High Court Madhya Pradesh High Court

Sudhir Chandra Datt vs The Union Of India & Ors on 27 April, 2011

Madhya Pradesh High Court
Sudhir Chandra Datt vs The Union Of India & Ors on 27 April, 2011
                                                                         1.....


                        MCC No.5 of 2004

S.C.Datt                                          Union of India and others



27.04.2011


         Shri Siddharth Datt, Counsel for the applicant.
         Shri Vikram Singh, Counsel for respondents No. 1,7,8,9

and 10.

Shri Naman Nagrath, learned Addl. A.G. for respondents
No. 2 and 4.

Shri Anoop Nair, Counsel for respondent No.3.
Shri Anshuman Singh, Counsel for respondent No.6.
Shri Nagrath, learned Addl. A.G. submitted that he has
filed minutes of meeting held in his Chambers on 26.4.201. A
copy of which is made available to us which reveals that in the
aforesaid meeting Collector, Jabalpur, Commissioner,
Municipal Corporation, Jabalpur, Airport Incharge, Jabalpur,
Junior Executive Engineer, Airport Authority of India,
additional Collector, Jabalpur, Sub Divisional Officer, Jabalpur
and Naib Tehsildar, Panagar, district Jabalpur were present.
In the said meeting, following decisions were taken :-

A. Pursuant to the earlier meeting dated 29.3.2011, a
senior technical official from Airport Authority of India,
Shri R.K.Shagla, Joint General Manager (Planning) was
in Jabalpur on 19 & 20th April,2011. On these days, joint
efforts were made by the technical officials of Airport
Authority of India and local revenue authorities to
reconcile the revenue map and the map available with
Airport Authority of India (Grid Map). During this
reconciliation it was found that the two maps could not be
reconsiled in their present form. It was for this reason
that further steps as were agreed upon in the earlier joint
meeting, could not be undertaken.

B. During today’s joint meeting, it was thus agreed
upon that Airport Authority of India would submit an
application for demarcation of the existing airport
premises within 3 days; and demarcation would be
accordingly done by revenue department. This exercise
of demarcation of existing land would be done by revenue
authorities within 1 week. Subsequently, the revenue map

2…..



                     MCC No.5 of 2004

S.C.Datt                                    Union of India and others



27.04.2011


shall be updated on the basis of said demarcation. Final
revenue map shall be provided to AAI within 1 week
thereafter by the revenue authorities. In this way
reconciliation would be possible.

C. Based on reconciled map, Airport Authority of
India would submit its revised plan for proposed
extension of runway/development of airport at Jabalpur,
showing the extent of additional land required by them
for extension of runway/development of Airport. This
revised plan shall be submitted by AAI within 2 weeks
thereafter.

D. Based on the revised plan provided by Airport
Authority of India, the revenue authorities shall work out
the extent of additional land required (Khasra-wise and
area-wise), so as to determine the total additional land
required by AAI. This exercise shall be done by revenue
authority within 2 weeks of receipt of revised plan from
AAI.

E. Thereafter, Airport Authority of India will submit
a formal proposal for allotment of additional land
required for proposed extension of runway/development
of airport to the Collector, Jabalpur. This final proposal
for allotment of additional land shall be submitted by
Airport Authority of India through their authorized
official within a period of 2 weeks from determination of
additional land required (Khasra-wise and area-wise).
F. Since the additional land required by Airport
Authority of India is to be made available out of
Government land, Municipal Corporation land, Forest
land and private land, further steps to be taken towards
the procedure to be adopted for this allotment would be
decided after completion of above.

Shri Nagrath submitted that within a period of 3 days
Airport Authority of India would submit an application for the
demarcation of the existing premises because at present there
are no final boundary marks of the land occupied by the
Airport Authority so it is necessary that the land of the Airport
Authority of Dumna be demarcated. It is assured by him that
within a period of one week from today, the demarcation work
shall be completed and as per the demarcation, the decision

3…..



                    MCC No.5 of 2004

S.C.Datt                                  Union of India and others



27.04.2011


No. C, D and E would take place.
      The aforesaid statement is taken on record.              The

authorities are directed to proceed in the matter in
accordance with the decision taken by them on 26.4.2011
(supra).

Re-construction of Runway:

It is submitted by Shri Nair that patch work of runway is
complete and on 21.4.2011 it is notified to the concerned
Airline that the runway is fit for flying airbus. The concerned
airline ‘Kingfisher’ has now to inspect the air strip and after its
satisfaction, the flight between Jabalpur and Mumbai may
start. As the Airport Authority of India has already intimated
to the concerned airline and the patch work is complete, this
statement is taken on record.

Night landing facility at Dumna Airport, Jabalpur:
It is submitted by Shri Nair that now night landing
facility at Dumna is available. All the equipment including
signage have been affixed. An intimation has been sent to
the concerned authorities that such night landing facility is
available at Jabalpur and after a period of 90 days it shall be
duly notified. However, during this period, night landing
facility will be available and it can be utilised by the airlines if
required. The aforesaid statement is taken on record.

Construction of road between Jabalpur township
and Dumna Airport:

Shri Anshuman Singh, learned counsel for the Municipal
Corporation, submitted that the sole tender which was

4…..



                   MCC No.5 of 2004

S.C.Datt                                   Union of India and others



27.04.2011


received was opened on 1.4.2011. It was little on higher side.
However, keeping the aforesaid offer pending, third NIT has
been issued which shall be open on 16.5.2011.

Shri Nagrath submitted that a proposal for providing
fund for the construction of this road is under consideration of
the Finance Department and on or before 16.5.2011 it shall be
finalised.

The aforesaid statement is also taken on record.
Considering aforesaid we direct that this case be listed
for hearing on 18.5.2011. On the said date all the parties
shall apprise the progress on affidavit.

A typed copy of this order be supplied to all the
concerned.



 (Krishn Kumar Lahoti)           (Smt. Sushma Shrivastava)
           JUDGE                                JUDGE
vj