer point No.2 in the affirmative.

44. While dealing with point No.3, it would be proper to reproduce

Section 4 of the Repeal Act of 1999, which reads thus :

4. Abatement of legal proceedings - All proceedings relating to any order made or purported to be made under the principal Act pending immediately before the commencement of this Act, before any Court, tribunal or other authority shall abate:

Provided that this section shall not apply to the proceedings relating to sections 11,12,13, and 14 of the principal Act insofar as such proceedings are relatable to the land, possession of which has been taken over by the State Government or any person duly authorised by the State Government in this behalf or by the competent authority.

It is pertinent to note that the Government of Maharashtra, vide its

Resolution under Article 252 of the Constitution of India, adopted the

Repeal Act of 1999 from 29-11-2007. Therefore, from that date, the Act of

1976 was repealed. As per Section 4 of the Repeal Act of 1999, all the

proceedings relating to any order made under the Principal Act shall stand

abated after the enactment of the Repeal Act 1999. In the present case,

the proceedings relating to the order passed under Section 20(2) were

pending before the Appellate Authority. Therefore, the Appellate Authority

has rightly passed the impugned order to abate the proceedings.

45. To our mind, if the intent and purpose were not to save the

order of exemption with attendant legal consequences, then the

Legislature was not required to mention or specify anything about its 28 wp5183.08.odt

validity in the Repeal Act. Similarly, just as the Principal Act would have to

be read as a whole, equally the Repeal Act as well. Likewise, ' it is clear

that the saving clause of the Repeal Act saves the land once exempted

under Section 20(1) of the Principal Act from application of the repeal .' It

is to be noted that before coming into force of the Repeal Act of 1999, the

impugned order was passed under Section 20(2) of the Act of 1976,

declaring the said sale-deed illegal and void.

46. Considering the above discussion and facts of the case, in our view,

the mandate laid down in other cited judgments by the learned Senior

Counsel for the parties are of hardly any assistance to the respective

parties in support of their contentions as the facts in those judgments and

the case at hand are distinct and not relevant to the facts of the present

case. Similarly, we do not find any illegality or perversity in the impugned

orders to interfere in it in the writ jurisdiction. On the contrary, the

impugned orders are found just and proper. Therefore, no interference is

required in it in the writ jurisdiction. Hence, we answer this point in the

negative.

47. In such an eventuality, the petition, being bereft of merit, stands

dismissed. There is no order as to costs.

                                 (ABHAY J. MANTRI, J.)                          (NITIN W. SAMBRE, J.)
Signed by: MR. P.M. ADGOKAR
                  adgokar
Designation: PS To Honourable Judge
Date: 15/05/2025 11:29:41
 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter