Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Council Makhanpur vs Union Of India
2026 Latest Caselaw 926 MP

Citation : 2026 Latest Caselaw 926 MP
Judgement Date : 30 January, 2026

[Cites 1, Cited by 0]

Madhya Pradesh High Court

Municipal Council Makhanpur vs Union Of India on 30 January, 2026

Author: Vivek Agarwal
Bench: Vivek Agarwal
                                                                  1                               WP-33282-2024
                             IN     THE       HIGH COURT OF MADHYA PRADESH
                                                    AT JABALPUR
                                                     BEFORE
                                     HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                                       &
                               HON'BLE SHRI JUSTICE RATNESH CHANDRA SINGH BISEN
                                                  ON THE 30th OF JANUARY, 2026
                                                  WRIT PETITION No. 3267 of 2024
                            MUNICIPAL COUNCIL PIAPARIYA DISTRICT NARMADAPURAM
                                                    Versus
                                         UNION OF INDIA AND OTHERS
                           Appearance:
                             Shri Ranu Singh Mehndiratta, learned counsel for the petitioner.

                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.

                             Shri Mayank Upadhyay, learned counsel for respondent No.4.
                                                                      WITH
                                                  WRIT PETITION No. 5487 of 2022
                                              MUNICIPAL COUNCIL GADARWARA
                                                           Versus
                                                UNION OF INDIA AND OTHERS
                           Appearance:
                             Shri Priyan Shrivastava, learned counsel for the petitioner.

                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.
                             Shri Vikram Johri, learned counsel for respondents No.4.

                                                   WRIT PETITION No. 976 of 2023
                              MUNICIPAL COUNCIL SAIKHEDA DISTRICT NARSINGHPUR
                                                    Versus
                                         UNION OF INDIA AND OTHERS
                           Appearance:
                             Shri Priyan Shrivastava, learned counsel for the petitioner.


Signature Not Verified
Signed by: MOHD TABISH
KHAN
Signing time: 31-01-2026
14:08:40
                                                                 2                                 WP-33282-2024
                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.
                             Shri Mayank Upadhyay, learned counsel for respondent No.4.

                                                WRIT PETITION No. 29493 of 2023
                                       MUNICIPAL COUNCIL HARDA
                                                 Versus
                           MADHYA PRADESH POLLUTION CONTROL BOARD AND OTHERS
                           Appearance:
                             Shri Sachin Kumar Verma, learned counsel for the appellant through Video
                           Conferencing.
                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.

                             Shri Mayank Upadhyay, learned counsel for respondent No.1

                                                WRIT PETITION No. 27366 of 2024
                                          MUNICIPAL COUNCIL NARMADAPURAM
                                                        Versus
                                             UNION OF INDIA AND OTHERS
                           Appearance:
                             Shri Ranu Singh Mehndiratta, learned counsel for the petitioner.
                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.

                             Shri Siddharth Seth, learned counsel for the respondents No.3 and 4.

                                                WRIT PETITION No. 33282 of 2024
                                              MUNICIPAL COUNCIL MAKHANPUR
                                                           Versus
                                                UNION OF INDIA AND OTHERS
                           Appearance:
                             Shri Akhilesh Kumar Singh, learned counsel for the petitioner.
                             Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.

                             Shri Siddharth Seth, learned counsel for respondents No.3 and 4.

                                                WRIT PETITION No. 37735 of 2024
                                               MUNICIPAL COUNCIL SOHAGPUR
                                                          Versus

Signature Not Verified
Signed by: MOHD TABISH
KHAN
Signing time: 31-01-2026
14:08:40
                                                                  3                                 WP-33282-2024
                                                  UNION OF INDIA AND OTHERS
                           Appearance:
                              Shri Akhilesh Kumar Singh, learned counsel for the petitioner.
                              Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.

                              Shri Siddharth Seth, learned counsel for respondent No.3 and 4.

                                                 WRIT PETITION No. 40304 of 2024
                                               MUNICIPAL COUNCIL SEONI MALWA
                                                            Versus
                                                 UNION OF INDIA AND OTHERS
                           Appearance:
                              Shri Akhilesh Kumar Singh, learned counsel for the petitioner.

                              Shri Veer Vikrant Singh, learned Deputy Advocate General for the State.
                              Shri Siddharth Seth, learned counsel for respondents No.3 and 4.

                                                                     ORDER

Per: Justice Vivek Agarwal

Present set of matters raises a challenge to the notices issued by M.P. Pollution Control Board asking different local bodies to pay environmental compensation for violating the provisions of Water Pollution and Control Act, 1974 in not establishing the Sewage Treatment Plants etc..

Shri Sachin Kumar Verma, learned counsel for the petitioner appearing through Video Conferencing in W.P. No.29493/2023, submits that National Green Tribunal, Principal Bench, New Delhi in O.A. No.606/2018 vide order dated 10.11.2022, in para 72, recorded a finding that it is exempting State Government from payment of environmental compensation and, thus, it is submitted that it will be applicable to the Municipal

Authorities also.

However, it is pointed out that both the locus of the Pollution Control

4 WP-33282-2024 Board and method by which calculation has been made to decide compensation are under question.

We are of the view that such questions are disputed questions of fact. They need elaborate evidence to be adduced before the competent Court. These complicated questions of fact which require elaborate evidence as to whether the provisions of the Solid Waste Management Rules, 2016 are applicable to the Municipal Authorities or not, what is the extent of their application and whether the exemption granted to the State Government within its ambit includes Municipal Authorities as well and how the quantum was calculated being complicated questions, we are of the opinion that since they cannot be answered in a summary writ jurisdiction of this Court, petitioners are relegated to avail remedy of filing civil suit with the Courts of competent jurisdiction.

Parties will be entitled to move appropriate application seeking condonation of the period spent by them in the High Court, or in the alternate, they will also free to approach National Green Tribunal, if so advised, as it is informed by Shri Ranu Singh Mehndiratta that O.A. is still pending before National Green Tribunal.

With the aforesaid, all these petitions are disposed of. It is made clear that none of the observations made during pendency of these writ petitions or herein shall come in the way of fair adjudication of suits/proceedings to be filed by the local authorities/parties.

5 WP-33282-2024 (VIVEK AGARWAL) (RATNESH CHANDRA SINGH BISEN) JUDGE JUDGE MTK

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter