Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Amol Madhukar Khillare vs The State Of Maharashtra Through ...
2026 Latest Caselaw 2218 Bom

Citation : 2026 Latest Caselaw 2218 Bom
Judgement Date : 27 February, 2026

[Cites 10, Cited by 0]

Bombay High Court

Amol Madhukar Khillare vs The State Of Maharashtra Through ... on 27 February, 2026

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2026:BHC-AUG:8791-DB




                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                              WRIT PETITION NO. 1697 OF 2026

                                   Satish Madhavrao Pingle
                                           VERSUS
                    The State of Maharashtra through Secretary and others

                              WRIT PETITION NO. 1706 OF 2026

                                  Gulab Shrimantrao Pawar
                                          VERSUS
                    The State of Maharashtra through Secretary and others

                              WRIT PETITION NO. 1668 OF 2026

                             Rajkumari Bramhamprakash Thakur
                                          VERSUS
                    The State of Maharashtra through Secretary and others

                              WRIT PETITION NO. 1673 OF 2026

                                   Amol Madhukar Khillare
                                          VERSUS
                    The State of Maharashtra through Secretary and others

           Mr. Vishal Bakal, Advocate for petitioners
           Ms. N. B. Kamble, Mr. R. S. Wani, AGP for respondent-State in respective
           matters
           Mr. A. P. Bhandari, Advocate for respondent Nos. 3 and 4, Chhatrapati
           Sambhaji Nagar Municipal Corporation in all matters

                                   CORAM             : Smt. Vibha Kankanwadi &
                                                       Hiten S. Venegavkar, JJ.
                                   RESERVED ON       : 12th February, 2026
                                   PRONOUNCED ON : 27th February, 2026

           ORDER (PER : Hiten S. Venegavkar, J.):

-

1. These four writ petitions, namely Writ Petition Nos. 1697 of

1697-26, 1706-26, 1668-26 & 1673-26 1 of 9 2026, 1706 of 2026, 1668 of 2026 and 1673 of 2026, were heard

together as they arise out of a common decision dated 06.02.2026

issued by the Municipal Corporation of Chhatrapati Sambhaji Nagar

under Section 260 of the Maharashtra Municipal Corporation Act, 1949

(for short, "the MMC Act"), whereby portions of the residential properties

of the respective petitioners are directed to be demolished on the ground

that they affect the Development Plan road.

2. The petitioners are owners and possessors of their respective

plots situated at Satara, Chhatrapati Sambhaji Nagar, having acquired

title by registered sale deeds executed by their predecessors-in-title. It is

their case that construction permissions were granted by the then

competent authority, namely the Gram Panchayat, Satara, during the

years 1991-1992, and that approved plans were sanctioned for

construction of dwelling houses, including first-floor construction. The

petitioners rely upon the said permissions as well as upon an order dated

09.02.2002 passed by the Collector, Aurangabad, regularizing the land

for non-agricultural use. According to the petitioners, the constructions

were raised strictly in accordance with the permissions granted and no

conditions were violated.

3. It is not in dispute that in the year 2015-2016, the area of

Satara and Devlai Gram Panchayat was merged into the limits of the

1697-26, 1706-26, 1668-26 & 1673-26 2 of 9 then Aurangabad Municipal Corporation, now renamed as Chhatrapati

Sambhaji Nagar Municipal Corporation. The petitioners contend that by

virtue of Section 493 read with Appendix VI of the MMC Act, permissions

granted by the erstwhile authority continue to remain valid and

operative, and that the Corporation cannot retrospectively term such

constructions as unauthorized.

4. The controversy arises in the context of implementation of

the Development Plan 2022-2040, which came into force on 15.04.2025.

Under the said Development Plan, the width of the road abutting the

petitioners' properties is proposed to be increased to 15 meters. A notice

dated 28.11.2025 was issued under Section 260 of the MMC Act alleging

that portions of the petitioners' constructions were unauthorized and

affected the proposed road widening. The petitioners submitted replies

along with copies of the construction permissions and other supporting

documents. Thereafter, the impugned notices dated 06.02.2026 were

issued, directing demolition of the structures within eight days, failing

which the Corporation would carry out demolition.

5. Learned counsel appearing for the petitioners submitted that

the action of the Corporation is arbitrary and unsustainable. It was

contended that the constructions were raised pursuant to valid

permissions granted by the Gram Panchayat at a time when the

1697-26, 1706-26, 1668-26 & 1673-26 3 of 9 Municipal Corporation was not in existence in respect of the said area. It

was further argued that the order passed by the Collector regularizing

the land for non-agricultural use lends support to the legality of the

development. According to the petitioners, the Corporation has failed to

consider the documents annexed to the reply and has summarily

concluded that the constructions are unauthorized. It was also urged that

if the land is required for road widening, the Corporation must resort to

acquisition proceedings in accordance with law and compensate the

petitioners. Reliance was placed upon Article 300A of the Constitution of

India to contend that no person can be deprived of property save by

authority of law.

6. Per contra, the learned advocate appearing for the Municipal

Corporation submitted that the impugned notices have been issued after

granting an opportunity of hearing and considering the replies. It was

contended that the petitioners have not obtained permission from the

competent Planning Authority under the relevant planning legislation and

that permissions granted by the Gram Panchayat are not sufficient once

the area forms part of a Municipal Corporation. It was further submitted

that the order of the Collector pertains only to conversion of agricultural

land to non-agricultural use and does not amount to regularization of

construction. On these grounds, it was urged that the constructions are

1697-26, 1706-26, 1668-26 & 1673-26 4 of 9 unauthorized and that the notices issued under Section 260 are legal and

valid.

7. We have heard the learned counsel for the parties at length

and perused the record. It is an admitted position that the petitioners'

properties are partly affected by the Development Plan road. It is equally

undisputed that the petitioners do not oppose the road widening as such.

The core issue that arises for consideration is whether the notices issued

under Section 260 of the MMC Act satisfy the statutory requirements and

whether they disclose adequate reasons and particulars to justify the

drastic action of demolition.

8. Section 260 of the MMC Act empowers the Commissioner to

require removal or alteration of unauthorized construction. The power is

drastic in nature, as it entails demolition of property. It is well settled

that such power must be exercised strictly in accordance with the statute

and consistent with the principles of natural justice. The notice must

clearly specify the nature of the alleged unauthorized construction, the

extent of deviation, the legal provisions violated, and must provide

sufficient particulars to enable the person concerned to effectively

respond.

9. In the present case, upon perusal of the notice dated

1697-26, 1706-26, 1668-26 & 1673-26 5 of 9 06.02.2026, we find that it is conspicuously silent as to the precise

nature and description of the construction alleged to be unauthorized.

The notice does not specify the exact area falling within the Development

Plan road, except by broadly referring to "15 meters and 30 meters" of

road width. It does not quantify the portion of construction to be

removed nor does it furnish measurements with clarity. More

importantly, the notice does not deal with the specific contention of the

petitioners that the constructions were raised pursuant to permissions

granted by the Gram Panchayat prior to the establishment of the

Corporation. None of the documents annexed to the reply are discussed

or rejected by a reasoned analysis.

10. The requirement of a reasoned order is no longer res integra.

In Siemens Engineering and Manufacturing Co. v. Union of India,

(1976) 2 SCC 981, the Hon'ble Supreme Court held as under :

6. Before we part with this appeal, we must express our regret at the manner in which the Assistant Collector, the Collector and the Government of India disposed of the proceedings before them. It is incontrovertible that the proceedings before the Assistant Collector arising from the notices demanding differential duty were quasi-judicial proceedings and so also were the proceedings in revision before the Collector and the Government of India. Indeed, this was not disputed by the learned Counsel appearing on behalf of the respondents. It is now settled law that where an authority makes an order in exercise of a quasi-judicial function, it must record its reasons in support of the order it makes. Every quasi-judicial

1697-26, 1706-26, 1668-26 & 1673-26 6 of 9 order must be supported by reasons. That has been laid down by a long line of decisions of this Court ending with N. M. Desai v. Testeels Ltd.

Thus, Hon'ble Supreme Court emphasized that every quasi-

judicial order must be supported by reasons. In Kranti Associates Pvt.

Ltd. v. Masood Ahmed Khan, (2010) 9 SCC 496, the Hon'ble Supreme

Court reiterated that recording of reasons is an indispensable facet of

natural justice and promotes transparency and fairness in decision-

making. In the context of municipal demolition proceedings, this Court

has consistently held that notices under Section 260 must disclose

specific particulars of the alleged unauthorized construction so as to

enable effective defence.

11. Further, the Hon'ble Supreme Court in Municipal

Corporation of Greater Mumbai v. Sunbeam High Tech Developers

Pvt. Ltd., (2019) 20 SCC 781, observed that demolition powers must be

exercised strictly in conformity with statutory provisions and with due

regard to procedural safeguards. The Bombay High Court has similarly

held in several decisions that a bald notice lacking particulars and

reasons is liable to be set aside as being violative of principles of natural

justice.

12. In the present matter, we consciously refrain from

1697-26, 1706-26, 1668-26 & 1673-26 7 of 9 adjudicating upon the ultimate validity of the permissions obtained by

the petitioners or upon the question whether acquisition proceedings are

necessary. Those issues may require detailed examination by the

competent authority in accordance with law. Our interference at this

stage is confined to the legality and sufficiency of the impugned notices.

13. We are of the considered view that the impugned notices

dated 06.02.2026 suffer from non-application of mind. They fail to

specify the nature, description and measurements of the alleged

unauthorized construction. They do not contain any reasoning as to why

the permissions granted by the erstwhile Gram Panchayat are not valid

or sufficient. They do not analyze or reject the documents produced by

the petitioners by way of a reasoned order. Such notices, which entail

serious civil consequences, cannot be sustained in law.

14. In exercise of our jurisdiction under Article 226 of the

Constitution of India, we therefore, set aside the impugned notices dated

06.02.2026 issued under Section 260 of the MMC Act. The matter is

remitted to the respondent authorities for reconsideration. The

respondents shall reconsider the replies submitted by the petitioners

along with all annexed documents and permissions, grant an opportunity

of personal hearing, and thereafter pass a detailed, reasoned order

dealing with each of the contentions raised. If, upon such consideration,

1697-26, 1706-26, 1668-26 & 1673-26 8 of 9 the respondents find that any portion of the construction is unauthorized,

they shall issue an appropriate notice under Section 260 clearly

specifying the nature, description and measurements of the alleged

unauthorized construction and the statutory basis for such conclusion.

15. All four writ petitions are accordingly disposed of in the above

terms. There shall be no order as to costs.





(Hiten S. Venegavkar, J.)                 (Smt. Vibha Kankanwadi, J.)

B. S. Joshi




1697-26, 1706-26, 1668-26 & 1673-26                                      9 of 9
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter