Bombay High Court High Court

Vijaykumar vs The State Of Maharashtra on 17 February, 2011

Bombay High Court
Vijaykumar vs The State Of Maharashtra on 17 February, 2011
Bench: P.V. Hardas, A. V. Potdar
                                       1         Writ Petition No.11759 of 2010




                                                                        
                IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                
                                BENCH AT AURANGABAD


                       WRIT PETITION NO.11759 OF 2010




                                               
    Vijaykumar S/o.Motilal Hirakhanwala,
    Age-75 years, Occu-Business,
    R/o.E1, Cidco, Ridge Road,




                                      
    Mumbai 400006                                           PETITIONER


                VERSUS
                        
                       
    1. The State of Maharashtra,
        Through the Secretary,
        Ministry of Urban Development,
        Mantralaya, Mumbai - 400 032,
      


        
    2. Jalna Municipal Council,
   



        Jalna,
        Through its Chief Officer,

    3. The Town Planner, 





        Jalna Municipal Council, 
        Jalna.                                              RESPONDENTS

Mr.S.P.Deshmukh, learned counsel for the petitioner.
Mr.D.V.Tele, learned A.G.P. for respondent State.
Mr.H.K.Mundhe, learned counsel for respondent no. 2 & 3.




                             (CORAM : P.V.HARDAS, AND
                                          A.V.POTDAR, J.J.)


                             DATE     : 17/02/2011




                                                ::: Downloaded on - 09/06/2013 16:52:01 :::
                                               2            Writ Petition No.11759 of 2010




                                                                                  
    ORAL JUDGMENT : (Per A.V.Potdar,J.)




                                                          
    1.     Rule.      Rule  made  returnable  forthwith.      By  consent   of  the 

parties, heard finally at the stage of admission.

2. By the present writ petition under Article 14, 19(1)(g), Article

226 and 300-A of The Constitution of India, the petitioner has

approached this Court for issuance of writ of mandamus, directing

respondents to confirm lapsing of reservation and release of land

from reservation no.57 over an area of 4000 Sq.Mtrs. of C.T.S.No.

6758, within the limits of Jalna Municipal Council, Jalna, under

Final Development Plan in respect of Jalna City in ownership and

possession of the petitioner, and also prayed for issuance of

appropriate writ for the declaration that reservation no.57 over land

bearing no.CTS No.6758, within the Municipal Limits of Jalna stands

lapsed and the said land is released from the reservation under Final

Development Plan of Jalna city and for issuance of writ directing

respondent no.1 to notify the lapsing of reservation no.57 over an

area of 4000 Sq.Mtrs. on land bearing CTS No.6758 within the limits

of Jalna Municipal Council and the same be directed to be published

in official gazette, in pursuant to section 127(2) of The Maharashtra

Regional and Town Planning Act, 1966.

3. It is contended by the counsel for petitioner that the petitioner

is owner of land bearing CTS No.6758, within the limits of Municipal

Council, Jalna admeasuring about 13890 Sq.Mts. Out of the said

::: Downloaded on – 09/06/2013 16:52:01 :::
3 Writ Petition No.11759 of 2010

land, land admeasuring about 40 R’s equivalent to 4000 Sq.Mts.

From the said city survey no., have been reserved for the Primary

School and playground under reservation no.57 in the Final

Development Plan of the Jalna Municipal Council, Jalna. The said

Final Development plan was notified and brought into force on

15/05/1989. It is further contended that resolution no.57 came to

be passed by the Jalna Municipal Council, respondent no.2, on

27/05/2002 by the Planning Authority. It is further contended that

the aforesaid reservation had neither been persuaded nor acted upon

over last 21 years. It is further contended that no steps of

acquisition of land under resolution had been ever taken. On

28/09/2009, petitioner issued purchase notice u/s. 127 of The

M.R.T.P. Act. The said notice was served on respondent no.2 and

received by respondent no.2 on 29/09/2009. Section 127 of The

M.R.T.P. Act (Amended) and the amended provisions of the

M.R.T.P.Act were published in the Government gazette on

25/06/2009. It is further contended that under the amended

provisions of the Act, period of 6 months referred u/s. 127 of The

M.R.T.P.Act, for taking action had been enlarged to 12 months by

virtue of the amendment of the Amended Act of 2009. Failure to

take steps of acquisition, the reservation over the land would lapsed

and would be deemed to be de-reserved. The said period of 12

months for taking steps of acquisition of land has been expired as

referred under the Amended Section 127(1) of The M.R.T.P. Act on

28/29th October 2010. It is further contended that the petitioner

::: Downloaded on – 09/06/2013 16:52:01 :::
4 Writ Petition No.11759 of 2010

issued notice to confirm the lapsing of the reservation and for release

of the land and to intimate the same to the State Government to able

it to notify and requesting to do the same by 11th October 2010 vide

notice issued dated 30th September, 2010. The said notice was

served on the 2nd respondent on 01/10/2010. As no response is

received whatsoever to the aforesaid request given to the respondents

in respect of the said reservation, hence the present petition.

4.

After filing of this writ petition, in response to the notice

issued, an affidavit in reply was filed by respondent no.2 and 3. In

the said reply, notification of the reservation is not disputed. It is

contended that vide resolution no.33, on 27/05/2002, the

respondents have send the proposal to the Collector at Jalna for

acquisition of the same. It is further contended that Special Land

Acquisition Officer had issued letter for joint measurement on

28/08/2003. It is further contended that the steps were taken

before issuance of the notice by the petitioner dated 28th September

2009. It is further contended that the petitioner had not filed the

maps alongwith the application. Hence he was directed to submit

the map vide letter dated 18/03/2010, in which the site was not

located. Lastly, it is contended that the Municipal Council, Jalna

have passed the resolution in their General Body Meeting on

29/09/2010 and have resolved the proposed development plan of the

Municipal Council as per section 26 of The M.R.T.P. Act, 1966. Notice

to that effect was given on 13/11/2010 and was published on

::: Downloaded on – 09/06/2013 16:52:01 :::
5 Writ Petition No.11759 of 2010

18/11/2010. It is further alleged in the said resolution that the said

site is reserved vide resolution no.215. It is further alleged that in

the new development plan, it is clarified that the development can be

done by mutual reservation and therefore now in the changed

circumstances, the notice can not be considered as it was prior to

reservation and prayed to dismiss the petition.

5. In this background, heard submissions of learned counsel for

petitioner and learned counsel for respondents, as well as learned

A.G.P. appearing for the State respondent no.1. It is urged across

the bar by the learned counsel on behalf of the petitioner that the

prayers in the present petition and the issue involved is squarely

covered by the judgment of this Court in the matter of Shivram

S/o.Kondaji Sathe and others Versus State of Maharashtra and

others, 2009(2) All MR 347. It is also urged that the observations

in the matter of Kishor Gopalrao Bapat and others versus State of

Maharashtra and another, 2006(1) All MR 232 will also cover the

issue in respect of revision of development plan as contended on

behalf of respondent no.2 and 3.

6. It is observed in the matter of Shivram S/o.Kondaji Sathe

and others versus State (cited supra), to which one of us (Shri.P.V.

Hardas, J.) is a party, relying on the observations of the judgment of

the Apex Court in the matter of Girnar Traders Versus State of

Maharashtra and others, reported in (2007) 7 SCC 555 = 2007 All

::: Downloaded on – 09/06/2013 16:52:01 :::
6 Writ Petition No.11759 of 2010

SCR 2232, wherein it is observed by the Apex Court that the

requisite steps should be a step of acquisition of land and not a step

for acquisition of land. The requisite steps towards commencement

of acquisition in such a situation would not include step which may

not result in actual commencement of the acquisition and is taken

merely for the purpose of seeking time so that section 127 does not

come into operation, to defeat the purpose and object of the scheme

of acquisition under M.R.T.P. Act. The relevant paragraphs in this

judgment are para no.35, 36, 38, 54 to 57 and 59 to 62. It is

concluded from the discussion in those paragraphs that it is clear

that the objection raised by the respondents, can not be sustained in

Law. It has been specifically held by the Supreme Court that the

steps under the section within the time stipulated, should be towards

acquisition of land. It is a step of acquisition of land and not steps

for acquisition of land. It is specifically held by the Supreme Court

that, “It is trite that failure of authorities to take steps which result in

actual commencement of acquisition of land can not be permitted to

defeat the purpose and object of the scheme of acquisition under the

M.R.T.P. Act by merely moving an application requesting the

Government to acquire the land, which Government may or may not

accept. Any step which may or may not culminate in the step for

acquisition can not be said to be a step towards acquisition,”

7. At this juncture, for clarity, it is necessary to consider the exact

text of section 127(1) of The M.R.T.P. Act, before amendment and after

::: Downloaded on – 09/06/2013 16:52:01 :::
7 Writ Petition No.11759 of 2010

amendment.

Before Amendment :

Lapsing of reservations : “If any land reserved,

allotted or designated for any purpose specified in any plan

under this Act is not acquired by agreement within ten years

from the date on which a final Regional plan, or final

Development plan comes into force or if proceedings for the

acquisition of such land under this Act or under the Land

Acquisition Act, 1894, are not commenced within such

period, the owner or any person interested in the land may

serve notice on the Planning Authority, Development

Authority or as the case may be. Appropriate Authority to

that effect ; and if within six months from the date of the

service of such notice, the land is not acquired or no steps as

aforesaid are commenced for its acquisition, the reservation,

allotment or designation shall be deemed to have lapsed,

and thereupon the land shall be deemed to be released from

such reservation, allotment or designation and shall become

available to the owner for the purpose of development as

otherwise, permissible in the case of adjacent land under

the relevant plan.”

After Amendment :

“Section 127 of the Maharashtra Regional and Town

Planning Act, 1966, shall be re-numbered as sub-section (1)

thereof; and –

::: Downloaded on – 09/06/2013 16:52:01 :::
8 Writ Petition No.11759 of 2010

(a) in sub-section (1) as so re-numbered, for the

portion beginning with the words “or if proceedings for the

acquisition of such land” and ending with the words “if

within six months”, the following shall be substituted,

namely :-

“of, if a declaration under sub-section (2) of (4) of

Section 126 is not published in the Official Gazette within

such period, the owner or any person interested in the land

may serve notice, alongwith the documents showing his title

or interest in the said land, or the Planning Authority, the

Development Authority, or as the case may be, the

Appropriate Authority to that effect ; and if within twelve

months.”

(b) after sub-section (1) as so re-numbered, the following

sub-section shall be added, namely :-

(2) On lapsing of reservation, allocation or designation of

any land under sub-section (1), the Government shall notify the

same, by an order published in the Official Gazette.”

8. On plain reading of section 127(1) of The M.R.T.P. Act, before

amendment and after amendment, one fact is clear that the

proceedings of acquisition to be commenced within the period of 10

years from the notification of the plan in the gazette, failing which the

reservation will lapse by virtue of the provisions of section 127. It is

further clear that after service of notice, the steps to be taken by the

authority within 6 months after the service of notice and after

::: Downloaded on – 09/06/2013 16:52:01 :::
9 Writ Petition No.11759 of 2010

amendment, the steps to be taken within the period of 12 months,

and i.e. towards the acquisition of land and not for acquisition of

land. The facts of the present writ petition clearly demonstrate that

after the notification of the year 1989, no steps were taken by the

respondent no.2 and 3 for the acquisition of the land of the petitioner

which was reserved by the Planning Authority for 21 years. It is also

clear that after notice u/s. 127 was issued on 28/09/2009, which is

served and received by respondent no.2 on 29/09/2009, within the

period of 12 months till 29.09.2010/30.09.2010, no steps were taken

by respondent no.2 and 3 for acquisition of land of the petitioner, as

contemplated in Law. From these admitted facts, the ratio as laid

down by this Court in the matter of Shivram Sathe (cited supra) will

be squarely applicable to the facts of the present petition.

9. The submissions of the respondents that after notice period

was over, the Planning Authority has again resolved for the

reservation of the said plot of land by respondent no.2 and 3, then

the question arose, because of this resolution, whether the lapsing of

the reservation will revive. It is observed by this Court in the matter

of Baburao Dhondiba Salokhe versus Kolhapur Municipal

Corporation, Kolhapur and another, 2003(3) Mh.L.J. 820 that

reservation of land under Development Scheme for specific purpose

would lapse if such land is not acquired or no steps taken within time

as required u/s. 127 of The M.R.T.P. Act. Further it is observed by

the Apex Court in the matter of Bhavnagar University Versus

::: Downloaded on – 09/06/2013 16:52:01 :::
10 Writ Petition No.11759 of 2010

Palitana Sugar Mill Pvt.Ltd. and others, AIR 2003 Supreme Court

511,that Section 21 of the Gujarat Act (Similar to section 38 of The

M.R.T.P. Act.) which imposes statutory obligation on the part of State

and on the appropriate authority to revise the development plan,

does not take away the right of the owner in terms of sub section 2 of

Section 20 similar to section 127 of The M.R.T.P. Act. As per the

proposition propounded by the Apex Court when applied to section

38 and 127 of The M.R.T.P. Act, it can safely be held that the section

38 does not envisage that despite the fact that in terms of section

127, the designation or reservation shall lapse, the same, only

because a draft revised plan is made, would automatically give rise to

revival thereof. Section 38 does not manifest a legislature intent to

curtail or take away the right acquired by a landowner under section

127 of getting the land defreezed.

10. It is observed in the matter of Kishor Gopalrao Bapat and

others versus State of Maharashtra and another, 2006(1) All MR

232 that lapsing of reservation in view of contingencies mentioned in

section 127, once reservation is lapsed in view of contingencies

mentioned in section 127, the necessary consequences under the

Scheme of 127 must follow i.e. the land, which is released from

reservation became available to the owner for the purpose of

development as otherwise permissible in the case of adjacent land

under the relevant plan. Right conferred or accrued to owner of the

land due to lapsing of reservation can not be taken away by the

::: Downloaded on – 09/06/2013 16:52:01 :::
11 Writ Petition No.11759 of 2010

Planning Authority by exercising power under section 38.

11. By virtue of the decisions, which we have cited in the

paragraphs supra, and considering the admitted facts urged before

us by both the sides, it is clear that after the notice was served by the

petitioner on respondent no.2 u/s. 127(1) of The M.R.T.P. Act,

admittedly, no steps were taken for acquisition of land as

contemplated u/s. 127 of The M.R.T.P. Act. Consequently, the

provision u/s. 127(2) follows as the right accrued in the petitioner,

the respondents can not take away that right by simply passing the

resolution for the reservation of the said land afresh. As stated

earlier, as per the amended provisions u/s. 127(2) of The M.R.T.P.

Act, the Planning Authority to intimate about the de-reservation of

the property to the Government for official notification in the official

gazette. Thus, from the admitted facts, petitioner is entitled for the

reliefs which he had claimed in terms of prayer clause ‘B’ to prayer

clause ‘D’.

12. In the result, the petition succeeds. Rule made absolute in

terms of prayer clause ‘B’ to ‘D’ of the petition and the petition stands

disposed of accordingly with no order as to costs.

           (A.V.POTDAR, J.)                                      (P.V.HARDAS, J.)
    khs/FEB. 2011/wp11759-10




                                                            ::: Downloaded on - 09/06/2013 16:52:01 :::