Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 19, Cited by 0]

Bombay High Court

Rajendra Sambhaji Bagul And Another vs The Divisional Commissioner, Nashik ... on 20 June, 2019

Equivalent citations: AIRONLINE 2019 BOM 3312

Author: V. K. Jadhav

Bench: V. K. Jadhav

                                                                WP-8788-15pd
                                    -1-


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                       WRIT PETITION NO. 8788 OF 2015
                                   WITH
                    CIVIL APPLICATION NO. 12472 OF 2015
                     IN WRIT PETITION NO. 8788 OF 2015

 1.       Rajendra s/o Sambhaji Bagul
          Age : 36 years, Occ : Nil,
          R/o Birewadi, Tq. Sangamner,
          Dist. Ahmednagar.

 2.       Sanjay s/o Sambhaji Bagul
          Age : 34 years, Occ : Nil,
          R/o Birewadi, Tq. Sangamner,
          Dist. Ahmednagar.                           ... Petitioners

                  Versus

 1.       The Divisional Commissioner,
          Nashik Division, Nashik.

 2.       The Collector, Ahmednagar,
          Tq. & Dist. Ahmednagar.

 3.       The Sub-Divisional Officer,
          Sangamner Division, Sangamner,
          Dist. Ahmednagar.

 4.       The Tahsildar, Sangamner,
          Tq. Sangamner, Dist. Ahmednagar.

 5.       The Hon'ble Minister
          for Revenue and Forest Department,
          Government of Maharashtra,
          Mantralaya, Mumbai.

 6.       U-Tech Sugar Ltd.,
          2055 Anant Residency,
          Sadashiv Peth, Tilak Road
          Pune - 411 030.
          R/o F-901, Tarzer Park,
          Arneshwar, Pune-09
          Through its authorized signatory


::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                    -2-

          Ravindra s/o Purushottam Birole
          Age : 47 years, Occ : Chief Managing Director,
          U-Tech Sugar Ltd., 2055
          R/o. F-901, Tarzer Park,
          Arneshwar, Pune-09.                       ... Respondents

                                   .....
 Mr. R. N. Dhorde, Senior Advocate i/by Mr. V. R. Dhorde, Advocate
 for the Petitioners.
 Mr. P. K. Lakhotia, AGP for Respondent Nos. 1 to 5.
 Mr. S. B. Ghatol Patil, Advocate for Respondent No. 6.
                                   .....

                                   WITH
                    CIVIL APPLICATION NO. 13019 OF 2015
                     IN WRIT PETITION NO. 8788 OF 2015

          VILAS S/O YASHWANT BAGUL AND ANOTHER
                          VERSUS
   THE DIVISIONAL COMMISSIONER, NASHIK DIVISION, NASHIK
                        AND OTHERS

                                   .....
 Mr. V. D. Sapkal, Advocate for the Applicants.
 Mr. P. K. Lakhotia, AGP for Respondent Nos. 1 to 5.
 Mr. S. B. Ghatol Patil, Advocate for Respondent No.6.
 Mr. R. N. Dhorde, Senior Advocate i/by Mr. V. R. Dhorde, Advocate
 for Respondent Nos. 7 and 8.
                                   .....

                                   WITH
                    CONTEMPT PETITION NO. 573 OF 2015
                     IN WRIT PETITION NO. 8788 OF 2015

          RAJENDRA S/O SAMBHAJI BAGUL AND ANOTHER
                          VERSUS
        RAVINDRA S/O PURUSHOTTAM BIROLE AND ANOTHER

                                   .....
 Mr. R. N. Dhorde, Senior Advocate i/by Mr. V. R. Dhorde, Advocate
 for the Petitioners.
 Mr. S. B. Ghatol Patil, Advocate for Respondent No.1.
 Mr. P. K. Lakhotia, AGP for Respondent State.
                                   .....




::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                     WP-8788-15pd
                                       -3-


                                    CORAM : V. K. JADHAV, J.
                                    RESERVED ON      : 05.10.2018
                                    PRONOUNCED ON : 20.06.2019

 PER COURT:-


 1.       Being aggrieved by the order dated 13.05.2015 passed by

 respondent no.5- Hon'ble Minister, Revenue and Forest Department,

 Government of Maharashtra, in Revision Application No. RTS-

 3315/932/P.N./149/G-6, the petitioners, who were original respondent

 nos. 5 and 6 in the aforesaid revision application, preferred this Writ

 Petition.



 2.       Brief facts giving rise to the present Writ Petition are as follows:


 a.       The suit property involved in the present matter is land Gat no.

 15 (original survey nos. 7 to 15), situated at village Kauthe Malkapur,

 Taluka Sangamner, District Ahmednagar and it is Hadola Watan land.

 Though the matter concerns with the permission to convert the suit

 property into non-agricultural use, certain facts, as pleaded by both

 the parties, are required to be mentioned.



 b.       The State Government has abolished the Watan lands as per

 the provisions of the Bombay Inferior Village Watans Abolition Act,

 1958 (for short, "the Act of 1958"). The petitioners claim to be the

 heirs and legal representatives of the original watandar Shri Samba


::: Uploaded on - 25/06/2019                     ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                   WP-8788-15pd
                                    -4-

 Mohanna Bagul and co-owner of the land Gat no. 15, which is re-

 granted by the State Government. Thus, the petitioners claim to be

 the interested parties in land Gat nos. 15/9, 15/10 and 15/17 which is

 disputed in the present writ petition. The petitioners have already filed

 Special Civil Suit No. 27 of 2013 in the Court of learned Civil Judge,

 Senior Division, Sangamner claiming partition in the suit property and

 challenging the sale deeds executed in favour of Shri Ravindra

 Birole, Shri Shantanu Birole and Smt. Ashwini Birole in the said civil

 suit. Petitioners claim that their valuable rights are included in the suit

 property and hence the petitioners have filed the above mentioned

 suit for partition by metes and bounds. The said Ravindra Birole and

 two others filed an application under Section 9-A of the Civil

 Procedure Code and a separate application under Order 7 Rule 11 of

 the Civil Procedure Code contending that Special Civil Suit No. 27 of

 2013 is not maintainable. Both the applications were heard on merits

 and the learned Civil Judge, Senior Division, Sangamner, by order

 dated 24.04.2015 held that the Civil Court has jurisdiction to entertain

 the said suit so also the issue of limitation is a mixed question of

 facts and hence the suit itself is maintainable. Against the said order

 dated 24.04.2015, Shri Ravindra Birole and two others filed Civil

 Revision Application No. 56 of 2015 before this Court and after

 hearing both the sides this Court by order dated 27.07.2015

 specifically held that the suit filed by the present petitioners along



::: Uploaded on - 25/06/2019                   ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                    -5-

 with others in the Civil Court is very well maintainable. The said suit

 is still pending before the Civil Judge, Senior Division, Sangamner.



 c.       According to the petitioners, though the said Mahar Watan land

 was abolished in the year 1965 by the State Government, thereafter,

 the State Government has decided to re-grant the lands in favour of

 the original watandars, who were in actual possession of the said

 watan properties. According to the petitioners, though there were no

 re-grant orders, some of the watandars illegally sold portion of Gat

 no. 15 and tried to effect mutation entry nos. 850 and 851. It is the

 case of the petitioners that even prior to the re-grant of land gat no.

 15 to the original owners, it appears from the record that Arjun Bagul,

 Thaka Bagul, Dhana Bagul, Govind Laxman Bagul, so also Yeshu

 Arjuna Bagul and Laxman Muka Bagul illegally sold part of land gat

 no. 15 (old survey no.8) on 22.09.1966 prior to re-grant of which

 mutation entry nos. 850 and 851 were taken. However, the said

 mutation entries came to be rejected by the concerned Tahsildar on

 the ground that the land itself was not re-granted. However,

 according to the petitioners, one Mr. Ravindra Birole claims that the

 re-grant order was passed in favour of Yeshu Arjuna, Thaka Bagul

 alongwith 10 others by re-grant order no.137 of 1969 as Najrana was

 paid on 01.04.1965. It is tried to be shown by said Ravindra Birole

 that the mutation entry of the said re-grant order was taken on record



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                   -6-

 and the mutation entry nos. 928 and 929 came to be sanctioned by

 the Tahsildar on 11.02.1970. The petitioners further claim that said

 Ravindra Birole and his family members had purchased land from

 Gat nos.15/9, 15/10 and 15/17 admeasuring 30 R. under registered

 sale deed Nos.9922/2012, 6477/2012 and 4792/2012 without

 permission of the competent authority. According to the petitioners, in

 view of the amended provisions of the Act of 1958, permission to

 execute sale deeds of Hadola Watan land is necessary. So far as the

 mutation entries 456, 457 and 458 in respect of some portion of the

 land Gat no. 15 manipulated by earlier vendor of Mr. Ravindra Birole,

 namely, Vitthal Laxman Sagar in collusion with the Revenue

 authorities, one Vijay Jangu Bagul made a complaint to the

 concerned Sub-Divisional Officer bringing to his notice that even prior

 to re-grant, the sale deeds came to be executed in respect of the

 land Gat no. 15 by some persons and though the earlier mutation

 entries came to be rejected, yet mutation entry nos. 456, 457 and

 458 were fraudulently taken. The Sub-Divisional Officer initiated suo

 motu revenue proceedings against the said mutation entry nos. 456,

 457 and 458 respectively. Said Ravindra Birole filed Writ Petition

 No.7513 of 2013 before this Court and this Court granted status quo

 in the matter which continued from time to time.




::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                    -7-

 d.       According to the petitioners, though Ravindra Birole claims to

 have purchased the land out of land Gat no. 15 for agricultural

 purposes, later on in the year 2012-13, he has established a

 company, namely, U-Tech Sugar Limited (respondent no.6 herein).

 Thereafter, said Ravindra Birole has applied to the Sub-Divisional

 Officer for granting NA permission for conversion of use of the land

 for the said sugar industry. Respondent no.6 has applied under

 Section 44(1) of the Maharashtra Land Revenue Code, 1966 (for

 short, " the MLR Code") for non-agricultural permission of the land in

 Gat no. 15/9 ad-measuring 3 H. 95 R, old Gat no. 15/10 ad-

 measuring 3 H. 55 R., old Gat no. 15/17 ad-measuring 3 H. 98 R,

 total area ad-measuring 11 H. 48 R. bearing alleged new Gat no.

 15/3. After receipt of the said proposal seeking permission for

 conversion of the use of agricultural land into non-agricultural land in

 respect of the property as detailed above, the Sub-Divisional Officer,

 Sangamner has forwarded copy of the said proposal on 08.02.2013

 to the Town Planning Department for necessary action and

 accordingly, the inquiry has begun. The Assistant Director of Town

 Planning has sanctioned only a part NA layout plan on certain

 condition by order dated 14.03.2013 and it has been observed in the

 said sanction order that some area of the said land comes under

 forest division, where development is not permitted. The said portion

 of the land was excluded from development plan. Further, said



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -8-

 Ravindra Birole was directed to submit the NOC of the Maharashtra

 Pollution Control Board.



 e.       It is further case of the petitioners that thereafter, on

 15.04.2013, the Sub-Divisional Officer directed respondent no.4

 Tahsildar Sangamner to comply with the order dated 14.03.2013 and

 even said Ravindra Birole was also informed to comply with the

 deficiencies as pointed out in the letter/order dated 14.03.2013.

 Thereafter, respondent no.4 Tahsildar has directed the Circle Officer,

 Sakur, Taluka Sangamner to ascertain whether there is any complaint

 in respect of the ownership right of said Ravindra Birole. The Sub-

 Divisional Officer, Sangamner, by order dated 07.05.2013, rejected

 the proposal for NA permission as the compliance as directed was

 not made in time. On 07.08.2013, for the first time, the NOC issued

 by the Pollution Control Board was produced on record by Ravindra

 Birole. As against the order dated 07.05.2013 rejecting the proposal

 of NA permission, said Ravindra Birole had filed Writ Petition No.

 7827 of 2013. However, the said Writ Petition was disposed of by this

 Court with liberty to the said Ravindra Birole to adopt the remedy of

 appeal. Said Ravindra Birole had filed appeal no. 49 of 2013 before

 the Divisional Commissioner, Nashik challenging the order dated

 07.05.2013 passed by the Sub-Divisional Officer rejecting his

 proposal seeking NA permission. The present petitioners had filed an



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                   -9-

 application for intervention in the said appeal and the Additional

 Commissioner, Nashik allowed the said application. Thereafter, the

 petitioners had filed a detailed reply bringing to the notice of the

 Additional Commissioner their valuable rights in respect of the said

 property. By order dated 27.01.2014, the learned Additional

 Commissioner has partly allowed the appeal of Mr. Ravindra Birole

 and remanded the matter to the Sub-Divisional Officer to reconsider

 and verify the point nos. 1 to 4, as formulated in the order and further

 directed the Sub-Divisional Officer to verify whether hissas and pot-

 hissas as mentioned in the 7/12 extract are in consonance with the

 hissas (shares) as appearing in the measurement map. The learned

 Additional Commissioner has also directed the Sub-Divisional Officer

 to decide the matter afresh on its merits.



 f.       According to the petitioners, on 18.03.2014, said Ravindra

 Birole alongwith respondent no.6 herein, for the first time have filed

 Writ Petition No. 2659 of 2014 before this Court challenging the order

 dated 27.01.2014 instead of filing an appeal. The said Writ Petition

 No.2659 of 2014 and the earlier Writ Petition No. 7513 of 2013

 remained pending for many days. According to the petitioners, after

 the Assembly elections held in the month October, 2014, when the

 BJP party came into power, said Ravindra Birole has illegally and

 malafidely withdrawn the aforesaid Writ Petitions though opposed by



::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -10-

 the present petitioners and before that, during pendency of the Writ

 Petitions, respondent no.6 herein, who was not a party in that

 capacity before the Commissioner, has illegally and malafidely

 preferred Revision before respondent no.5 directly. According to the

 petitioners, the hearing was scheduled before the Minister on

 16.04.2015 and the petitioners had appeared before the Hon'ble

 Minister through an Advocate and sought adjournment and

 accordingly, next date was given on 23.04.2015. Even though the

 petitioners have specifically requested for supply of copies of the

 documents, no documents, annexed to the revision application, were

 supplied to the petitioners and they were directed to file reply within

 one week. Thereafter, the Hon'ble Minister without actually hearing

 the matter on merits, closed the said matter for orders directly. On

 13.05.2015, respondent No.5 Hon'ble Minister has passed the

 impugned order and it was never intimated to the present petitioners

 as required under law. The Hon'ble Minister by impugned order dated

 13.05.2015, has allowed the revision application filed by respondent

 no.6 herein, set aside the order dated 27.01.2014 passed by the

 Additional Commissioner and further directed the Sub-Divisional

 Officer, Sangamner to grant NA permission for industrial use as per

 the discussion made in the body of the order. The Hon'ble Minister

 has further stated that the decision given by him is subject to the

 outcome of the pending civil suit. Hence, this Writ Petition.



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                        WP-8788-15pd
                                          -11-

 3.       The learned senior counsel appearing for the petitioners

 submits that the impugned order dated 13.05.2015, on the face of it,

 is illegal and arbitrary for the reasons that the same is cryptic and

 unreasoned order and the same is passed without deciding the

 contentions raised by the present petitioners. Even though the

 petitioners have requested for oral hearing, the same came to be

 denied       arbitrarily.     Learned   senior   counsel     submits       that     the

 contentions raised by the petitioners in their written arguments were

 not at all considered by respondent no.5/Hon'ble Minister. The

 petitioners were only supplied the copy of the revision application but

 the documents annexed to the revision application were never

 supplied to the petitioners. Though it was specifically brought to the

 notice of the Hon'ble Minister, yet the documents were not supplied.

 Hence, the impugned order itself is in violation of the principles of

 natural justice. The learned senior counsel submits that the order of

 the Additional Commissioner dated 27.01.2014 came to be

 challenged before the Hon'ble Minister in the Revision filed on

 13.03.2015. Though there is delay of more than one year, yet no

 application seeking condonation of delay came to be filed. The

 Hon'ble Minister has decided the said revision on merits without

 condoning the delay. The learned senior counsel submits that

 respondent no.6 has deliberately not filed the statutory second

 appeal against the order dated 27.01.2014 passed by the Additional



::: Uploaded on - 25/06/2019                        ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -12-

 Commissioner and preferred the revision before the Minister on

 13.03.2015. The learned senior counsel submits that it is the part of

 record that the Hon'ble Minister, within a period of seven days, has

 heard and allowed the said revision petition. Learned senior counsel

 submits that the revision itself is not maintainable before respondent

 no.5/Hon'ble Minister since the matter was remanded by the

 Commissioner directing the Sub-Divisional Officer to make an inquiry

 into the matter on certain points as formulated in the order. Thus, the

 revision before the Hon'ble Minister is premature and the same could

 not have been entertained. Though the remedy of statutory second

 appeal is available under the MLR Code, the exercise of revisional

 powers was totally unwarranted and uncalled for and the same has

 been done with the sole intention to favour respondent no.6. Learned

 counsel submits that the so-called sale deeds executed in favour of

 Ravindra Birole are itself hit by the provisions of the Act of 1958 and

 hence at any rate, the NA permission could not have been granted as

 the sale deeds in favour of Ravindra Birole and the U-Tech Sugar

 Limited are itself void ab initio. The Hon'ble Minister has not

 considered the effect of the amendments of the years 2002 and 2008

 in the Act of 1958. There is no provision in the amended Act of 1958

 to pay 13 times Najrana to convert new tenure land into old tenure

 land. Learned senior counsel submits that the petitioners are the co-

 owners of the land Gat no. 15. So far as the sale deeds executed in



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -13-

 favour of Ravindra Birole are concerned, the persons, who have got

 no absolute title, have executed the said sale deeds. All the sale

 deeds are the subject matter of challenge in special civil suit no. 27

 of 2013 before the civil court. Learned senior counsel submits that

 land Gat no. 15 comprises the huge portion of land admeasuring

 92.59 H. The said land was allotted to eight families towards the

 inferior watan which is not partitioned by metes and bounds and the

 shares of persons are yet not fixed. There is no measurement map

 prepared by issuing notice to all the land holders and adjacent land

 holders. Respondent no.6 has sought NA permission of the part of

 land Gat no. 15 without making any actual measurement. Learned

 senior counsel submits that there is no deemed NA permission and

 on a simple application without compliance of any statutory rules, the

 permission for NA use cannot be granted. Said Ravindra Birole has

 applied for NA permission on 07.02.2013 wherein the statutory

 authority has directed him for various compliance by orders dated

 14.03.2013, 28.03.2013 and 15.04.2013 respectively. Thus, the

 submission of the said respondent no.6 about expiry of 90 days and

 the deemed NA permission is irrelevant and cannot be made

 applicable to the facts of the present case. The learned senior

 counsel submits that the suit lands were never transferred to U-Tech

 Sugar Limited/respondent no.6 under the registered documents. On

 07.02.2013, the said Ravindra Birole and Ashwini Birole have applied



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                    WP-8788-15pd
                                       -14-

 for NA permission under Section 44-A of the MLR Code and it

 nowhere discloses that the said permission is sought for respondent

 no.6 herein. There is no document for transfer of property from

 Ravindra Birole and said Ashwini Birole to respondent no.6 herein.

 Thus, respondent no.6 had never applied for NA use of the suit land.

 The learned senior counsel submits that there are valid questions

 raised before the authorities below regarding (a) inquiry of title,

 (b) compliance of rules and regulations of the Regional Planning, (c)

 compliance of pollution control, (d) proper measurement plan and

 location co-related to record of right, (e) verification of the record of

 T.I.L.R., (f) objection of the original owner with respect to rights under

 the provisions of the Act of 1958. Learned senior counsel submits

 that the Additional Commissioner has rightly directed the lower

 authorities to make a proper inquiry and to pass appropriate order

 afresh on its own merits.



 4.        The learned senior counsel for the petitioners, in order to

 substantiate his contentions, placed reliance on the following cases.


      1.     Nagarjuna         Construction   Company        Limited        vs.
             Government of Andhra Pradesh and others, reported
             in (2008) 16 SCC 276.

      2.     U.O.I. and Ors. vs. Jai Prakash Singh and Anr.,
             reported in AIR 2007 SC 1363.



::: Uploaded on - 25/06/2019                    ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                     -15-

     3.      M/s.       Mangalore   Ganesh     Beedi        Works         vs.
             Commissioner of Income Tax, Mysore and another,
             reported in AIR 2005 SC 1308.


     4.      Union of India and Others vs. Sanjay Jethi and
             Another, reported in (2013) 16 SCC 116.


     5.      Rama Narayan Mali vs. Additional Collector, Thane &
             Ors., reported in 2008 (2) All MR 426.


     6.      Vithal Ramchandra Devkhar & Anr. vs. The State of
             Maharashtra & Ors., reported in 2001 (3) All MR 872.


     7.      A. V. Papayya Sastry and Ors. vs. Government of A.P.
             and Ors., reported in AIR 2007 SC 1546.


     8.      T. Vijendradas & Anr. vs. M. Subramanian & Ors.,
             reported in 2008 (1) ALL MR 446 (S.C.).


     9.      Ravi Yashwant Bhoir vs. District Collector, Raigad
             and Ors., reported in AIR 2012 SC 1339.


     10.     State Bank of Travancore vs. Kingston Computers
             India Private Limited, reported in (2011) 11 SCC 524.


     11.     Chandrika Jha vs. State of Bihar and Others, reported
             in (1984) 2 SCC 41.


     12.     Manohar Joshi vs. State of Maharashtra and others,
             reported in (2012) 3 SCC 619.




::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -16-

 5.       Learned AGP for the respondent State and its authorities

 submits that respondent no.6 had applied before respondent no.3-

 Sub-Divisional Officer for getting non-agriculture (NA) permission for

 industrial use of the land Gat nos. 15/9, 15/10, 15/17 (new Gat no.

 15/3 ad-measuring 11 H. 48 R.) situated at Kauthe Malkapur, Taluka

 Sangamner on 07.02.2013. He submits that since respondent no.6

 has not complied with the queries mentioned in letter dated

 15.04.2013 issued by respondent no.3/Sub-Divisional Officer in given

 time limit, the said application dated 07.02.2013 came to be rejected

 by order dated 07.05.2013. The said order came to be challenged by

 respondent no.6 before the Divisional Commissioner, Nashik in

 Appeal No. 49 of 2013, which came to be decided by order dated

 27.01.2014 and the Divisional Commissioner, Nashik remanded the

 matter to the Sub-Divisional Officer to conduct an enquiry on the

 given points. Being aggrieved, respondent no.6 preferred Revision

 Application No. 932 of 2015 before respondent no.5/Hon'ble Minister.

 By the impugned order dated 13.05.2015, the Hon'ble Minister

 allowed the said revision and the order dated 27.01.2014 passed in

 appeal no. 49 of 2013 by the Divisional Commissioner, Nashik came

 to be set aside.



 6.       Learned AGP further submits that in pursuance of the said

 order dated 13.05.2015 passed by the Hon'ble Minister, in Revision



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                         WP-8788-15pd
                                           -17-

 Application No. 932 of 2015, the Sub-Divisional Officer has issued a

 letter dated 02.09.2015 to respondent no.6 and thereby directed to

 deposit 50% amount of Najrana towards the land in dispute and also

 directed to deposit the measurement fees as per the sanctioned

 layout plan. Accordingly, respondent no.6 has deposited 50%

 Najrana amount and also the measurement fees in the State Bank of

 India.



 7.       Learned AGP submits that so far as the procedure under

 Sections 44(1) and 44(2) of the MLR Code is concerned, respondent

 no.3/Sub-Divisional Officer has issued a letter dated 15.04.2013 to

 respondent no.6 and called for compliance of the total four queries.

 In compliance of the mandate of the above said provisions of the

 MLR Code, the office of the Sub-Divisional Officer and the Tahsildar

 had conducted a detailed enquiry in respect of the land under N.A.

 and the Tahsildar forwarded its report to the Sub-Divisional Officer.

 Learned AGP submits that the office of the Town Planning

 Department          had       conducted   an     enquiry    and      submitted        its

 recommendations in favour of respondent no.6 on 14.03.2013 and

 respondent no.6 has complied the queries suggested by the Sub-

 Divisional Officer. Even though respondent no.6 has submitted some

 documents belatedly, the same were submitted with the Sub-

 Divisional Officer and therefore, steps as required under Sections



::: Uploaded on - 25/06/2019                         ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                       WP-8788-15pd
                                          -18-

 44(1) and 44(2) of the MLR Code were taken. The further procedure

 of giving N.A. permission to the land in dispute for the industrial

 purpose was completed by issuing order dated 22.09.2015 in favour

 of respondent no.6.



 8.       The learned AGP further submits that the Sub-Divisional

 Officer has decided the application of respondent no.6 within 90 days

 and intimated the concerned parties accordingly. Therefore, the

 submission of respondent no.6 about deemed permission of N.A.

 carries no substance. The present petitioners and others have filed

 Special Civil Suit No. 27 of 213 before the Civil Judge, Senior

 Division, Sangamner for partition and injunction in respect of the land

 in dispute. The said suit is pending. The Sub-Divisional Officer has

 issued      order      granting   N.A.    permission    to    respondent         no.6

 considering the fact that the civil court had rejected application

 Exhibit 5 filed by the petitioners in Special Civil Suit No. 27 of 2013

 and specifically observed that the petitioners have no concern with

 the lands Gat nos. 15/9, 15/10 and 15/17 (new Gat no. 15/3 ad-

 measuring 11 H. 48 R.) purchased by respondent no.6. The learned

 trial court has also observed that the present petitioners have

 separate watan property Gat nos. 163/1 to 164, 166 and 10 and as

 such, prima facie, they are not concern with the suit property.

 Respondent no. 6 has given an undertaking in the Special Civil Suit



::: Uploaded on - 25/06/2019                       ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                    WP-8788-15pd
                                     -19-

 No. 27 of 2013 and as such the final adjudication in the said suit

 would be binding on respondent no.6. Respondent no.6 has

 deposited the Najrana and necessary charges and hence, the

 respondent authority has issued the order granting N.A. permission

 which would be subject to the outcome of the result in Special Civil

 Suit No. 27 of 2013 and the present writ petition.



 9.       Learned AGP further submits that the powers exercised by

 respondent no.5/Hon'ble Minister are within the parameters of

 Section 257 of the MLR Code and as such, the Government can

 modify, annul, reverse or pass such orders as it deems fit. The

 Hon'ble Minister has exercised the powers under Section 257 of the

 Maharashtra Land Revenue Code by giving opportunity of hearing to

 all the parties and there is no error of jurisdiction.



 10.      Learned AGP submits that the Sub-Divisional Officer issued

 the order of N.A. on 22.09.2015 and an entry to that effect is also

 taken on official record on 22.09.2015. However, due to oversight,

 the date on the order was wrongly mentioned as 23.09.2015. In fact,

 the Sub-Divisional Officer was assigned with official confidential

 duties on 23.09.2015 and he had attended the said work at Yerwada

 Karagrah Mudranalaya, Pune on 23.09.2015 between 10.55 a.m. to

 8.35 p.m. The said error in the date of order occurred due to



::: Uploaded on - 25/06/2019                    ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                   -20-

 oversight and no malafides can be attributed to it. The office record

 bears truthfulness of passing of the said order on 22.09.2015.



 11.      Learned counsel for respondent No.6 submits that the land Gut

 no. 15, situated at Kauthe Malkapur, Taluka Sangamner, District

 Ahmednagar, is admeasuring 292 Acres (92.59 Hec). Respondent

 No.6 is having land is 30 acres = (11.48 Hectors), bearing old Gat

 Nos. 15/9, 15/10, 15/17 (new Gut No. 15/3), the land under NA.

 Initially, the said land was Watan Land. Under Section 4 of the

 Bombay Inferior Village Watans Abolition Act, 1958, the Watan Lands

 resumed u/s 5 of the said Act were to be re-granted on payment of

 price equal to 3 times of full assessment of the said land. The said

 land Gat no. 15 was purchased by the promoters of Respondent No.

 6 from Ramchandra Sagar (who had purchased it from Bagul in the

 year 1966) on 26.06.2012. The land Gat No. 15 was a piece of land

 which fell under the category of re-granted land. The State

 Government abolished the said Watan lands in 1955 and decided to

 re-grant the same to its original owners who were in actual

 possession of the said Watan properties. The Government by

 General Order dated 12.11.1955 prescribed payment of ten times of

 the assessment for Transfer and 3 times for occupancy rights.

 Therefore, if the amount 13 times is paid, it is obligatory for Collector

 to release land as the original owners paid occupancy price.



::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                    WP-8788-15pd
                                       -21-



 12.      Learned counsel for respondent No.6 submits that the issue

 involved in the present petition relates to Section 44 of MLR Code i.e.

 conversion of land from agricultural purpose to non-agricultural

 purpose i.e. industrial purpose. The land was re-granted on payment

 of Najrana of 10+3 times on 1.4.1965 and 20.7.1965, although formal

 re-grant order was issued on 1.1.1969. Accordingly, mutation entry

 Nos. 928 and 929 of re-grant order are recorded. Respondent No.6

 has undertaken a project of setting up a new Sugar Factory at village

 Kauthe Malkapur, Taluka Sangamner, District Ahmednagar by

 securing requisite permissions and licences. There was time limit of 2

 years to set up the sugar factory. Failure to observe the time

 schedule would have exposed Respondent No.6 to perilous

 consequences.             Learned   counsel   submits       innocuous          and

 unsustainable orders are passed by the SDO and the Commissioner

 causing serious prejudice to the Respondent No.6 and that too with

 an oblique motive. Those orders are rightly set aside by the

 Government and the SDO is directed to issue NA permission in

 favour of Respondent No.6.



 13.       Learned counsel for respondent No.6 submits that the order

 dated 07.05.2013 passed by the SDO is without giving an opportunity

 of hearing to respondent no.6. It is not in consonance with the



::: Uploaded on - 25/06/2019                    ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -22-

 provisions of Section 44 (2) (c) r/w Rule 3 r/w Schedule-I r/w Rule 9.

 There is no proper application of mind. It is a final order and not

 interim. It states that it could be challenged by filing an appeal. The

 application for NA permission was rejected on 07.05.2013 on account

 of non-compliance with the communication dated 15.04.2013 (within

 3 weeks thereafter the order dated 07.05.2013 is passed). The

 communication dated 15.04.2013 by itself does not set out any time

 limit, nor it states about the consequence of non-compliance. Even

 this communication is without giving any opportunity of hearing to the

 respondent. The respondent has duly complied with the order dated

 15.04.2013. The postal stamp on the said communication is dated

 07.09.2013 which means the intervening period is of four months and

 the order is ante-dated as 07.05.2013.



 14.      Learned counsel for respondent No.6 submits that respondent

 no.6 has produced the N.O.C. dated 06.08.2013 issued by the

 Maharashtra Pollution Control Board along with the application dated

 07.08.2013. As per the letter dated 13.06.2013, the report of the

 Circle Inspector was produced, stating that there is no discrepancy or

 objection about the four boundaries. It is a report forming part of the

 record of Revenue authorities. Therefore, there was no question of

 presuming the existence of any discrepancies about the sub-

 divisions recorded in 7/12 extract and the sub-divisions shown in the



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                    -23-

 measurement map. Along with the application dated 07.08.2013, the

 respondent had complied with requirement no.3 specified in the letter

 dated 15.04.2013, whereby the respondent had produced the 7/12

 extracts which were called for from the year 1960 to 1992. Although it

 was unreasonable and unnecessary requirement and it was a matter

 of revenue record available with the revenue authorities, still it has

 been complied with. As per letter dated 09.04.2013 and letter dated

 04.06.2013, the extract of Gat scheme was furnished by the

 respondent. Thus, all the documents which were enumerated in letter

 dated 15.04.2013 were duly furnished and complied with by the

 respondent.



 15.      Learned counsel for respondent No.6 submits that the direction

 to hold inquiry on point Nos. 1 and 2 is bad in law as the adjudication

 of issue of dispute regarding title is not within the jurisdiction of SDO/

 Commissioner in the proceedings initiated under Section 44 of the

 MLR Code. Special Civil Suit No. 27 of 2013 has already been

 instituted in the Civil Court to which Revenue authorities are also

 parties. The SDO is not competent to hold a parallel trial. No

 prohibitory orders are passed by Civil Court and the application Exh-

 5 filed by the petitioners in the suit came to be rejected holding that

 the petitioners have no concern with the land in dispute.




::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -24-

 16.      Learned counsel for respondent No.6 submits that almost 50

 years ago, the predecessors-in-title of intervenors have executed

 registered sale deed and parted with possession of the property.

 Corresponding mutations are carried out in the revenue record and it

 has reached finality. Thereafter, successive transfers are also

 effected. Now, after inordinate and unreasonable delay, the

 transactions which were settled before 50 years are sought to be

 unsettled. The validity of the sale deeds is sought to be questioned.

 Ex-facie, it is also hit by Article 59 of the Limitation Act, which

 provides the Limitation of three years. Prior to filing of Special Civil

 Suit No. 27 of 2013, there was yet another suit filed in the year 1967.

 The issue relating to the Maharashtra Agricultural Lands (Ceiling on

 Holdings) Act, 1961 (for short, "the Ceiling Act") is also suo-motu

 raised by the Commissioner, which is beyond the scope of enquiry

 under Section 44 of M.L.R. Code. The Commissioner has

 misdirected himself as to the scope of enquiry and the grounds

 assigned in his order are contrary to ratio laid down in the case of

 Vinaykumar Kachrulal Abad V/s Hon'ble Minister, Revenue &

 Forest 2002 (1) Mh.L.J. 854.



 17.      Learned counsel for respondent No.6 submits that the dispute

 relating to Inam lands etc., i.e. point Nos. 1 and 2, is the subject

 matter of Special Civil Suit No. 27 of 2013. Moreover, ex-facie, the



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -25-

 said dispute is artificially raised with malafide intentions. The land

 was already converted to old tenure on making payment of 13 times

 the occupancy price, vide mutation entry Nos. 928 and 929 r/w the

 order of re-grant. Neither the mutation nor the re-grant order is called

 in question over a period of 40 years. Moreover, even in the cases

 where transfers were effected without previous sanction from the

 Collector, even such transfers are sought to be regularized by the

 Maharashtra Act No.19 of 2008. The Bombay Inferior Village Watans

 Abolition Act, 1958 is accordingly amended. Undisputedly, the

 intervenors (Baguls) are not in possession of the property over a

 period of last 50 years.



 18.      Learned counsel for respondent No.6 submits that ground No.3

 about the Ceiling Act is also bad in law on account of inherent lack of

 jurisdiction. The grounds which are stated in the order are irrelevant

 and not germane to the proceedings under Section 44 of the MLR

 Code. The grounds which are set out for rejection of Application

 under Section 44 (2) (c) are - to secure public health, safety and

 convenience and if such use is contrary to any scheme for the

 planned development of a village, town or city.



 19.      Learned counsel for respondent No.6 submits that the ground

 No.4 is also non-est. On 16.09.2013, the respondent had already



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                     WP-8788-15pd
                                       -26-

 solicited an order permitting the respondent to deposit the amount of

 50% Najrana. However, no orders are passed therein. The

 respondent had always exhibited his readiness and willingness to

 deposit 50% Najrana. Still, the fault is being attributed to him in this

 behalf. The use of the property for N.A. purpose is not a specified

 ground under the Code to reject the application under Section 44 of

 MLR Code. Rule No.9 of the Maharashtra Land Revenue

 (Conversion of Use of Land and N.A. Assessment) Rules, 1969,

 deals with regularization of unauthorized use. Undisputedly, the

 ground specified in clause (c) of Sub-section (2) of Section 44 is not

 applicable to the facts of the present case.



 20.      Learned counsel for respondent No.6 submits that the Hon'ble

 Minister      held that       the reasons    recorded    by the Additional

 Commissioner while passing the remand order dated 27.01.2014 are

 not relevant. Respondent No.6 has complied with all the necessary

 requirements for conversion of agricultural land into non agricultural

 use and there is no need to conduct re-inquiry as observed in the

 order of the Commissioner and it will be just and proper to accept an

 amount of Najrana as an old condition for permitting non-agricultural

 use of land and for grant N.A. permission in favour of respondent No.

 6. Respondent No.5-Hon'ble Minister has set aside the order of

 Additional Commissioner and allowed the Revision Application by



::: Uploaded on - 25/06/2019                     ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                           WP-8788-15pd
                                           -27-

 permitting respondent No.6/Revision applicants to convert the land

 into non-agricultural use by directing the concerned authorities to

 issue such orders.



 21.      Learned counsel for respondent No.6 submits that respondent

 No. 5 held that there is no breach of condition, the suo motu Revision

 proceeding initiated by S.D.O. Sangamner are already set aside and

 the Town Planning Authority has already given its recommendations

 for non-agricultural use of land. The Maharashtra Pollution Control

 Board has issued NOC in favour of respondent No.6 on 06.08.2013.

 The      boundaries           of   answering     respondent     are    confirmed         in

 measurement of shares within boundaries and concerned Phalnibara

 extract is sanctioned by revenue authorities. There is no injunction

 by the Civil Court to issue N.A. permission and the answering

 respondent is ready to deposit 50% market value of the land as

 Najrana. After considering the factual as well as legal aspects of the

 matter, Respondent No.5-Minister allowed the Revision Application

 filed by respondent no.6.



  22.      Learned counsel for respondent No.6 submits that so far as

  the scope of inquiry under Section 44 of M.L.R. Code is concerned,

  as per section 44(2)(c) thereof, N.A. permission can be rejected

  only on the ground that "if it is necessary so to do to secure the



::: Uploaded on - 25/06/2019                           ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                   WP-8788-15pd
                                    -28-

  public health, safety and convenience or if such use is contrary to

  any scheme for the planned development of village, town or city in

  force under any law for the time being in force". However,              in    the

  orders of the S.D.O. and the Commissioner, the above reasons do

  not appear for refusal of conversion and use of land from agricultural

  purpose to non-agricultural purpose and as such, the Government

  has rightly exercised jurisdiction and passed the impugned order.



  23.      Learned counsel for respondent No.6 submits that, in so far as

  the maintainability of this writ petition is concerned, the issue relating

  to the fact that whether the deemed permission to the respondent

  was granted for conversion of use of land on failure of the Collector

  to refuse permission within the prescribed period of 90 days as

  contemplated under Section 44(3) of the MLR Code, essentially has

  to be decided on the basis of the material placed on record and for

  the said purpose the petitioners have absolutely no role to play and

  consequently has no right to challenge the same. The petitioners

  earlier sought to intervene in writ petition No. 9282 of 2013 filed

  challenging order passed under Section 54 of The Maharashtra

  Regional Town Planning Act, 1966 passed by Tahsildar, Sangamner

  against present Respondent No.6, by filing Civil Application No. 334

  of 2014.       By order dated 14.10.2014, the Division Bench of this

  Court rejected the said application of the petitioners observing



::: Uploaded on - 25/06/2019                   ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                   -29-

  therein that the petitioners are not necessary parties for determining

  the challenge raised in the said petition and also that they have

  already filed independent proceedings in respect of their grievance,

  namely in respect of transfer of land in violation of provisions of the

  Act of 1958.



 24.      Learned counsel for respondent No.6 submits that, admittedly

 payment of Najrana (10+3 times) was made by the erstwhile

 watandars/owners on 01.04.1965 and 20.07.1965. The re-grant order

 was issued on 01.01.1969 and based on the same, ownership of the

 land in question was also transferred. The mutation entries for the

 said purpose were effected on 11.02.1970. Under the provisions of

 the Act of 1958, it is not permissible to review the order of re-grant or

 to order any de-novo enquiry as to whether any person is a watandar

 or not. Therefore, in absence of any challenge by the petitioners or

 anyone to the said re-grant order, the same has attained finality. The

 petitioners are trying to press the ground of alleged invalidity of the

 said re-grant order in the present petition, which is not permissible

 inasmuch as the said re-grant order is not challenged and has

 attained finality. The sale deeds in respect of the land were executed

 way back in the year 1966. The consideration in respect of such

 transactions was paid and the purchasers were placed in possession

 of the properties. The mutation entries in respect of the said



::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -30-

 purchasers were also made thereafter.      There is no challenge to

 these transactions for a period of more than 50 years. The said

 properties were transferred in favour of the promoters of respondent

 No.6 sometime in the year 2012-13.



 25.      Learned counsel for respondent No.6 submits that the

 application for conversion of the land to non agriculture was moved

 before the S.D.O. on 07.02.2013. The said application was forwarded

 by S.D.O. to the Town Planning Department for its report on

 08.02.2013. On 14.03.2013, the Town Planning Department issued

 recommendation subject to compliance of certain conditions. On

 28.03.2013, the Tahsildar submitted its report to S.D.O. making

 positive recommendation subject to respondent No.6 making

 payment of 50% of market value. On 15.04.2013 the S.D.O. pointed

 out alleged four deficiencies and called upon the promoter of

 respondent No.6 to provide the documents in connection thereto. By

 its letter dated 07.08.2013, respondent No.6 informed that the said

 deficiencies are removed and also provided necessary documents.

 As contemplated under section 44(3) of the MLR Code, upon expiry

 of the period of 90 days, for want of communication of any decision

 of rejection, it was to be presumed that the permission applied for is

 deemed to be granted. Under Section 44(4) of the MLR Code, the

 person to whom such deemed permission is granted has to inform



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                   WP-8788-15pd
                                    -31-

 the Tahsildar in writing the date on which change of user is

 commenced, within 30 days from such date.



 26.      Learned counsel for respondent No.6 submits that respondent

 No.6 informed the Tahsildar in writing on 20.08.2013 that it has

 started working on the land considering it as non agriculture land. In

 response to the said letter, the S.D.O. by its letter dated 23.08.2013

 wrote to the Assistant Director of Town Planning for reconsideration,

 and informed respondent No. 6 that the letter dated 20.08.2013 is

 being forwarded to the Assistant Director of Town Planning. By letter

 dated 05.09.2013, the Assistant Director of Town Planning replied to

 S.D.O. that there is no need to reconsider recommendation dated

 14.03.2013. Till these communications, it was never said that the

 order of rejection of application of respondent No. 6 was passed way

 back on 07.05.2013. The envelop by which the said order was

 allegedly sent itself shows that it was received sometime in

 September, 2013. If the order was passed on 07.05.2013, there was

 no reason for the officials communicating about the pendency of

 application of respondent No. 6 till September, 2013, as is clear from

 the above facts. This shows that the order dated 07.05.2013 was

 passed ante-dated for an obvious malafide reason. The stand taken

 by respondent No. 3 in its affidavit further fortifies this fact. All these

 facts clearly show that the order dated 07.05.2013 was ante-dated



::: Uploaded on - 25/06/2019                   ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                   WP-8788-15pd
                                    -32-

 order and such an order was not passed within a period of 90 days

 as required under Section 44(3) of the MLR Code and therefore, it is

 a case of grant of deemed permission.




 27.      Learned counsel for respondent No.6 submits that the suit for

 partition claiming 1/8th share in the entire land was filed by the

 petitioners herein and few others, in which they have also

 challenged all the sale deeds executed in respect of the suit property

 from the year 1966. The petitioners have simply stated that they

 came to know their rights to get share in the property in July 2013.

 The transactions in respect of the land of respondent No. 6 are

 shown at Sr. Nos. 35, 37 and 38. An injunction was sought that till the

 decision of the suit, no order of converting the land for non

 agricultural purposes or construction over it be permitted as the same

 will cause prejudice to the plaintiffs/petitioners herein and it will be

 difficult for them to get their share in the property. The said temporary

 injunction application was rejected by the learned Trial Court finding

 that there is no prima facie case, there is a long silence and inaction

 on the part of the plaintiffs/petitioners and the plaintiffs/petitioners are

 no way concerned with the property bearing Gat No. 15. Further, it

 was observed that the defendants to the suit have given an

 undertaking that if the suit is decreed, they shall handover the

 possession of the property or pay compensation amount equivalent


::: Uploaded on - 25/06/2019                   ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -33-

 to the share of the plaintiffs/petitioners and therefore, they are

 protected. This order was unsuccessfully challenged by the

 plaintiffs/petitioners and others before this Honourable Court in

 Appeal from Order No. 84 of 2015. This Honourable Court observed

 that prima-facie, the findings recorded by the trial court appear to be

 sound and that this respondent had given an undertaking which is

 the strongest reason for dismissal of the application, apart from the

 plaintiffs/petitioners and others having no balance of convenience in

 their favour.



 28.      Learned counsel for respondent No.6 submits that by

 Notification dated 22.12.2014, the Government of Maharashtra has

 amended Section 42 of the M.L.R. Code by inserting Section 42-A.

 The sum and substance of the said amendment is that there is no

 need for obtaining any permission for change of use of land covered

 by the development plan if the land is held as an occupant-Class I.

 There cannot be any dispute that the land in question is held as an

 occupant-Class I by respondent No. 6, as is apparent from the 7/12

 extracts filed on record.



 29.      Learned counsel for respondent No.6 submits that the

 petitioners are challenging the maintainability of revision mainly on

 two counts. The first objection raised by the petitioners is that, the

 revision was filed by Respondent No. 6-company, although the


::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                   WP-8788-15pd
                                    -34-

 application for conversion was filed by the promoters-Mrs. and Mr.

 Birole. In this connection, it will be worthwhile to state that it is not at

 all disputed that Mrs. and Mr. Birole are the promoters of respondent

 No. 6 company, namely, U-Tech Sugar Limited. It is the settled law

 that the benefit of agreements entered into by the promoters can very

 well be passed on to the company. Even Sub-section (1) of Section

 44 of MLR Code, 1966 permits an occupant of alienated land or

 superior holder of alienated land or a tenant of such land to apply for

 NA use of land.



 30.      Learned counsel for respondent No.6 submits that the second

 objection is raised that second appeal was maintainable in the

 present matter and bypassing the said statutory remedy, revision is

 filed without any application for condonation of delay. In this

 connection, it is necessary to point out that the order under section

 44 of the MLR Code has to be passed by the Collector. Even if the

 order in the present matter is passed by the S.D.O. as a delegate of

 the Collector, it cannot be said that the said officer was not the

 Revenue Officer as contemplated under item III of Schedule -E of

 Section 247 of the M.L.R. Code, and therefore, the appeal against

 any such order was to be filed before the Divisional Commissioner

 and further appeal is not provided against the order of Commissioner

 and only revision is the appropriate remedy under Section 257 of the



::: Uploaded on - 25/06/2019                   ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -35-

 M.L.R. Code and the same is availed by respondent no.6. The

 application for conversion of the land to non agriculture use was

 moved before the S.D.O. on 07.02.2013. An inquiry was conducted

 by the Assistant Director of Town Planning and conditional

 recommendations were issued and said conditions were fulfilled by

 respondent No. 6 and consequently it was the case of deemed grant,

 as contemplated under section 44(3) of the MLR Code, upon expiry

 of the period of 90 days, for want of communication of any decision

 of rejection. It is the matter of record that in the absolute suspicious

 manner, respondent No.3 is coming up with the case of passing the

 order of rejection of application of respondent No.6 which is

 apparently ante-dated, so as to deprive respondent No.6 from the

 benefits of deemed permission. Respondent No. 6 therefore

 challenged the said ante-dated order by filing writ petition before this

 Court bearing writ petition No. 7827 of 2013.



 31.      Learned counsel for respondent No.6 submits that on

 26.09.2013, this Court directed respondent No.6 to file an appeal, as

 the remedy of appeal is provided and directed the appellate authority

 to decide the appeal within two months and consider the public

 interest involved in the matter. Therefore, there is no dispute that the

 appeal against the order passed by S.D.O. was filed under section

 247 of the MLR Code before the Divisional Commissioner.



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -36-

 32.      Learned counsel for respondent No.6 submits that as the

 appeal was not decided, a contempt petition bearing No. 90 of 2014

 was filed before this Court. During the pendency of the said contempt

 petition, the appellate authority by its order dated 27.01.2014, partly

 allowed the said appeal. The said contempt petition was disposed of

 on 24.02.2014. In terms of order passed by the appellate authority,

 the matter was remanded for reconsideration on 4 points which,

 needless to state, were beyond the scope of inquiry under Section 44

 of the MLR Code. Respondent No. 6            as well as its promoter

 therefore challenged the said order by filing Writ Petition No. 2659 of

 2014 before this Honourable Court. This respondent was meanwhile

 informed that there is a remedy of revision which should be availed

 by it.     Accordingly, a revision came to be filed before the State

 Government. This Court, by order dated 15.4.2015 disposed of writ

 petition No. 2659 of 2014 as withdrawn.



 33.      Learned counsel for respondent No.6 submits that in the above

 sequence of events and considering the fact that under section 248

 of the M.L.R. Code, appeal lies to the State Government in respect of

 the original order passed by the Commissioner etc., there was no

 other remedy available to the respondent except to file revision

 before the State Government to invoke the powers under Section

 257 of the Code. There is no prescribed period of limitation to file



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                  -37-

 revision under Section 257. The said revision was admittedly filed on

 13/17.03.2015 i.e. hardly after a year of passing of the order by the

 appellate authority and for the said intervening time, the writ petition

 was pending and therefore there was no impediment in entertaining

 the said revision.



 34.      Learned counsel for respondent No.6 submits that the

 petitioners are coming up with the case that the order was passed by

 the revisional authority (respondent no.5- Hon'ble Minister) in haste

 and without giving proper opportunity of hearing. The said claim is

 absolutely incorrect and improper inasmuch as it is a matter of record

 that not only the oral arguments were advanced before the revisional

 authority on 16.04.2015 but written notes of arguments were also

 filed by the petitioners on 23.04.2015. It can also be gathered from

 the impugned order that each and every argument of petitioners is

 reordered and considered. The certified copies applied by petitioners

 are immediately received by them in a single day.



 35.      Learned counsel for respondent No.6 submits that, as it

 appears from the order passed in the revision, respondent No.6 was

 directed to deposit 50% amount of market value of the land as

 Najrana being old condition, i.e. an amount of Rs. 23,94,943/- for

 getting the required permission of non agriculture use, which the



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -38-

 respondent No. 6 has deposited on 02.09.2015 and NA Permission is

 issued as per order of Government.



 36.      Learned counsel for respondent No.6 submits that in so far as

 the scope of interference is concerned, it is settled law that exercise

 of writ jurisdiction is discretionary in nature and this Court while

 exercising the said power cannot convert itself as court of appeal.

 The said power cannot be exercised unless and until it is shown that

 jurisdiction exercised by the authorities below is beyond its authority

 or demonstrates patent perversity, leading to manifest injustice. As it

 is apparent from the aforesaid facts, the present petition is filed by

 the party who intends to pressurize respondent No.6 for some

 obvious malafide purposes. The attempt made earlier by the said

 parties (petitioners) to get such a relief is not only negated by the

 competent Civil Court but also by this Court. Therefore, in the light of

 the settled position of law, the present petition is not at all

 maintainable.



 37.      Learned counsel for respondent no.6, in order to substantiate

 his contentions, placed reliance on the following cases :



       1. Vithal Kondhalkar vs. State of Maharashtra & others,
            reported in 1981 Bom.C.R. 32.



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                              WP-8788-15pd
                                              -39-

      2. Ramchandra Dagdu Sonavane (Dead) By LRs. and
            others vs. Vithu Hira Mahar (Dead) By LRs. and
            others, reported in (2009) 10 SCC 273.


      3. Santoshkumar Shivgonda Patil and Others vs.
            Balasaheb Tukaram Shevale and Others, reported in
            (2009) 9 SCC 352.


      4. Madhavdas Damodardas Gujar and others vs.
            Mahadu Keru Raut, reported in 1994 (1) Bom.C.R. 509.

      5. Jai Narain Parasrampuria (Dead) and others vs.
            Pushpa Devi Saraf and Ors., reported in (2006) 7 SCC
            756.


      6. UTV         Motion          Pictures    and     others      vs.     Murphy
            Enterprises, reported in 2016 (2) Bom.C.R. 628.

      7. Purushottam                 Ramlal      Shukla        vs      Gayatridevi
            Narayanprasad Pande & Ors., reported in 2015 (1)
            Bom.C.R. 719.


      8. Celina Coelho Pereira (Ms) and others vs. Ulhas
            Mahabaleshwar Kholkar and others, reported in
            (2010) 1 SCC 217.

      9. Shalini Shyam Shetty and another vs. Rajendra
            Shankar Patil, reported in (2010) 8 SCC 329.


      10. Vinaykumar Kachrulal Abad vs. Honourable Minister,
            Revenue            and     Forest        Department,       Mantralaya,
            Mumbai and others, reported in 2002 (1) Mh.L.J. 854.


::: Uploaded on - 25/06/2019                              ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                    WP-8788-15pd
                                     -40-



       11. Ganesh Ginning and Pressing Company Ltd., Jalna
            vs. State of Maharashtra and others, reported in 2005
            (4) Mh.L.J. 263.


       12. N. K. Harchandani vs. State of Maharashtra and
            another, reported in 2006 (5) Mh.L.J. 817.


       13. Ravi Rao Gaikwad and others vs. Rajajinagar Youth
            Social Welfare Assn. and others, reported in (2006) 5
            SCC 62.


       14. Kasturi vs. Iyyamperumal and others, reported in
            (2005) 6 SCC 733.


       15. M/s. Gammon India Ltd. and others vs. Union of
            India and others, reported in (1974) 1 SCC 596.


       16. Ayaaubkhan          Noorkhan     Pathan     vs.      State       of
            Maharashtra, reported in (2013) 4 SCC 465.


       17. Municipal Committee, Hoshiarpur vs. Punjab State
            Electricity Board and others, reported in (2010) 13
            SCC 216.


       18. Aligarh Muslim University and others vs. Mansoor
            Ali Khan, reported in (2000) 7 SCC 529.



 38.      I have carefully considered the submissions made by the

 learned counsel for the respective parties. With their able assistance,


::: Uploaded on - 25/06/2019                    ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                    -41-

 I have perused the memo of petition, grounds taken therein,

 annexures thereto and also the affidavit-in-reply.



 39.      Admittedly, the land gat no. 15 is situated at Kauthe Malkapur,

 Taluka Sangamner, District Ahmednagar and the land ad-measuring

 30 Acres (11.48 Hec.) bearing gat nos. 15/9, 15/10 and 15/17 is the

 subject matter of the N.A. permission. It is also not disputed that the

 land gat no. 15 was a Watan land and by application of Section 4 of

 the Act of 1958, all the inferior village watans were abolished from

 the appointed date and the lands were resumed by the State

 Government. In terms of the provisions of Section 5 of the Act of

 1958, in the year 1969, by the order of Tahsildar the lands mentioned

 in the order including land gat no. 15, which were earlier Mahar

 Jangle Inam Class VI lands held by the original Watandar Yesu

 Arjuna Bagul, Thaka Dhana Bagul and 10 others, came to be re-

 granted to Yesu Arjuna Bagul, Thaka Dhana Bagul and 10 other

 persons on old conditions/new imparted conditions and also on

 payment of an amount of Najrana as stated in Section 5 of the Act of

 1958. On the basis of the said re-grant order of the year 1969, the

 mutation entry nos. 928 and 929 came to be certified on 11.02.1970

 as per the orders of the Tahsildar Sangamner.




::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                    -42-

 40.      It is the contention of the petitioners that even though there

 was no re-grant orders, some of the watandars had illegally sold the

 portion of land gat no. 15 (survey no. 7 to 15) and an attempt was

 made to get the mutation entry nos. 850 to 851, respectively, certified

 from the Revenue authorities. However, the said mutation entries

 came to be rejected by the Tahsildar. Vishnu Laxman Sagar, Ganpat

 Laxman Sagar and Vitthal Laxman Sagar had purchased some

 portion of the land survey nos. 8 and 10 under registered sale deed

 sr. no.1766/1966, some portion of survey no. 11 under registered

 sale deed sr. no. 1911/1966 and some portion of survey no.9 under

 registered sale deed sr. no. 1767 /1966. However, the mutation

 entries 1049, 1050 and 1051 attempted to be taken on the basis of

 the said sale deeds of the year 1966 came to be refused. It is the

 case of the petitioners that despite the said fact, the purchaser Vitthal

 Laxman Sagar in collusion with the Revenue authorities, succeeded

 in getting certified the mutation entry nos. 456, 457 and 458 in

 respect of the sale deeds of the year 1966. Accordingly, their names

 came to be entered in the Revenue record. It is the case of

 respondent nos. 6 that the State Government by general order dated

 12.11.1955 prescribed payment of 10 times for transfer of the

 assessment, 3 times for occupancy rights and if 13 times is paid, it is

 obligatory for the Collector to release the land as the original owner

 paid the occupancy price. Thus, the issuance of the order was



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                   -43-

 nothing but a mere formality. The land was re-granted on payment of

 Najrana on 10+3 times on 01.04.1965 and 20.07.1965 and

 accordingly, the mutation entry nos. 928 and 929 of the re-grant order

 came to be recorded.



 41.      It is the part of record that as per the order passed by the

 Tahsildar, Sangamner in the month of November 1969, the original

 Watandars Yesu Arjuna Mahar, Thaka Dhana Bagul and 10 others

 have paid Najrana of 10+3 times and paid the amount as directed in

 the orders dated 01.04.1965 and 20.07.1965 in sub-treasury office.

 Subsection(3) of Section 5 of the Act of 1958 has been re-numbered

 as clause (a) by the Maha. Act XIX of 2008. In terms of the said

 provisions of Sub-section (3) which was already in existence, the

 occupancy of the land re-granted under Sub-section (1) was not to

 be transferable or partiable by metes and bounds without previous

 sanction of the Collector and except on payment of such amount as

 the State Government may by general or special order determine. In

 terms of the provisions of Section 3 of the Act of 1958, it is the

 powers of the Collector to decide the questions (a) whether any land

 is a watan land, (b) whether any person is a watandar and (c)

 whether any person is an unauthorized holder.




::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                              WP-8788-15pd
                                              -44-

 42.      Section 44 of the MLR Code, 1966 prescribes the procedure

 for conversion of the use of land from one purpose to another. In

 terms of the provisions of Sub-section (1) of Section 44 of the MLR

 Code, such occupant or superior holder or tenant, with the consent of

 the tenant, or as the case may be, of the occupant or superior holder,

 apply to the collector for permission in accordance with the form

 prescribed. Section 44 (3) of the MLR Code postulates presentation

 of an application for conversion of use and the Collector has to

 decide the application within the prescribed period of 90 days. If he

 fails to do so, deeming clause comes into operation whereby the

 permission sought for is deemed to have been granted.



 43.      In view of the above legal position, it is necessary to reproduce

 herein below the provisions of Sections 2(38) and 44 of the MLR

 Code.

          "Section 2. Definitions:
          (1) to (37) ............


          (38) "superior holder" except in Chapter XIV means a land-
          holder entitled to receive rent or land revenue from other
          land-holders         (called   "inferior   holders")   whether      he    is
          accountable or not for such rent or land revenue, or any part
          thereof, to the State Government :


                  Provided that, where land has been granted free of
          rent or land revenue, subject to the right of resumption in
          certain specified contingencies by a holder of alienated land


::: Uploaded on - 25/06/2019                              ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                          WP-8788-15pd
                                            -45-

          whose name is authorisedly entered as such in the land
          records, such holder shall, with reference to the grantee, be
          deemed to be the superior holder of land so granted by him,
          and the grantee shall, with reference to the grantor, be
          deemed to be the inferior holder of such land, and for the
          purposes of Sections 147, 151 and 152 of the Maharashtra
          Zilla Parishads and Panchayat Samitis Act, 1961, shall
          notwithstanding        anything   hereinafter   contained      in   the
          definition of the word "tenant", be deemed to be the tenant of
          such grantor;


          (39) to (43) .........


          (44) "wada land" means an open land in village site used for
          tethering cattle or storing crops or fodder, manure or other
          similar things."




 44.      It is also necessary to reproduce herein below the provisions of

 Sections 2 (1) (vii) 3, 4, 5 and 9 of the Act of 1958.



          "2. Definitions:-
          (1) (i) to (vi) .........


          (vii) "inferior village watan" means the inferior village
          hereditary office together with the tenure of watan property, if
          any, and the rights, privileges and liabilities attached
          thereto ;


          3. Powers of the Collector to decide certain questions
          and appeal- (1) If any question arises,
          (a) whether any land is watan land,



::: Uploaded on - 25/06/2019                          ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                         WP-8788-15pd
                                        -46-

          (b) whether any person is a watandar,

          (c) whether any person is an unauthorised holder,

          the Collector shall, after giving the party affected an
          opportunity to be heard and after holding an inquiry, decide
          the question.

          (2) Any person aggrieved by such decision may file an
          appeal to the State Government within ninety days of such
          decision.

          (3) The decision of the Collector, subject to an appeal under
          sub-section (2) of the decision of the State Government in
          appeal under subsection (2) shall be final.



          4. Abolition of interior watans together with incident
          thereof; - Notwithstanding anything in any usage, custom,
          settlement, grant, agreement, sanad, or in any decree or
          order of a Court or in the existing watan law, with effect on
          and from the appointed date-

                (1) all inferior village watans shall be and are hereby
                abolished,

                (2) all incidents (including the right to hold office and
                watan property, the right to levy customary fees or
                perquisites in money or in kind, and the liability to
                render service) appertaining to the said watans shall be
                and are hereby extinguished,

                (3) subject to the provisions of sections 5. 6 and 9, all
                watan land shall be and is hereby resumed and shall
                be subject to the payment of land revenue under the
                provisions of the Code and the rules made there under
                as if it were an unalienated land:




::: Uploaded on - 25/06/2019                         ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                       WP-8788-15pd
                                       -47-

          Provided that such resumption shall not affect the validity of
          any alienation of such watan land made in accordance with
          the provisions of the existing watan law or the rights of an
          alienee thereof or any person claiming under or through him.



          5. Re-grant of watan lands to holders of watan.- (1) A
          watan land resumed under section 4 shall, in cases not
          falling under sections 6 and 9 be re-granted to the watandar
          of the watan to which it appertained on payment by or on
          behalf of the watandar to the State Government of the
          occupancy price equal to three times the amount of the full
          assessment of such land within the prescribed period and in
          the prescribed manner and the watandar shall be deemed to
          be an occupant within the meaning of the Code in respect of
          such land and shall primarily be liable to pay land revenue to
          the State Government in accordance with the provisions of
          the Code and the rules made there under; and all the
          provisions of the Code and rules relating to unalienated land
          shall, subject to the provisions of this Act, apply to the said
          land :

          Provided that in respect of the watan land which was not
          assigned under the existing watan law as the remuneration
          of the inferior village hereditary office, an occupancy price
          equal to the amount of the full assessment of such land shall
          be paid by or on behalf of the watandar for the re-grant of
          such land.

          (2) If there is failure to pay the occupancy price under sub-
          section (1) within the prescribed period and in the prescribed
          manner, the watandar shall be deemed to be unauthorisedly
          occupying the land and shall be liable to be summarily
          evicted therefrom by the Collector in accordance with the
          provisions of the Code.



::: Uploaded on - 25/06/2019                       ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                      WP-8788-15pd
                                        -48-

          (3) [(a)] The occupancy of the land re-granted under sub-
          section (1) shall not be transferable or partible by metes and
          bounds without the previous sanction of the Collector and
          except on        payment of such amount as the State
          Government may by general or special order determine.

          (b) Before the commencement date, if any such occupancy
          has already, without previous sanction or no objection
          certificate from the Collector, or any other authority, been
          transferred by the occupant, for agricultural purpose, such
          transfer may be regularized on the production of registered
          instruments such as sale deed, gift deed, etc. as a proof
          thereof, for such transfer.    After such regularization, the
          occupancy of such land shall be held by such transferee
          occupant on new and impartible tenure in accordance with
          the provisions of the Code.


          9: Eviction of unauthorized holder and re-grant of watan
          land to him in certain circumstances and disposal of
          land not re-granted. - (1) Where any watan land resumed
          under section 4 is in the possession of an unauthorised
          holder, such unauthorised holder shall be summarily evicted
          therefrom by the Collector in accordance with the provisions
          of the Code:


          Provided that where in the case of any unauthorised holder,
          the State Government is of opinion that in view of the
          investment made by such holder in the development of the
          land or in the non -agricultural use of the land or otherwise,
          the eviction of such holder from the land will involve undue
          hardship to him, it may direct the Collector to re-grant the
          land to such holder on payment of such amount and subject
          to such terms and conditions as the State Government may
          determine and the Collector shall re-grant the land to such


::: Uploaded on - 25/06/2019                      ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                     WP-8788-15pd
                                      -49-

          holder accordingly.



          (2) Watan land which is not granted under sub-section (1)
          shall be disposed of in accordance with the provisions of the
          Code and the rules made there under applicable to the
          disposal of unoccupied unalienated land."



 45.      Thus, keeping in mind the above legal provisions, I have

 carefully gone through the order dated 07.05.2013 passed by the

 Sub-Divisional Officer, Sangamner. On receipt of the application filed

 by Ravindra Birole and another on 07.02.2013 under Section 44(1) of

 the MLR Code, the Sub-Divisional Officer, Sangamner requested the

 Assistant Director, Town Planning and Valuation Department,

 Ahmednagar to verify the technical aspect of the layout plan and

 submit an opinion on the layout plan for grant of N.A. permission as

 per the application filed by Ravindra Birole and another in respect of

 the land bearing Gat nos. 15/10, 15/9 and 15/17 admeasuring 11

 Hec. 48 R. situated at Kauthe Malkapur, Taluka Sangamner, District

 Ahmednagar. The Assistant Director, Town Planning, Ahmednagar,

 by communication dated 14.03.2013, has pointed out various

 deficiencies as detailed in the said letter, including the deficiency of

 non-production of N.O.C. of the Maharashtra Pollution Control Board

 in respect of the proposal and also that the shares shown in the 7x12

 extract and in the measurement map does not tally with each other.

 Thereafter, the Sub-Divisional Officer, Sangamner, by communication

::: Uploaded on - 25/06/2019                     ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -50-

 dated 15.04.2013, by referring the report submitted by the Tahsildar,

 Sangamner dated 20.03.2013 and also by referring clause no.12 of

 the letter dated 14.03.2013 received from the Assistant Director of

 Town Planning, Ahmednagar, gave certain directions to the Tahsildar

 Sangamner, including the direction to verify whether there is any

 dispute regarding the title of the above property, N.O.C. of the

 Maharashtra Pollution Control Board and also the non matching of

 the share shown in the 7x12 extract and in the measurement map.

 Further, the Sub-Divisional Officer has also directed Ravindra Birole

 to remove the deficiencies as pointed by the Assistant Director, Town

 Planning, