Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajvaidya Gune's Shahu Aryoushadhikarkhana Ltd. & ANR Vs. The Collector of Kolhapur [1996] INSC 1117 (11 September 1996)
1996 Latest Caselaw 755 SC

Citation : 1996 Latest Caselaw 755 SC
Judgement Date : Sep/1996

    

Rajvaidya Gune's Shahu Aryoushadhikarkhana Ltd. & Anr Vs. The Collector of Kolhapur [1996] INSC 1117 (11 September 1996)

K. Ramaswamy, Faizan Uddin, G.B. Pattanaik

ACT:

HEAD NOTE:

O R D E R

Leave granted.

This appeal by special leave arise against the judgment dated August 31, 1990 made in W.P. No. 3278/81 by the High Court of Bombay. The admitted facts are that the appellants had from the Government 4 acres of land on April 5, 1946 for construction of Karkhana in the industrial zone subject to the following conditions :-

"(a) The land (and the building to be constructed thereon) should be used for the purpose for which it is granted, viz. Manufacture and sale of Ayurvedic Medicines, and conducting an Ayurvedic School or College, and an Ayurvedic Hospital.

(b) The management of the Shahu Aryopushadhi Karkhana should agree to abide by all the building rules and regulations of he Kolhapur Municipal Borough ; and

(c) The management should also agree to purify its discharges to such extent as may be laid down by the Municipality from time to time and let them out in the Municipal drains and sewage at such intervals and at such times as may be fixed by the Municipality from time to time."

On the inspection made by the Collector, he found that 1 Hectare 29 acres of land allotted to him was to be vacant; that he had the information that the appellant was attempting to alienate the property; and that the appellants had not used the assigned land in compliance of the three conditions enumerated hereinbefore. Therefore, notice was given to the appellant as to why the land could not be resumed; If no reply was not received within 10 days from the date of the receipt of the letter, it was to be presumed that the appellants had no cause or grievance for resumption of the land by the Government. After passage of two years, they gave reply on February 5, 1980. An order came to be passed after consideration of the submissions made by the appellants on September 5, 1981 rejecting the contentions opposing presumption of the land. Calling that order in question, they filed a writ petition in the High Court. The High Court in the above writ petition had dismissed the same.

Shri V.N. Ganpule, learned senior counsel appearing for the appellants, contended that under the provisions of the Maharashtra Land Revenue Code, the Collector has no power to resume the land and that, therefore, the action taken by the Collector is without authority of law. We find no force in the contention. Admittedly, the Collector being the Chief Executive, Revenue Head of the District and the property being situated within Kohlapur District, he had the competence to inspect the land; he found that the land was not used for the purpose for which the grant was made under the Government Grant Act. Consequently, he noticed that there was a breach of the covenants in the grant, a notice was issued to the appellants as to why the lands granted in their favour should not be resumed. He had power and competence to initiate the action for cancellation of grant and for resumption thereof. Even belated show cause notice was duly considered by the District Collector who refused to accede to the request made to him. Consequently, the resumption became valid. The High Court, therefore, has not committed any error of law in this behalf.

It was also contended in the High Court that subsequent to the resumption order passed by the Collector followed by actual resumption, the Government have passed a resolution on November 21, 1987 for regrant subject to the conditions mentioned there under. We do not have the advantage to see the grounds on which the re-grant was sought to be made etc.

However, the High Court refused to go into that question. It may be open to the appellants to make an application to the District Collector and it is for the District Collector to consider and dispose it of according to already made a representation before the Commissioner and it was not considered. It is seen that the direction was to make representation before the Collector and not the Commissioner. It was a misconceived action taken by the appellants. He did not avail of the remedy as directed by the High Court. Therefore, we cannot go into that question.

The appeal is accordingly dismissed. No costs.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter