Bombay High Court High Court

Shrikant vs The State Of Maharashtra on 19 September, 2008

Bombay High Court
Shrikant vs The State Of Maharashtra on 19 September, 2008
Bench: F.I. Rebello, B.R. Gavai
                               1




              WRIT PETITION NO.1529 OF 2008




                                                                 
    Date of decision: 19th September, 2008.

    For approval and signature.




                                         
    THE HONOURABLE SHRI JUSTICE F.I. REBELLO.

    THE HONOURABLE SHRI JUSTICE B.R. GAVAI.




                                        
    1.   Whether Reporters of Local Papers              }
         may be allowed to see the judgment?            }

    2.   To be referred to the Reporter or not?         }




                                  
    3.    Whether Their Lordships wish to see
         the fair copy of the judgment?                 }

    4.
                    
         Whether this case involves a substantial
         question of law as to the interpretation
                                                        }
                                                        }
         of the Constitution of India, 1950 or          }
                   
         any Order made thereunder?                     }

    5.    Whether it is to be circulated to the         }
         Civil Judges?                                  }

    6.    Whether the case involves an important        }
      


         question of law and whether a copy of          }
         the judgment should be sent to Mumbai,         }
   



         Nagpur and Panaji offices?                     }





        [ S.U.Tupe ]
    Personal Assistant to
    the Honourable Judge.





                                         ::: Downloaded on - 09/06/2013 13:52:51 :::
                               1




        IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                   BENCH AT AURANGABAD.




                                                                  
              WRIT PETITION NO.1529 OF 2008




                                          
    1. Shrikant s/o Uttamrao Bhutekar,
       Age: 27 years, Occ: Agri.,
       R/o. Ramnagar, Laxmi Colony,
       Osmanabad, Tq & Dist. Osmanabad.




                                         
    2. Shahaji s/o Namdevrao Kakade,
       Age: 65 years, Occ: Agri.,
       R/o. Namnagar, Laxmi Colony,
       Osmanabad, Tq & Dist. Osmanabad.

    3. Raghuveer s/o Shivaji Chitrao,




                                 
       Age: 26 years, Occ: Agri.,
       R/o. Ramnagar, Laxmi Colony,
                   
       Osmanabad, Tq & Dist. Osmanabad.
                                .... PETITIONERS

                  VERSUS
                  
    1. The State of Maharashtra,
       through its Secretary,
       Department of Town Planning,
       Mantralaya, Mumbai.
      


    2. The District Collector,
       Collector Office, Osmanabad,
   



       Tq. & Dist. Osmanabad.

    3. The Chief Officer,
       Municipal Council,
       Osmanabad.





    4. The Town Planning Officer,
       Town Planning Office,
       Osmanabad.

    5. The Deputy Director,
       Town Planning, Aurangabad,





       Near Baba Petrol Pump,
       Aurangabad.

    6. The Director,
       Town Planning, Central Office,
       State of Maharashtra, Pune.
                                .... RESPONDENTS




                                          ::: Downloaded on - 09/06/2013 13:52:52 :::
                                             2




                           ...
    Shri.A.B. Kale, Advocate holding for
    Shri.P.V.Jadhavar, Advocate for petitioner.




                                                                                  
    Shri.K.M.Suryawanshi, A.G.P. for respondent-State.
    Shri.R.V.Naiknaware, Advocate for respondent No.3.
                           ...




                                                         
                                    CORAM:       F.I. REBELLO, AND
                                                 B.R. GAVAI, JJ.

RESERVED ON : 14TH AUGUST, 2008

PRONOUNCED ON: 19TH SEPTEMBER, 2008

JUDGMENT: ( PER : F.I. REBELLO, J.)

. The petitioners have filed present petition

contending

admeasuring
that

1

H.

                                 they are the owners of the

                                    82 R.    and 81 R.      from
                                                                          land

                                                                       Survey
                              
    No.      117 situated at Osmanabad city.                  In terms of

development plan for Osmanabad city, this land has

been reserved for play ground. Respondent No. 3

is the Municipal Council for whom the land is

reserved for development of play ground. By the

present petition, the petitioners are praying that

the land admeasuring 1 H. 82 R. and 81 R. from

Survey No. 117 situated at Osmanabad city, be

deleted from the revised development scheme of

Osmanabad city, as notified in notification dated

20-04-1985 and that reservation insofar as the

petitioners’ land is concerned be cancelled.

. It is the case of the petitioners that on

::: Downloaded on – 09/06/2013 13:52:52 :::
3

several occasions they have brought to the notice

of the respondents that the land which is reserved

be used for the purpose for which it reserved and

if the respondents are not in a position to

acquire the land then to de-reserve the same and

to permit the petitioners to develop the land.

They moved an application and raised objection

before respondent Nos. 3 and 4 by their

application dated 04-07-2006. It was pointed out

in the said application that the land has not been

acquired nor has compensation been paid to the

petitioners

and lay out permission sought by the

petitioners, has also not been sanctioned.

2. The petitioners again on 20-11-2006 moved

an application to respondent No. 3 stating

therein that the concerned authorities are not

taking steps and therefore, the said land be

de-reserved which is reserved for the purpose of

play ground. The said application,it was stated

be treated as a notice under Section 127 of the

M.R.T.P. Act. Till date of filing of the

petition i.e.26-02-2008 respondent – authorities

have not initiated an proceedings for acquisition

or taken steps. The petitioners are therefore

entitled, to get the land back, as no steps have

::: Downloaded on – 09/06/2013 13:52:52 :::
4

been taken within six months in terms of Section

127 of the Maharashtra Regional and Town Planning

Act, 1966, as the reservation automatically

lapsed. The petitioners rely on the communication

dated 20-11-2006.

3. Osmanabad Municipal Council has published a

notice in the newspaper on 19-06-2002 intimating

commencement of the process for revised

development plan. The earlier plan was notified

in the year 1985. The petitioners herein have

raised objection to the revised development plan.

4. On 21-02-2007 respondent No. 3 issued a

notice to the petitioners in respect of their

application dated 12-02-2007. Petitioners were

informed that their application dated 12-02-2007

cannot be considered as purchase notice in terms

of Section 127 of the Maharashtra Regional and

Town Planning Act, 1966 ( hereinafter referred to

as “M.R.T.P. Act”). It was also pointed out that

the petitioners had raised objection in respect of

revised development plan and an opportunity of

hearing would be accorded to the petitioners. The

petitioners received notice on 07-11-2007 to

remain present in respect of objection raised to

::: Downloaded on – 09/06/2013 13:52:52 :::
5

the revised development plan. Accordingly, the

petitioners have appeared and have made detailed

representation for de-reservation. Reference is

made to W.P. No. 4977/2003 in respect of the

revised development scheme of Osmanabad city,

where specific directions were issued against

respondent No.3. Petitioners have been unable to

show relation of order passed in that W.P. with

the issue in the present petition.

5. Reply has been filed on behalf of

respondent No.

3. According to respondent No. 3

petitioners are not the original owners of the

land nor the petitioners had served purchased

notice in terms of Section 49 of the M.R.T.P.Act

on the Municipal Council and the Planning

Authority in its proper perspectives. Such a

notice is mandatory. As only after that is the

planning authority entitled to take steps for

acquisition of the reserved land and if the

authority fails to take the appropriate steps then

only the land is entitled to be de-reserved.

Respondent No. 3 has started the process to

initiate the second revised development plan in

the year 2002 and a notice was published in the

local newspaper on 19-06-2002. In the present

::: Downloaded on – 09/06/2013 13:52:52 :::
6

revised plan, reservation No. 6 on the land

Survey No. 117 is kept for the purpose of play

ground considering the future necessity of public

at large in the developing city. The petitioners

had objected to the proposed reservation on the

land Survey No. 117 on 04-07-2006. Before this

objection, the petitioners had not given any

representation to the Municipal Council. The

objection filed by the petitioners was heard by

the planning team formulated for hearing the

public objections. Subsequent procedure for

notifying the

plan will be followed. On notice

being received of revised development plan, it is

submitted that by operation of law more so

Sections 23 and Section 38, the land use for which

development plan is being proposal is frozen. The

petitioner is though not entitled to seek

de-reservation of land or change the use of the

land.

. In reply to Para. 6 of the petitioner that

the notice was served on 20-11-2006, it is

specifically set out that this notice has not been

served on the Municipal Council and inspite of

that the Council is taking steps for acquisition

of the land Survey No. 117 reservation No. 6 as

::: Downloaded on – 09/06/2013 13:52:52 :::
7

per law and under the provisions of M.R.T.P. Act.

This specific averment about non receipt of notice

has not been denied. For the aforesaid reasons,

it is submitted that the petition should be

dismissed.

6. Reply has also been filed on behalf of

respondent Nos. 1,4,5 and 6. It is set out that

the Government has sanctioned development plan for

Osmanabad (R) on 20-04-1985 which came into force

on 01-06-1985. The development plan of Osmanabad

(Second Revision)
ig was published in Maharashtra

Government Gazette on 23-06-2006 inviting

suggestions, objections from the public within

period of 60 days. The petitioner has raised

objection on 04-07-2006. The petitioners’ land

was reserved by following the due procedure under

the M.R.T.P. Act and consequently suitable orders

be passed.

7. From the facts on record, what emerges is

that there is a development plan notified in the

year 1985. That development plan is sought to be

revised in terms of the M.R.T.P. Act and notice

to that effect was published in 2002. The State

Government thereafter has published the second

::: Downloaded on – 09/06/2013 13:52:52 :::
8

revised proposed development plan of Osmanabad

under Section 26 and invited objections. In the

second revised plan also the land reserved for

play ground which the same reserved as per

development plan in force.

8. From the averments in the petition and

reply filed, the questions that arises for

consideration are :

(i) In

the instant case,
petitioners established that
has the
they have
served notice as required under Section 127
of the M.R.T.P. Act and if so, served,

does the land stand de-reserved?

(ii) Whether after a revision is proposed
to the development plan in force under the
M.R.T.P. Act, what is the effect of

serving notice under Section 127 of the
Act?

9. To answer the first issue we have to

consider the provisions of Section 127 of the

M.R.T.P. Act. The Section firstly requires that

a notice be served on the Planning Authority,

Development Authority or as the case may be

appropriate authority. Secondly, the notice may

be served by the owner or any person interested in

the land. On such service of the notice on the

::: Downloaded on – 09/06/2013 13:52:52 :::
9

authority, the reservation, allotment shall be

deemed to have lapsed if no steps for acquisition

are taken within the time prescribed. Under

Section 136, it is required that the notice be

served on any person who shall be deemed to be

duly served, if it is sent by registered post or

delivered at such office. This provision only

mandates as to when it can be said that a notice

is duly served. Planning Authority” is defined

under Section 2(19) of the M.R.T.P. Act.

Similarly, “local authority” is defined under

Section

2(15) of the Act. Under Section 152 the

powers of the Planning Authority are to be

exercised by the officers as set out therein.

This does not include Section 127. Under Section

146 every member and every officer and other

employee of a Regional Board or Planning Authority

or Development Authority shall be deemed to be a

public servant within the meaning of Section 21 of

the Indian Penal Code. The notice therefore under

Section 127 is a notice to be served on the

Planning Authority or as the case may be,

appropriate authority. The notice would therefore

be valid if the notice is served on the authority.

In the first instance, it is sought to be

contended that the notice was served on

::: Downloaded on – 09/06/2013 13:52:52 :::
10

20-11-2006. The notice of 20-11-2006 is addressed

to the President/C.E.O. of the Nagarparishad.

Secondly, respondent No. 3 has specifically

averred that the said notice has not been received

by them. This has not been controverted by the

petitioners by filing any rejoinder. In Para. 13

of the reply filed by respondent No.3, it is

clearly set out that a notice has not been served

on 20-11-2006 on the Municipal Council. The time

to take steps would commence on a proper notice

being served. Our attention is invited to the

Judgment of

the Division Bench of this court in

M/s. C.V. Shah & A.V. Bhat vs. State of

Maharashtra, 2005(3) ALL MR 197,
197 to point out that

a notice served on Principal Officer is a good

service. Our attention was specifically invited

to Para. 21 of the said judgment. The court

there held that the notice addressed to the

Commissioner, Pune Municipal Corporation is a

notice duly served. On this ground alone, as time

has not commenced to run, the question of the land

standing de-reserved by operation of law has to be

rejected.

10. Assuming that the notice was validly

served, the question is whether the land stands

::: Downloaded on – 09/06/2013 13:52:52 :::
11

de-reserved. On behalf of the petitioners,

learned counsel has placed reliance on the

judgment of the Supreme Court in Girnar Traders

vs. State of Maharashtra and others, with S.P.

Building Corporation and another vs. State of

Maharashtra and others, (2007) 7 Supreme Court

Cases, 555 = 2007 AIR SCW 5782. In the majority

judgment, the issue as to when steps are taken

under Section 127 have been considered. The court

observed that the steps to commencement of the

acquisition in such a situation would necessarily

be

the steps for acquisition and not a step which

may not result into acquisition and merely for the

purpose of seeking time so that Section 127 does

not come into operation. Dealing with Section 127

the majority opinion, observed as under.

“The underlying principle envisaged in
Section 127 of the M.R.T.P. Act is either
to utilise the land for the purpose it is

reserved in the plan in a given time or let
the owner utilise the land for the purpose
it is permissible under the Town Planning
Scheme. The step taken under the Section
within time stipulated should be towards
acquisition of land. It is a step of
acquisition of land and not step for

acquisition of land. It is trite that
failure of authorities to take steps which
result in actual commencement of
acquisition of land cannot 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

::: Downloaded on – 09/06/2013 13:52:52 :::
12

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 cannot be be said to be a
step towards acquisition.”

. The court, in its majority opinion,

observed as under.

“It is Section 6 declaration which would
commence the acquisition proceedings under
the MRTP Act and would culminate into
passing of an award as provided in

sub-section (3) of Section 126 of the
M.R.T.P. Act. Thus, unless and until

Section 6 declaration is issued, it cannot
be said that the steps for acquisition are
commenced.”

. It is no doubt true that minority view is

to the contrary and has taken the view that the

issue must be referred to larger bench for

consideration also of the issue, as to

applicability of Section 11A of the Land

Acquisition Act has already been referred to a

larger bench in the case of Girnar Traders

(supra).

11. On behalf of respondents, learned counsel

seeks to point out to the provisions of Section

126(1) (c) and 126(2). It is submitted that under

Section 126(1)(c) the authority has to make an

::: Downloaded on – 09/06/2013 13:52:52 :::
13

application to the State Government and under

Section 126(2) it is the State Government that has

to take steps to issue the declaration under

Section 126(2), whereas under Section 127 the

Planning Authority, Developing Authority, or as

the case may be, Appropriate Authority that has to

take steps for commencing acquisition on notice

being served. In our opinion, it would not be

possible for us to consider such contention,

considering majority opinion in M/s. Girnar

Traders (Supra), to take any other view.

12. The preparation of a development plan is

governed by Chapter-III of the M.R.T.P. Act. On

the plan being notified, it is the duty of every

planning authority to take such steps are

necessary to carry out the provisions of the plan

in terms of Section 42. In other words, after

development plan is notified, the development in

the area has to be in terms of the plan as

notified. The first revised development plan came

into force on 01-06-1985. There is a further duty

cast on the planning authority under Section 38 of

the M.R.T.P. Act, at least once in twenty years

from the date on which a Development Plan has come

into operation to revise the development plan. In

::: Downloaded on – 09/06/2013 13:52:52 :::
14

the instant case, steps have been taken for

revision of development plan. While revising the

plan, various provisions had to be followed. Once

the plan is revised, that is a new development

plan. (See Judgment in Mr. Prafulla C. Dave and

others vs. The Municipal Commissioner, Pune

Municipal Corpration and others, All M.R. 2008(2)

400).

    400)



    .         Under          Section           43    of the       M.R.T.P.           Act,




                                                     
    after        the        date        on     which       the     declaration           of

    intention           to
                                  
                                  prepare a Development plan for                       any

area is published in the Official Gazette or after

the date on which a notification specifying any

area as notified area is published in the Official

Gazette, no person shall institute or change the

use of any land or carry out any development of

land without the permission in writing of the

Planning Authority except for the purposes set out

therein. A perusal, therefore, of Section 43

would indicate that the land cannot be

developed,once the declaration of intention to

prepare a development plan of any area is

published. It would, thus, be clear from the

reading of this provision that even if the

reservation in the development plan as notified,

::: Downloaded on – 09/06/2013 13:52:52 :::
15

stands de-reserved, yet considering Section 43,

the development can be carried out only with the

permission of the Planning Authority. The

Planning Authority while granting permission for

development under Section 46 shall have due regard

to the provisions of any draft or final plan or

proposal published by means of notice submitted or

sanctioned under the Act.

. In the instant case, as pointed out, even

if it is assumed that the reservation under the

old

development plan by virtue of a notice being

served under Section 127 and no steps are taken

withinin the time prescribed and as such the

reservation no longer subsists, on account of

subsequent events namely draft plan of proposal

which has been published, the Planning Authority

while granting permission must have due regard of

provisions of the draft plan. Of course, this

would be when the petitioners applies for

development if otherwise, we hold that the

reservation on the land stands de-reserved. The

second issue is answered accordingly.

13. In our opinion, as the petitioners are

unable to show that valid notice as required under

::: Downloaded on – 09/06/2013 13:52:52 :::
16

Section 127 has not commenced and if that be so,

the relief as sought by the petitioners cannot be

granted. The petition, is therefore, dismissed.

Rule discharged. There shall be no order as to

costs.

[ B.R. GAVAI, J.] [ F.I. REBELLO, J.]

sut/u/SEPT08/wp1529.08

::: Downloaded on – 09/06/2013 13:52:52 :::