Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramkishan Dattarao Take And Others vs The State Of Maharashtra And Others
2026 Latest Caselaw 1777 Bom

Citation : 2026 Latest Caselaw 1777 Bom
Judgement Date : 17 February, 2026

[Cites 24, Cited by 0]

Bombay High Court

Ramkishan Dattarao Take And Others vs The State Of Maharashtra And Others on 17 February, 2026

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2026:BHC-AUG:7152-DB

                                                                 3703-25-WP (+gr).odt
                                               {1}

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   BENCH AT AURANGABAD

                                WRIT PETITION NO. 3703 OF 2025

              Anirudh Subash Naik                         ... Petitioner
                    Versus
              1. State of Maharashtra
                 Through Principal Secretary,
                 Public Works Department
                 (Public Enterprise) MSRDC,
                 Mantralaya, Mumbai - 400 032.

              2. Land Acquisition Officer for
                 State highway (Special) No. 2(A)
                 viz. Jalna-Nanded Expressway
                 Sub Divisional Officer,
                 Taluka Sailu, District Parbhani.

              3. District Level Committee, Parbhani,
                 through its Secretary,
                 The Sub Divisional Officer / Land
                 Acquisition Officer, Taluka Sailu,
                 District Parbhani.

              4. The Collector Parbhani
                 Collector Office, Parbhani.

              5. The MSRDC
                 Through its MD, Mumbai                   ... Respondents


                                               AND

                                WRIT PETITION NO. 3229 OF 2025

              1. Babasaheb S/o. Ganpatrao Shewale
              2. Mahananda W/o. Manikrao Chandne
              3. KantabaiW/o.Dattarao Raut                ... Petitioners


                    Versus
                                                     3703-25-WP (+gr).odt
                                  {2}

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

1-A The Collector, Parbhani.

2. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018 through its
   Secretary, the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

3. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

4. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai.                                          ... Respondents

                                   AND

                   WRIT PETITION NO. 5709 OF 2025

1. Vitthal S/o. Narayan Gadekar
2. Punjab S/o. Govindrao Gadekar
3. Amol @ Bhagwan S/o. Abasaheb Gadekar
4. Lakshman S/o. Ganesh Gadekar
5. Nikita W/o. Amol Gadekar
6. Priyanka W/o. Sarjerao Gadekar
7. Mandakini W/o. Kalyan Gadekar
8. Sadhana W/o. Sanjay Gadekar
9. Vanita W/o. Jeevan Gadekar                       ... Petitioners
                                                     3703-25-WP (+gr).odt
                                  {3}

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents
                                   AND
                   WRIT PETITION NO. 8302 OF 2025
1.   Vijay Dnyanoba Kharat
2.   Gopal Manohar Jadhav
3.   Siddharth Manaji Ghansawant
4.   Safiyabi Ambirkha Pathan
5.   Amrutrao Narayanrao Shinde                     ... Petitioners

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
                                                     3703-25-WP (+gr).odt
                                  {4}

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents
                                   AND

                  WRIT PETITION NO. 13737 OF 2025
1.   Ajinkya S/o. Pradiprao Naik
2.   Abhijit S/o. Pradiprao Naik
3.   Subhash S/o. Chaburao Naik
4.   Shankar S/o. Kishanrao Jadhav                  ... Petitioners

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.
                                                     3703-25-WP (+gr).odt
                                  {5}


4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents

                                   AND
                  WRIT PETITION NO. 13734 OF 2025

1.   Krushna S/o.Vijay Take
2.   Vijay S/o. Apparao Take
3.   Mahesh S/o. Narayan Take
4.   Anirudha S/o. Kundlikrao Take
5.   Pandharinath S/o. Kondiba Take
6.   Chandrakalabai W/o. Bapurao Take

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
                                                   3703-25-WP (+gr).odt
                                  {6}


5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                 ... Respondents

                                  AND
                WRIT PETITION NO. 13735 OF 2025

1. Datta S/o.Shankar Deshmane
2. Anjali W/o. Shadanan Deshmane
3. Ramesh S/o. Baburao Ibitwar
4. Pralhad S/o. Santukrao Padghan
5. Sayyad Lal S/o.Sayyad Kasam
6. Sayyad Mastan S/o. Sayyad Amin
7. Sayyad Jalal S/o. Sayyad Amin
8. Sayyad Mahemud S/o. Sayyad Amin
9. Sayyad Abrar S/o. Sayyad Bashir
10. Ganesh S/o. Sahebrao Mundhe
11. Santosh S/o. Babarao Bodkhe
12. Girjabai W/o. Sahebrao Mundhe
13. Narayan S/o. Bapurao Bodkhe
14. Kaveri Maroti Bodkhe
15. Digambar S/o. Bapu Masure
16. Jijabhau S/o. Sahebrao Dhapse
17. Bhagwan S/o.Devrao Abuj
18. Nirmala W/o. Narayan Rokade
19. Bapurao S/o. Kundlikrao Rokade
20. Santosh S/o. Uttamrao Saruk
21. Bajirao S/o. Bhimrao Bodkhe                   ... Petitioners


     Versus
                                                     3703-25-WP (+gr).odt
                                  {7}


1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents

                                   AND
                  WRIT PETITION NO. 13739 OF 2025
1.   Ganesh S/o. Ashroba Gadekar
2.   Gajanan S/o. Raosaheb Gadekar
3.   Suresh S/o. Kishanrao Gadekar
4.   Digambar S/o. Nivrutti Gadekar
5.   Bhagwan S/o. Vitthalrao Wandhe
6.   Taterao S/o. Govindrao Gayakwad                ... Petitioners

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
                                                     3703-25-WP (+gr).odt
                                  {8}

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents
                                   AND
                  WRIT PETITION NO. 13738 OF 2025
1.   Ramesh S/o. Gangadhar Kharat
2.   Suvarna W/o. Bappasaheb Kharat
3.   Sujata W/o. Ramrao Kharat
4.   Saraswati W/o. Dattarao Kharat                 ... Petitioners

       Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.
                                                     3703-25-WP (+gr).odt
                                  {9}


4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                   ... Respondents

                                   AND
                  WRIT PETITION NO. 13027 OF 2025

1. Prakash Ashroba Nirval
2. Rajendra Babasaheb Gadekar
3. Rekha Mahadev Dhavale (Died)
   Through L.Rs. Petitioner No.4

4. Sarjerao Mahadevrao Dhavale
5. Pradeep Dattatray Gadekar
6. Shrinivas Dattatray Gadekar
7. Kishor Balasaheb Gadekar
8. Dnyaneshwar Shivaji Gadekar
9. Balasaheb Govindrao Gaikwad
10. Tushar Taterao Gaikwad
11. Sunita Taterao Gaikwad
12. Laxmibai Balasaheb Gaikwad
13. Savita Ashroba Gadekar
14. Shivaji Gulabrao Gadekar
15.Shrinivas Murlidhar Takey
16. Prabhakar Shankarrao Takey
17. Pralhad Sukhdeorao Nirval
18. Parikshit Prabhakar Takey
19. Hrishikesh Prabhakar Takey                      ... Petitioners
                                                     3703-25-WP (+gr).odt
                                     {10}


      Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13026 OF 2025
                                             3703-25-WP (+gr).odt
                             {11}

1. Annapurna Vaijnath Masure
2. Dnyaneshwar Balkrishna Lakhamale
3. Padmavati Balkrishna Lakhamale
4. Rangnath Apparao Dhapse
5. Sadanand Digambar Masure
6. Parvatibai Sahebrao Thorat
7. Prabhu Sahebrao Thorat
8. Gangadhar Apparao Dhapse
9. Devrao Ranuji Abuj
10. Ashok Digambar Masure
11. Tukaram Sahebrao Dhapse
12. Shadanand Shankarrao Deshmane
13. Sudamati Tukaram Pitale
14. Prakash Rambhau Dhapse
15.Tukaram Haribhai Mundhe
16. Janardhan Bapusaheb (Wamanrao)
    Choudhari
17. Daivashala Dattatray Deshmane
18. Abhijeet Shadanand Deshman
19. Amir Khan Wahed Khan Pathan
20. Juber Wahed Khan Pathan
21. Bapu Rambhau Sonawane (Died)
    Through L.Rs.
21A Anjanabai Bapurao Sonawane
21B Rambhau Bapurao Sonawane
21C Laxman Bapurao Sonawane
22. Rabhoji Bapurao Sonwane
23. Manik Bapurao Sonwane
24. Tukaram Nivrutti Pitale           ... Petitioners

     Versus

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
                                                     3703-25-WP (+gr).odt
                                     {12}

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13020 OF 2025

1. Vaibhav Ramrao Kharat
2. Harshad Ramrao Kharat
3. Asaram Baban Fand                                ... Petitioners

     Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
                                                     3703-25-WP (+gr).odt
                                     {13}

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13024 OF 2025

1.   Mandodari Sonaji Panchal
2.   Kosabai Maroji Jogdand
3.   Kailash Uttamrao Ikkar
4.   Shivaji Babanrao Lingayat
5.   Bhagwan Munjaji Shinde
6.   Trymbak Kishanrao Ikkar
7.   Baban Hiraji Jogdand
8.   Rajebhau Punjaji Jogdand
                                                3703-25-WP (+gr).odt
                                  {14}

9. Maroti Munjaji Shinde
10. Motiram Sudhakar Lagad
11. Tukaram Shivajirao Ikkar
12. Rakhamaji Sundar Ikkar
13. Pralhad Kundlikrao Ikkar
14. Waman Ashroba Kathole
15. Vishnu Ankushrao Ikkar
16. Kundlik Munjaji Ikkar
17. Vaishali Motiram Lagad
18. Satyabhamabai Shivajirao Katare
19. Sheshrao Sanjabrao Katare                  ... Petitioners

      Versus

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.


