Bombay High Court High Court

Shri. Shripati Hari Barkale vs Additional Government Pleader on 7 June, 2010

Bombay High Court
Shri. Shripati Hari Barkale vs Additional Government Pleader on 7 June, 2010
Bench: A.M. Khanwilkar, R. M. Savant
                                          1

    lgc
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         CIVIL APPELLATE JURISDICTION




                                                                             
                         WRIT PETITION NO. 1143  OF  2002




                                                     
          Shri. Shripati Hari Barkale                ]
          Adult, Occupation-Agriculture              ]
          Alabad, Tal Kagal, District Kolhapur       ]... Petitioner.




                                                    
                     Versus

          1    State of Maharashtra                   ]




                                             
               [summons to be served on the learned]
               Additional Government Pleader
                               ig                     ]
               appearing for State of Maharashtra ]
               under order XXVII,                     ]
               Rule 4, of the Code of Civil Procedure ]
                             
               Code 1908]                             ]
                                                      ]
          2    Special Land Acquisition Officer No.12]
               Old Rajawada, Kolhapur                 ]
                


               [summons to be served on the learned]
               Additional Government Pleader          ]
             



               appearing for State of Maharashtra ]
               under order XXVII,                     ]
               Rule 4, of the Code of Civil Procedure ]





               Code 1908 ]                            ]
                                                      ]
          3    Divisional Commissioner,               ]
               Pune Division, Pune                    ]
               [summons to be served on the learned]





               Additional Government Pleader          ]
               appearing for State of Maharashtra ]
               under order XXVII,                     ]
               Rule 4, of the Code of Civil Procedure ]
               Code 1908                              ]...Respondents.




                                                     ::: Downloaded on - 09/06/2013 15:58:56 :::
                                    2

                              WITH 
                 WRIT PETITION NO. 2319  OF  2010 




                                                                         
    1   Shri Babaso Hyachand Manoli              ]
        Adult Occ :- Agriculturist               ]




                                                 
        Residing at Alabad,                      ]
        Tal Kagal, District Kolhapur             ]
                                                 ]
    2   Shri Abdulmajid Hyachand Manoli          ]




                                                
        Adult Occ :- Agriculturist               ]
        Residing at Alabad,                      ]
        Tal Kagal, District Kolhapur             ]
                                                 ]




                                      
    3   Shri Najirahmad Hyachand Manoli          ]
        Adult Occ :- Agriculturist
                        ig                       ]
        Residing at Alabad,                      ]
        Tal Kagal, District Kolhapur             ]... Petitioners.
                      
             Versus

    1   State of Maharashtra                   ]
        [summons to be served on the           ]
          


        Learned Government Pleader             ]
        appearing for State of Maharashtra     ]
       



        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]





                                               ]
    2   The District Collector,                ]
        District Kolhapur                      ]
        [summons to be served on the           ]
        learned Government Pleader             ]





        appearing for State of Maharashtra ]
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]
                                               ]
    3   Special Land Acquisition Officer       ]
        Non12, Old Rajwada, Kolhapur           ]
        District : Kolhapur.                   ]...Respondents.




                                                 ::: Downloaded on - 09/06/2013 15:58:56 :::
                                     3


                               WITH  
                   WRIT PETITION NO. 1139  OF  2002




                                                                       
                                               
    Shri. Dattu Hari Barkale                   ]
    Adult, Occupation-Agriculture              ]
    Alabad, Tal Kagal, District Kolhapur       ]... Petitioner.




                                              
               Versus

    1    State of Maharashtra                   ]
         [summons to be served on the learned]




                                       
         Additional Government Pleader          ]
         appearing for State of Maharashtra ]
                        
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]
                       
                                                ]
    2    Special Land Acquisition Officer No.12]
         Old Rajawada, Kolhapur                 ]
         [summons to be served on the learned]
          


         Additional Government Pleader          ]
         appearing for State of Maharashtra ]
       



         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908 ]                            ]





                                                ]
    3    Divisional Commissioner,               ]
         Pune Division, Pune                    ]
         [summons to be served on the learned]
         Additional Government Pleader          ]





         appearing for State of Maharashtra ]
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908                              ]...Respondents.




                                               ::: Downloaded on - 09/06/2013 15:58:56 :::
                                     4


                               WITH  
                   WRIT PETITION NO. 1141  OF  2002




                                                                       
                                               
    Shri. Adinath Ratnappa Utture              ]
    Adult, Occupation-Agriculture              ]
    Alabad, Tal Kagal, District Kolhapur       ]... Petitioner.




                                              
               Versus

    1    State of Maharashtra                   ]
         [summons to be served on the learned]




                                       
         Additional Government Pleader          ]
         appearing for State of Maharashtra ]
                        
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]
                       
                                                ]
    2    Special Land Acquisition Officer No.12]
         Old Rajawada, Kolhapur                 ]
         [summons to be served on the learned]
          


         Additional Government Pleader          ]
         appearing for State of Maharashtra ]
       



         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908 ]                            ]





                                                ]
    3    Divisional Commissioner,               ]
         Pune Division, Pune                    ]
         [summons to be served on the learned]
         Additional Government Pleader          ]





         appearing for State of Maharashtra ]
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]...Respondents.




                                               ::: Downloaded on - 09/06/2013 15:58:57 :::
                                     5

                               WITH  
                   WRIT PETITION NO. 1142  OF  2002




                                                                       
    Smt Shamunisa Najirkhan Inamdar            ]
    Residing at Alabad, Tal Kagal              ]




                                               
    District Kolhapur                          ]
    Through the Power of Attorney Holder       ]
    Shri Ayubkhan Najirkhan Inamdar            ]
    age about 35 years, Occ : Agriculture,     ]




                                              
    Residing at Alabad,                        ]
    Tal : Kagal, District Kolhapur             ]... Petitioner.

               Versus




                                       
    1    Special Land Acquisition Officer No.12]
                        
         Old Rajawada, Kolhapur                 ]
         [summons to be served on the learned]
         Additional Government Pleader          ]
                       
         appearing for State of Maharashtra ]
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908 ]                            ]
          


                                                ]
    2    State of Maharashtra,                  ]
       



         [summons to be served on the learned]
         Additional Government Pleader          ]
         appearing for State of Maharashtra ]





         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]...Respondents.





                               WITH  
                   WRIT PETITION NO. 1144  OF  2002

    Shri. Chandrakant Adinath Utture           ]
    Adult, Occupation-Agriculture              ]
    Alabad, Tal Kagal, District Kolhapur       ]... Petitioner.

               Versus




                                               ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    6

    1   State of Maharashtra                   ]
        [summons to be served on the learned]
        Additional Government Pleader          ]




                                                                      
        appearing for State of Maharashtra ]
        under order XXVII,                     ]




                                              
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]
                                               ]
    2   Special Land Acquisition Officer No.12]




                                             
        Old Rajawada, Kolhapur                 ]
        [summons to be served on the learned]
        Additional Government Pleader          ]
        appearing for State of Maharashtra ]




                                      
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
                       
        Code 1908 ]                            ]
                                               ]
    3   Divisional Commissioner,               ]
                      
        Pune Division, Pune                    ]
        [summons to be served on the learned]
        Additional Government Pleader          ]
        appearing for State of Maharashtra ]
          


        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
       



        Code 1908 ]                            ]...Respondents.





                             WITH  
                 WRIT PETITION NO. 2663  OF  2009

    1   Shri Sheetal Appasaheb Utture         ]
        Age 32 years, Occ : Agriculturist     ]





        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
                                              ]
    2   Shri Balkrishan Maruti Barkale        ]
        Age 42 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]




                                              ::: Downloaded on - 09/06/2013 15:58:57 :::
                                   7

    3   Shri Mohammad Pasha Abdul Desai       ]
        Age 56 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]




                                                                     
        Tal : Kagal, District : Kolhapur      ]
                                              ]




                                             
    4   Shri Ashok Bapu Chaugule              ]
        Age 55 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]




                                            
                                              ]
    5   Shri Ashok Bandu Khandekar            ]
        Age 50 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]




                                     
        Tal : Kagal, District : Kolhapur      ]
                       ig                     ]
    6   Shri Gundu Arjun Kamathe              ]
        since deceased through his legal heir ]
        Shri Nana Gundu Kamathe               ]
                     
        Age 60 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
                                              ]
          


    7   Shri Mahadeo Gundu Kharade            ]
        Age 67 years, Occ : Agriculturist     ]
       



        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
        Through the Power of Attorney Holder]





        Shri Dhanji Mahadeo Kharade           ]
        Age 35 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
                                              ]





    8   Shri Dadu Kondiba Khandekar           ]
        Adult, Occ : Agriculturist            ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
        Through the Power of Attorney Holder]
        Shri Ramchandra Dagadu Chougule ]
        Adult, Occ : Agriculturist            ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]



                                             ::: Downloaded on - 09/06/2013 15:58:57 :::
                                     8


    9     Mrs.Hausabai Vishnu Barvekar         ]
          Adult, Occ : Agriculturist           ]




                                                                          
          Residing at : Alabad                 ]
          Tal : Kagal, District : Kolhapur     ]




                                                  
          Through the Power of Attorney Holder]
          Shri Sandeep Dhondiram Sarawade ]
          Age 22 years, Occ : Agriculturist    ]
          Residing at : Alabad                 ]




                                                 
          Tal : Kagal, District : Kolhapur     ]
                                               ]
    (All through Power of Attorney Holders viz ]
    Shri Balaso @ Balkrishan Maruti Barkale ]




                                       
    Viz. Petitoner No.2 and Shri Dhanaji       ]
    Mahadeo Karade viz. Petitioner No.7 above ]... Petitioners.
                        
               Versus
                       
    1    State of Maharashtra                   ]
         [summons to be served on the           ]
         Learned Government Pleader             ]
          


         appearing for State of Maharashtra     ]
         under order XXVII,                     ]
       



         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]
                                                ]





    2    The District Collector,                ]
         District Kolhapur                      ]
         [summons to be served on the           ]
         Learned Government Pleader             ]
         appearing for State of Maharashtra ]





         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
         Code 1908 ]                            ]
                                                ]
    3    Special Land Acquisition Officer No.12]
         Old Rajwada, Kolhapur Dist.Kolhapur ]
         [summons to be served on the           ]
         Learned Government Pleader             ]
         appearing for State of Maharashtra ]



                                                  ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    9

        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]...Respondents.




                                                                      
                                              
                             WITH  
                 WRIT PETITION NO. 2720  OF  2010

    1   Shri Annaso Santaram Chougale         ]




                                             
        since deceased                        ]
        Shri Prakash Annaso Chougle           ]
        Age 39 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]




                                      
        Tal : Kagal, District : Kolhapur      ]
                        ig                    ]
    2   Shri Tukaram Santaram Chougale        ]
        since deceased                        ]
        Shri Sanjay Tukaram Chougale          ]
                      
        Age 42 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
          


    3   Shri Vasant Santaram Chougle          ]
        Age 65 years, Occ : Agriculturist     ]
       



        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
                                              ]





    4   Shri Dnyandev Santaram Chougale       ]
        since deceased                        ]
        Shri Vinayak Dnynadev Chougale        ]
        Age 25 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]





        Tal : Kagal, District : Kolhapur      ]... Petitioners.


             Versus

    1   State of Maharashtra                  ]
        [summons to be served on the          ]
        Learned Government Pleader            ]
        appearing for State of Maharashtra    ]



                                              ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    10

        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]




                                                                      
                                               ]
    2   The District Collector,                ]




                                              
        District Kolhapur                      ]
        [summons to be served on the           ]
        Learned Government Pleader             ]
        appearing for State of Maharashtra ]




                                             
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]
                                               ]




                                   
    3   Special Land Acquisition Officer No.12]
        Old Rajwada, Kolhapur Dist.Kolhapur ]
                       
        [summons to be served on the           ]
        Learned Government Pleader             ]
        appearing for State of Maharashtra ]
                      
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]...Respondents.
          


                             WITH  
                 WRIT PETITION NO. 2725  OF  2010
       



    1   Shri Kiran Vitthal Chougle            ]
        Age 32 years, Occ : Agriculturist     ]





        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]
                                              ]
    2   Shri Baburao Vitthal Chougle          ]
        Age 55 years, Occ : Agriculturist     ]





        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]

    3   Shri Bajirao Vitthal Chougale         ]
        since deceased                        ]
        Smt.Janabai Bajirao Chougale          ]
        Age 45 years, Occ : Agriculturist     ]
        Residing at : Alabad                  ]
        Tal : Kagal, District : Kolhapur      ]



                                              ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    11

                                                 ]
    4   Shri Mahadev Vitthal Chougale            ]
        Age 42 years, Occ : Agriculturist        ]




                                                                         
        Residing at : Alabad                     ]
        Tal : Kagal, District : Kolhapur         ]




                                                 
                                                 ]
    5   Shri Hindurao Vitthal Chougale           ]
        Age 35 years, Occ : Agriculturist        ]
        Residing at : Alabad                     ]




                                                
        Tal : Kagal, District : Kolhapur         ]
                                                 ]... Petitioners




                                   
             Versus

    1
                       
        State of Maharashtra
        [summons to be served on the 
                                               ]
                                               ]
        Learned Government Pleader             ]
                      
        appearing for State of Maharashtra     ]
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]
          


                                               ]
    2   The District Collector,                ]
       



        District Kolhapur                      ]
        [summons to be served on the           ]
        Learnedl Government Pleader            ]





        appearing for State of Maharashtra ]
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]
                                               ]





    3   Special Land Acquisition Officer No.12]
        Old Rajwada, Kolhapur Dist.Kolhapur ]
        [summons to be served on the           ]
        Learned Government Pleader             ]
        appearing for State of Maharashtra ]
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]...Respondents.




                                                 ::: Downloaded on - 09/06/2013 15:58:57 :::
                                12




                            WITH  




                                                                
                WRIT PETITION NO. 2894  OF  2001




                                        
    1   Shri Madhukar Shankar Mutnale    ]
        adult,                           ]
        Occ : Agriculturist              ]




                                       
        Residing at : Senapati Kapshi    ]
        Tal : Kagal                      ]
        District Kolhapur                ]
                                         ]




                               
    2   Shri Narayan Ramchandra Ghorpade ]
        adult,        ig                 ]
        Occ : Agriculturist              ]
        Residing at : Senapati Kapshi    ]
        Tal : Kagal                      ]
                    
        District Kolhapur                ]
                                         ]
    3   Shri Appasaheb Baburao Rachoti   ]
        adult,                           ]
          


        Occ : Agriculturist              ]
        Residing at : Senapati Kapshi    ]
       



        Tal : Kagal                      ]
        District Kolhapur                ]
                                         ]





    4   Shri Anant Ishwara Shinge        ]
        adult,                           ]
        Occ : Agriculturist              ]
        Residing at : Senapati Kapshi    ]
        Tal : Kagal                      ]





        District Kolhapur                ]
                                         ]
    5   Shri Santosh Surendar Saundatte  ]
        adult,                           ]
        Occ : Agriculturist              ]
        Residing at : Senapati Kapshi    ]
        Tal : Kagal                      ]
        District Kolhapur                ]
                                         ]



                                        ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    13

    6    Shri Chandrakant Laxman Saundatte   ]
         adult,                              ]
         Occ : Agriculturist                 ]




                                                                     
         Residing at : Senapati Kapshi       ]
         Tal : Kagal                         ]




                                             
         District Kolhapur                   ]
                                             ]
    7    Shri Ramchandra Maruti Naik         ]
         adult,                              ]




                                            
         Occ : Agriculturist                 ]
         Residing at : Senapati Kapshi       ]
         Tal : Kagal                         ]
         District Kolhapur                   ]




                                   
                                             ]
    8    Shri Vijay Narayan Bhangore
                        ig                   ]
         adult,                              ]
         Occ : Agriculturist                 ]
         Residing at : Senapati Kapshi       ]
                      
         Tal : Kagal                         ]
         District Kolhapur                   ]
                                             ]
    9    Shri Shivaji Maruti Nawale          ]
          


         adult,                              ]
         Occ : Agriculturist                 ]
       



         Residing at : Senapati Kapshi       ]
         Tal : Kagal                         ]
         District Kolhapur                   ]





                                             ]
    10   Shri Maruti Linkappa Naikwade       ]
         adult,                              ]
         Occ : Agriculturist                 ]
         Residing at : Senapati Kapshi       ]





         Tal : Kagal                         ]
         District Kolhapur                   ]
                                             ]
    11   Shri Babasaheb Shankar Mutnale      ]
         adult,                              ]
         Occ : Agriculturist                 ]
         Residing at : Senapati Kapshi       ]
         Tal : Kagal                         ]
         District Kolhapur                   ]



                                             ::: Downloaded on - 09/06/2013 15:58:57 :::
                                    14


    12   Shri Raosaheb Annasaheb Patil      ]
         adult,                             ]




                                                                    
         Occ : Agriculturist                ]
         Residing at : Senapati Kapshi      ]




                                            
         Tal : Kagal                        ]
         District Kolhapur                  ]
                                            ]
    13   Smt.Akkabai Malgunda Patil         ]




                                           
         adult,                             ]
         Occ : Agriculturist                ]
         Residing at : Senapati Kapshi      ]
         Tal : Kagal                        ]




                                    
         District Kolhapur                  ]
                        ig                  ]
    14   Shri Vaibhav Tattyasaheb Patil     ]
         adult,                             ]
         Occ : Agriculturist                ]
                      
         Residing at : Senapati Kapshi      ]
         Tal : Kagal                        ]
         District Kolhapur                  ]
                                            ]
       


    15   Smt.Shankutala Tattyasaheb Patil   ]
         adult,                             ]
    



         Occ : Agriculturist                ]
         Residing at : Senapati Kapshi      ]
         Tal : Kagal                        ]





         District Kolhapur                  ]
                                            ]
    16   Shri Chandrakant Vijay Tashildar   ]
         adult,                             ]
         Occ : Agriculturist                ]





         Residing at : Senapati Kapshi      ]
         Tal : Kagal                        ]
         District Kolhapur                  ]...Petitioners


              Versus




                                            ::: Downloaded on - 09/06/2013 15:58:57 :::
                                     15

    1    State of Maharashtra                   ]
         [summons to be served on the learned]
         Additional Government Pleader          ]




                                                                       
         appearing for State of Maharashtra ]
         under order XXVII,                     ]




                                               
         Rule 4, of the Code of Civil Procedure ]
         Code 1908]                             ]
                                                ]
    2    The Divisional Commissioner,           ]




                                              
         Pune Division, Pune.                   ]
         [summons to be served on the learned]
         Additional Government Pleader          ]
         appearing for State of Maharashtra ]




                                    
         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
                        
         Code 1908 ]                            ]
                                                ]
    3    Special Land Acquisition Officer No.12]
                       
         (Old Rajwada, Kolhapur)                ]
         [summons to be served on the learned]
         Additional Government Pleader          ]
         appearing for State of Maharashtra ]
          


         under order XXVII,                     ]
         Rule 4, of the Code of Civil Procedure ]
       



         Code 1908]                             ]...Respondents.





                              WITH  
                  WRIT PETITION NO. 2896  OF  2001

    Shri Manohar Jyoti Pawar                   ]
    At & Post Baleghol                         ]





    Tal : Kagal,                               ]
    District Kolhapur                          ]...Petitioner

              Versus

    1    State of Maharashtra                ]
         [summons to be served on the learned]
         Additional Government Pleader       ]
         appearing for State of Maharashtra ]



                                               ::: Downloaded on - 09/06/2013 15:58:57 :::
                                     16

        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]




                                                                      
    2   The District Rehabilitation Officer,   ]




                                              
        Kolhapur,                              ]
        [summons to be served on the learned]
        Additional Government Pleader          ]
        appearing for State of Maharashtra ]




                                             
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]
                                               ]




                                    
    3   The Divisional Commissioner,           ]
        Pune Division, Pune.
                        ig                     ]
        [summons to be served on the learned]
        Additional Government Pleader          ]
        appearing for State of Maharashtra ]
                      
        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908 ]                            ]
                                               ]
          


    4   Special Land Acquisition Officer No.12]
        (Old Rajwada), Kolhapur                ]
       



        [summons to be served on the learned]
        Additional Government Pleader          ]
        appearing for State of Maharashtra ]





        under order XXVII,                     ]
        Rule 4, of the Code of Civil Procedure ]
        Code 1908]                             ]...Respondents.





                              WITH  
                  WRIT PETITION NO. 2900  OF  2001

    1   Shri Vithu Krishna Pawar               ]
    2   Shri Dyanu Krishna Pawar               ]
    3   Shri Balwant Krishna Pawar             ]
                                               ]
        At & Post Balikire                     ]
        Tal : Kagal, District Kolhapur.        ]...Petitioners.



                                              ::: Downloaded on - 09/06/2013 15:58:57 :::
                                         17


                Versus




                                                                             
    1     State of Maharashtra                   ]
          [summons to be served on the learned]




                                                     
          Additional Government Pleader          ]
          appearing for State of Maharashtra ]
          under order XXVII,                     ]
          Rule 4, of the Code of Civil Procedure ]




                                                    
          Code 1908]                             ]
                                                 ]
    2     The State Divisional Commissioner, ]
          Pune Division, Pune.                   ]




                                         
          [summons to be served on the learned]
          Additional Government Pleader
                            ig                   ]
          appearing for State of Maharashtra ]
          under order XXVII,                     ]
          Rule 4, of the Code of Civil Procedure ]
                          
          Code 1908 ]                            ]
                                                 ]
    3     Special Land Acquisition Officer No.12]
          (Old Rajwada), Kolhapur                ]
          


          District Kolhapur.                     ]
          [summons to be served on the learned]
       



          Additional Government Pleader          ]
          appearing for State of Maharashtra ]
          under order XXVII,                     ]





          Rule 4, of the Code of Civil Procedure ]
          Code 1908]                             ]...Respondents.


    Mr.   A   V   Anturkar   with   Mr.   S   B   Deshmukh   a/w   Mr.   Tanaji 





    Mathugade for the Petitioners
    Mr. C R Sonawane, AGP for Respondent Nos.1 to 3.




                                                     ::: Downloaded on - 09/06/2013 15:58:57 :::
                                              18


                              CORAM :  A. M. KHANWILKAR,
                                        R. M. SAVANT, JJ.

Judgment Reserved on : 21st April 2010
Judgment Delivered on : 07th June 2010

JUDGMENT [ PER R M SAVANT, J] :

1 The above Writ Petition No.1143 of 2002 and the

companion Writ Petitions impugn the Notification dated 26th July

1995 issued under the Maharashtra Project Affected Persons

Rehabilitation Act, 1986, (herein after referred to as “the Act of 1986”

for brevities sake), by which notification the slab applicable for the

project in question was changed from 3 hectares 23 ares to 1 hectare

61 ares for the acquisition of the lands in the benefited zone. The

Petitions also challenge the declaration dated 14th December 2001

issued under Section 6 of the Land Acquisition Act, (herein after

referred to as “The L.A. Act” for brevities sake), that the lands which

are the subject matter of the above Petitions are sought to be acquired

for the rehabilitation of the project affected persons of the Chikotara

project.

::: Downloaded on – 09/06/2013 15:58:57 :::
19

2 The facts necessary to be cited for adjudication of the

above Petitions can be stated thus :-

Writ Petition No.1443 of 2002 would be treated as a lead

matter and the facts in the said Petition would be referred to for the

sake of convenience.

The Petitioner claims to be the owner of the property

bearing Gat No.127 [part] admeasuring 28 ares, situated at village

Alabad, Tal.Kagal, District Kolhapur. The lands in the said village

Alabad fall within the benefited zone of the irrigation project known

as the Chikotara project. By virtue of the notification issued under

Section 11(1) of the Act of 1986, the provisions of the said Act of

1986 have been made applicable to the Chikotara project. The said

notification issued under Section 11(1) has been issued and published

in the Government Gazette on 15th September 1990. In terms of the

scheme of the said Act of 1986, the notices under Section 13(2) of the

said Act of 1986 were issued by the Collector of Kolhapur on 20th

September 1993, 22nd November 1993 and 3rd December 1993. The

said notices were inter-alia for the purpose of identifying the area of

the benefited zone, affected zone and the slab applicable. After

::: Downloaded on – 09/06/2013 15:58:57 :::
20

following the procedure under subsection (2) of Section 13, a

notification was published under Section 13(1) of the Act of 1986 on

4th March 1994. In terms of the said notification, the area of the

affected zone was mentioned as 261 hectares and the area of the

benefited zone was mentioned as 7887 hectares and 75 ares and in so

far as the slab is concerned, the slab of 3 hectares 34 ares mentioned

in Part II of the Schedule was made applicable to the said Chikotara

project for the purpose of acquisition of land in the benefited zone.

Thereafter another notification under subsection (1) of

Section 13 dated 26th July 1995 came to be issued on 26th July 1995

which was also published in the Government Gazette on the same

day. By the said notification, the slab of 1 hectare and 61 ares

mentioned in Part II of the Schedule to the said Act of 1986 was made

applicable for the purpose of acquisition of the land in the benefited

zone.

3 In terms of the scheme of acquisition of land, a

notification under Section 4(1) of the L.A. Act came to be issued on

21st September 2000. After following the gamut of processes

mentioned in the L.A. Act, declaration under Section 6 came to be

::: Downloaded on – 09/06/2013 15:58:57 :::
21

issued on 14th December 2001 which was published in the

Maharashtra Government Gazette on 19th December 2001.

Thereafter notices under Sections 9(3) and 9(4) of the L.A. Act came

to be issued to the Petitioner on 15th January 2002. As mentioned

herein above the notification under Section 13(1) of the Act of 1986

dated 26th July 1995 and the declaration under Section 6 dated 14th

December 2001 issued under the L.A. Act qua the lands of the

Petitioners, which have been impugned in the above Petition and the

companion matters.

4 On behalf of the Respondents three Affidavits in Reply

have been filed. Out of which two have been filed by one Pradip R

Katkar, District Resettlement Officer, Kolhapur which are dated 17th

April 2007 and 28th June 2007 and one has been filed by Dr.Swati

Deshmukh, Special Land Acquisition Officer, No.12, Kolhapur which is

dated 16th April 2007. In the Affidavit in Reply dated 28th June 2007,

it has been mentioned that though the land slab of 3 hectares and 23

ares was made applicable to the said Chikotara project for the

purpose of acquisition of land in the benefited zone, since the land as

per the slab of 3 hectares and 23 ares was not proving to be sufficient

for the purpose of allotment to the rehabilitation of project affected

::: Downloaded on – 09/06/2013 15:58:57 :::
22

persons, it was decided to reduce the slab from 3 hectares 23 ares to

1 hectare 61 ares. It has further been stated in the said affidavit that

the State Government granted approval for reduction of the said slab

from 3 hectares 23 ares to 1 hectare 61 ares which was accordingly

communicated to the District Resettlement Officer by a letter dated

30th September 1995. In so far as 2nd notification is concerned, the

said affidavit states that the notification under subsection (1) of

Section 13 of the Act of 1986 was issued on 26th July 1995, reducing

the slab from 3 hectares 23 ares to 1 hectare 61 ares and accordingly

a proposal for acquisition in terms of the reduced slab was submitted

to the Special Land Acquisition Officer on 13th March 1996 for taking

further steps in respect of the acquisition of the lands.

Now coming to the affidavit of Dr. Swati Deshmukh, the

Special Land Acquisition Officer No.12, Kolhapur dated 16th April

2007, the dates and events, encompassing the notification under

Section 4(1), declaration under Section 6, leading to passing of the

Award dated 21st January 2004 have been mentioned. The sum and

substance of the said affidavit is that the said affidavit discloses that

the final award in respect of the lands in question has been passed on

21st Januar 2004 after following the gamut of processes mentioned in

::: Downloaded on – 09/06/2013 15:58:57 :::
23

the L.A. Act. Hence indubitably, during pendency of the above

Petitions, the award has been passed in respect of the lands in

question.

5 We have heard Shri A V Anturkar, the learned counsel

appearing for the Petitioners in all the above Petitions and Shri C R

Sonawane, the learned AGP for the Respondent Nos.1 to 3 in all the

above Petitions.

6 On behalf of the Petitioners, it was principally contended

by Shri Anturkar, the learned counsel appearing for the Petitioners,

that the Respondents could not have reduced the slab mentioned in

the notification dated 4th March 1994 which was 3 hectares and 23

ares to 1 hectare 61 ares without following the procedure. The

learned counsel for the Petitioners submitted that though in

subsection (2) of Section 13 of the Act of 1986 there is a reference to

the clauses (a) and (b) only of subsection (1), since the slab

mentioned in clause (c) forms an integral part of the notification

under Section 13(1), the Collector was obliged to issue notices under

Section 13(2) in respect of clause (c) also if any change in the slab

was to be effected. The learned counsel submitted that since the

::: Downloaded on – 09/06/2013 15:58:57 :::
24

objections and suggestions have to be invited in respect of clauses (a)

and (b), it would necessarily follow that if there is a change in the

slab which is covered by clause (c), the Collector is obliged to follow

the procedure prescribed in subsection (2) in effecting the change in

the slab. He further submitted that clauses (a) and (b) though they

are only for the purpose of identifying the lands which come within

the affected zone and benefited zone, it would not be correct to

restrict the procedure envisaged in subsection (2) of Section 13, to

clauses (a) and (b) only, as the slabs applicable, are also an important

facet of the acquisition. The learned counsel submitted that after the

notice under subsection (2) of Section 13, the agriculturist would

know whether he would be affected by the proposed notification or

not under subsection (1) of Section 13 and, therefore, unless the

notice mentions the proposed slab, no agriculturist would know as to

whether he would be affected by acquisition or not and, therefore, a

notice under subsection (2) of Section 13 must be given also in

respect of clause (c) of subsection (1) of Section 13 of the Act of

1986. The learned counsel appearing for the Petitioners, further

submitted that reading of Sections 13(3) and 13(4) provides and

indicates that for changing any parameter in the notification issued

under section 13(1), the procedure contemplated in subsection (2) of

::: Downloaded on – 09/06/2013 15:58:57 :::
25

Section 13 has to be followed. The learned counsel lastly submitted

that if it is construed that Sections 13(3) and 13(4) do not apply to

the modification/change in slab, then the logical corollary would be

that though a change could be effected as regards clauses (a) and (b)

of Section 13(1), the intent of the legislature is clear that no change is

permitted in respect of the slab mentioned in the clause (c) of Section

13(1), i.e. there can be no change in the slab. The learned counsel

therefore submitted that the change in slab effected without following

the procedure is therefore illegal.

7 Shri Anturkar, the learned counsel appearing for the

Petitioners, relied upon a Judgment of the Apex Court reported in

1970(1) SCC 125 in the matter of Narendrajit Singh and another

v/s. The State of U.P. And another. The learned counsel for the

Petitioners also relied upon the Judgment of the Division Bench of

this Court reported in 2004(3) Bom.C.R. 328 in the matter of

Trimbakrao Vithalrao Dhokane v/s. Sate of Maharashtra and ors.

as also the Judgment of the Division Bench of this Court reported in

CDJ 2004 BHC 337 in the matter of Shri Appa Ganpati Jadhav v/s

Special Land Acquisition Officer and ors. in support of his

contention that in the matters of land acquisition strict adherence to

::: Downloaded on – 09/06/2013 15:58:57 :::
26

the procedural requirement is necessary and any deviation would

vitiate the said proceedings and prove fatal.

In so far as the Judgment of the Apex Court is concerned,

in the said case urgency clause was applied. In that case,

notifications issued under section 4 suffered from a very serious

defect inasmuch as the locality wherein the lands were situated was

not specified. The notification merely stated that the lands

mentioned in the schedule were needed. The schedule in its turn

though it contained the headings District, Pargana, Mauza and

approximate area, gave no particulars of the same and all that was

mentioned by way of a note was that the plan of the land might be

inspected in the office of the Collector of Ramur. The said defect was

sought to be rectified by notification under section 6 which was

issued within fortnight after the notification under section 4. The

Apex Court in the fact situation of the said case, observed that any

notification which is the first step to deprive a man of his property

must be strictly construed and the courts ought not tolerate any lapse

on the part of the acquiring authority in the issue of such notification,

if it be of a serious nature. The Apex Court held that the defect in a

notification under section 4(1) cannot be cured by giving full

::: Downloaded on – 09/06/2013 15:58:57 :::
27

particulars in the notification under section 6(1). The Apex Court, in

the fact situation of the said case, therefore, quashed and set aside the

acquisition proceedings on the said grounds.

In so far as the Judgment of the Division Bench of this

Court reported in 2004 (3) Bom. C.R. 328 is concerned, the Division

Bench has held that unless person interested in the land which has

been notified under section 4(1) of the L. A. Act, is given opportunity

of being heard, the authority cannot proceed further. The Division

Bench held that the heart of section 5-A of the Act is the hearing of

the objections and under sub-section (2) personal hearing is

mandatorily provided and it does not depend upon demand for

personal hearing. Since the Petitioner in that case was not given an

opportunity of hearing before making recommendations to the

Commissioner for approval of the draft notification under section 6 of

the Act, the said declaration under section 6 was quashed and set

aside and the authorities were directed to hear the Petitioner as

contemplated under section 5-A of the Act and thereafter to proceed

with acquisition.

::: Downloaded on – 09/06/2013 15:58:57 :::
28

Now coming to the Judgment of the Division Bench of this

Court reported in CDJ 2004 BHC 337 on which reliance was placed

by the learned counsel for the Petitioners, this was a case where a

declaration under section 11 of the Resettlement Act, 1976 was

already made when the said Act was in force and a particular slab

from Part II of Schedule was already applied namely of 8 acres for

acquiring land from the benefited zone for the resettlement of the

project affected persons of Urmodi Major Irrigation Project.

Thereafter Rehabilitation Act, 1986 came into force. Section 26 of the

Rehabilitation Act, of 1986 which is the Repeal and saving clause

saved actions taken under the Resettlement Act, 1976. A notification

under section 13(1) of the said Act was issued on 1st December 1998.

Similar notification was issued on the same date applying the slab of

2 H. 42 Rs. of Part II of the Schedule. The argument of the Petitioner

in the said case was that the procedure under Section 13(2) of the

Rehabilitation Act 1986 was not followed, and hence, no notification

under Section 13(1) could have been issued and therefore there could

not be any acquisition under the L.A. Act. The notifications under

sections 4 and 6 of the L.A. Act were therefore challenged on the said

grounds. The said argument of the Petitioner was negatived by the

Division Bench by holding that since the declaration under section 11

::: Downloaded on – 09/06/2013 15:58:57 :::
29

had already been made under the Resettlement Act 1976 and in view

of section 26 of the Rehabilitation Act of 1986, the said action being

saved there was no requirement to issue a notification under section

13(2) inviting objections and suggestions and hence there was

compliance of Section 13 of the Act of 1986. The notification issued

under section 4 and the declaration under section 6 in that case were

therefore upheld by the Division Bench.

8 On behalf of the Respondents, Shri Sonawane, the learned

AGP, submitted that the Act of 1986 has been made applicable to the

Chikotara project and the notification has accordingly been issued

under Section 11(1) of the Act 1986. The learned AGP submitted that

the notification under Section 13(1) of the Act of 1986 dated 4th

March 1994 was issued after following the procedure for the same by

inviting objections and suggestions under Section 13(2). The learned

AGP submitted that the said notification inter alia specified the

affected zone and the benefited zone and fixed the slab as 3 hectares

23 ares, considering the land that is required for rehabilitation of the

persons affected by the said project. The learned AGP further

submitted that the lands which come within the affected and

benefited zones are the determining factors for application of a

::: Downloaded on – 09/06/2013 15:58:57 :::
30

particular slab. He therefore submitted that it is on the said basis that

the authorities chose one of the slabs mentioned in the Schedule of

the Act of 1986. The learned AGP submitted that in the instant case,

initially the slab of 3 hectares and 23 ares was thought to be

appropriate considering the requirement of lands in the benefited

zone, however in terms of the said slab the land was falling short of

the requirement for the resettlement of the project affected persons of

the said Chikotara project, therefore, according to the learned AGP

the slab was lowered to 1 hectare 61 ares which has been approved

by the State Government. The learned AGP submitted that

considering the purport and intent of the Act of 1986, the legislature

has consciously limited the notice to only clauses (a) and (b) of

Section 13(1) of the Act of 1986, as clauses (a) and (b) are the

determining factor and depending on the area, in question, a

particular slab is applied. The learned AGP submitted that accepting

the contention of the Petitioners would amount to reading into the

provision something which Legislature did not contemplate. The

learned AGP submitted that in the instant cases, as mentioned in the

affidavit of Dr.Swati Deshmukh, the final award has been passed on

21st January 2004 during the pendency of the above Petitions.

However, though the final Award has been passed, the Petitioners

::: Downloaded on – 09/06/2013 15:58:57 :::
31

have not chosen to challenge the said acquisition proceedings by

carrying out any amendment to the Petitions. The learned AGP

submitted that this Court should not interfere in the acquisition

proceedings in its writ jurisdiction under Article 226 of the

Constitution of India.

9 We have heard the learned counsel for the parties and

bestowed our anxious consideration to the rival contentions.

10 In the context of the issue which arises viz. whether for a

change in the slab mentioned in the notification issued under Section

13(1), procedure under Section 13(2) of the Act of 1986 is required

to be followed. In the context of the said issue, it would be relevant to

refer to Section 13 of the said Act of 1986 which is reproduced herein

under :-

“13. (1) The State Government shall, by
notification in the Official Gazette and also by

publication of such notification in the manner
provided in sub-section (2) of section 11,
declare—-

(a) the extent of area which shall
constitute the area of affected zone under the
project ;

::: Downloaded on – 09/06/2013 15:58:57 :::
32

(b) if the project is an irrigation
project, the extent of area which shall

constitute the area of benefited zone under the
project;

(c) which of the slabs mentioned in
Part II of the Schedule shall apply to such
project for the purposes of acquisition of land

in the benefited zone.

(2) Before publishing a notification
under sub-section (1), the Collector shall give

a public notice inviting objections or
suggestions in respect of the lands falling

under clauses (a) and (b) of sub-section (1),
by publishing in the manner specified in sub-

section (2) of section 11 and also in the

Official Gazette and in one daily newspaper in
the Marathi language circulating in the local
area comprising such villages and areas of
affected and benefited zone. Any person

interested in the land in such areas may make,
objections or suggestions, if any, to the

Collector within 30 days from the date on
which such public notice is published by beat
of drums in the village or area concerned or

the date on which it is published in the
newspaper as aforesaid, whichever is later; and
the Collector shall, with all reasonable
despatch, forward any objections or
suggestions so made together with his report

in respect thereof to the State Government and
on considering the report and the objections
and suggestions, if any, the State Government
may pass such order as it deems fit.

(3) If at any time during the course of
execution of a project, the project authority is
satisfied that any change in the areas

::: Downloaded on – 09/06/2013 15:58:57 :::
33

mentioned in the notification under sub-

section (1) is necessary, it shall communicate
such change with reasons and the plans and

particulars relating to the change to the State
Government through the Collector.

(4) One receipt of the communication
under sub-section(3) and the report of the
Collector, if any, the State Government may

after considering the reasons given by the
project authority and in the report, if any, of
the Collector and making such enquiry, if any,
as it thinks fit, make such change in the

manner laid down in sub-sections (1) and (2)”

ig (emphasis supplied)

As can be seen, the notification issued under section 13(1)

declares the area of the affected zone under the project, the extent of

area which would constitute the benefited zone and which of the

slabs mentioned in Part II of the Schedule shall apply to such project

for the purposes of acquisition of land in the benefited zone.

Sub-section (2) of Section 13 postulates that before

publishing a notification under sub-section (1), the Collector shall

give a public notice inviting objections or suggestions in respect of the

“lands falling under clauses (a) and (b) of sub-section (1)”, by

publishing the same in the manner specified in sub-section (2) of

Section 11 and also in the Official Gazette and in one daily

::: Downloaded on – 09/06/2013 15:58:57 :::
34

newspaper in the Marathi language circulating in the local area

comprising such villages and areas of affected and benefited zone.

The said objections and suggestions, received by the Collector, shall

be forwarded by him to the State Government with his report and, the

State Government is obliged to pass such orders on such objections

and suggestions as it deems fit.

Sub-section (3) of Section 13 provides that if during the

course of execution of project, the project authority is satisfied that

any change in the “areas” mentioned in the notification under sub-

section (1) is ascribable to clauses (a) and (b) thereof, is necessary, it

shall communicate such change with reasons and the plans and

particulars relating to the change to the State Government through

the Collector.

Sub-section (4) of Section 13 provides that on receipt of

the communication under sub-section (3) and the report of the

Collector, the State Government may after considering the reasons

given by the project authority as also the reasons contained in the

report of the Collector and, after making such enquiry, if any, as it

thinks fit, make such change obviously referable to areas mentioned

::: Downloaded on – 09/06/2013 15:58:57 :::
35

in terms of clauses (a) and (b) of subsection (1) in the manner laid

down in sub-sections (1) and (2) of Section 13.

11 What can, therefore be seen from a reading of the said

Section 13 is that the objections and suggestions are to be invited

only in respect of “areas” mentioned in clauses (a) and (b) i.e. the

extent of area coming in the affected zone and the extent of the area

coming in the benefited zone. A reference to clause (c) is

conspicuously absent for obvious reasons. As the slab which would

be applicable would be contingent upon the extent of the area of the

affected zone and the extent of the area of the benefited zone. They

are, according to us, the determining factors on the basis of which the

slab is fixed by the authorities by choosing one of the slabs mentioned

in the Schedule. A perusal of the Part II of the Schedule would

disclose the various slabs which could be applied to a particular

project considering the lands in the affected zone and the benefited

zone. A perusal of the slabs especially slab-I of Part II of the schedule

which is now made applicable discloses the maximum area that can

be acquired from a person holding the land above the slab mentioned

viz. in the instant case 1 hectare 61 ares. The slabs in that sense are

elaborate and inter-alia stipulate the extent of land that can be

::: Downloaded on – 09/06/2013 15:58:57 :::
36

acquired from the landholders to which a particular slab is made

applicable. The said slabs forming part of the Act of 1986 are

therefore statutory in nature and once a particular slab is made

applicable the State Government is free to acquire the lands above the

said slab restricted to the maximum that can be acquired from the

land holder having a particular holding. Since the requirement of the

land depends upon the extent of the area covered by the affected

zone and the benefited zone, the opportunity, if any, would, therefore,

have to be given if there is a change in the area of the affected or

benefited zone and, therefore, the legislature has consciously

excluded clause (c) from section 13(2) in the matter of inviting

objections and suggestions. The application of a particular slab

mentioned in the Schedule is akin to a legislative action and

therefore, for a change in the slab, in our view, no notice is required

to be issued.

12 It is true, as contended by the learned counsel for the

Petitioners, that vide clauses (a) and (b) of Section 13(1) of the Act of

1986, the lands in the affected and benefited zone are identified,

however, once the extent of the lands are identified which come in the

affected and benefited zone, fixing of the slab is only a sequitur to

::: Downloaded on – 09/06/2013 15:58:57 :::
37

such identification or a ministerial act – as the lands in the benefited

zone are to be acquired and allotted to the project affected persons.

Therefore, the Petitioners’ contention that notices ought to have been

given even in respect of the change in the slab cannot be accepted.

13 The contention of the Petitioners that the words appearing

in section 13(4) viz such change in the manner laid down in sub-

sections (1) and (2) make it abundantly clear that even for a change

in parameters relating to slabs mentioned in the notification under

Section 13(1), the procedure contemplated in sub-section (2) of

section 13 has to be followed, is, in our view, misconceived. As

mentioned herein above, sub-section (2) contemplates that only when

there is a change in the extent of the “areas” mentioned in clauses (a)

and (b) of section 13(1), that a notice would have to be published

under section 13(2) since clauses (a) and (b) are the vital parameters

determining the area to which the proposed acquisition would be

applicable. The legislature has, therefore consciously excluded

clause (c) from the requirements of giving notice under section 13(2),

even if there is a change in the said parameter. As mentioned herein

above, clauses (a) and (b) are really the determinative factors on the

basis of which the slab is to be applied. It is on the basis of the

::: Downloaded on – 09/06/2013 15:58:57 :::
38

extent of the areas covered by clauses (a) and (b) of section 13(1)

that one of the slabs mentioned in the schedule is chosen by the State

Government. Hence even if there is a change in the slab without

there being any change in the parameter of the land covered by

clauses (a) and (b), there is no requirement of issuing notice and

inviting objections and suggestions as the benefited zone remains the

same and the lands have to be acquired from the said benefited zone.

14

As can be seen in the instant case, since the lands which

were acquired from the persons pursuant to the earlier slab fixed viz 3

hectares 23 ares were falling short of the requirement for

rehabilitating the project affected persons of the Chikotara project,

that the authorities moved the State Government for lowering the

slab to 1 hectare 61 ares which proposal the State Government has

sanctioned and the notification under section 13(1) of the Act of 1986

dated 26th July 1995 came to be issued. Therefore, in the instant

case, what has happened is that, there is no change in the benefited

zone, however, the slab has been lowered so that sufficient land

becomes available for rehabilitating the project affected persons of

the said Chikotara project.

::: Downloaded on – 09/06/2013 15:58:57 :::
39

15 In so far as the contention of the learned counsel for the

Petitioners that if it is construed that section 13(3) and section 13(4)

do not apply to modification made in respect of change of slab

contemplated by section 13(1)(c), then it would have to be held that

since the legislature has expressly permitted change in the parameters

of the areas mentioned in clauses (a) and (b) of section 13(1) only,

and since no such latitude is available in respect of the change in

parameter mentioned in clause (c) of section 13(1), therefore, the

intention of the legislature is clear namely, that there can be no

change at all in respect of the slab mentioned in clause (c). The said

submission, in our view, cannot be countenanced in the teeth of the

purport and intent of the Act of 1986 whose object primarily is of

rehabilitation of the project affected persons in fact the raison d’etre

of the said Act is the rehabilitation of such persons. As recorded

herein above, the determinative factors are clauses (a) and (b) of

section 13(1) of the Act of 1986 on whose basis the State Government

applies a particular slab. The intention being that adequate lands

become available for rehabilitation of the project affected persons.

May be in a given case, the parameters mentioned in clauses (a) and

(b) do not change, but if the slab applied earlier does not serve the

purpose, then in that event a change in the slab may be warranted. If

::: Downloaded on – 09/06/2013 15:58:57 :::
40

section 13 (2) is to be construed in the manner as contended by the

Petitioners, it would militate against the intent and purport of the said

Act and, would therefore make the provisions of the Act of 1986

nugatory. We, therefore do not find merit in the aforesaid contention

of the Petitioners and accordingly reject it.

It was also faintly sought to be canvassed by the learned

counsel for the Petitioners, that the project in question cannot be

called an irrigation project but a percolation project or that the

benefited zone cannot be called as such, if the benefit of distribution

of water is in future. Though the Petitioners have questioned in the

Petition the project being an irrigation project, the second ground that

the benefited zone cannot be called as such has not been taken in the

Petition. Apart from it, both the said grounds were not canvassed

with any deal of conviction. Be that as it may, the said grounds in our

view are only stated to be rejected considering the nature of the

project and the benefit that is likely to accrue in terms of providing

irrigation to large tracts of land.

16 Another aspect to be considered is that though the above

petitions were admitted, the stay operating in favour of the Petitioners

::: Downloaded on – 09/06/2013 15:58:57 :::
41

was only in respect of taking over possession of the lands in question.

There was no stay to the land acquisition proceedings being

completed. As mentioned herein above, the Special Land Acquisition

Officer Dr.Swati Deshmukh has filed an affidavit in which it has been

stated that final award in respect of the land in question has been

passed on 21st January 2004. Though the Petitioners have

approached this Court before the final award being passed, one would

have to bear in mind that the Petitioners have approached this Court

after the declaration under Section 6 was issued and not immediately

after the notification under Section 13(1) dated 26th July 1995 under

the Act of 1986 was issued. In so far as the scheme for acquisition of

land for the projected affected person is concerned, the notification

under section 13(1) is the defining notification if one can use the

said phraseology, inasmuch as it is by the said notification the land

covered by the affected zone, the benefited zone and the slab

applicable are made final. Thereafter the land is acquired by taking

recourse to the provisions of Land Acquisition Act, therefore, in so far

as the present Petitioners are concerned, the notification under

Section 13(1) dated 26th July 1995 in so far as it changes the slab

from 3 hectares 23 ares to 1 hectare 61 ares was the vital notification

and the Petitioners ought to have challenged the said notification with

::: Downloaded on – 09/06/2013 15:58:57 :::
42

reasonable despatch and ought not to have waited till the Section 6

declaration under the L.A. Act was issued. In our view, therefore, the

said fact would also be relevant in the context of considering the

challenge raised by the Petitioners in the instant petitions.

17 A useful reference could be made to the Judgment of the

Apex Court reported in A.I.R. 2000 S.C. 671 in the matter of

Municipal Council, Ahmednagar and another vs. Shah Hyder Baig

and others in which case, the Apex Court turned down the challenge

to the acquisition proceedings in view of the fact that the final award

had been passed and no land acquisition proceedings could be

challenged after the final award had been declared. However, though

the above Petitions have been filed before the declaration of final

award, since the challenge to the notification under Section 13(1) is

long after it has been issued, in our view, considering the scheme of

acquisition, the same analogy, as in the judgment (supra), would

have to be applied and hence the challenge of the Petitioners to the

acquisition of land in question would have to be negatived on the said

ground also.

::: Downloaded on – 09/06/2013 15:58:57 :::
43

18 In so far the Judgment of the Apex Court (Supra) and the

Judgments of the Division Bench reported in 2004(3) Bom.C.R. 328

and CDJ 2004 BHC 337 (Supra), for the view we have taken namely

that there is no requirement of issuing a notification under Section

13(2) if there is a change in the slab, in our view, the said judgments

have no application.

Indeed, in so far as the Judgment of the Division Bench

reported in CDJ 2004 BHC 337 is concerned, though the said

judgment is under the Act of 1986 and in the said case also the slab

was reduced, the fact situation in the said case was totally different

inasmuch the Division Bench was required to consider whether a

notification under Section 13(2) was required to be issued in the

context of the fact that the declaration under Section 11 of the

Resettlement Act, 1976, which was in force at the relevant time, was

already issued. Hence in our view, the said judgment also does not

support the Petitioners case in any manner.

In fact as can be seen from the said judgment, the Division

Bench has observed that to what extent the land is required or not is

best left to the legislature. This was in the context of the fact that the

::: Downloaded on – 09/06/2013 15:58:57 :::
44

slab was reduced by the authorities to 2 H. 42 Rs from the earlier slab

of 8 H. Therefore, the said judgment in fact lends support to the view

that we have taken in the present case.

19 For all the aforesaid reasons, we do not find any merit in

the above Petitions which are accordingly dismissed and Rule

discharged in all the Petitions with no order as to costs.

20 On pronouncement of the Judgment today i.e. 07th June

2010, the learned counsel for the Petitioners applies for time to

approach the Apex Court. However, the learned AGP opposes the said

prayer. Considering the facts and circumstances of the present case,

the operation of this order is stayed for a period of eight weeks from

today.

           Sd/-                                                     sd/-

    (R.M.SAVANT, J.)                                      (A. M. KHANWILKAR, J.)





                                                           ::: Downloaded on - 09/06/2013 15:58:57 :::