Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mithun Prakash Saste And Ors. vs State Of Maharshtra Through Principal ...
2026 Latest Caselaw 3128 Bom

Citation : 2026 Latest Caselaw 3128 Bom
Judgement Date : 27 March, 2026

[Cites 16, Cited by 0]

Bombay High Court

Mithun Prakash Saste And Ors. vs State Of Maharshtra Through Principal ... on 27 March, 2026

Author: Manish Pitale
Bench: Manish Pitale
2026:BHC-AS:15110-DB                                                               908-WP-2218-2022 @ ORS.DOC



                             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      CIVIL APPELLATE JURISDICTION

                                      WRIT PETITION NO. 2218 OF 2022
                                                ALONGWITH
                                   INTERIM APPLICATION NO. 11660 OF 2025
                                                    IN
                                      WRIT PETITION NO. 2218 OF 2022

             Rajendra Nanasaheb Saste and Ors.                                     ...Petitioners
                   Versus
             State of Maharashtra
             Through Principal Secretary Revenue
             and Forest Dept. and Ors.                                             ...Respondents

                                                ALONGWITH
                                      WRIT PETITION NO. 5191 OF 2018
                                                ALONGWITH
                                   INTERIM APPLICATION NO. 10674 OF 2025
                                                    IN
                                       WRIT PETITION NO. 5191 OF 2018

             Mithun Prakash Saste and Ors.                                         ...Petitioners
                   Versus
             State of Maharashtra
             Through Principal Secretary Revenue
             and Forest Dept. and Ors.                                             ...Respondents

                                            _______
             Mr. Sushant S. Prabhune a/w Mr. Jairam E. Kashikedar and Mr. Firoz Khan
             for the Petitioners.

             Mr. B.V. Samant, Addl. G.P. a/w Ms. Tanu N. Bhatia, AGP for Respondent
             Nos. 1 to 3 - State in WP/2218/2022.
             Mr. B.V. Samant, Addl. G.P. a/w Ms. M.S.Bane, AGP for Respondent Nos. 1
             to 3 - State in WP/5191/2018.
                                              _______

                                                  CORAM:       MANISH PITALE &
                                                               SHREERAM V. SHIRSAT, JJ.

                                                  DATE:       27th MARCH 2026
                                                          _________




                                                      Page 1 of 13
             Purti Parab


                   ::: Uploaded on - 30/03/2026                         ::: Downloaded on - 03/04/2026 21:53:05 :::
                                                                    908-WP-2218-2022 @ ORS.DOC



ORDER:

(PER MANISH PITALE, J).

1. Heard Learned Counsel for the parties.

2. In these Petitions the Petitioners contend that by operation of Section

25 of the The Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter

referred to as "the Act of 2013"), the land acquisition proceedings have

lapsed and that the awards passed in respect of acquisition of the lands of

the Petitioners would consequently be a nullity.

3. The Learned Counsel for the Petitioners in these Petitions heavily

relies upon judgment of the Supreme Court in the case of Executive

Engineer, Gosikhurd Project, Ambadi, Bhandara, Maharashtra Vidarbha

Irrigation Development Corporation vs. Mahesh and Others 1 (hereinafter

referred to as "Gosikhurd judgment" ) and judgment of a Division Bench of

this Court dated 11th January 2024 passed in Writ Petition No. 11513 of

2015 (Vitthal Rama Pawar (Katkari) and Ors. vs. Deputy Collector

(Acquisition) Raigad-Alibaga and Others) and connected Petitions. It is

submitted that the position of law has been crystallised in favour of the

Petitioners and that therefore, the Petitions ought to be allowed.

4. The Learned AGP on the other hand submits that the observations

made by the Supreme Court in the Gosikhurd judgment (supra) inure to

the benefit of Respondent - State, in as much as the Supreme Court took

into consideration the time period required for computing monetary

1 2022 2 SCC 772

Purti Parab

908-WP-2218-2022 @ ORS.DOC

compensation under the provisions of Act of 2013 after it came to force

with effect from 1st January 2014. It was submitted that if the said aspect

of the matter is taken into consideration, the contentions raised on behalf

of the Petitioners may not be accepted. It was further submitted that in

any case the Petitioners have come belatedly before this Court and

therefore, the judgment of the Supreme Court in the case of Swaika

Properties Pvt. Ltd. & Anr vs. State Of Rajasthan & Ors 2 would apply and

on the said ground also the Petitions deserve to be dismissed.

5. Before we refer to the relevant dates concerning the two Petitions, it

would be appropriate to refer to the relevant portions of the judgment of

the Supreme Court in Gosikhurd judgment (supra).

6. The Supreme Court considered the effect of enactment of the Act of

2013 on acquisitions that had been initiated under the Land Acquisition

Act, 1894 ("the L.A. Act"), particularly in situations where the awards were

yet to be passed. In that context it was found that Section 24 of the Act of

2013 would be relevant particularly Clause (a) of Sub Section (1) thereof.

7. On an analysis of the aforesaid provision read with the other

provisions of Act of 2013, the Supreme Court found that in cases where the

land acquisition proceedings had been initiated when the Act of 2013 came

into effect, all the provisions relating to determination of compensation,

including Section 25, would apply. The Supreme Court particularly took

into consideration situations where the initiation of land acquisition had

2 2008 4 SCC 695

Purti Parab

908-WP-2218-2022 @ ORS.DOC

taken place under Section 4(1) of the L.A. Act and declaration under

Section 6 thereof had been issued prior to 1 st January 2014, when the Act

of 2013 came into effect. It was found there could be situations where the

period of two years specified in Section 11(A) of the L.A. Act would expire

within close proximity of 1st January 2014 and this could leave very little

time for the State Authorities to determine compensation and compute the

same as per the provisions of the Act of 2013. The Supreme Court also

took into consideration the fact that certain notifications were issued by the

State of Maharashtra under the provisions of the Act of 2013, which had an

effect on computation of compensation. Such notifications were stayed for

a brief period by an order of the Aurangabad Bench of this Court and

taking into consideration said factor, it was authoritatively laid down that

Section 25 of the Act of 2013 would apply as regards lapsing of acquisition

even in cases where the award was to be rendered when the Act of 2013

came into effect, and that in such cases the time period for passing awards

would necessarily be 12 months from 1st January 2014.

8. The relevant portions of the Gosikhurd judgment (supra) of the

Supreme Court read as follows :

15. In the present case, clause (a) to Section 24(1) of the 2013 Act would apply as the land acquisition proceedings initiated under the 1894 Act had not culminated into an award till the repeal of the 1894 Act. Section 24(1)(a) partly nullifies the legal effect of savings under Section 6 of the General Clauses Act as it hybridizes application of the 1894 Act and the 2013 Act. While preserving validity of the acquisition proceedings by issue of declarations under the 1894 Act, it states that all the provisions for determination of compensation under the 2013 Act shall apply. The section consciously saves the legal effect of the notifications issued under Section 4 and/or Section 6 of the 1894 Act and obviates the

Purti Parab

908-WP-2218-2022 @ ORS.DOC

necessity to issue a fresh notification under the 2013 Act. This 'perseveration of the determination date' for the computation of compensation for the awards made under Section 24(1)(a) of the 2013 Act is a thought through legislative invocation that curtails time delays and cost escalation of infrastructure projects, as well as checks the post-acquisition notification malpractices, and at the same time ensures that the landowners are entitled to the benefit of the enhanced compensation as per the 2013 Act.

16.......

17.......

18.......

19.......

20.......

21.......

22.......

23.......

24. Law of limitation is generally regarded as procedural as its object is not to create any right but prescribe periods within which legal proceedings should be instituted for enforcement of rights or adjudication orders should passed. Statutes of limitation, therefore, have retrospective effect insofar as they apply to all legal proceedings brought after they come into force. However, the laws relating to limitation have been held to be prospective in the sense that they do not have the effect of reviving the right of action which is already barred on the date of their coming into operation, nor do they have the effect of extinguishing a right of action subsisting on the date. In this sense, the limitation provisions can be procedural in the context of one set of facts and substantive in the context of a different set of facts. Therefore, unless the language of the provision dealing with period of limitation clearly manifests, in express terms or by necessary implication, a contrary intention divesting vested rights, such provision is to be construed as prospective. In the context of clause (a) to Section 24(1) of the 2013 Act, it is to be stated that the said clause would apply only if the period for making of an award had not ended and time was available as on 1st January 2014. Where and if the period for making of the award had already lapsed before 1st January 2014, clause (a) to Section 24(1) would not apply so as to deprive and deny the vested rights which have already accrued in favour of the landowners. The present case is not of divesting of vested rights of the landowners on enactment of the 2013 Act.

25. Section 25 is a rule of procedure immediately following Section 24 and a part of fasciculus of "all the provisions", from Sections 25 to 30, "relating to determination of compensation". Hence, the expression "all the provisions relating to the determination of compensation" under the 2013 Act will encompass Section 25 of the 2013 Act.

Purti Parab

908-WP-2218-2022 @ ORS.DOC

26. The determination of compensation is never simple. It is a complex factual and legal exercise. As per sub-section (2) to Section 26 of the 2013 Act, the market value calculated under sub-section (1) is to be multiplied by the factor to be specified in the First Schedule. Section 30(2) requires the Collector to issue individual awards detailing the particulars of compensation payable and details of payment as specified in the First Schedule. As per the First Schedule, the factor/multiplier in case of rural areas can be between one and two, based on the distance from the urban area, and this factor/multiplier is to be notified by the "appropriate government". This aspect is of importance when we examine the second issue and would be adverted to later. Thus, it clearly delineates that until notification of the multiplier is issued by the "appropriate government" for rural areas, compensation in terms of sub-section (2) to Section 26 cannot be determined. When a multiplier of more than 1 applies, the compensation payable under Section 26 of the 2013 Act would be higher than the market value of the land.

27. Section 30(1) of the 2013 Act adumbrates that the Collector having determined the total compensation shall, to arrive at the final award, impose 'solatium' of an amount equivalent to 100% of the compensation amount. As per Section 30(3), the landowners in addition to the market value of the land are entitled to an amount calculated at the rate of twelve percent per annum commencing from the date of publication of "the notification of the Social Impact Assessment study under sub-section (2) of Section 4, in respect of such land, till the date of the award of the Collector or the date of taking possession of the land, whichever is earlier".

28. Per contra, the provisions for determination of compensation under the 1894 Act are different. Under the 1894 Act, no multiplier/factor is to be applied and solatium payable is 30 percent. Prescription of 14Forthe purposes of the present dispute, we are not interpreting provisions of Section 30(3) of the 2013 Act.

29. Given the object and purpose behind Sections 24, and 26 to 30 of the 2013 Act, we notice that practical absurdities and anomalies may arise if the two-year period for making of an award in terms of Section 11A of the 1894 Act commencing from the date of issue of the declaration is applied to the awards to be made under Section 24(1)(a) of the 2013 Act. This would mitigate against the underlying legislative intent behind prescription of time for making of an award in respect of saved acquisition proceedings initiated under the repealed 1894 Act, which is two-fold: (i) to give sufficient time to the authorities to determine compensation payable under the 2013 Act; and (ii) to ensure early and expedited payment to the landowners by reducing the period from two years under Section 11A of the 1894 Act to twelve months under Section 25 of the 2013 Act. In case of declarations issued in January 2012, on application of Section 11A of the 1894 Act, the time to determine compensation under the 2013 Act would vary from a day to a month, and while in

Purti Parab

908-WP-2218-2022 @ ORS.DOC

cases where the declarations were issued within twelve months of the repeal of the 1894 Act, the landowners would be at a disadvantage as an award beyond the twelve-month period specified in Section 25 of the 2013 Act would be valid. In the first set of cases, given the onerous factual and legal exercise involved in determination of compensation and the need to issue notification under Section 26(2) of the 2013 Act, publication of the awards would be impractical. Hasty and incorrect awards would be deleterious for the landowners. If the awards are not pronounced, the acquisition proceedings would lapse defeating the legislative intent behind Section 24(1)(a) of the 2013 Act to save such proceedings. We would, therefore, exercise our choice to arrive at a just, fair and harmonious construction consistent with the legislative intent.

30. A rational approach so as to further the object and purpose of Sections 24 and 26 to 30 of the 2013 Act is required. We are conscious that Section 25 refers to publication of a notification under Section 19 as the starting point of limitation. In the context of clause (a) to Section 24(1) of the 2013 Act there would be no notification under Section 19, but declaration under Section 6 of the 1894 Act. When the declarations under Section 6 are valid as on 1st January 2014, it is necessary to give effect to the legislative intention and reckon the starting point. In the context of Section 24(1)(a) of the 2013 Act, declarations under Section 6 of the 1894 Act are no different and serve the same purpose as the declarations under Section 19 of the 2013 Act.

31. Consequently, we hold that in cases covered by clause (a) to Section 24(1) of the 2013 Act, the limitation period for passing/making of an award under Section 25 of the 2013 Act would commence from 1st January 2014, that is, the date when the 2013 Act came into force. Awards passed under clause (a) to Section 24(1) would be valid if made within twelve months from 1st January 2014. This dictum is subject to the caveat stated in paragraph 16 (supra) that a declaration which has lapsed in terms of Section 11A of the 1894 Act before or on 31st December 2013 would not get revived.

32.......

33.......

34.......

35.......

36.......

37........

38........

39........

40........

41........

42........

43.......

Purti Parab

908-WP-2218-2022 @ ORS.DOC

44. The foregoing discussion makes it abundantly clear that inasmuch as the High Court had, on 26th May 2014, stayed the operation of the notification dated 19th March 2014, and subsequently modified the order on 23rd September 2014 permitting publication of the awards, the intervening period of 129 days between 26th May 2014 until 23rd September 2014 and in any case of 79 days from 26th May 2014 till the new notification dated 13th August 2014 was issued must be excluded. Ordinarily, an award made or passed before 31st December 2014 would be valid. However, owing to the abovementioned intervening period of 79 days, it could be made up to 20th March 2015. Be it noted that the specific case of the landowners before the High Court was about lapsing of acquisition proceedings owing to the mandate of Section 11A of the 1894 Act. It was not even remotely suggested that the acquisition proceedings had lapsed even in terms of the mandate of the new legislation being 2013 Act, in particular Section 25 thereof. In other words, the High Court was essentially called upon to answer the assail in reference to the lapsing provision in the 1894 Act. However, as aforesaid, that will have no bearing on the fact situation of the present case, to which the regime predicated in Section 25 of the 2013 Act ought to apply.

9. The said position of law was followed by the Division Bench of this

Court in the case of Vitthal Rama Pawar (Katkari) (supra) and it was

applied to the facts of the said case, categorically holding that if the award

was not passed within 12 months of 1st January 2014, the acquisitions

would stand lapsed. On facts it was found that the acquisitions had lapsed

and therefore, the awards were quashed and set aside and the Respondent

- State was directed to initiate fresh acquisition proceedings by following

the procedure under the Act of 2013.

10. In order to apply the said position of law to the case of the

Petitioners in these two Writ Petitions, it will be appropriate to refer to the

relevant dates.

Purti Parab

908-WP-2218-2022 @ ORS.DOC

11. In Writ Petition No. 2218 of 2022, the notification under Section

4(1) of the L.A. Act was issued on 28 th May 2013. The declaration under

Section 6 of the L.A. Act was issued on 14th July 2014 and the last of

publication the same was 20 th August 2014. In the interregnum the Act of

2013 came into effect from 1st January 2014. It is an undisputed position

that the award was passed in the said case on 25th October 2016.

12. In Writ Petition No. 5191 of 2018, the notification under Section

4(1) of the L.A. Act was issued on 28 th May 2013. The declaration under

Section 6 of the Land Acquisition Act was issued on 14 th March 2014 and it

was last published on 30th April 2014. In the interregnum the Act of 2013

came into effect from 1st January 2014. It is undisputed that the award in

the said case was passed on 10th August 2016.

13. The Petitioners relied upon the said admitted position on facts to

contend that since the awards were passed well beyond the period of 12

months from 1st January 2014 available to the Respondent - State

Authorities, by operation of law, the acquisition proceedings themselves

lapsed and therefore the impugned awards were rendered null and void. It

was submitted that the position of law clarified by the Supreme Court in

Gosikhurd judgment (supra) enures to the benefit of the Petitioners and

therefore, this Court may set aside the awards and consequently issue

directions for acquisition proceedings to be undertaken as per the

procedure in the Act of 2013.

14. The Learned AGP placed much emphasis on observations made by

Purti Parab

908-WP-2218-2022 @ ORS.DOC

the Supreme Court in the Gosikhurd judgment (supra) in Paragraph Nos.

26 to 30, to contend that since in the present case the declarations under

Section 6 of the L.A. Act were issued after the Act of 2013 came into effect

from 1st January 2014, the time period available to the State Authorities to

compute the compensation in terms of the Act of 2013 was reduced and

this aspect ought to be taken into consideration by this Court. The Learned

AGP could not dispute the admitted position on facts about the dates when

the awards were passed in the present case.