5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.
                                                        3703-25-WP (+gr).odt
                                     {15}

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                     ... Respondents

                                     AND
                  WRIT PETITION NO. 13018 OF 2025

1.   Ramkrishan Dattarao Take
2.   Subhash Uddhavrao Take
3.   Nilawati Dattatray Take
4.   Dhuraji Dagadoba Take
5.   Sopan Rajaram Take                          ... Petitioners

       Versus

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
                                                     3703-25-WP (+gr).odt
                                     {16}

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13025 OF 2025

1. Vasant Kishanrao Jadhav
2. Dilip Kishanrao Jadhav
3. Priti Pradeeprao Naik
4. Rehana Babalal Tashildhar
5. Tukaram Dadarao Deshmukh
6. Digambar Kisanrao Jadhav                         ... Petitioners

      Versus

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
                                                     3703-25-WP (+gr).odt
                                     {17}

   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13019 OF 2025

1. Ratnamala Uddhavrao Javale
2. Vaijnath Haribhau Ghansawant
3. Vishwanath Haribhau Ghansawant                   ... Petitioners

      Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.
                                                     3703-25-WP (+gr).odt
                                     {18}


2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.

5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.

6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents

                                     AND
                  WRIT PETITION NO. 13022 OF 2025

1.   Bhagubai Shripatrao Shewale
2.   Shridhar Vishwambhar Jadhav
3.   Vishal Vishwambhar Jadhav
4.   Vishwambhar Dattatrao Jadhav
5.   Sandhya Kalyan Jadhav
6.   Shantanu Prabhakar Jadhav
7.   Madhukar Babarao Jadhav
8.   Kalyan Digambarrao Jadhav
                                                3703-25-WP (+gr).odt
                                  {19}

9. Manohar Dattarao Jadhav
10. Gopal Manohar Jadhav
11. Rameshwar Devidas Ikkar
12. Arjun Kisanrao Jadhav
13. Pandit Gopinathrao Jadhav
14. Janabai Narayan Jadhav (died)
    through L.Rs.
15.1 Sukdeo Narayanrao Jadhav
15.2 Somitra Vinayak Jadhav
16. Sonaji Gopinathrao Jadhav
17. Satish Limbaji Raut
18. Amol Limbaji Raut
19. Tanhaji Bramhaji Raut
20. Babasaheb Gururakhami Bidkar               ... Petitioners

      Versus

1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.
                                                     3703-25-WP (+gr).odt
                                     {20}


6. The District Superintendent Agriculture
   Officer, Parbhani.

7. The Taluka Agricultural Officer,
   Taluka Sailu, District Parbhani.

8. The District Superintendent of Land Records
   District Parbhani.

9. The Tahsildar, Sailu,
   Taluka: Sailu, Dist.: Parbhani.                  ... Respondents
                                     AND
                  WRIT PETITION NO. 13740 OF 2025
1. Vasant S/o. Gulabrao Ikkar
2. Srikant S/o. Gopalrao Ikkar
3. Ayodhya W/o. Nagorao Ikkar
4. Kisanrao S/o.Ashroba Kathole
5. Sunderrao S/o. Vitthalrao Ikkar
6. Munja S/o. Shivaji Ikkar
7. Parmeshwar S/o. Devidas Ikkar
8. Saraswati W/o. Ankushrao Ikkar
9. Narayan S/o. Ankushrao Ikkar
10. Rakhmaji S/o.Bhaurao Ikkar
11. Rohidas S/o. Bhaurao Ikkar
12. Ramkishan S/o. Piraji Jogdand                   ... Petitioners

      Versus
1. The State of Maharashtra
   Through Principal Secretary,
   Public Works Department
   (Public Enterprise) MSRDC,
   Mantralaya, Mumbai - 400 032.

2. The Collector, Parbhani.
                                                               3703-25-WP (+gr).odt
                                    {21}

3. The Committee for Parbhani District
   Constituted under the Government
   Order dated 29.05.2018
   Through its Secretary,
   the Sub Divisional Officer/
   Land Acquisition Officer,
   Taluka Sailu, District Parbhani.

4. Land Acquisition Officer for
   acquisition of land for State Highway
   from Jalna to Nanded/Sub Divisional
   Officer, Taluka Sailu, District Parbhani.
5. The Maharashtra State Road
   Development Corporation,
   Through its Managing Director,
   Napean Sea Road, Priyadarshani Park,
   Mumbai-400036.                                             ... Respondents

                                      ......
Mr. Prasad Dhakephalkar, Senior Advocate a/w Mr. Chinmay Acharya,
Advocate and Mr. Yadhunath Chaudhari i/by Mr. Patik Bhosale, Advocate for
Petitioner in WP/3703/2025
Mr. Surel Shah, Senior Advocate a/w Mr. Omkar Kulkarni, Advocate i/by Mr.
Ajeet B. Kale, Advocate for Petitioners in WP/13025/2025
Mr. Rajesh Kachare, Advocate h/f Mr. Ajeet B. Kale, Advocate for petitioners in
WP/13024/2025
Mr. Pratik A. Bhosale, Advocate for Petitioner in respective matters
Mr. Ajeet B. Kale a/w Ms. Sakshi A. Kale, Advocate for Petitioners in
respective matters
Mr. Amol B. Chalak, Advocate for Petitioner in respective matters
Mr. Milind Sathe, Advocate General for Respondent-State in WP/3703/2025
Mr. A.B. Girase, Government Pleader, Mr. R.S. Wani, AGP for Respondent
State in respective matters
Mr. Vijay Patil, Senior Advocate i/b Mr. A.V. Indrale Patil, Advocate for MSRDC
                                      ......

                             CORAM       :     SMT. VIBHA KANKANWADI AND
                                                HITEN S. VENEGAVKAR, JJ.
                   RESERVED ON           : 09 JANYARY, 2026
                  PRONOUNCED ON : 17 FEBRUARY, 2026
                                                         3703-25-WP (+gr).odt
                                 {22}

JUDGMENT [Per Hiten S. Venegavkar, J.] :-

1.    Rule. Rule is made returnable forthwith. With the consent of the

parties, the petitions are taken up for final disposal at the stage of

admission.


2.    The petitioners in all the aforesaid petitions are agriculturists

whose lands are sought to be acquired for the public purpose of

construction of State Highway (Special) No. 2A, being an 8-lane Super

Express Highway proposed from Jalna to Nanded, which is intended to

function as an extension of the existing Nagpur-Mumbai Samruddhi

Highway. At the time of institution of these petitions, the primary

challenge raised by the petitioners was to the communication dated 10 th

January 2025 issued by the Collector, Parbhani. However, during the

pendency of these proceedings, the Land Acquisition Officer in respect

of the said State Highway passed an award dated 29 th September 2025.

Consequently, all the petitioners, by way of amendment to their

respective petitions, have extended their challenge to the said award,

substantially on similar and overlapping grounds. Since all these

petitions involve identical questions of law and arise out of the same

subject matter pertaining to the said acquisition proceedings, they were

heard together. Learned Senior Counsel Mr. Prasad Dhakephalkar

appearing for the petitioner in Writ Petition No. 3703 of 2025 and
                                                         3703-25-WP (+gr).odt
                                 {23}

Learned Senior Counsel Mr. Surel Shah appearing in Writ Petition No.

13025 of 2025 advanced elaborate submissions. The learned advocates

appearing in the connected petitions adopted the arguments advanced

by the aforesaid learned senior counsels and have also tendered written

submissions. The learned Advocate General appearing for the State of

Maharashtra and its officers, and Learned Senior Counsel Mr. Vijay Patil

appearing on behalf of respondent MSRDC, also advanced common

arguments opposing all the petitions. In view of the commonality of

issues, pleadings, and arguments, all the aforesaid petitions are being

decided by this common judgment and order.


3.    The factual background giving rise to the present writ petitions,

as placed on record by the petitioners, indicates that the State of

Maharashtra, by Government Resolution dated 12 th            May 2015,

constituted a District Level Committee for the purpose of acquisition of

lands through agreement with landholders for irrigation and other

public projects in the State. The said Committee was constituted under

the Chairmanship of the Collector, with the Land Acquisition Officer

acting as its Secretary, and District Heads of various Government

Departments were appointed as members of the said Committee.

Thereafter, on 29th May 2018, the Government of Maharashtra issued a

further Government Order stipulating that whenever land is to be
                                                            3703-25-WP (+gr).odt
                                  {24}

acquired for construction of a highway under the provisions of the

Maharashtra Highways Act, the compensation payable under Section

19B of the said Act is required to be determined in accordance with the

provisions contained in Sections 26 to 30 and Schedule I of the Right to

Fair   Compensation      and    Transparency      in   Land     Acquisition,

Rehabilitation and Resettlement Act, 2013 (hereinafter referred to as

"the New Land Acquisition Act"). It is the case of the petitioners that if a

landholder agrees to accept such compensation and enters into an

agreement with the Government, then in addition to the compensation

so determined, an additional amount of 25% of such compensation is

required to be paid to the landholder over and above the statutory

compensation. The said Government Order further provided that the

decision regarding payment of the additional 25% amount is to be

taken by the District Level Committee constituted under the

Government Resolution dated 12th May 2015.


4.     The petitioners further state that on 26 th November 2021, a

notification under Section 15(2) of the Maharashtra Highways Act was

published declaring the proposed road from Jalna to Nanded,

connecting to the Samruddhi Highway, as a State Highway for the

purposes of the said Act, and the lands belonging to the petitioners

were included in the said notification for acquisition. Pursuant thereto,
                                                         3703-25-WP (+gr).odt
                                 {25}

a Joint Measurement Survey in accordance with Section 16 of the said

Act was conducted on 10th January 2022, for which notices were issued

to the District Agricultural Officer and other concerned departmental

officers to remain present. The measurement of lands proposed to be

acquired from nine villages namely Chikalthana (Khurd), Chikalthana

(Budruk), Jawla Jiwaji, Raipur, Hathnur, Vaalur, Thandulwadi, Hatta

and Gulkhand, all situated in Sailu Taluka of Parbhani District, was

carried out in the presence of officers from all concerned departments

including the Agricultural Department, as the survey also included

enumeration and valuation of trees standing on the lands proposed to

be acquired. The survey report was prepared and read over to the

landowners on 2nd May 2022 and thereafter the final Joint

Measurement Survey Report was prepared on 16 th June 2022.

Subsequently, as per the procedure prescribed under the s aid Act, a

declaration under Section 18(2) was published on 3 rd November 2022,

as a consequence of which the lands mentioned therein stood vested in

the State Government with effect from the said date.


5.    The   petitioners   further   contend    that    proceedings      for

determination of valuation of lands under Section 19B of the said Act

were initiated by Respondent No. 3, the Land Acquisition Officer for the

said project, who called for valuation reports from all concerned
                                                          3703-25-WP (+gr).odt
                                 {26}

departments in respect of land, trees, timber, wells and other

improvements existing on the acquired lands. In response thereto, the

Agricultural Department submitted two reports dated 10th April 2023

and 17th April 2023 relating to valuation of trees based on the Joint

Measurement Survey. It is further stated that on 14 th May 2023, the

then Collector of Parbhani visited lands in four out of the nine affected

villages and orally directed the Agricultural Department to submit a

fresh valuation report. According to the petitioners, pursuant to such

oral directions, the Agricultural Department submitted a second

valuation report dated 23rd May 2023 based on Google Earth image

data. The petitioners assert that the landowners were never informed

about preparation of this second valuation report and that the same was

prepared behind their back. It is further alleged that without granting

any opportunity of hearing to the landowners, the compensation

amount under Section 19B(6) of the said Act was directly determined

by the District Level Committee for Parbhani District constituted under

the Government Order dated 29th May 2018 in its meeting dated 9 th

June 2023.


6.    The petitioners submit that when the authorities realized the

procedural illegality in convening the meeting dated 9 th June 2023

without hearing the landowners as mandated under Section 19B(6),
                                                          3703-25-WP (+gr).odt
                                 {27}

notices for personal hearing were subsequently issued by the Land

Acquisition Officer, and the landowners participated in such hearings

and raised objections particularly to the second valuation report which

was prepared based on KML files and Google image data. It is further

contended that the Maharashtra State Road Development Corporation

(MSRDC), being the acquiring body, had in its meeting dated 3 rd

January 2023 issued specific directions that no extraneous material

other than the Joint Measurement Survey Report should be relied upon

while preparing valuation reports. The petitioners state that upon

noticing existence of two distinct valuation reports prepared by the

Agricultural Department and after considering objections raised by

landowners, the Land Acquisition Officer sought guidance from the

Superintending Agricultural Officer regarding which report should be

relied upon. The Superintending Agricultural Officer, by communication

dated 30th August 2024, informed that the valuation reports prepared

in April 2023 were based upon the Joint Measurement Survey

conducted in accordance with statutory provisions and further in view

of guidelines issued by MSRDC, the first valuation report ought to be

accepted and the second valuation report dated 23 rd May 2023 ought to

be ignored.


7.    It is the case of the petitioners that thereafter Respondent No. 3,
                                                          3703-25-WP (+gr).odt
                                   {28}

after considering all relevant factors, passed an order under Section 19B

of the said Act on 3rd September 2024 determining the compensation

payable. It is further stated that on 9 th September 2024, the Land

Acquisition Officer forwarded a proposal along with the order under

Section 19B determining compensation, to the District Level Committee

for decision regarding payment of additional 25% compensation as per

Government policy. The petitioners further state that the meeting of the

District Level Committee was held on 4th October 2024 and as per

minutes of the said meeting, which were obtained by the landowners,

under RTI, the compensation determined by the Land Acquisition

Officer on the basis of the first valuation report was accepted. According

to the petitioners, they and other landowners gave their consent for

acquisition of their lands based on the April 2023 valuation report and

compensation    determined    by    the Land Acquisition      Officer    on

3rd September 2024, which stood accepted by the District Level

Committee on 4th October 2024.


8.    The petitioners further state that thereafter no steps were taken

by the authorities towards actual payment of compensation in terms of

the decision dated 4th October 2024 and that the petitioners later

gathered information that the respondents were not willing to proceed

in accordance with the said decision and instead intended to act in
                                                            3703-25-WP (+gr).odt
                                 {29}

terms of the earlier decision dated     9 th June 2023. It is further stated

that by communication dated 10th January 2025, the Collector,

Parbhani, addressed a letter to the Land Acquisition Officer stating that

in a review meeting held by the Hon'ble Chief Minister of Maharashtra

on 9th January 2025 regarding the Samruddhi Highway Project,

directions were issued to grant compensation in accordance with the

decision taken by the District Level Committee in its meeting dated 9 th

June 2023 and accordingly to prepare and finalise the award. The

petitioners, therefore, by carrying out amendments to the petitions,

have challenged the award on various grounds including the contention

that the decision taken in the meeting dated 9 th June 2023 is illegal and

contrary to law as the same was taken without granting hearing to

landowners as contemplated under Sections 19B(6) and 19B(7) of the

Maharashtra Highways Act, 1955. It is further the contention of the

petitioners that once the landowners had given their consent to the

decision taken in the meeting dated 4th October 2024, the respondents

are estopped from resiling from their promise to pay compensation as

determined and accepted in the said meeting.


9.    Learned Senior Counsel Mr. Dhakephalkar, appearing on behalf of

the petitioners, submitted that upon publication of the notification

under Section 15(2) of the Maharashtra Highways Act in the Official
                                                         3703-25-WP (+gr).odt
                                 {30}

Gazette on 26th November 2021, due process as contemplated under

law was strictly followed by the authorities. He submitted that a

physical Joint Measurement Survey was duly conducted in the presence

of the petitioners as well as representatives of various Government

Departments. During the course of the said survey, spot panchanamas

were drawn and Form No. 16 was duly prepared, recording total

measurement of each landholding, nature of land and details of

structures and appurtenances standing thereon including houses, cattle

sheds, wells, trees and other improvements. The learned counsel

submitted that the panchanamas so prepared were thereafter published

and finalized on 6th June 2022. He further submitted that subsequent to

completion of the Joint Measurement Survey, declaration under Section

18(1) of the Maharashtra Highways Act came to be published on           3 rd

November 2022 and upon such declaration being issued, a statutory

consequence followed whereby the petitioners lost the right to object to

acquisition proceedings and the acquired lands stood vested in the State

Government with effect from 3rd November 2022.


10.   It was further submitted that thereafter the Land Acquisition

Officer initiated proceedings for determination of compensation under

Section 19B of the said Act by calling for valuation reports from all

concerned departments. All departments submitted valuation reports
                                                         3703-25-WP (+gr).odt
                                 {31}

determining valuation of lands and attached assets. However, he

submitted that thereafter the Collector constituted an ad hoc committee

under the chairmanship of the Deputy Collector to visit the fields and

assess valuation of trees standing on the acquired lands. The learned

counsel submitted that such constitution of an ad hoc committee was

neither prescribed nor warranted under the statutory framework. He

submitted that the said ad-hoc committee conducted inspection behind

the back of the petitioners on 16th May 2023 and submitted a report to

the Collector, pursuant to which the Collector directed the Agricultural

Department to submit a fresh valuation report based on KML files and

Google Earth geographical data instead of relying upon the Joint

Measurement Survey report. According to the learned counsel, acting

upon such directions, the Agricultural Department prepared and

submitted a second valuation report which is contrary to the provisions

of law and decision of MSRDC not to consider extraneous material

while preparing valuation report.


11.   He further submitted that on 9th June 2023, a meeting of the

District Level Committee was held wherein the second valuation report

was placed for discussion and was accepted. The learned counsel

argued that even in the said meeting no opportunity of hearing was

granted to the petitioners to raise objections or suggestions regarding
                                                         3703-25-WP (+gr).odt
                                 {32}

the second valuation report and therefore there was a clear violation of

Section 19B of the said Act, rendering the entire meeting and

proceedings void and unsustainable. He further submitted that when

the authorities realized that the meeting dated 9 th June 2023 was held

without granting hearing to the landowners as mandated under Section

19B(6) and (7), notices of personal hearing dated 12 th June 2023 were

issued and hearings were conducted on 26 th June 2023. During the said

hearings, the petitioners submitted written objections highlighting

various statutory parameters required to be followed while determining

compensation and objected to the manner and procedure adopted for

preparation of the second valuation report as well as ignoring the first

valuation report based on Joint Measurement Survey.


12.   The learned counsel submitted that thereafter the Land

Acquisition Officer issued a further notice dated 20th February 2024

scheduling personal hearing on 27th February 2024 and the petitioners

submitted detailed written submissions on 26th February 2024 relying

upon decision of MSRDC dated 3rd January 2023 directing that

compensation should be computed on the basis of Joint Measurement

Survey. It was further submitted that thereafter the Land Acquisition

Officer sought opinion from the Agricultural Department regarding

which of the two valuation reports should be considered. The
                                                          3703-25-WP (+gr).odt
                                 {33}

Agricultural Department by its letter dated 30 th August 2024 clarified

that the first valuation reports dated 10th April 2023 and 17th April 2023

were prepared strictly in accordance with statutory rules and procedure

and that the second valuation report was prepared only pursuant to

directions of the Collector based on KML data. The learned counsel

submitted that the said communication specifically opined that the first

valuation reports were correct and that the second valuation report

prepared on the basis of third party committee inputs was not

appropriate.


13.   The learned counsel then submitted that a plain reading of

Section 19B read with Section 19C and other related provisions makes

it abundantly clear that determination of compensation is a statutory

function vested exclusively with the Land Acquisition Officer and since

such determination requires issuance of public notice, inviting claims,

granting hearing and thereafter adjudicating compensation, the

function is quasi judicial in nature. He submitted that such function

must be performed independently by the Land Acquisition Officer

without any guidance, direction or interference from the Collector,

Government or any other authority. The learned counsel submitted that

after considering objections of the landowners and reply of the

Agricultural Department, the Land Acquisition Officer passed a
                                                           3703-25-WP (+gr).odt
                                  {34}

reasoned order noting discrepancies between valuation reports and

clarification issued by the Agricultural Department vide letter dated 30 th

August 2024 and thereafter determined compensation under Section

19B by order dated 2nd September 2024, which was duly served upon

petitioners through concerned Talathi.


