Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arvind Chandrawal vs The State Of Madhya Pradesh
2025 Latest Caselaw 6439 MP

Citation : 2025 Latest Caselaw 6439 MP
Judgement Date : 22 August, 2025

Madhya Pradesh High Court

Arvind Chandrawal vs The State Of Madhya Pradesh on 22 August, 2025

Author: Pranay Verma
Bench: Pranay Verma
          NEUTRAL CITATION NO. 2025:MPHC-IND:23354




                                                             1                            WP-33661-2025
                             IN     THE      HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                        BEFORE
                                          HON'BLE SHRI JUSTICE PRANAY VERMA
                                                ON THE 22nd OF AUGUST, 2025
                                               WRIT PETITION No. 33661 of 2025
                                               ARVIND CHANDRAWAL
                                                      Versus
                                     THE STATE OF MADHYA PRADESH AND OTHERS
                          Appearance:
                                  Shri Kuldeep Pathak - Advocate for the petitioner.

                                  Shri Anirudh Malpani - Govt. Advocate for the respondents/State.

                                                                 ORDER

By this petition preferred under Article 226 of the Constitution of India, the petitioner has challenged the order dated 29.07.2024 (Annexure P/1) passed by the Collector, District Dewas, whereby invoking the provisions of Rule 22(4) of the Madhya Pradesh Nagar Palika (Colony Development) Rules, 2021 framed in exercise of power conferred under Sections 339-A, 339-B, 339-B(a), 339-C, 339-E and 339-G read with Sections 355 and 356 of the M.P. Municipalities Act, 1961, he has directed

the Sub Divisional Officer (Revenue), Bagli, District Dewas to take appropriate penal action against the petitioner in accordance with law.

02. Learned counsel for the petitioner at the outset has brought to the notice of this Court judgment dated 20.12.2024 passed by Coordinate Bench of this Court at Gwalior in W.P. No.29427/2022 (Shivcharan Vs. State of M.P. and Others) and other connected petitions to contend that even if it was

NEUTRAL CITATION NO. 2025:MPHC-IND:23354

2 WP-33661-2025 held that the petitioner was involved in unauthorized colonization, he was required to be issued a notice of 15 days for removal of development/construction and thereafter to send intimation to the concerned Sub Registrar to stop registration of sale/agreement to sale in the said colony and Sub Divisional Officer could not have been directly authorized to register criminal case against the petitioner.

03. Learned counsel for the respondents/State has submitted that there is no illegality in the impugned order passed by the Collector. He however could not dispute the proposition that the procedure as has been interpreted by this Court in the case of Shivcharan (Supra) has not been complied with.

04. In Shivcharan (Supra) it has been categorically held that if the authority is of the opinion that the petitioner is involved in unauthorized

colonization, he is required to be issued a notice of 15 days for removal of development/construction and thereafter to send intimation to the concerned Sub Registrar to stop registration of sale/agreement to sale in the said colony and the Sub Divisional Officer could not have been straightway authorized to register a criminal case against the petitioner. While holding as aforesaid, this Court has relied upon the provisions of Rule 22(3) and (4) of the Rules, 2021 which are as under:

"(3) In case, no satisfactory reply is received within the prescribed time period, competent authority may issue final notice, giving time 15 days' time for removal of development/construction and also send intimation to the concerned sub-registrar to stop registration of sale/agreement to sell in the said colony.

General public shall also be warned by a public notice through publication in local newspaper, to not get involved in any sale/purchase in the said colony. Clear details of unauthorized colony and is location shall be included in the public notice.

(4) In case, the development/construction is not removed in the unauthorised colony within the period specified in sub-rule (3) hereinabove, the competent

NEUTRAL CITATION NO. 2025:MPHC-IND:23354

3 WP-33661-2025 authority shall take action for removal of the development/construction and also file complaint against the developer and landowner in the concerned police station for taking necessary penal action under the relevant provisions of the Act."

05. In the present case also, directly without adverting to the aforesaid procedure, criminal proceedings have been directed to be initiated against the petitioner which in view of the aforesaid dictum cannot be upheld. Consequently, the impugned order dated 29.07.2024 (Annexure P/1) passed by the Collector is hereby quashed. The Collector is directed to reconsider the objections as have been taken by the petitioner in his reply and so also the grounds as have been raised in this petition and to afford opportunity of hearing to the petitioner and thereafter to decide the matter afresh in accordance with law and in view of the observations as made hereinabove.

06. The petition is accordingly allowed and disposed off.

(PRANAY VERMA) JUDGE

Shilpa

 
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