Loading...

Bombay High Court High Court

Act vs The Sate Of Maharashtra on 20 July, 2011

Last Updated on 8 years

| Leave a comment

Bombay High Court
Act vs The Sate Of Maharashtra on 20 July, 2011
Bench: S.C. Dharmadhikari
                                                                    17-wp-904-10.doc


jdk     

               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                        CIVIL APPELLATE JURISDICTION




                                                      
                      WRIT PETITION NO. 904 OF 2010




                                                     
           The City & Industrial Development      ]
           Corporation Ltd., a body established   ]
           under the provisions of the City and   ]
           Industrial Development Corporation     ]




                                              
           Act, having office at CIDCO Bhavan,    ]
           CBD Belapur, Navi Mumbai-400 0614
                              ig                  ]..Petitioner

                Vs.
                            
             1. The Sate of Maharashtra           ]
                through the Ministry of Revenue   ]
                and Forest, Mantralaya,           ]
                Mumbai-400 032                    ]
             


             2. The Hon'ble Minister for          ]
                Revenue, State of Maharashtra     ]
          



                Mantralaya, Mumbai-32             ]

             3. The Collector, Raigad             ]





             4. Vinayak Pundlik Aaklekar          ]
                Age Adult, Occ: Retired           ]

             5. Smt.Sanjivani Bhalchandra         ]
                Aaklekar, Aged adult,             ]





                Occ: Household                    ]

             6. Rajendra Bhalchandra Aaklekar ]
                Age adult, Occ: Service       ]

             7. Ms. Pradnya Bhalchandra          ]
                Aaklekar, Age adult, Occ: Service]

                Nos. 4 to 7 residing at 140/4752 ]
                Pritisagar Society, Kurla (East) ]


                                           1

                                                      ::: Downloaded on - 09/06/2013 17:31:37 :::
                                                             17-wp-904-10.doc


         Through their Power of Attorney   ]
         Shri. Indrajeet V.Bhadra,         ]
         Age Adult, Occ: Business,         ]
         Residing at 9/D, Devkinandan      ]




                                                                      
         Sector 3E, Navi Mumbai            ]..Respondents




                                              
    Shri. Y.S.Jahagirdar Senior Advocate with Shri. S.S.Kanetkar for
    petitioners




                                             
    Shri. N.V.Walawalkar Senior Advocate with               Shri.Umesh
    Mankapure advocate for respondent nos. 4 to 7




                                       
    Shri. R.M.Patne AGP for respondent nos.1 to 3
                       
                    CORAM : S.C.DHARMADHIKARI, J.
                    DATE       : 20th JULY, 2011.


    ORAL JUDGMENT:
      
   



    1. Rule.    Respondents waive service.          Rule returnable

      forthwith.





2. This writ petition under Articles 226 and 227 of the

Constitution of India is directed against the order passed by

the Minister for Revenue, Government of Maharashtra

dated 5th June, 2009, a copy of which is annexed at

Annexure-D to the petition.

3. That order came to be passed on a Revision Application

which was filed by the contesting respondents nos. 4 to 7 to

2

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

this petition.

4. The application alleged that certain lands at Mouje

Kharghar, Taluka Panvel, District Raigad were belonging to

one Kurvanali Nagarali Khoja. The name of said person is

entered in the revenue records as owner. The said lands

have been disposed of by the said Kurvanali Khoja to

predecessor-in-title of the respondent nos. 4 to 7, namely

Smt. Chandrabhagabai Pandurang Aaklekar i.e. by a

document/deed dated 27th May, 1940. Thereafter, the said

Smt. Chandrabhagabai Pundlik Aaklekar was put in

possession and she has got absolute title and right in the

said property. Her name has been entered in the revenue

record as owner qua Entry No.619.

5. This land, according to the respondent nos.4 to 7, always

remained with Smt. Chandrabhagabai and she never parted

with possession thereof nor her title and/or interest therein

was transferred in any manner. This land has been

erroneously mentioned in the revenue records as

“Akaripad”. It has not been notified as land belonging to a

private party. In these circumstances, the land came to

Kharghar Gram Panchayat on certain terms and conditions.

The statement made in the application to the State

Government invoking its revisional powers, clearly states

3

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

that the Collector had passed orders on 13th March, 1941

and 19th March, 1941. It is aggrieved by this that the

revisional jurisdiction has been invoked purportedly to seek

correction and modification in the revenue records so as to

show that the said Chandrabhagabai never lost her title and

interest in the said properties.

6. Upon this application, the contesting respondent viz.

petitioner which is City & Industrial Development

Corporation Ltd., (for short “CIDCO”) the Planning

Authority

raised a preliminary objection that such

application at the instance of the respondent nos. 4 to 7

cannot be entertained at this belated stage. This

application cannot be accepted in any event because the

land was a Government land and stood vested in the CIDCO

free from all encumbrances. It was pointed out that after a

lapse of 70 years, the entries are being questioned and

without pointing out that during the intervening period the

claim was relinquished by Smt. Chandrabhagabai Aaklekar.

The Government took possession and thereafter the land

was declared as `Akaripad” and declared as Gram

Panchayat land. It vested in the Group Gram Panchayat in

the year 1952. In the year 1971, the land was notified for

Panvel town and Navi Mumbai and the State Government

after following the necessary proceedings directed that the

4

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

said land vests in CIDCO free from all encumbrances. This

was a development of 1972 and thereafter the possession

was handed over to the CIDCO in the year 1985. Once the

land vested in this manner, then, there is no question of the

revision being entertained or any orders being passed

thereon.

7. By overruling this objection, according to the petitioners,

the matter was decided by the then Revenue Minister and

while directing that the revenue entries be corrected, he

further directed that the question of physical possession

being handed over to the respondent nos. 4 to 7, does not

arise on account of supervening development and

circumstances. However, it should be held and all the

concerned should proceed on the basis of the land having

been acquired from the private parties. The land should be

treated as private land and therefore, the benefits that are

available post acquisition for such lands, be made available

to the respondent nos. 4 to 7.

8. Apprehending that the entire matter which stands

concluded by the directions of the State Government

issued way back in the year 1972, and the land vesting in

CIDCO free from all encumbrances is reopened in this

manner and CIDCO may have to face further proceedings

so also part with either its immovable property or valuable

5

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

public funds, that the instant writ petition has been filed.

9. Mr. Jahagirdar. learned Senior Counsel appearing on behalf

of the petitioner submitted that ordinarily the petitioner

which is a public authority, would not approach this Court

in writ jurisdiction challenging the said orders of the State

Government. However, in the garb of issuing innocuous

directions to correct the revenue entries what the State

Government has done is that benefits which flow from the

acquisition of private lands, is made available to the

respondent nos. 4 to 7. In other words, apart from seeking

monetary benefits and reliefs on the basis of the order

passed by the State Government, they would also seek

allotment of alternate land under some Schemes which

have been framed by the CIDCO. All this would be based

on the declaration of the State Government. He submits

that if there was a dispute as regards the right, title and

interest of parties in the subject immovable properties and

if it was their claim that private lands are acquired, then,

nothing prevented them from approaching the competent

Court for all these years seeking appropriate reliefs. That

having not been done, in the garb of entertaining a revision

application and that too to set at naught something which

took place 70 years back, the State Government has

passed the instant order. This is contrary to settled legal

6

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

principles that the revisional jurisdiction must be exercised

within a reasonable time. That reasonable time in given

facts and circumstances, could never exceed the period of

three years. In these circumstances, looked at any way,

the impugned order deserves to be set aside.

10. The petition has been contested by the respondent nos. 4

to 7. Mr. Walawalkar, the learned Senior Counsel on their

behalf invited my attention to the affidavit filed in reply and

firstly, submitted
ig that CIDCO being an Agency or

Instrumentality of the State and a Special Town Planning

Authority, it has no locus to question the order of the State

Government. Secondly, he submits that none of the factual

aspects which were placed before the concerned Minister

were ever disputed by the petitioner. It was pointed out

that during the course of hearing before the Minister that

there was no relinquishment. Apart from that, the said

property was sold by Chandrabhagabai to one Zuelekabai

Kazi by registered sale deed dated 29th March, 1946. If the

lands were allegedly surrendered and the claim was

relinquished by the said Chandrabhagabai then this sale

deed could never have been executed. There is a specific

mention with regard to this sale deed and copy thereof was

also produced. After the sale deed, the purchaser was put

7

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

in possession and he enjoyed fruits of the deed and when

the land was acquired by CIDCO in the year 1972 so also

when the actual possession was taken in the year 1985, the

purchaser was held entitled to benefits under the award

and accordingly, subsequent benefits are granted to him.

For all these reasons, this is not a fit case for interference in

writ jurisdiction and particularly, when the dispute is with

regard to the revenue entries.

11. With the assistance of the learned Senior Counsel

appearing for the parties, I have perused the petition and

annexures thereto so also affidavit on record. As far as

objection raised by Shri. Walawalkar about the locus standi

of the petitioner and reliance placed upon the decision of

the learned Single Judge of this Court in the case of

Percival Joseph Pareira Vs. Special Land Acquisition

Officer and others reported in 2010 (5) B.C.R. 344 is

concerned, it must be at once noticed that this was a case

of reference under Section 18 of the Land Acquisition Act,

1894. The claimants challenged the order passed by the

Reference Court directing that the CIDCO should be

impleaded as opponent. It was his case that the lands were

not acquired by CIDCO nor at their instance. The State

Government was the acquiring body and therefore, CIDCO

8

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

has no locus to appear in the proceedings. It was while

dealing with this objection that the locus of CIDCO was

decided. This decision can never be of any assistance to

question the locus of CIDCO in the instant proceedings. If a

Authority like CIDCO are of the opinion that some of the

directions in the impugned order exceed the jurisdiction of

the State Government under Section 257 of the

Maharashtra Land Revenue Code, 1966 and may have far

reaching consequences, then, nothing prevents the CIDCO

from approaching this Court in its extra ordinary jurisdiction

under Articles 226 and 227 of the Constitution of India.

These powers are plenary in nature. They can be invoked

by the authorities to question the act of the State

Government and if it affects public interest so also re-opens

already concluded matters. Precisely for this reason that

the instant petition has been filed. Therefore, there is no

substance in the first objection about the locus of the

petitioner.

12.As far as the second objection is concerned, it is clear that

the predecessor-in-title of the respondent nos. 4 to 7 nor

the said purchaser has ever approached the petitioner

either seeking benefits under the Award or the authorities

under the Land Revenue Code have been approached for

correction or modification of the revenue entries by them.

9

::: Downloaded on – 09/06/2013 17:31:37 :::

17-wp-904-10.doc

The present respondent nos. 4 to 7 claim to be entitled to

the lands through their predecessor-in-title i.e.

Chandrabhagabai. It was their case that said

Chandrabhagabai never relinquished her right, title and

interest in the lands and continued to retain the ownership

thereof. Such a claim and that too for the first time is

entertained by the Revenue Minister. Considering the

limited scope of the proceedings namely, seeking

modification and correction in revenue entries, it was not

open for him to go into the disputed the question of title. It

was his plain duty in law in such cases to direct the parties

to approach the competent Civil Court and claim

appropriate declaration in their favour. On the basis of

such declaration the revenue records could have been

corrected. However, instead of issuing such direction and

disposing of the revision application, the Minister

entertained it and virtually adjudicated on the disputed

issues. The result of the same is that without any

declaration in their favour, respondent nos. 4 to 7 by

impleading CIDCO as party and approaching the State

Government under Section 257 of the Maharashtra Land

Revenue Code, 1966 obtained certain benefits attached to

and arising out of the interest in the land. The question

was whether such benefits could have been given by the

10

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

State Government in the instant proceedings. The Minister

clearly went much beyond his power, authority and

jurisdiction and issued directions which could be said to be

unsustainable in law. There is substance in the contentions

of Mr. Jahagirdar that innocuous they may appear at least,

direction no. (B) would have the effect of re-opening the

concluded acquisition proceedings and directing CIDCO to

extend the benefits of certain beneficial schemes to

persons who are before the revisional authorities. Whether

the issue that the said persons could have claimed the

same through their predecessor-in-title benefits or

otherwise in law, has not been decided. Indeed, it could

not have been decided in the limited authority and power.

It has not been held that the facts on record are so

undisputed and clear that there was never any doubt about

the same on the own showing of the respondent nos. 4 to 7

whether Chandrabhagabai retained the title in the lands is a

matter which cannot be gone into unless a declaration in

their favour is obtained by them from the competent Civil

Court. In these circumstances and without any such

declaration, the Minister could not have issued the instant

direction.

13.The Minister has clearly exceeded his authority and could

he safely be said in legal parlance has abused the powers

11

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

that are conferred under Section 257 of the Maharashtra

Land Revenue Code, 1966 in issuing the instant direction.

Section 257 of the Maharashtra Land Revenue Code, 1966

confers powers on the State Government and on certain

Revenue and Survey Officers to call for and examine

records and proceedings of subordinate officers for the

purpose of satisfying themselves as to the legality or

propriety of any decision or order passed, and as to the

regularity of the proceedings before such Officer. It is not

as if these powers have to be exercised as a matter of

course. The powers are conferred specifically to decide the

legality or propriety of the decision or the order or

regularity of the proceedings. In such limited power, the

State Government could not have as in the instant case,

taken upon itself the role of an adjudicator of Right and

Title to a immovable property. The role of adjudicator, in

the given circumstances, was to be performed by a Civil

Court. In the absence of any of the factors which would

enable the exercise of the revisional jurisdiction that the

same have been exercised in the instant case. It is well

established principle of law that what cannot be achieved

directly cannot be achieved indirectly or by oblique way or

method. The Revenue Minister and the State ought to

have been aware that all powers of the aforesaid nature are

12

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

in the nature of a Trust. The same are to be exercised

bearing in mind Public good and Public Trust. Private

Interest and benefit is subservient to larger Public Interest.

