Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Project Director Nashik Nhai vs Anil Pralad Patil
2025 Latest Caselaw 7406 Bom

Citation : 2025 Latest Caselaw 7406 Bom
Judgement Date : 12 November, 2025

Bombay High Court

Project Director Nashik Nhai vs Anil Pralad Patil on 12 November, 2025

Author: G. S. Kulkarni
Bench: G. S. Kulkarni
2025:BHC-AS:48767-DB                                                         908-IAST-35805-25 IN WP & ANR.DOC



                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                     CIVIL APPELLATE JURISDICTION

                                INTERIM APPLICATION (ST) NO.35805 OF 2025
                                                  IN
                                     WRIT PETITION NO.12256 OF 2023

             Project Director,                                             ...Applicant
             In the matter between:
             Ganpat Yadav Wagh                                             ...Petitioner
                    Versus
             Union of India & Ors.                                         ...Respondents

                                                 WITH
                                INTERIM APPLICATION (ST) NO.35807 OF 2025
                                                  IN
                                     WRIT PETITION NO.14361 OF 2023

             Project Director,                                             ...Applicant
             In the matter between:
             Anil Pralad Patil                                             ...Petitioner
                    Versus
             Union of India & Ors.                                 ...Respondents
                                                 _______
             Mr. Kalpesh Joshi a/w. Ms. Nisha Shah i/b. Kalpesh Joshi Associates for
             Petitioner.
             Mr. Rakesh L. Singh i/b. M.V.Kini & CO. for Respondent/NHAI.
             Mr. B.V.Samant, Addl. G.P A/W. Mr. S.P. Kamble, AGP for State
             in IA(ST)/35805/2025.
             Ms. M.S.Bane, AGP for Respondent-State in IA(ST)/35807/2025.
                                                           _______

                                                   CORAM:       G. S. KULKARNI &
                                                                AARTI SATHE, JJ.

                                                   DATE:        12th November 2025

             P.C.

             1.              A co-ordinate Bench of this Court considering the settled position in

             law as laid down by the Hon'ble Supreme Court in Union of India and another Vs.



                                                       Page 1 of 7
             Mane


                    ::: Uploaded on - 14/11/2025                         ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                              908-IAST-35805-25 IN WP & ANR.DOC



Tarsem Singh and others1 disposed of a batch of Petitions vide order dated 6 th

March 2025. The present two Petitions in which the interim applications are filed

were also part of the said batch of Petitions. The relief as prayed for on behalf of the

National Highway Authority in the present application is a common relief is

required to be noted, which reads thus:

        a) that this Hon'ble Court be pleased to grant liberty to deposit the
        award amount with the Collector/CALA of the District in compliance
        to the orders dated 06/03/2025 & 06/06/2005 pending the decision
        in Review Petition before Hon'ble Apex Court.


2.              Considering the nature of the relief, we are not inclined to grant such

relief as the orders passed by the co-ordinate bench of this Court are clear. Learned

counsel for the Petitioner has also drawn our attention to several other orders

which are passed by this Court, subsequent to the orders in question where

considering the law as laid down by the Hon'ble Supreme Court in Union of India

Vs. Tarsen Singh Ors. (supra) the proceedings were disposed of. One of the recent

order passed by this Court on a batch of 14 Petitions, which in fact follows several

other orders in other batch of Petitions is required to be noted which reads thus:

       1.      This is a batch of petitions where similar questions of facts and law
       are involved. The prayers made in the petitions are also identical which
       arise out of acquisition of lands belonging to the Petitioners for the
       National Highway Project under the provisions of National Highway Act,
       1956. There is no dispute in regard to the notifications pertaining to the
       acquisitions in question, as also the acquisition culminating into a final
       award and possession of Petitioners' lands being taken over for the purpose
       of national highway project.
       2.     The common grievance of the Petitioners is in regard to non
       payment of statutory benefits of solatium and interest as would be
       applicable even in respect of acquisition proceedings under the National
       Highway Act by applying the provisions of Section 23(2), Section 23(1)(A)

1 (2019)9 SCC304


                                      Page 2 of 7
Mane


       ::: Uploaded on - 14/11/2025                      ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                               908-IAST-35805-25 IN WP & ANR.DOC



       by providing 12% interest as well as interest as provided under Section 28
       of the Land Acquisition Act, 1894. The prayers in all these petitions being
       similar, for convenience we refer to the prayers made in the first petition
       being Writ Petition No.16370 of 2023, which read thus :
             "a. This Hon'ble Court be pleased to issue an appropriate writ/
             order and/or direction directing the Respondent Nos.1, 4 and 5
             who are the National Highway Authorities and who are
             responsible for payment of the statutory benefits of solatium and
             interest, be directed by way of an appropriate writ to enforce the
             statutory right of the Petitioner to get the amount of statutory
             benefits/amounts as provided u/s.23(2) (solatium @ 30% p.a),
             Section 23(1)(A), by providing 12% interest as well as the interest
             as provided u/s.28 of the Old Land Acquisition Act, and direct
             these authorities to pay these amounts forthwith;
              b. This Hon'ble Court be pleased to issue an appropriate writ/
              order declaring the actions of authorities below in not granting the
              statutory right and not enforcing the statutory duty of payment of
              amounts as provided u/s.23(2) (solatium @ 30% p.a) Section
              23(1)(A), by providing 12% interest as well as the interest as
              provided u/s.28 of the Old Land Acquisition Act, to be illegal void
              and arbitrary exercise of powers and violating of the provisions of
              300-A and direct them to pay these amounts forthwith and/or to
              deposit the same in the Court immediately;

              c. This Hon'ble Court be pleased to issue an appropriate
              writ/order quashing and setting aside the Judgment and Order
              04.05.2023 passed by the Ld.Principal District Judge in Civil
              Misc.Application/Arbitration Case No.51 of 2020,to the extent of
              the observations about purported modification of the Award as
              observed in the said Judgment;

              d. This Writ Petition may be heard along with connected Writ
              Petition Stamp No.17131/2023 and others, where similar/common
              points are raised;

               e. Pending the hearing and final disposal of this Writ Petition, the
               Respondent Nos.1, 4 and 5 be directed to forthwith deposit such
               amounts by way of interim measure, by way of statutory benefits
               and solatium and interest, either in this Court or may be directed
               to be paid over to the Petitioner on such terms as this Hon'ble
               Court may deem fit;

              f.Interim and ad-interim reliefs in terms of prayer clause (d) above;

              g. Cost of the Petition be provided;



                                       Page 3 of 7
Mane


       ::: Uploaded on - 14/11/2025                       ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                               908-IAST-35805-25 IN WP & ANR.DOC



              h. For such other and further reliefs as this Hon'ble Court may
              deem fit, just and equitable in the interest of justice".

        3.    Mr.Joshi, learned counsel for Petitioners, states that the Respondents are
        served. Mr.Singh appears for National Highway Authority of India
        (`NHAI'). Learned AGP appears for the State. At the outset Mr.Joshi, learned
        counsel for the Petitioners would submit that reliefs as sought for by the
        Petitioners would stand covered by the judgment of Supreme Court in case of
        Union of India and another Vs. Tarsem Singh and others 2, in which the
        Supreme Court declared that the provisions of Land Acquisition Act relating
        to solatium and interest contained in Sections 23(1-A) and (2) and interest
        payable in terms of Section 28 proviso will apply to acquisitions made under
        the National Highways Act (for short `NH At') and to such extent Section 3-J
        of the N.H Act is violative of Article 14 of the Constitution of India and
        therefore declared the same to be unconstitutional. Mr.Joshi would next
        submit that in pursuance of the said decision of Supreme Court several
        proceedings had reached this Court. He has drawn our attention to the
        orders passed by a co-ordinate Bench of this Court in M/s.Manidhari Realtors
        Private Limited and another Vs. Union of India and others, 3 to submit that
        the Division Bench following the position in law as laid down by Supreme
        Court in Tarsem Singh (supra), had granted the relief to the said Petitioner
        by directing payment of solatium and interest @ 9% p.a from the date of
        possession. Mr.Joshi has also drawn the Court's attention to the orders dated
        6th March 2025 passed on another batch of petitions passed by a co-ordinate
        Bench of this Court in Sulochanabai Pratap Suryawanshi and others Vs. The
        Union of India and others4. In such proceedings the Court passed the
        following orders in pursuance of the decision of the Supreme Court in
        Tarsem Singh and others (supra) in regard to the grant of solatium and
        interest :
                   "7. Following the decision in Tarsem Singh (supra) and
                   orders disposing of the above Miscellaneous Application, we
                   direct the NHAI to compute and pay the petitioner's solatium
                   and interest in accordance with the principles in the said
                   matters within three months of uploading of this order.