14.     The learned counsel submitted that thereafter, upon completion

of adjudication, the Land Acquisition Officer forwarded proposal dated

9th September 2024 to the Collector for placing before the District Level

Committee in terms of Government Resolutions dated 12 th May 2015

and 29th May 2018 for the purpose of offering direct purchase of land by

agreement by offering 25% additional compensation over and above the

compensation determined under Section 19B. He submitted that in the

meeting of the District Level Committee held on 4 th October 2024, after

detailed deliberations, the determination made by the Land Acquisition

Officer was approved, as reflected in the minutes of the said meeting.

He further     submitted   that   thereafter all affected     farmers     by

communication dated 7th January 2025 conveyed their consent to

accept compensation as approved in the meeting dated 4 th October

2024.




15.     The learned counsel further submitted that since the Land
                                                          3703-25-WP (+gr).odt
                                 {35}

Acquisition Officer is a quasi judicial authority, any interference by the

Collector, Minister or District Level Committee contrary to statutory

scheme is opposed to the letter and spirit of the Maharashtra Highways

Act and settled principles of law. He submitted that the District Level

Committee is a body created by Government Resolutions issued under

Article 162 of the Constitution of India read with statutory provisions

and its role is limited. According to him, compensation must be

determined by the Land Acquisition Officer and thereafter placed before

the District Level Committee only for approval in terms of Government

policy. He submitted that once the determination made by the Land

Acquisition Officer on 2nd September 2024 was approved by the District

Level Committee on 4th October 2024, the same attained finality and

became binding on the Government. He further submitted that the

decision to offer additional 25% compensation upon consent of

landowners was accepted by the District Level Committee to avoid

litigation and that mere disagreement by the Collector, who is only one

member of the Committee, is inconsequential particularly when thirteen

out of sixteen members approved and signed the minutes of meeting

dated 4th October 2024.




16.   The learned counsel further submitted that the directions
                                                          3703-25-WP (+gr).odt
                                 {36}

allegedly issued by the Collector in letter dated 10 th January 2025 based

on oral instructions of higher authorities were dehors the provisions of

the Maharashtra Highways Act and Government Resolutions of 2015

and 2018. He therefore submitted that subsequent decisions of the

District Level Committee dated 4th August 2025 and second

determination of compensation dated 7th August 2025 by the Land

Acquisition Officer are illegal and unsustainable. He further submitted,

relying upon judgment in Union of India v. Tarsem Singh , (2019) 9 SCC

304, that under the scheme of the Maharashtra and National Highways

laws, award is not merely an offer but is determination of compensation

and therefore contention that award is only an offer is legally

untenable.


17.   He further submitted that under the Government Resolution, the

District Level Committee has two-fold powers, namely to advise

generally regarding compensation and to decide valuation for purpose

of agreement-based acquisition and that only where the Land

Acquisition Officer determines compensation exceeding such advice,

approval is required. According to him, in the present case since

determination dated 2nd September 2024 was approved on 4th October

2024, the matter attained finality and if the Government was aggrieved,

it ought to have invoked arbitration under Section 19B rather than
                                                        3703-25-WP (+gr).odt
                                {37}

interfering administratively. He submitted that intervention by the

Collector and reference to the Chief Minister is wholly illegal. He

further submitted that even assuming Government was unwilling to pay

25% additional compensation by agreement, the base compensation

determined under Section 19B ought to have been paid to landowners.


18.   The learned counsel therefore submitted that subsequent decision

of the District Level Committee dated 4th August 2025, issuance of

second notice dated 7th August 2025 for fresh determination of

compensation and second award dated 29th September 2025 are wholly

illegal. He submitted that the Maharashtra Highways Act does not

contemplate any concept of second determination, second award or

review of award. In support of his submissions, he placed reliance upon

the judgments in Radhika Bhalerao vs State of Maharashtra, 2022 (4)

Mh.L.J. 797 and Centre for PIL v. Union of India, (2011) 4 SCC 1.


19.   Learned Senior Counsel Mr. Surel Shah, appearing for the

petitioner in Writ Petition No. 13025 of 2025, submitted that the

petitioner, in substance, seeks enforcement of the decision of the

District Level Committee dated 4th October 2024 and a consequential

direction that the determination of compensation arrived at by the Land

Acquisition Officer on 2nd/3rd September 2024 be appropriately drawn

up and reflected by way of an award, and in the same breath the
                                                         3703-25-WP (+gr).odt
                                 {38}

petition also lays a direct challenge to the purported award dated

29th/30th September 2025 passed by the Land Acquisition Officer. He

submitted that the petitioner's land has been acquired for the purpose

of a Special State Highway under the Maharashtra State Highways Act.

He argued that in all statutory regimes governing compulsory

acquisition, the Legislature provides for appointment of a Land

Acquisition Officer for the purpose of determining the amount payable

as compensation to an expropriated owner, and under the scheme of

the Maharashtra State Highways Act it is only the Land Acquisition

Officer who is vested with the authority to determine compensation. He

further submitted that, unlike the Land Acquisition Act, 1894 or the

Right to Fair Compensation and Transparency in Land Acquisition,

Rehabilitation and Resettlement Act, 2013, the Maharashtra State

Highways Act does not contemplate "passing of an award" in the

classical sense, and, therefore, the determination of compensation made

by the Land Acquisition Officer under the said Act attains finality,

subject only to the statutory remedy of arbitration. In that context, he

invited attention to Section 19B(8) of the Act which provides that if

either party is dissatisfied with the compensation determined by the

Land Acquisition Officer, the remedy is to approach the arbitrator,

thereby underscoring the legislative intent that the determination made

by the Land Acquisition Officer is final and binding unless displaced in
                                                            3703-25-WP (+gr).odt
                                  {39}

arbitration;   consequently,   neither   the   Collector   nor   the    State

Government has jurisdiction to sit in review or to modify such

determination. He urged that it is a settled principle of law that where

the statute mandates a thing to be done in a particular manner, it must

be done in that manner and in no other, and in support of this

proposition he placed reliance upon the Privy Council decis28ion in

Emperor v. Nazir Ahmad (1940).


20.   The learned Senior Counsel further submitted that the duties

discharged by the Land Acquisition Officer under the Maharashtra State

Highways Act are quasi-judicial in character, which position, according

to him, is well settled. He submitted that the Land Acquisition Officer is

required to invite objections to the proposed valuation, grant hearing to

persons interested, consider their objections, and then determine

compensation by applying the statutory factors enumerated in Section

19B(10) of the said Act. He further contended that Section 19D of the

Act vests the Land Acquisition Officer with certain powers of a Civil

Court, which further reinforces the quasi-judicial nature of the function.

On this premise, it was argued that unless the statute expressly confers

a power of review, annulment, reversal or modification, neither the

Collector nor the State can assume such power in relation to the

determination rendered by the Land Acquisition Officer. He then
                                                          3703-25-WP (+gr).odt
                                 {40}

submitted that after vesting of land under Section 18(1), and having

regard to Section 19A of the Act, it is only the Land Acquisition Officer

or the Highway Authority or persons authorised by them who may enter

upon the land vested in the Government for purposes connected with

the highway, and the Collector has no jurisdiction to visit the lands and

conduct any purported survey, that too unilaterally.


21.   The learned Senior Counsel also countered the stand of the

respondents that in the meeting dated 9 th June 2023 the compensation

determined by the Land Acquisition Officer was approved and,

therefore, the subsequent meeting dated 4 th October 2024, which

approved a different compensation, could not be regarded as valid. He

submitted that such submission is fallacious for multiple reasons.

Firstly, according to him, what was placed before the District Level

Committee on 9th June 2023 was not a determination of compensation

arrived at by the Land Acquisition Officer in accordance with the

statutory procedure, but at best a valuation placed for consideration.

Secondly, he submitted that no hearing as contemplated under Section

19B(6) was afforded to the landowners prior to the so-called approval

on 9th June 2023. Thirdly, he pointed out that the notice under Section

19B(6) itself was issued only on 12 th June 2023, which, in his

submission, demonstrates that the statutory process of inviting claims
                                                             3703-25-WP (+gr).odt
                                   {41}

and hearing could not have been completed prior to 9 th June 2023.

Fourthly, he contended that a perusal of the determination of

compensation dated 2nd/3rd September 2024 would unequivocally show

that the Land Acquisition Officer applied his mind to the material on

record, adjudicated upon the objections raised by the landowners, and

thereafter determined the compensation by a reasoned exercise, as

mandated by the Act. He therefore submitted that once such

compensation stood determined, if the State was aggrieved, the only

course open in law was to invoke the statutory remedy under Section

19B(8) before the arbitrator, and the Collector or the State could not

assume the role of an appellate or revisional authority and direct a fresh

determination. He submitted that the entire exercise culminating in the

impugned award is founded upon the communication dated 10 th

January 2025, which, according to him, is without jurisdiction and is

null and void ab initio; and it is a settled principle that if the foundation

fails, the superstructure must necessarily fall. Consequently, he

submitted that the purported award dated 29th September 2025, being

without jurisdiction and being the product of the Collector's

communication dated 10th January 2025, is liable to be quashed and

set aside.


22.   The learned Senior Counsel further emphasized that a power of
                                                           3703-25-WP (+gr).odt
                                  {42}

review is not inherent and must be specifically conferred by statute;

therefore,   once   the   Land   Acquisition   Officer   had   determined

compensation on 2nd/3rd September 2024, the same Land Acquisition

Officer could not have reviewed or altered his own determination on

the strength of the communication dated 10th January 2025. He further

submitted that in the affidavit-in-reply the respondents have themselves

admitted that it is only the Land Acquisition Officer who can determine

compensation. He then relied upon the respondents' affidavit to

contend that what was approved by the District Level Committee was a

valuation report, which, according to him, lends credence to the

petitioner's submission that on 9th June 2023 there was in fact no lawful

determination of compensation. He submitted that the Collector, by

communication dated 18th July 2025, again acted without jurisdiction in

directing the Land Acquisition Officer to ignore the meeting dated

4th October 2024. Referring to the Collector's affidavit which notes that

the Joint Measurement Survey was finalized on 6 th June 2022 and

further asserts that the Collector had already sanctioned compensation

on 9th June 2023, he submitted that even assuming for the sake of

argument, without admitting, that the purported award dated 29 th

September 2025 could be treated as legal and valid, there would then

have been no occasion whatsoever to issue a fresh notice under Section

19B(6) dated 7th August 2025 and thereafter pass an award on 29 th
                                                          3703-25-WP (+gr).odt
                                 {43}

September 2025. He concluded by submitting that the record

unmistakably shows that the State Government, for reasons best known

to it, has sought to avoid giving effect to the determination of

compensation made by the Land Acquisition Officer on 2 nd/3rd

September 2024, which stood approved by the District Level

Committee, and he accordingly prayed that the petition be allowed.


23.   The learned Advocate appearing in Writ Petition No. 5709 of

2025 has tendered written notes of arguments along with a compilation

of events and dates and has, in essence, contended that once the Land

Acquisition Officer has determined the amount of compensation in

exercise of powers under Section 19B(3) of the Maharashtra Highways

Act, the same cannot thereafter be modified by any authority. In

elaboration of this submission, it has been urged that the determination

made by the Land Acquisition Officer was strictly in accordance with the

statutory procedure prescribed under Section 19B, which included

issuance of notice under Section 19B(6), granting opportunity of

hearing to all persons interested, consideration of objections raised by

them, obtaining clarifications from the concerned technical and expert

departments, and thereafter applying independent mind to the facts of

the case, expert opinions and applicable statutory provisions. It is thus

submitted that the determination of compensation made by the Land
                                                          3703-25-WP (+gr).odt
                                 {44}

Acquisition Officer by orders dated 2 nd/3rd September 2024 constitutes

the only lawful determination made after following the complete

statutory procedure. It is further pointed out that such determination

was made in respect of as many as 480 landowners, as reflected from

the forwarding letter dated 9th September 2024, and that the Land

Acquisition Officer also prepared the requisite PRAPATRA in accordance

with the said determination. The learned Advocate has further

submitted that under the scheme of the Act read with Government

Resolution dated 29th May 2018, once the Land Acquisition Officer

determines the compensation, the role of the District Level Committee is

limited to deciding whether an additional 25% amount is to be offered

to those landowners who are willing to part with their lands by consent,

whereas those who do not consent are required to be paid

compensation strictly in accordance with the determination made by the

Land Acquisition Officer, and that there exists no provision enabling the

Land Acquisition Officer to thereafter modify such determination.


24.   The second principal contention raised in the written notes is that

the Hon'ble Chief Minister has no authority in law to issue any

directions in the matter of determination or payment of compensation.

In support of this contention, it is submitted that the power vested in

the Land Acquisition Officer under Section 19B(3) to determine
                                                            3703-25-WP (+gr).odt
                                  {45}

compensation is quasi judicial in nature, particularly in view of Section

19D of the Act which confers upon the Land Acquisition Officer powers

akin to those of a Civil Court for purposes of the Act. It is therefore

contended that there is no provision in the statute conferring authority

upon any superior administrative officer or even the Hon'ble Chief

Minister to issue directions with respect to determination of

compensation, which, according to the learned Advocate, falls

exclusively within the domain of the Land Acquisition Officer. It is thus

submitted that the alleged oral directions of the Hon'ble Chief Minister

in a review or war room meeting, and the consequent communication

dated 10th January 2025 issued by the Collector directing the Land

Acquisition Officer to re-determine compensation in accordance with

such directions, are wholly illegal and dehors the provisions of the Act

and are therefore liable to be ignored for all legal purposes. It is further

submitted that since the entire subsequent process undertaken by the

respondent authorities after issuance of the communication dated 10 th

January 2025 is founded upon such alleged oral directions, the entire

process stands vitiated in law.


25.   The learned Advocate has further contended that the authorities

had no jurisdiction to pass what has been described as a "second

award". In support of this submission, it is contended that once the
                                                          3703-25-WP (+gr).odt
                                 {46}

Land Acquisition Officer had determined the amount of compensation

and the same was approved in the meeting of the District Level

Committee dated 4th October 2024, the authorities could not have

convened a second meeting for the purpose of modifying such

determination. It is further submitted that even assuming, without

conceding, that the District Level Committee in its meeting dated 4 th

October 2024 had not approved the determination made by the Land

Acquisition Officer by order dated 2nd/3rd September 2024, the only

option available to the authorities would have been to decline payment

of the additional 25% incentive amount and to pay compensation

strictly as determined by the Land Acquisition Officer. The learned

Advocate has further submitted that once the landowners had conveyed

their consent to the decision taken in the meeting dated 4 th October

2024, there could be no alteration in the compensation proposal

thereafter. According to him, under the Government Resolutions dated

12th May 2015 and 29th May 2018, once a decision is taken in the

meeting of the District Level Committee and the same is consented to by

the landowners, no subsequent change in the compensation amount is

permissible, particularly because the acquisition in such cases is by way

of agreement and any compensation amount not acceptable to the

landowners cannot be unilaterally imposed upon them.
                                                         3703-25-WP (+gr).odt
                                 {47}

26.   The learned Advocate has also addressed the contention raised on

behalf of the Collector that the report submitted by the District

Superintendent Agricultural Officer was vague and therefore not

acceptable and that for this reason the proceedings of the meeting dated

4th October 2024 were not signed by certain members. It is submitted

that no such discussion regarding alleged vagueness of the report of the

District Superintendent Agricultural Officer is reflected in the

proceedings of the meeting dated 4th October 2024. It is further

contended that, in any event, the report of the Agricultural Officer was

not directly under consideration before the Committee; rather, what

was placed before the Committee was the proposal submitted by the

Land Acquisition Officer who had determined compensation by

following the statutory procedure under Section 19B(3), and it was that

proposal which was considered by the Committee. On the basis of these

submissions, the learned Advocate has prayed that the petitions be

allowed.


27.   In Writ Petition No. 13740 of 2025, the petitioner has tendered

written submissions which, as noted, substantially reiterate the line of

argument canvassed by the other petitioners and their learned senior

counsel.


28.   On behalf of the Maharashtra State Road Development
                                                           3703-25-WP (+gr).odt
                                 {48}

Corporation, learned Senior Counsel Mr. Vijay Patil opposed the

petitions and submitted that the controversy sought to be raised

regarding the role and powers of the District Level Committee under the

Government Resolution dated 12th May 2015 and the Government

Order dated 29th May 2018 is no longer res integra, having been

squarely considered and concluded by a Division Bench of this Court in

Vidhyadhar Gajanan More v. State of Maharashtrai, Mh.L.J. 2025 (4)

470. Placing reliance particularly on paragraphs 40 to 44 of the said

judgment, he submitted that the Division Bench has categorically held

that there is no legal impediment to the Land Acquisition Officer

proceeding to make determination of compensation in the manner

contemplated by the statute after the State has made efforts to arrive at

an agreement with the landholders and such efforts have failed. He

further submitted that in the said decision the Division Bench

specifically   framed   and    answered     the   issue    whether       the

award/determination made by the Land Acquisition Officer could be set

aside in writ jurisdiction under Article 226 on grounds such as the Land

Acquisition Officer having taken aid of Government Resolutions, relied

upon reports of the District Level Committee, ignored the provisions of

Schedules I and II of the 2013 Act, applied an incorrect multiplier, or

adopted an incorrect belting system, when the statute itself provides a

remedy under Section 19B(8) by way of recourse to arbitration if either
                                                          3703-25-WP (+gr).odt
                                 {49}

party is dissatisfied with the compensation determined. Inviting

attention to paragraphs 61 to 63 of the said judgment, he submitted

that the Division Bench has held that such grievances essentially pertain

to dissatisfaction with compensation and can be agitated before the

arbitrator; that Section 19B(10) exhaustively enumerates the principles

relevant to determination of compensation and applies equally to the

Land Acquisition Officer and the arbitrator; that extraordinary

jurisdiction under Article 226 ought not to be invoked for such

purposes; and that even allegations that the Land Acquisition Officer

acted under dictation of the District Level Committee or was guided by

Government Resolutions do not, by themselves, furnish a ground to set

aside the award, at the highest constituting contentions to be urged

before the arbitrator, particularly when the statute provides a specific

remedy and the Court would otherwise be required to enter upon

disputed questions of fact.


29.   On the strength of the aforesaid legal position, Mr. Patil

submitted that the District Level Committee performs, at best, an

assisting and recommendatory role and that the statutory obligation of

determining compensation rests with the Land Acquisition Officer, who

may take guidance from recommendations of the District Level

Committee in the backdrop of Section 19B(3) of the Maharashtra
                                                         3703-25-WP (+gr).odt
                                 {50}

Highways Act, 1955; however, it remains for the Land Acquisition

Officer to proceed in accordance with law and to pass the appropriate

award/determination, whether on consent under Section 19B(2) or

otherwise under Section 19B(3). He then submitted that the petitioners'

heavy reliance on the order dated 2 nd September 2024, projected as a

quasi-judicial determination, is misconceived, as according to him the

said order merely disposes of objections of sixteen landowners and does

not amount to determination of compensation so as to constitute a

statutory offer capable of enforcement. On the same reasoning, he

submitted that the alleged proceedings of the District Level Committee

meeting dated 4th October 2024 do not create any enforceable right in

favour of the petitioners, the minutes being incomplete and, in any

event, never having been communicated as an operative decision;

rather, according to him, they remained at the level of internal notings

and were procured by the petitioners under the Right to Information

Act, 2005. He placed reliance on the judgments of the Supreme Court in

Pimpri Chinchwad New Township Development Authority v. Vishnu

Dev Cooperative Housing Society, AIR 2018 SC 3656, Shanti Sports

Club v. Union of India, 2010 AIR SC 433, Union of India v. Kartik

Chandra Mandal, (2010 AIR SC 3455) and State of Bihar v. Tripalu

Shankar 1987 AIR SC 1554, to contend that internal file notings or

incomplete minutes do not confer legally enforceable rights and that the
                                                          3703-25-WP (+gr).odt
                                 {51}

petitioners cannot, on such basis, seek a writ of implementation.


30.   Mr. Patil further submitted that, in pith and substance, the

petitioners' grievance is directed against the valuation of their acquired

lands and the things situated thereon, and such grievance is required to

be redressed in accordance with the mechanism prescribed in Section

19B(8), (9) and (10) of the Act by approaching the arbitrator. In

support, he placed reliance on orders passed by this Court in Real

Ventures Investment LLP v. State of Maharashtra in Writ Petition No.

1810 of 2024 decided on 21st August 2024 and Sopan Venu Gaikwad v.

State of Maharashtra in Writ Petition No. 15001 of 2023 decided on 1st

January 2024. He also disputed the submission advanced on behalf of

the petitioners that the meeting dated 9th June 2023 was vitiated for

want of notice or hearing to the landowners, contending that the law

does not contemplate such a requirement at the stage of the District

Level Committee and that compliance of Section 19B(6) and (7) was, in

any case, effected in the present acquisition proceedings. He likewise

refuted the contention that the award dated 29th September 2025

constitutes a "second award" impermissible in law, submitting that the

award dated 29th September 2025 is, according to him, the only award

in respect of the lands concerned, and that no earlier award under

Section 19B(3) had been passed. He further submitted that the
                                                         3703-25-WP (+gr).odt
                                 {52}

argument advanced by the petitioners that the State/MSRDC ought to

have approached the arbitrator against the order dated 2nd September

2024 or the alleged proceedings dated 4th October 2024 is unsustainable

because arbitration under Section 19B(8) arises only after a

determination of compensation under Section 19B(3), and neither the

order dated 2nd September 2024 nor the proceedings dated 4 th October

2024 can, according to him, be treated as such determination.


31.   Mr. Patil also addressed the meeting of the District Level

Committee dated 4th August 2025, submitting that the said meeting

was convened to recommend changes in the classification of certain

lands from jirayat to seasonal bagayat and thereby to recommend

higher valuation, which was, in effect, more beneficial to landowners,

and therefore the grievance raised regarding such meeting is without

merit. Referring to the affidavit-in-reply filed on behalf of Respondent

No. 5, he submitted that the challenge to the Collector's communication

dated 10th January 2025 is misconceived, as no consent award or

compulsory award had been passed as on that date and, therefore, no

cause of action had accrued to invoke the extraordinary jurisdiction of

this Court; he submitted that no fundamental or legal right of the

petitioners stood violated. He further submitted that MSRDC, being the

Highway Authority and acquiring body under the Act, had initially not
                                                           3703-25-WP (+gr).odt
                                  {53}

been impleaded by the petitioners, and that the petition itself was thus

defective at inception. He also asserted that it was incorrect to contend

that by order dated 2nd September 2024 the Land Acquisition Officer

quantified and finally determined compensation payable to the

petitioners.


32.   On the aspect of the communication dated 10 th January 2025, Mr.

Patil submitted that the Office of the Hon'ble Chief Minister, in a review

meeting concerning the project, had emphasized that awards for the

project should be passed in accordance with law on the basis of correct

valuation reports and that officials involved in preparation of false or

fabricated valuation reports should face departmental enquiry. He

submitted that the Collector's communication dated 10th January 2025,

issued pursuant to such directions, was purely administrative in nature

and cannot be construed as overruling any quasi-judicial order. He then

sought to justify the genesis of the revised valuation by submitting that

after the final notification and Joint Measurement exercise, valuation

reports of fruit trees dated 10th April 2023 and 17th April 2023 were

submitted, but were found to be false or not reflective of the actual field

position in respect of certain lands; consequently, the valuation was

directed to be re-verified through a different process and the

Agricultural Department submitted a revised report dated 23rd May
                                                           3703-25-WP (+gr).odt
                                  {54}

2023 indicating saplings where earlier reports had indicated mature

trees. According to him, this revised report was considered by the

District Level Committee and unanimously approved in the meeting

dated 9th June 2023. He further submitted that after issuance of the

preliminary notification under Section 15(2) on 26 th November 2021

and completion of joint measurement, the declaration under Section 18

was published on 3rd November 2022 and thereafter valuation reports

were submitted in April 2023; however, on noticing serious

irregularities regarding number and age of trees, the Sub-Divisional

Officer, Selu referred the reports for re-verification and reported to the

Collector, whereupon a committee under the chairmanship of the

Deputy Collector was appointed and inspection was conducted,

followed by the direction to the Agricultural Department to submit a

corrected valuation report. He submitted that the revised report dated

23rd May 2023 was thereafter acted upon; a proposal was submitted by

the competent authority to the District Level Committee; and the same

was approved in its meeting dated 9th June 2023. He contended that the

District Level Committee does not itself determine compensation and,

therefore, there was no requirement to issue notice to landowners in

relation to the revised valuation report at that stage; thereafter, notices

under Section 19B(6) and (7) were issued depicting compensation

details approved and the landowners lodged their claims disputing
                                                          3703-25-WP (+gr).odt
                                  {55}

compensation, particularly in relation to fruit trees.


33.     He further submitted that upon transfer of the earlier Land

Acquisition Officer, the successor officer, instead of proceeding to pass

the award on the basis of rates approved on 9 th June 2023, entered into

correspondence and proceeded to accept objections of agriculturists by

communication dated 2nd September 2024 to consider the earlier

valuation reports of 10th April 2023 and 17th April 2023, and then

submitted a fresh proposal dated 9th September 2024 to the District

Level    Committee,   which,   according to him, was unnecessary,

unwarranted and contrary to law because the District Level Committee

proceedings had already been finalized on 9th June 2023. In that

context, he submitted that the subsequent so-called proceedings of the

District Level Committee dated 4th October 2024 had no legal effect as

the minutes were not approved or signed by the Chairman, namely the

Collector, and that the representative of MSRDC was also not present

and had not signed; hence, according to him, those proceedings could

not confer any enforceable right. He accordingly submitted that the

petitioners' letter dated 7th January 2025 claiming consent to such

proceedings was illogical and incapable of creating rights, since the

meeting of 4th October 2024 did not culminate into a final decision.
                                                              3703-25-WP (+gr).odt
                                   {56}

34.    Mr. Patil also sought to demonstrate the magnitude of alleged

discrepancy in valuation. He submitted that for the remaining

acquisition of about 204.34 hectares said to contain orchards, the first

valuation reports dated 10th April 2023 and 17 th April 2023 reflected

valuation of fruit trees to the tune of approximately Rs.416.27 crores,

which, according to him, was exorbitant and wholly inconsistent with

ground realities. The revised report dated 23 rd May 2023, on the other

hand, reflected valuation of about Rs.9.17 crores, revealing, according

to him, a startling difference of about Rs.407.10 crores, which

necessitated administrative intervention. He submitted that in view of

such   perceived    misconduct,     the   then   Collector    recommended

departmental enquiry against erring agricultural officials by proposal

dated 16th June 2023 to the Principal Secretary, Agriculture

Department, Mumbai, and that in contemplation of such enquiry the

concerned officials were suspended. He further submitted that despite

the earlier reports having been discarded and the revised report having

been accepted on 9th June 2023, the in-charge District Agricultural

Officer by communication dated 30th August 2024 surprisingly

suggested acceptance of the earlier valuation reports, which, according

to him, itself reflected the state of affairs in the department.
                                                          3703-25-WP (+gr).odt
                                 {57}

35.   On the basis of the aforesaid, Mr. Patil contended that the

petitioners have failed to demonstrate any enforceable legal right or any

corresponding statutory obligation on the respondents capable of being

enforced in writ jurisdiction. According to him, the petition proceeds on

assumptions and attempts to conflate the concepts of a consent

acquisition and compulsory acquisition, whereas a consent award can

arise only upon consensus between the competent authority, the

acquiring body and the landowners; the petitioners cannot insist upon a

consent award on their own terms. If the landowners are dissatisfied

with compensation determined in a compulsory process, their remedy

lies in the statutory framework, including recourse to arbitration, and

not in seeking implementation of incomplete minutes or challenging an

administrative communication. He therefore submitted that in the facts

and circumstances, the challenge to the Collector's letter dated 10th

January 2025, being a mere administrative direction intended to adhere

to the compensation approved in the District Level Committee meeting

dated 9th June 2023, is misconceived; that the petition raises no

justiciable grievance; and that the writ petitions deserve dismissal,

reiterating his reliance on the authorities in Pimpri Chinchwad New

Township Development Authority (supra), Shanti Sports Club (supra),

Kartik Chandra Mandal (supra) and Tripalu Shankar (supra).
                                                          3703-25-WP (+gr).odt
                                 {58}

36.   The learned Advocate General appearing for the State, while

opposing the petitions, drew our attention to the chronology of events

culminating in the passing of the award and, with reference to the

relevant provisions of the Maharashtra Highways Act, 1955, submitted

that the respondent authorities are empowered to acquire land under

Section 15 of the said Act and that the procedure governing such

acquisition is statutorily prescribed in Sections 16 to 19C. After

adverting to the notifications and documents placed on record, he

submitted that there is no dispute that the acquisition is for a public

purpose and that, significantly, there is no challenge to the acquisition

as such. According to the learned Advocate General, the controversy, if

at all, pertains to the determination of compensation and the procedure

followed in that regard. He submitted that Section 19B lays down a

complete mechanism for determination of compensation by the Land

Acquisition Officer, and that before proceeding to determine the

compensation, the Land Acquisition Officer is required to issue public

notice and call upon persons interested to submit their claims and

appear, as contemplated under Section 19B(6) and (7). He submitted

that the statutory notice under Section 19B(6) and (7), followed by

consideration of claims and hearing, results in the Land Acquisition

Officer determining the valuation of the acquired land and making an

offer thereof to the landowners, who may accept the same. He
                                                        3703-25-WP (+gr).odt
                                {59}

submitted that if the offer so made is accepted by the landowners, the

acquisition may proceed by consent and a consent award can be made

in terms of Section 19B(2). Conversely, where the landowners do not

consent to the amount offered, the Land Acquisition Officer proceeds to

determine the compensation and pass a compulsory award under

Section 19B(3). He further submitted that while determining the

valuation, the Land Acquisition Officer is required to take into

consideration the statutory factors enumerated under Section 19B(10)

of the Act.


37.   The learned Advocate General then submitted that the District

Level Committee constituted by the State Government under the

Government Resolution dated 12th May 2015, and made applicable to

highway acquisitions by the Government Order dated 29 th May 2018, is

only a mechanism intended to assist the Land Acquisition Officer in the

administrative process and does not supplant the statutory role of the

Land Acquisition Officer. He submitted that the minutes of the District

Level Committee are, at best, recommendatory and intended for such

assistance and that, in view of the scheme of Section 19B(3), the Land

Acquisition Officer is not bound to accept the recommendations of the

District Level Committee. In any case, he submitted, once the District

Level Committee's recommendations are placed before the Land
                                                          3703-25-WP (+gr).odt
                                 {60}

Acquisition Officer, what is contemplated in law is that an offer must be

duly made to the landowners for obtaining their consent so that, if

accepted, an award under Section 19B(2) could follow. He emphasized

that the minutes of the District Level Committee, by themselves, do not

create any actionable right or enforceable claim in favour of anyone,

and cannot be treated as a statutory offer capable of acceptance so as to

compel making of a consent award.


38.   With respect to the communication dated 2 nd September 2024

relied upon by the petitioners, the learned Advocate General submitted

that the said communication represents nothing more than disposal of

objections raised by landowners pursuant to the notices issued under

Section 19B(6) and (7). He submitted that for acquisition by consent

under Section 19B(2), the statute contemplates a clear offer by the

competent authority and an unambiguous acceptance resulting in an

agreement; only upon such agreement can a consent award be made.

He therefore submitted that the petitioners' contention that the

communication dated 2nd September 2024 is a quasi-judicial order

which must be enforced is misconceived. According to him, the

communication is in the nature of an administrative order and, in

substance, rejects the objections raised by the petitioners; the legal

consequence of such rejection, he submitted, would ordinarily be that
                                                           3703-25-WP (+gr).odt
                                  {61}

the process moves towards a compulsory award under Section 19B(3).

He contended that the said communication cannot, by any stretch, be

construed as an offer of a particular valuation capable of acceptance by

the petitioners. He further pointed out that the petitioners themselves

did not, on the basis of the communication dated 2 nd September 2024,

assert acceptance of any offer or demand issuance of a consent award;

rather, their case of alleged offer and acceptance is sought to be

constructed only with reference to the District Level Committee meeting

dated 4th October 2024, which, according to him, undermines their

attempt to found enforceable rights on the communication dated 2 nd

September 2024.


39.   The learned Advocate General further submitted that the

petitioners' case, in essence, is that upon obtaining, through the Right to

Information Act, what they describe as minutes of the District Level

Committee meeting dated 4th October 2024, which were never

communicated to them as an operative decision, the petitioners then

addressed a letter dated 7th January (as stated by the petitioners)

purporting to accept the valuation allegedly discussed by the District

Level Committee in the meeting of 4 th October 2024. On that basis, the

petitioners contend that there was an offer and acceptance resulting in

a binding agreement and consequently a consent award under Section
                                                          3703-25-WP (+gr).odt
                                 {62}

19B(2) is required to be made. The learned Advocate General submitted

that such a submission cannot be sustained either on the scheme of the

Maharashtra Highways Act or even on elementary principles governing

formation of contract. He submitted that, even under general contract

law, an agreement must be founded on a clear and lawful offer and an

unconditional acceptance in the manner contemplated by law, and that

a unilateral letter by a landowner purporting to "accept" an internal or

incomplete set of minutes not communicated as an offer cannot be

elevated to a binding agreement, much less a statutory agreement

warranting a consent award under Section 19B(2).


40.   Lastly, the learned Advocate General submitted that the

petitioners' primary grievance is essentially about valuation and

adequacy of compensation and that such grievance is specifically

redressable only through the statutory remedy under Section 19B(8),

read with sub-sections (9) and (10), by seeking determination of

compensation by the arbitrator appointed by the State Government. He

submitted that such disputes cannot be converted into writ issues and

adjudicated in the extraordinary jurisdiction of this Court under Article

226. In support of his submissions, he relied upon the decisions in Real

Ventures Investment LLP v. State of Maharashtra (supra) and Sopan

Venu Gaikwad v. State of Maharashtra (supra) and, on the basis of the
                                                           3703-25-WP (+gr).odt
                                  {63}

aforesaid, prayed for dismissal of the petitions.


41.   From the standpoint of constitutional and statutory adjudication,

the petitions, when examined holistically, disclose a dispute that is

essentially rooted in compensation methodology, administrative process

sequencing, and competing interpretations of the role of the District

Level Committee vis-à-vis the statutory authority of the Land

Acquisition Officer under Section 19B of the Maharashtra Highways Act,

rather than any challenge to the legality of the acquisition itself. The

lands of the petitioners were notified for acquisition for a major public

infrastructure project- the Jalna-Nanded Super Expressway forming

part of the Samruddhi corridor, and vesting has already occurred

pursuant to statutory notifications. The litigation therefore arises in the

post-vesting phase and is directed primarily against the communication

dated 10th January 2025 and the subsequent award dated 29 th

September 2025.


42.   We have considered the arguments of both the parties and have

also perused the documents placed on record pertaining to the process

of acquisition till passing of impugned award. In order to appreciate the

issues involved, firstly, we place on record the legal position that

negotiates   the   subject    acquisition.   The    statutory   framework

demonstrates that once the notification and vesting stages are crossed,
                                                          3703-25-WP (+gr).odt
                                 {64}

the legislative intent shifts to ensuring structured determination of

compensation    through   a specialized    statutory   mechanism.       The

Government Orders of 2015 and 2018, when read together, do not

dilute the statutory authority of the Land Acquisition Officer but only

create an administrative architecture for facilitation of agreement-based

acquisition and grant of an additional 25% incentive in cases of consent

acquisition. The District Level Committee, though important in policy

implementation, operates within a Government Resolution domain and

not as a statutory adjudicatory authority under the Act. Thus, any

attempt to elevate its internal decisions or minutes to the level of

enforceable statutory determinations would run contrary to the

statutory scheme.


43.   The factual narrative itself reveals that the compensation

determination process was not static but evolved through multiple

valuation inputs, including Joint Measurement Survey based valuation

and subsequent valuation exercises. The petitioners' principal grievance

that a second valuation report was prepared and relied upon without

hearing may at best demonstrate procedural irregularity at an

intermediate stage, but not a jurisdictional nullity. The record shows

that thereafter hearings were conducted by the Land Acquisition Officer

and objections were considered, thereby substantially curing any earlier
                                                            3703-25-WP (+gr).odt
                                 {65}

procedural lapse. In administrative law, particularly in acquisition

matters involving large infrastructure projects, courts have consistently

distinguished between curable procedural irregularities and jurisdiction-

destroying illegality. The present case, on the material placed, falls in

the former category.


44.   The argument of the petitioners that the determination dated

6th September 2024 attained irrevocable finality upon alleged

acceptance by the District Level Committee on 4th October 2024 is not

sustainable in law. Firstly, the statute does not contemplate finality

attaching   to   any   step   unless    it   culminates   in   a   statutory

determination/award recognizable under Section 19B. Secondly,

internal administrative acceptance or committee level approval cannot

create vested enforceable rights against the State, particularly where the

process of final award preparation and statutory formalization is still

underway. The doctrine of promissory estoppel cannot be invoked to

compel the State to act contrary to statute or to freeze a statutory

determination process at a non-statutory stage.


45.   The Collector's communication dated 10th January 2025, even if it

referred to policy level review meetings, cannot ipso facto be read as

unlawful interference with quasi-judicial powers unless it is shown that

the Land Acquisition Officer acted mechanically without independent
                                                           3703-25-WP (+gr).odt
                                   {66}

application of mind. The petition material does not conclusively

establish such abdication of statutory duty. In large public acquisition

projects, inter-departmental coordination, policy review meetings, and

administrative supervision are not per se illegal so long as the statutory

authority ultimately exercises independent decision-making. The mere

existence of higher level policy direction does not vitiate the decision

unless it demonstrably substitutes statutory satisfaction with executive

command, which is not decisively established here.


46.   Further, the submission that the Maharashtra Highways Act does

not contemplate any second determination or second award is an over-

simplified reading of the statute. Where the process has not culminated

in a legally finalized determination or where earlier steps are found

administratively incomplete or inconsistent with policy or statutory

requirements, the authority is not rendered functus officio. Particularly

in special acquisition statutes distinct from the classical Land

Acquisition Act structure, compensation determination is an integrated

administrative-statutory exercise culminating only upon final statutory

expression.   Thus,   subsequent     determination   or   re-working       of

compensation prior to final crystallization cannot automatically be

labelled as review or second award in the prohibited sense.
                                                          3703-25-WP (+gr).odt
                                 {67}

47.   Equally significant is the availability of a complete statutory

remedial mechanism. Section 19B itself provides for arbitration as the

primary dispute resolution forum for compensation disputes. The

Supreme Court and High Courts have repeatedly held that where the

dispute substantially concerns adequacy, methodology, or components

of compensation, writ jurisdiction should be exercised with restraint

and parties should be relegated to statutory forums unless there is

patent lack of jurisdiction, fraud, or violation of fundamental procedural

safeguards. In the present case, the challenge substantially attacks

valuation choice, reliance on one report versus another, and the timing

of determination and all these issues squarely falling within arbitral

scrutiny rather than constitutional adjudication.


48.   From the perspective of judicial review under Article 226, the

court is not required to sit as an appellate authority over compensation

calculation or internal administrative decision-making sequences. The

court's concern is limited to legality, jurisdiction, and procedural

fairness. On the available record, the acquisition is lawful, vesting is

complete, compensation determination process was undertaken through

statutory machinery, hearings were eventually afforded, and a final

award has been passed. At best, the petitioners have demonstrated

disagreement with the compensation methodology and the decision to

rely on a particular valuation framework. Such grievance is remediable
                                                             3703-25-WP (+gr).odt
                                   {68}

under the statutory arbitration framework and does not justify exercise

of extraordinary writ jurisdiction.


49.   The balance of public interest also weighs significantly. The

acquisition relates to a major expressway project forming part of a

larger state infrastructure corridor. Courts have consistently held that

once acquisition has substantially progressed and public projects are

underway, interference at compensation stage must be minimal unless

illegality is manifest and irreparable. Granting relief on the grounds

urged would effectively convert writ jurisdiction into a supervisory

forum over each stage of compensation administration, which is neither

contemplated by the statute nor supported by settled constitutional

jurisprudence.


50.   Viewed cumulatively, therefore, the petitions do not disclose

grounds warranting interference in writ jurisdiction. The petitioners

have an efficacious alternate remedy under the statute; there is no

jurisdictional   error   of   a   magnitude    warranting     constitutional

interference is demonstrated and the administrative actions complained

of do not, on the record, rise to the level of illegality that would vitiate

the final award. The proper course is to dismiss the petitions while

preserving liberty of the petitioners to pursue statutory remedies

available in law.
                                                          3703-25-WP (+gr).odt
                                 {69}


51.   In view of the foregoing discussion, this Court is of the considered

opinion that the challenge raised in the present petitions is essentially

directed against the process and outcome of determination of

compensation and the sequence of administrative and statutory steps

leading to the passing of the final award. The material placed on record

does not demonstrate any jurisdictional infirmity, patent illegality, or

violation of principles of natural justice of such magnitude as would

warrant exercise of extraordinary jurisdiction under Article 226 of the

Constitution of India. The acquisition proceedings have attained finality

insofar as vesting of lands is concerned, and the statutory mechanism

for determination of compensation has achieved finality        under the

governing statute. We find no reason to enter in the dispute of

nomenclature used on the document dated 29 th September 2026. As to

whether it is an award or determination of compensation? Document

itself admittedly shows determination of compensation to be paid to the

land owners which in itself is self explanatory document and nothing

changes in favour of petitioners if the document is termed as award.


52.   The reliance placed by the petitioners on internal administrative

decisions, committee level deliberations, or earlier stages of the

decision-making process cannot, in law, create an enforceable right

capable of being enforced in writ jurisdiction, particularly when the
                                                          3703-25-WP (+gr).odt
                                 {70}

statutory process has culminated in a formal determination. Equally, the

plea founded on alleged consent or estoppel cannot override the

statutory scheme governing acquisition and compensation. The Court is

also mindful that the statute itself provides a complete and efficacious

remedial   framework    for   adjudication   of   disputes   relating     to

compensation, and it would be inappropriate for this Court to convert

writ jurisdiction into an appellate forum over valuation or compensation

determination.


53.   It is well settled that judicial review in acquisition matters,

particularly at the stage of compensation determination, is limited to

examination of legality, jurisdiction and procedural fairness, and does

not extend to re-appreciation of technical valuation material or

substitution of the Court's view for that of the statutory authority. On

the facts of the present case, the grievance of the petitioners, at its

highest, relates to the basis of methodology of compensation

determination, which is a matter falling squarely within the statutory

dispute resolution mechanism available under the Act.


54.   This Court is also required to balance individual grievances with

larger public interest. The acquisition in question relates to a major

public infrastructure project of considerable public importance.

Interference at this stage, in absence of clear illegality, would run
                                                               3703-25-WP (+gr).odt
                                      {71}

contrary to the settled principles governing judicial restraint in matters

of public acquisition where statutory processes have substantially

progressed.


55.        For all the aforesaid reasons, this Court finds no merit in the

petitions. Hence, we proceed to pass the following order:

                                      ORDER

(i) All the above Writ Petitions, being devoid of merit, are dismissed.

(ii) The challenge to the communication dated 10 th January 2025 and the award dated 29th September 2025 impugned in all the petitons fails and stand rejected.

(iii) It is clarified that this Court has not examined the merits of the quantum of compensation, methodology of determination of compensation and it shall be open to the petitioners to avail such statutory remedies as may be available to them under the relevant provisions of the Maharashtra Highways Act, 1955, including remedy of arbitration, if so advised and in accordance with law.

(iv) All interim orders, if any, stand vacated.

(v) Rule is discharged.

(vi)       There shall be no order as to costs.



[ HITEN S. VENEGAVKAR ]                           [ SMT. VIBHA KANKANWADI ]
              JUDGE                                          JUDGE
S P Rane
                                                         3703-25-WP (+gr).odt
                                  {72}


LATER ON:

56. After pronouncement of the judgment, learned advocate Mr.

Kachare appearing for the petitioners in Writ Petition No.13024 of

22025 prays that the interim relief which was operating in favour of the

petitioners since 15.10.2025, should be continued for a period of eight

(8) weeks from today so as to enable the petitioners to approach the

Hon'ble Supreme Court for challenging the judgment and order passed

by this Court today. Mr. Kale, learned advocate for the petitioners in

Writ Petition No. 13018 of 2025 and connected petitions, submits that

the petitioners apprehend that the authorities may take possession of

their lands without following the due procedure of law as contemplated

under Section 19P of the Maharashtra Highways Act, 1955. It is

contended that the authorities may hastily take possession without

payment of compensation, and here he has prayed for directions to the

authorities to follow the due process of law.

57. We have heard the learned Counsel appearing for the respective

sets of petitioners and the learned Government Pleader appearing for

the State.

58. Insofar as the request made by learned Advocate Mr. Kachare,

appearing for the petitioners in Writ Petition No.13024 of 2025, for

continuation of the interim relief is concerned, we have carefully 3703-25-WP (+gr).odt {73}

perused the interim order dated 15.10.2025 passed by this Court, which

reads thus:

". Learned Advocate for petitioner states that now the Award has been passed and possession of lands would be taken which is against the agreement that was entered into. Learned Advocate for respondent No.3 disputes that there was an agreement. But he states that the Award has been drawn and further proceedings would be taken up.

2 It appears that on 24.03.2025 this Court has specifically observed that there is no reason to stay the operation of impugned communication dated 10.01.2025, but prior to that taking into consideration the contention by petitioner that if there is already an agreement any subsequent communication like impugned order dated 10.01.2025 would not matter. The terms of the contract cannot be altered unilaterally so as to adversely affect the rights of petitioner based on the agreement allegedly entered.

3 The dispute mainly appears is in respect of amount of compensation, because there appears to be no resistance as such for the acquisition. Every holder of the land is definitely entitled to get fair compensation. But taking into consideration the fact that now the Award is passed and the further proceedings appears to have not been started, we direct that no further proceedings be taken up till 11.11.2025.

4 Place the matters for further consideration at 3.30 p.m. on 11.11.2025."

59. By the said order, the respondent authorities were directed not

to proceed further towards taking physical possession of the acquired

land from the petitioners while the challenge to the award was under

consideration. The interim protection was thus limited in scope and was

granted at a stage when the validity of the award and the issues

connected therewith were sub judice before this Court.

3703-25-WP (+gr).odt {74}

60. At the outset, we make it clear that none of the petitions before

us have challenged the legality or validity of the acquisition proceedings

initiated under the provisions of the Maharashtra Highways Act, 1955.

What has been challenged is only the quantum of compensation and the

methodology adopted for its determination. It is an admitted position

that the acquisition proceedings, including the vesting of the acquired

lands, have attained finality and now what is left is the statutory

obligation of payment of compensation in accordance with law.

61. The interim order dated 15.10.2025 restrained the respondents

from taking physical possession of the acquired lands while the

challenge to the award was pending before this Court on the ground of

the methodology adopted by the respondent authorities in determining

the amount of compensation. In such circumstances, continuation of the

interim relief would effectively stall the concluded acquisition

undertaken for a public project of substantial importance, which has

already been delayed since the date of notification for acquisition. On

the contrary, permitting the respondents to proceed further would not

prejudice the petitioners' statutory remedies in respect of compensation

or their right to avail of further legal remedies, including approaching

the Hon'ble Supreme Court. On the other hand, any further delay would

result in escalation of project costs and continued accrual of statutory 3703-25-WP (+gr).odt {75}

interest on compensation amounts running into crores, thereby

burdening the public exchequer.

62. As regards the apprehension expressed by learned Advocate Mr.

Kale, appearing for the petitioners in Writ Petition No.13027 of 2025

and the companion matters is concerned, Section 19P of the

Maharashtra Highways Act, 1955 contemplates that possession of the

acquired land must be taken strictly in accordance with the statutory

scheme, which necessarily requires compliance with the provisions

relating to payment of compensation to the landowners or persons

interested.

63. Considering that compensation is required to be disbursed to

numerous landowners and that the process itself would take time, the

petitioners would have adequate opportunity to pursue appropriate

remedies in accordance with law. Even otherwise, merely because

physical possession of the acquired lands is taken over by the

respondent authorities, it would not have any bearing on the issues and

disputes raised by the petitioners in respect of the quantum of

compensation and the methodology adopted by the respondent

authorities while determining the compensation.

3703-25-WP (+gr).odt {76}

64. In view of the above, the request for continuation of the interim

relief stands rejected. However, it is clarified that the respondent

authorities shall strictly comply with the provisions of the Maharashtra

Highways Act, 1955 and the applicable Rules while proceeding to take

physical possession of the acquired lands.




[ HITEN S. VENEGAVKAR ]                     [ SMT. VIBHA KANKANWADI ]
            JUDGE                                      JUDGE

S P Rane
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter