PETITIONER:
SATISH SABHARWAL & ORS. ETC.
	Vs.
RESPONDENT:
STATE OF MAHARASHTRA ETC.
DATE OF JUDGMENT20/12/1986
BENCH:
OZA, G.L. (J)
BENCH:
OZA, G.L. (J)
BHAGWATI, P.N. (CJ)
KHALID, V. (J)
CITATION:
 1987 SCR  (1) 892	  1986 SCC  Supl.  686
 JT 1987 (1)	63	  1986 SCALE  (2)1231
ACT:
    Maharashtra	 Land Revenue Code, 1966; ss.44 &  257--Gov-
ernment--Whether  has power to revise suo motu order  passed
by  Collector--Cancellation  of permission to use  land	 for
non-agricultural  purposes--State  to pay  compensation	 for
cost incurred on project set up on the land.
HEADNOTE:
    The	 petitioner-appellant  carrying on the	business  of
exporting  frozen meat of buffaloes, sheep and goat,  sought
to  establish an abattoir, meat processing plant and a	cold
storage	 in  a riots prone area near Bombay.  The  site	 was
situated  on  the bank of a river whose water  is  used	 for
purposes  of drinking and washing, besides religious  usage,
by the inhabitants of the surrounding villages. The Sarpanch
of  the Group Gram Panchayat granted no	 objection  certifi-
cate.  The District Collector granted permission to use	 the
land for non-agricultural purposes for the said plant  under
s.44 of the Maharashtra Land Revenue Code, 1966 on April  5,
1982.
    At	this  stage the villagers raised objections  to	 the
setting-up  of	the plant and made a representation  to	 the
Revenue Minister alleging that construction of the  abattoir
and  discharge of effluent from the abattoir into the  river
would  pollute the river water which was used  for  drinking
purposes.  The Government issued a show cause notice to	 the
appellants  on October 7, 1983 under s.2S7 of the  Code	 for
,cancellation  of the order of the District  Collector.	 The
Minister heard the revision and by his order dated  November
25, 1983 set aside the order of the District Collector.
    Aggrieved  by  the	said order the	appellants  fried  a
petition  in the High Court under Arts. 226 and 227  of	 the
Constitution  for  quashing the decision of  the  Government
cancelling the permission.
    The	 High Court upheld the order of the  Government	 but
directed  it  to pay compensation for the cost	incurred  in
setting up the project up to October 7, 1983, being the date
when show cause notice was issued.
893
    The petitioners appealed to this Court by special  leave
against	 upholding  of the impugned order  while  the  State
preferred the appeal' by special leave against the direction
for payment of the compensation.
    Dismissing	the cross appeals this Court  confirmed	 the
judgment of the High Court upholding the order of the Gover-
ment.  It also held the appellants entitled to	compensation
in lieu of costs incurred on the project and interest on the
compensation amount for the period subsequent to October, 7,
1983.
Pronouncing the reasons, the Court,
    HELD: The High Court has examined the scope of ss.44 and
257 of the Maharashtra Land Revenue Code, 1966 in detail and
after  considering all the facts and circumstances  came  to
the  conclusion that the Government had the power to  revise
even suo moto orders passed by the Collector and found	that
the  grounds  on  the basis of which  the  Government  acted
existed	 and, therefore, the action on the part of the	Gov-
ernment	 was bona fide and in public interest,	although  it
did  not  act diligently, but still in public  interest	 the
High  Court  maintained the order passed by  the  Government
with the direction to compensate the persons concerned.	 The
view taken by the High Court appears to he correct. There is
no reason to interfere with it. [879D-F]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 256 of
1985 and 4875 of 1984.
 From the Judgment and Order dated 24th August, 1984 of
the Bombay High Court in Writ Petition.No. 4232 of 1983.
Ram	Jethmalani, Khatu Cooper, S.B. Bhasme, Ms.	Rani
Jethmalani, Tushad Cooper, G. Subramaniam, Ashok Sharma,
Ajai Singh Chandal, V.S. Desai, A.S. Bhasme, A.M. Khanwilkar
for the appearing parties.
 K. Parasaran, Attorney General, P.H. Parekh and Ms. Indu
Malhotra for the Interveners.
The Judgment of the Court was delivered by
OZA, J. These two appeals were heard by us and by	our
order dated March 10, 1986 we maintained the judgment of the
High Court and dismissed both the appeals, by this order we
modified the order
894
for compensation which was passed by the High	Court.	Our
reasons for the same are:
 The	necessary facts for the disposal of these appeals
are that the appellant in one of the appeals	before	this
Court who was the third petitioner before the High Court is
a private limited company incorporated for the purposes of
carrying among others the business of exporting frozen	meat
of buffaloes, sheep and goats. The Al Kabeer Exports	Pvt.
Ltd. alongwith other two took initiative in the business and
obtained an import licence, a project being 100% export-
oriented. The licence they obtained stipulated	the entire
production of the plant to be exported for 10 years and	the
construction and the operation of the project were to be
according to the standards of hygiene	prevailing in	the
European Economic Community Countries and of the U.S. Foods
and Drugs Administration. The plant was to be equipped	with
the most modern equipments. The petitioners selected a	site
of agricultural lands in village Savandhe in Bhiwandi Taluka
of Thane District, comprised in Survey No. 40/2, 41, 42, 44,
45 and 70 totally admeasuring about 68,327 square metres.
This site was included in “U” Zone in the Bombay Metropoli-
tan Regional Plan for the period from 1970 to 1991 prepared
under the Bombay Metropolitan Region Development Authority
Act, 1974, “U” Zone denoting that the land was future urban-
isable area.
 The site is situated at a distance of 2 kilometres	from
Bhiwandi Town having Muslim majority which has been a trou-
ble spot for communal riots for past some years, with	the
surrounding villages of Savandhe, Gorsai, Shelar, Chavindra,
Pogoan and Bhorpada situate at a distance of 1/2 kin, 1	km,
1/2 Inn, 11/2 km, 2 km, and 2kms. respectively. These	vil-
lages have a population of about 400, 1500, 3000, 2500,	500
and 1500 respectively, majority of the population of	all
these villages being Hindus. This site is situated on	the
bank of river Kamawari whose water is used for the purposes
of drinking and washing by the inhabitants of the surround-
ing villages and where the Hindus from Bhiwandi and	the
aforesaid surrounding villages immerse their Ganesh idols on
the Ganpati Immersion Day.
 After selecting the site the petitioners obtained	the
requisite permission from the relevant authorities and on
4.4.1980 they obtained permission from the Sarpanch of	the
Group Gram Panchayat of Savandhe which	certificate stated
that if the land comprised in the site of the plant	was
converted into non-agricultural plot in favour of the peti-
tioner, the Panchayat would not have any objection what-
895
soever	as it will increase the income	of the Panchayat.
Petitioners (High Court). obtained the consent from	the
Maharashtra Prevention of Water Pollution Board under	Sec-
tion 28 of the Maharashtra Prevention of Water Pollution
Act, 1969 to discharge the effluents from the proposed plant
in the water pollution prevention area of Ulhas River basin
as notified under Section 18 of the Act subject to certain
terms and conditions. The proposed plant was registered as
an industry by’ the Director General of Technical Develop-
ment on 8th January 1981. On 11.8.80 Collector Thane	was
approached for permission to use the land for	non-agricul-
tural purposes for the said plant under Section 44 of	the
Maharashtra Land Revenue Act, 1966. Collector	granted	the
said permission by his order dated 5.4.1982	subject to
certain terms and conditions.
 It appears that thereafter some trouble started and	the
villagers round about Bhiwandi town which included also	the
villages mentioned above addressed a complaint to one	Shri
Sadanand Varde, M.L.A. from Bombay, making the following
grievances: (i) that the construction of the abattoir	has
been started without the permission of the Gram Panchayat,
(ii) that cows, bulls and buffaloes were to be	slaughtered
in the abattoir, (iii) the abattoir was likely	to pollute
the air giving rise to diseases endangering the health of
the villagers,	(iv) that discharge of	effluent from	the
abattoir in the river would pollute the river	water which
was used for	drinking both by the villagers	and cattle
thereby endangering the life of the villagers as well as the
cattle	which is the means of livelihood of the villagers,
(v) that the prices of land would be reduced on account of
pollution thereby preventing the industrial development of
the villages and (vi) the religious feelings of the Hindus
in Bhiwandi town and the villages would be hurt since	the
effluents from the abattoir would be discharged in the river
where traditionally Hindus were immersing their Ganesh
idols. The villagers therefore prayed that under no circum-
stances, the abattoir should be permitted. Shri Varde in his
turn alongwith a letter dated 24th January, 1983 forwarded
the said complaint to the Revenue Minister of the State
Government with a request to consider the objections of	the
villagers and to stop the construction in the meanwhile. On
the basis of this letter it appears that the Government on
17.2.83 called for a report in the matter from the Collector
Thane who in turn called a report from the Tehsildar Thane
and Tehsildar Thane in his turn issued a notice to all	the
parties	including the	promoters of this project and on
7.3.83	‘recorded the statements of respective	parties	in-
cluding Shri Rizwan Bubere, the holder of a General Power of
Attorney and the Tehsildar sent his report on the same	day
to the Collector. In the
896
meantime on 5.4.83 a detailed representation was received
against	the venture (abattoir) by the Revenue	Minister of
the State from the Sarpanch of Savandhe-Gorsai Group of Gram
Panchayat and others. In this representation more or	less
similar	grounds as were initially raised in representation
to the M.L.A. were raised. The Government by its order dated
28th April, 1983 directed the petitioners to stop the	con-
struction work for a period of 15 days pending investigation
and on 30th April, 1983 the Government directed the Commis-
sioner, Konkan Division to submit his detailed report on the
complaint received from the villagers by holding an on-the-
spot inspection. The	Commissioner made enquiries	and
on-the-spot inspection on 9th and 11th May, 1983, submitted
his report on 17th May, 1983, it was received by the Govern-
ment on 18th May, 1983. By order dated 25.5.1983 Government
further stayed the construction for a period of one month.
 On	7th June, 1983 Al Kabeer Exports Pvt. Ltd.	and
others	filed a petition before the High Court	challenging
the order of stay granted by the Government and obtained an
ad-interim stay of the Government’s order pending admission
of the Writ Petition. Government filed their affidavit on
13.6.83 and stated that the Government was reconsidering the
matter	and ultimately by order dated	14.6.83	High Court
admitted the writ petition and continued the interim relief
of stay granted but Government was directed to pass	its
final orders in the matter.
 On	16.8.1983 one	Dr. Vyas filed	his Writ Petition
before the High Court being No. 2717 of 1983 challenging the
order dated 5.4. 1982 of Additional Collector, Thane grant-
ing permission to the petitioners for converting the land to
non-agricultural use and prayed for stoppage of construction
work and on the same day ad-interim stay was granted by	the
High Court. It appears that on a statement made by	the
GoVernment counsel that Government would take a final deci-
sion in the matter on or before 15-10.83 the Court modified
its interim order passed earlier and permitted	construction
work to continue at the risk of the persons concerned with-
out prejudice to the writ petition.
 On 7th October, 1983 the Government issued a show-cause
notice	in its revisional jurisdiction under Section 257 of
the Code and on 14.10.83 the petitioners were supplied	with
the grounds on which the Government proposed to revise	the
order of Additional Collector, Thane. The appellants herein
replied	to the show-cause notice, and the grounds by their
written	submissions dated 2.11.83. Hon’ble Minister heard
the revision on the	same day and by his	order dated
25.11.1983
897
set aside the order of Additional Collector and cancelled
the permission granted to the appellants to use the land for
purposes of their said project. In	the meanwhile, on
18.11.83 violent riots had taken place directed against	the
setting	up of the abattoir in the village Savandhe and in
the clashes of rioters with the police personnel 4 persons
were killed, many others injured, and property was damaged
to a considerable extent. Against the decision of the Minis-
ter cancelling the permission granted by Additional Collec-
tor the petition was filed in the High Court	on 5.12.83
under Arts. 226 and 227 of the Constitution for quashing the
decision of the Government and it is that petition which
gave rise to the present two appeals.
 The main question which was raised before the High Court
and also before us about the scope of Section 257 of	the
said Revenue Code and power of State Government in exercise
of revisional jurisdiction. It was also incidentally raised
that revisional powers could not be exercised beyond 90
days. Grounds under Article 19(1)(g) also were raised.	The
learned Judges of the High Court have examined the scope of
Sections 44 and 257 of the Revenue Code in detail and after
considering all the facts and circumstances came to	the
conclusion that the Government had the power to revise	even
suo motu orders passed by Additional Collector and found
that the grounds on the basis of which the Government acted
existed and therefore the action on the part of the Govern-
ment was bonafide and in public interest although	the
learned	Judges felt that the Government did not act dili-
gently	but still in the public interest the	High Court
maintained the	order	passed by the Government with	the
directions to compensate the persons concerned. Mainly it is
on this ground that the learned Judges of the	High ‘Court
have maintained the order passed by the Government. After
hearing arguments at length, in our opinion, the view taken
by the High Court appears to be correct. We see no reason to
interfere with the view taken by the High Court, as we	have
observed earlier. We therefore dismissed both the appeals.
P.S.S						     Appeals
dismissed.
898