The Revisional Authority ought to have been aware that

giving directions to its own Agency or Instrumentality and

particularly of the aforementioned nature will land it in

serious difficulties as so called landowners will then rush to

claim back lands or benefits attached to it or monetary

compensation at enhanced rates or such other advantages

and privileges which may have been given and offered in

the past to induce owners of huge tracts of land to part with

them for implementing a New Town Development Project.

All cases and matters which have been closed decades

back will be reopened and an attempt will be made to seek

similar reliefs. Floodgates would open and CIDCO may be

exposed to unnecessary and futile litigation. In this

context, the Judgment of the Hon’ble Supreme Court in the

case of S.C. and S.T. Welfare Council Vs. State of Uttar

Pradesh reported in AIR 1997 S.C. 1451 is relevant. In

paras 21 to 23 of this decision, it is observed thus :

” 21. S.A. de Smit in his article “The abuse of

statutory powers” published in Public Law Series 1956

(page 233) has stated in page 237 under the heading

of “Misuse of Powers in Bad Faith and in Good Faith”

13

::: Downloaded on – 09/06/2013 17:31:37 :::

17-wp-904-10.doc

that a discretionary power may be exercised invalidly

if its repository exercises it for an improper purpose

or on the basis of irrelevant considerations or in

disregard of relevant considerations or with gross

unreasonableness… The concept of bad faith eludes

precise definition, but in relation to the exercise of

statutory powers it may be said to comprise

dishonestly and malice. A power is exercised

dishonestly if its repository intends to achieve an

object other than that for which he believes the power

to have been conferred. His intention may be to

promote another public interest or his own private

interests. A power is exercised maliciously if its

repository is motivated by personal animosity towards

those who are directly affected by its exercise.

23. In “Public Administration” by Pfiffner Presthus

(4th Edn.) at page 550 it is stated that public

administration is responsible to the rule of law

doctrine which proves a fairly effective standard for

judging administrative decision. Political responsibility

is similarly involved with the idea of government’s

control by public opinion, political parties, and the

community. Responsibility is also commonly used to

denote the obligation of an individual to behave

14

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

according to certain standards of conduct. In public

administration, responsibility often has a negative

connotation; we are usually satisfied if the official is

kept from wrong doing. On “Responsibility and

Accountability”, he states that accountability refers to

the formal or legal locus of responsibility.

Responsibility, on the other hand, has a highly

personal, normal quality and is not necessarily related

to formal status or power, although it is probably true

that greater power brings greater responsibility. Thus

a department head is accountable for the actions of

all his subordinates, although in actual fact he is not

“responsible” for their use of the power which he must

of necessity delegate to them. Similarly, in exercising

discretion the official is normally responsible for his

decisions, although he is often not legally

accountable. In practice, responsibility must be

shared; it percolates down the stream throughout the

entire administrative branch. On the other hand,

accountability, which concerns the formal

relationships between administration and the

legislative and judicial branches, can never be

shared…… The Council of Ministers is accountable for

the entire administrative branch. The bureaucracy

15

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

has a representative function. In the case of

regulatory activity, for example, administrators give

meaning to broad legislative declarations of social

policy by their decisions in specific cases. In

advancing the social objective of the community, they

sometimes develop the rule of public interest which is

applied when decisions are made. The bureaucracy

shares with the legislature the task of ensuring that

the community receives a reasonable amount of

justice in the distribution of public resources……

Obviously, therefore full faith was given to their acts

and actions. In selecting among alternative policies,

in extending or narrowing the efficacy of rule or

policy, the official necessarily must work in a value

context. Various factors impinging upon a particular

decision are isolated and require assignment of

relative weights nor in accordance with what the

official thinks is “right” but in tune with and to

effectuate mandates of the Constitution. The “public

interest” will be the ultimate element in this process.”

Again in M.I.Builders Pvt. Ltd. Vs. Radhey Shyam Sahu, the

Hon’ble Supreme Court holds as under:

“60. In the treatise “Environmental Law and Policy :

Nature, Law and Society by Plater Abrams Goldfarb

16

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

(American Casebook series 1992) under the Chapter

on Fundamental Environmental Rights, in Section 1

(The Modern Rediscovery of the Public Trust Doctrine)

it has been noticed that “long ago there developed in

the law of the Roman Empire a legal theory known as

the “Doctrine of the public trust”. In America Public

Trust doctrine was applied to public properties, such

as shore-lands and parks. As to how doctrine works it

was stated: “The scattered evidence, taken together,

suggests that the idea of a public trusteeship rests

upon three related principles. First, that certain

interests– like the air and the sea — have such

importance to the citizenry as a whole that it would be

unwise to make them the subject of private

ownership. Second, that they partake so much of the

bounty of nature, rather than of individual enterprise,

that they should be made freely available to the

entire citizenry without regard to economic status.

And, finally, that it is a principle purpose of

government to promote the interests of the general

public rather than to redistribute public goods from

broad public uses to restricted private benefit……”

with reference to a decision in Illinois Central Railroad

Company Vs. Illinois, (1892) 146 US 387, it was stated

17

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

that “the Court articulated in that case the principle

that has become the central substantive thought in

public trust litigation. When a state holds a resource

which is available for the free use of the general

public, a Court will look with considerable skepticism

upon any governmental conduct which is calculated

either to reallocate the resource to more restricted

uses or to subject public uses to the self-interest of

private parties”. This public trust doctrine in our

country, it would appear, has grown from Article 21 of

the Constitution.

68. When we keep in view the principles laid by this

Court in its various judgments and which we have

noticed above, it has to be held that the agreement

dated November 4, 1993 is not a valid one. The

agreement defies logic. It is outrageous. It crosses all

limits of rationality. Mahapalika has certainly acted in

fatuous manner in entering into such an agreement. It

is a case where the High Court rightly interfered in

exercise of its powers of judicial review keeping in

view the principles laid by this Court in Tata Cellular

Vs. Union of India (1994) 6 SCC 651 : (1994 AIR SCW

3344 : AIR 1996 SC 11), Every decision of the

authority except the judicial decision is amenable to

18

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

judicial review and reviewability of such a decision

cannot now be questioned. However, a judicial review

is permissible if the impugned action is against law or

in violation of the prescribed procedure or is

unreasonable, irrational or mala fide. On the principle

of good governance reference was made to a decision

of Division Bench of Bombay High Court in State of

Bombay V. Laxmidas Ranchhoddas AIR 1952 Bombay

468 at 475 (Para 12). It was submitted that bad

governance sets a bad example. That is what exactly

happened in the present case.

69 . In State of Bombay V. Laxmidas Ranchhoddas,

AIR 1952 Bom 468 a Division Bench of the High Court

was considering the argument that the writ of

mandamus being discretionary, the Court should

consider whether it should not put a limitation upon

its own powers and jurisdiction. It was submitted that

it was impossible for any State to function if there was

a constant interference by the High Court in the

executive acts performed by the officers of the State,

Chagla, CJ, speaking for the Court, said (Para 12):

“It may be that interference by the High Court may

result in inconvenience or difficulty in

administration. But what we have to guard against

19

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

is a much greater evil. When we find in the

modern State wide powers entrusted to

Government, powers which affect the property and

person of the citizen, it is the duty of the Courts to

see that those wide powers are exercised in

conformity with what the Legislature has

prescribed. We are not oblivious of the fact that in

order that the modern State should function the

Government must be armed with very large

powers. But the High Court does not interfere with

the exercise of those powers. The High Court only

interferes when it finds that those powers are not

exercised in accordance with the mandate of the

Legislature. Therefore, far from interfering with the

good governance of the State, the Court helps the

good governance by constantly reminding

Government and its officers that they should act

within the four corners of the statute and not

contravene any of the conditions laid down as a

limitation upon their undoubtedly wide powers.

Therefore, even from a practical point of view,

even from the point of view of the good

governance of the State, we think that the High

Court should not be reluctant to issue its

20

::: Downloaded on – 09/06/2013 17:31:37 :::
17-wp-904-10.doc

prerogative writ whenever it finds that the

sovereign Legislature has not been obeyed and

powers have been assumed which the Legislature

never conferred upon the executive.”

14.It is for this reason, that this Court is required to interfere

in writ jurisdiction. As a result of the same, the impugned

order cannot be sustained. It is accordingly quashed and

set aside. Rule is made absolute in terms of prayer clause

(a). However, it is directed that it would be open for the

respondent nos. 4 to 7 to institute such proceedings as are

permissible in law, if they are claiming their right, title or

interest in the immovable properties. All contentions in

that behalf of the parties are kept open.

[ S.C. DHARMADHIKARI, J. ]

21

::: Downloaded on – 09/06/2013 17:31:37 :::