                    8.     Learned counsel for the petitioner expresses
                    apprehensions that the NHAI would delay compliance. At
                    this stage, we have no reason to accept this submission. In any
                    event, the procedural delays or, the usual excuses about files
                    moving from one table to another or the excuse that no
                    provision is made for payment of this amount should not be
                    raised by NHAI.

2(2019)9 SCC 304
3Writ Petition No.7224 of 2022, dated 25-4-2025
4Writ Petition No.11702 of 2019 and group


                                         Page 4 of 7
Mane


       ::: Uploaded on - 14/11/2025                       ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                                 908-IAST-35805-25 IN WP & ANR.DOC




                    9.    The Project Director of NHAI (respondent No.4) will
                    be personally responsible for implementing this order. The
                    above relief is granted in terms of the order of the Hon'ble
                    Supreme Court in case of Tarsem Singh (supra). Based on this
                    decision, the NHAI should have granted such benefits to the
                    petitioners on its own. Therefore, it is expected that the
                    NHAI does not delay in compliance with these directions,
                    which in turn, are based on the law laid down by the Hon'ble
                    Supreme Court in Tarsem Singh (supra). Article 144 of the
                    Constitution provides that all authorities, civil and judicial, in
                    the territory of India shall act in aid of the Supreme Court.
                    Besides, Article 141 of the Constitution provides that the law
                    declared by the Supreme Court shall be binding on all courts
                    within the territory of India.

                   10. The rule is made absolute in the above terms in all these
                   matters without any cost order. All concerned must act on an
                   authenticated copy of this order."

       4.      Mr.Joshi has also placed reliance on the orders passed by this Court
       on a batch of petitions decided by the co-ordinate Bench of this Court by
       order dated 9th May 2025 in Kisanlal Bairudas Jain Vs. Union of India and
       others5, wherein similar reliefs were granted to the Petitioners following
       earlier orders as noted by us hereinabove. Again a batch of petitions in the
       case of Hiraman Namdeo Lonare and others Vs. The Union of India and
       others6, were decided by a co-ordinate Bench of this Court by order dated
       8th April 2025 wherein similar view was taken by the Court whereby the
       Project Director of NHAI was directed to grant similar benefits.
       5.      Further Mr.Joshi has drawn our attention to the orders passed by
       this Court on another batch of petitions decided by a co-ordinate Bench of
       this Court in the case of Harish Sonwane Vs. The Union of India and
       others7, wherein in similar terms the following directions were issued :
                   "4. We have gone through the decision in Tarsem Singh
                   (supra). All the counsels agree that the decision in Tarsem
                   Singh (supra) applies to the present petitions. Thus, we
                   direct that the Petitioners shall furnish a copy of the award to
                   the NHAI within a period of one week from the date of
                   uploading of this order to facilitate the NHAI to compute the
                   solatium and interest in accordance with law. We direct that
                   thereafter the NHAI shall compute the solatium and interest
                   in accordance with the principle of law as laid down in

5Writ Petition No.9608 of 2023 and group
6Writ Petition No.11932 of 2019 and 115 matters
7Writ Petition No.6771 of 2021 and group


                                         Page 5 of 7
Mane


       ::: Uploaded on - 14/11/2025                         ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                                  908-IAST-35805-25 IN WP & ANR.DOC



                     Tarsem (supra) within a period of three months from the date
                     on which the Petitioners furnish a copy of the award to the
                     NHAI.
                     5. The computed amount shall be deposited by the NHAI
                     with the Collector of the concerned Districts within the
                     specified period as aforesaid. We are informed by Mr.Singh
                     that the National Highways Authority of India has filed a
                     Review Petition bearing Diary No.44096 of 2025 seeking
                     review of the Tarsem Singh decision before the Supreme
                     Court and the same is pending. In these circumstances, the
                     amount deposited with the Collector shall be disbursed to
                     the respective Petitioners depending on the outcome of the
                     Review Petition."

        6.     Mr.Pawar, learned AGP has also drawn out attention to an order
        passed by the Supreme Court on Miscellaneous Application No.1773 of
        2021 in the case of Union of India and others Vs. Tarsem Singh and
        others8 wherein the Union of India/NHAI had sought clarification/review
        of the orders passed in the case of Tarsem Singh (supra). By judgment and
        order passed on such Miscellaneous Application the Supreme Court
        rejected said Miscellaneous Application in terms of the following
        conclusion :
               "E. CONCLUSION

                 25. In view of the foregoing analysis, we find no merit in the
                 contentions raised by the Applicant, NHAI. We reaffirm the principles
                 established in Tarsem Singh (supra) regarding the beneficial nature of
                 granting 'solatium' and 'interest' while emphasising the need to avoid
                 creating unjust classifications lacking intelligible differentia.
                 Consequently, we deem it appropriate to dismiss the present
                 Miscellaneous Application.
                  26. Leave is granted in the other connected matters, and all the
                  appeals are disposed of with a direction to the Competent Authority
                  to calculate the amount of 'solatium' and 'interest' in accordance
                  with the directions issued in Tarsem Singh (supra). In this context,
                  the appeal arising out of SLP (C) Diary No. 52538/2023 is dismissed,
                  as the challenge therein pertains to the High Court's refusal to award
                  Additional Market Value as another component of the compensation,
                  while 'solatium' and 'interest' have already been granted."


         7. Thus, the view taken by the Supreme Court in Union of India
         Vs. Tarsem Singh and others (supra) has attained finality. We are
         informed by Mr.Singh, learned counsel appearing for NHAI that
         against the orders passed on Miscellaneous Application No.1773 of
         2021, again a review petition has been filed and the same is pending.
         However, admittedly that there is no stay whatsoever to the decision
         of the Supreme Court in Tarsem Singh (supra) and in fact it is


82025 SCC OnLine 235


                                         Page 6 of 7
Mane


       ::: Uploaded on - 14/11/2025                          ::: Downloaded on - 14/11/2025 22:26:24 :::
                                                             908-IAST-35805-25 IN WP & ANR.DOC



         applied and acted upon in several proceedings in this Court as noted
         by us hereinabove.
         8. It is seen that the position in law is not only well settled in the
         decision of Supreme Court in regard to entitlement of Petitioners to
         solatium and interest, and as followed by different benches of this
         Court in several proceedings. In this view of the matter, we are of the
         clear opinion that these petitions also would be required to be allowed
         in terms of the following order :
                                         ORDER

(i) The Petitioners shall furnish copy of their respective award to the Competent Authority/Special Land Acquisition Officer within a period of two weeks from the date of uploading of this order for the purpose of computation of the amount of solatium and interest as may be payable to the Petitioners in terms what has been held by the Supreme Court in Union of India and others Vs. Tarsem Singh and others (supra);

(ii) The Competent Authority no.2/Respondent no.4 shall, on receipt of award, make appropriate computation of the amounts payable to the Petitioners, and intimate the same to the Project Director, NHAI, within a period of six weeks from the date of receipt of award;

(iii) The Project Director, NHAI, shall accept such computation and deposit with the Competent Officer the amounts which become payable to each of the Petitioners on solatium and interest. Such amounts be deposited within a period of six weeks from the date of receipt of computation from the Competent Authority no.2/Respondent no.4;

(iv) The Competent Authority thereafter shall proceed to disburse the amounts to the Petitioners as would be received from the Project Director, NHAI/acquiring body;

(v) All contentions of parties are expressly kept open;

(vi) The petitions stand disposed of in above terms. No costs.

9. At this stage Mr.Singh submitted that the order ought not to be given effect to till the review petition is decided by the Supreme Court. Considering the aforesaid discussion, we do not see any reason to stay the order. The request is rejected.

4. In this view of the matter no relief can be granted in the interim

application is accordingly rejected.

5. The orders passed by this Court dated 6 th March 2025, need to be

implemented in letter and spirit.

                (AARTI SATHE, J.)                   (G. S. KULKARNI, J.)



Mane



 

 
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