15. We are of the opinion that the position of law with regard to

applicability of Section 25 of the Act of 2013, to the cases covered under

Section 24 (1)(a) of the Act of 2013 has been amply clarified. There is no

confusion regarding the same. The Division Bench of this Court in the case

of Vitthal Rama Pawar (Katkari) (supra) followed the said position of law

to hold that the acquisition proceedings had lapsed. Thus, it is clear that

the awards could have been rendered within 12 months of 1 st January

2014, with an additional provision for the period during which interim

order, passed by this Court in respect of certain notifications, had been

operating. As a matter of fact the Supreme Court in Gosikhurd judgment

(supra), particularly in Paragraph No. 44, considered the said aspect of the

matter and laid down that an additional period of 79 days would have to

be added to the 12 months period beyond 1st January 2014.

16. In this context we are inclined to accept the submissions made on

behalf of the Petitioners. It is brought to our notice that the period of 79

Purti Parab

908-WP-2218-2022 @ ORS.DOC

days was reckoned by the Supreme Court on the basis that the interim

order was granted on 26th May 2014 and it operated till 23rd September

2014. It was correctly pointed out, as regards the Writ Petition No. 2218 of

2022, that since the last date of publication of the declaration under

Section 6 of the L.A. Act itself was 20th August 2014, which was beyond the

new notification dated 13th August 2014 issued by the State, it would not

be necessary to add any further days to the period of 12 months from 1 st

January 2014.

17. As regards Writ Petition No. 5191 of 2018, since the Section 6

declaration was last published on 30 th April 2014, the entire period of 79

days would have to be added. Even if that be so, we find that the awards

being passed in both the cases in the year 2016 demonstrates that the law

as laid down by the Supreme Court enures to the benefit of the Petitioners.

18. Even if, for the sake of argument, the contention raised on behalf of

the State is to be considered, to the effect that since declarations under

Section 6 of the L.A. Act were issued after the Act of 2013 had come into

effect from 1st January 2014, we find that the awards were passed well

beyond the period of 12 months from the dates when the declarations

under Section 6 of the L.A. Act were last published in both the cases. Thus,

viewed from any angle, the operation of law enures to the benefit of the

Petitioners and the only conclusion that can be reached is that the

acquisition proceedings lapsed by operation of Section 25 of the Act of

2013.

Purti Parab

908-WP-2218-2022 @ ORS.DOC

19. In this context, the conclusions arrived at by the Special Land

Acquisition Officer in the awards with regard to the limitation for passing

the awards are found to be erroneous and unsustainable.

20. As regards reliance placed on behalf of the State on the judgment of

the Supreme Court in the case of Swaika Properties Pvt. Ltd. & Anr .

(supra), suffice it to say that the facts are clearly distinguishable. In the

said case the Supreme Court was really concerned with the challenge

raised in writ jurisdiction to the notification of acquisition of land, after

possession had been taken. As a matter of fact the Supreme Court found

that the such a challenge to the notification and consequently to the award

could not be entertained in writ jurisdiction and that no fault could be

found with the approach adopted by the High Court in that case.

21. In the present cases, it is brought to our notice that the award was

communicated to the Petitioners in Writ Petition No. 2218 of 2022 (Writ

Petition filed in the year 2019) on 6 th June 2017 and in Writ Petition No.

5191 of 2018, the award was communicated on 4 th August 2017. Even on

facts we find that there was no delay, much less inordinate delay on the

part of the Petitioners in approaching this Court by filing the present Writ

Petitions.

22. In any case, when the acquisition proceedings have lapsed by

operation of law, the Respondent - State cannot contend that the Writ

Petitions could not have been entertained. Therefore, the said submission

made on behalf of the Respondent - State is also rejected.

Purti Parab

908-WP-2218-2022 @ ORS.DOC

23. In view of the above, the Writ Petitions are allowed. It is held that

the land acquisition proceedings as regards the lands of the Petitioners

lapsed by operation of Section 25 of the Act of 2013. Consequently, the

awards dated 10th August 2016 and 25 th October 2016 are quashed and set

aside.

24. The Respondents are directed to take steps expeditiously for

acquisition of the lands of the Petitioners as per the procedure prescribed

under the Act of 2013.

25. Pending Applications, if any, also stand disposed of.

(SHREERAM V. SHIRSAT, J.)                                  (MANISH PITALE, J.)





Purti Parab



 

 
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