Bombay High Court High Court

Dnyaneshwar Math Trust vs State Of Maharashtra on 11 March, 2010

Bombay High Court
Dnyaneshwar Math Trust vs State Of Maharashtra on 11 March, 2010
Bench: D.K. Deshmukh, A. R. Joshi
                                         1




          IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                 
                CIVIL APPELLATE JURISDICTION




                                         
                  WRIT PETITION NO.3769 OF 2001

                             ...

Dnyaneshwar Math Trust …Petitioner

v/s.

1. State of Maharashtra

2. S.L.A.O.

3. Hindi Prachar Mandal

4. Mr.Sankata Prasad Singh

5. Mr.Chandrajit Singh …Respondents

Mr.Jai Chinoy i/b Ashoka Law Firm for the

Petitioner.

Mr.C.R.Sonawane, AGP for State.

Mr.P.M.Pradhan for Respondent No.3.

CORAM: D.K. DESHMUKH &

A.R.JOSHI,JJ

DATED: 11th March,2010

JUDGMENT: (PER D.K.DESHMUKH, J.)

1. The Petitioner by this petition

challenges the notification issued under

::: Downloaded on – 09/06/2013 15:42:03 :::
2

Section 6 of the Land Acquisition Act

compulsorily acquiring its land .

2. The facts that are relevant and

material for deciding this petition are that,

the Petitioner is a Public Trust registered

under the Bombay Public Trust Act, 1950. It

carries on various educational, cultural,

social,
ig charitable and educational

activities at Dombivli. The Petitioner in the

year 1950 by a sale-ded dated 9-4-1930

purchased the plot of land admeasuring 260

sq.meters at Dombivli (West). The Trust in

the year 1955 permitted Rashtra Bhasha

Shikshan Mandal (RBSM) to run a school on a

portion of the aforesaid plot of land. In the

year 1967, Civil Suit No.472 of 1967 was

filed against the RBSM for a decree of

possession. The suit was decreed in favour of

the Petitioner on 5-6-1972 by the trial

::: Downloaded on – 09/06/2013 15:42:03 :::
3

court. First Appeal filed against that decree

was dismissed by the Appellate Court on

28-7-1975. Second Appeal preferred against

the decree of possession was dismissed by

order dated 14-9-1981 passed by this Court.

It appears that the Respondent No.3-Hindi

Prachar Mandal Trust approached the State

Government for acquisition of that land under

the Land Acquisition Act for the benefits of

the Respondent No.3. A notification under

Section 4 of the Land Acquisition Act was

issued on 9-5-1984. The Petitioner initiated

execution proceedings against the RBSM on

11-6-1984. The present Respondent No.4-

Mr.Sankata Prasad Singh obstructed the

execution proceedings. The Obstruction

Proceedings, however, were rejected by the

Executing Court by order dated 8-7-1987. The

Appeal was filed against those orders. That

Appeal was also dismissed. Writ Petition

::: Downloaded on – 09/06/2013 15:42:03 :::
4

filed against those orders was also dismissed

by this Court. Then, the Respondent No.3

filed Civil Suit No.431 of 1985 claiming an

injunction restraining the Petitioner from

evicting him and for decree of possession.

Though, initially some interim order was made

in favour of the Respondent No.3 in that

suit, but subsequently it was vacated.

Against that order Appeal was filed before

the Appellate Court. That was rejected. Writ

Petition No.4378 of 1987 filed against that

order was also rejected. On 17-6-1991

ultimately possession of the property was

handed over to the Petitioner. It appears

that while these proceedings were pending, a

notification under Section 6 was issued on

7-5-1987 compulsorily acquiring the land for

the benefits of the Respondent No.3. Writ

Petition No.3869 of 1987 was filed by the

Petitioner in this court challenging the

::: Downloaded on – 09/06/2013 15:42:03 :::
5

acquisition. During the pendency of that Writ

Petition, the Land Acquisition Officer passed

an award on 17-2-1989. By order dated

1-12-1997, the Joint Director of Education

cancelled the recognition and permission

granted to the Respondent No.3 for running a

school. A writ petition being Writ Petition

No.3355 of 1997 was filed in this Court

challenging

that order. But that Writ

Petition was dismissed by the Division Bench

of this court by judgment dated 22-4-1998.

The Petitioner in the meanwhile made an

application under Section 48 of the Land

Acquisition Act for deleting the land from

acquisition. On that application, an order

was made by the Commissioner dated 20th April,

1999 dropping the acquisition proceedings. As

the acquisition proceedings were dropped, the

Writ Petitions challenging the notification

and the award were withdrawn. By order dated

::: Downloaded on – 09/06/2013 15:42:03 :::
6

7-12-2000 passed in Writ Petition No.144 of

2000, the Division Bench of this court

allowed the petition challenging the order by

which the acquisition proceedings were

dropped on the ground that the order was not

published in the official gazette and that

the order was made without granting the

Respondent No.3 an opportunity of being

heard. The Petitioner, therefore, has filed

this petition challenging compulsory

acquisition of its land. It is to be

mentioned here that in the official

development plan, Site No.58 which is the

suit land was reserved for primary school and

the appropriate authority was shown as

Respondent No.3. By notification dated 3rd

August, 1998 which was published in the

official gazette on 13th August, 1998, the

Petitioner has been described as an

appropriate authority in relation to site No.

::: Downloaded on – 09/06/2013 15:42:03 :::
7

58, which is reserved for a primary school.

One more fact that is to be noted is that it

appears that in order to facilitate

acquisition of the property for the benefits

of the Respondent No.3, by order dated 20th

March, 1984 formal grant of Rs.100/- was

sanctioned for the building of the school of

the Respondent No.3. That order was cancelled

by the State Government by order dated 1st

December, 1997.

3. We have heard the learned Counsel

appearing for the Petitioner and the learned

Counsel appearing for the Respondents,

including Respondent No.3.

4. Perusal of Notification issued under

Section 4 of the Land Acquisition Act dated

9th May, 1984 shows that there are two reasons

given by the Special Land Acquisition Officer

::: Downloaded on – 09/06/2013 15:42:03 :::
8

for proposing to acquire the land. First

reason was Whereas, it appears to the

Special Land Acquisition Officer, Special

Unit, Town Planning and Valuation Department,

Thane, that the lands specified in the

schedule hreto are likely to be needed for

the Hindi Prachar Mandal Trust, Dombivali,

for construction of a School Building. This

was said

because in the draft Development

Plan, Site No.58 i.e. the suit land was

reserved for school and the appropriate

authority was shown as Respondent No.3. i.e.

Hindi Prachar Mandal Trust. However, by

notification dated 3rd August, 1998, which is

published in the official gazette dated 13th

August, 1998, the Development Plan has been

modified and now the relevant entery reads

the appropriate authority in respect of Site

No.58 is changed from Hindi Prachar Mandal

Trust to that of Dnyaneshwar Math Trust in

::: Downloaded on – 09/06/2013 15:42:03 :::
9

Development Plan . Thus, now in the

Development Plan appropriate authority in

relation to Site No.58 is not the Respondent

No.3, but it is the Petitioner, and therefore

that first reason given for acquiring the

land compulsorily for the benefits of the

Respondent No.3 does not any more exist. Now,

in relation to Site No.58, the Petitioner who

is the owner
ig of the land itself is the

appropriate authority. It is further to be

seen that in paragraph 38 of the Petition,

the Petitioner has stated that by order dated

26th May, 1997 recognition to the school of

the Respondent No.3 has been cancelled by the

Education Department, and that by letter

dated 19th July, 1997 the Respondent No.3 has

been asked to close down the school. It

appears that these orders were challenged by

the Respondent No.3 before this court by

filing Writ Petition No.3355 of 1997. That

::: Downloaded on – 09/06/2013 15:42:03 :::
10

Writ Petition has been decided by the

Division Bench of this Court by order dated

22-4-1998. Perusal of that judgment shows

that recognition was cancelled because of

failure of the Respondent No.3 to comply with

the conditions of recognition despite several

notices and show cause notices given by the

authorities. The court found that

deficiencies pointed out by the authorities

still exist in the school of the Respondent

No.3, and therefore, recognition was rightly

cancelled. In paragraph 39 of the petition,

reference has been made to the judgment of

the Division Bench in Writ Petition No.3355

of 1997.

5. The second reason which weighed with

the Special Land Acquisition for acquiring

the land compulsorily, as can be seen from

the notification under Section 4 referred to

::: Downloaded on – 09/06/2013 15:42:03 :::
11

above, is that Whereas the compensation to

be awarded for the said lands are to be paid

partly out of public revenue. Now, as a

reason of cancellation of the order dated 28th

March,1984 by order dated 1st December, 1997

no grant for the purpose of building is being

paid by the Government to the Respondent No.

3. Therefore, no part of the compensation to

be paid for acquiring the land is going to be

paid from the public fund, and therefore,

really speaking now there will be no public

purpose for acquiring the land. It has come

on record that the Petitioner itself is a

Public and Charitable Trust. It owns the land

adjoining to Site No.58, which is suit site

and on that land the Petitioner is presently

running a school. In our opinion, therefore,

as the Petitioner itself is running a school

on the adjoining plot of the land, there can

be no justification for acquisition of Site

::: Downloaded on – 09/06/2013 15:42:03 :::
12

No.58 for establishing another school when

the land is likely to be needed by the

Petitioner itself for expansion of its own

school.

6. In our opinion, looking at the matter

from any point of view, there is no

justification to uphold the compulsory

acquisition of the land for the benefits of

the Respondent No.3. In our opinion, petition

deserves to be allowed. It is accordingly

allowed. Rule made absolute in terms of

prayer clause (a). No order as to costs.

( D.K. DESHMUKH,J.)

( A.R.JOSHI,J)

::: Downloaded on – 09/06/2013 15:42:03 :::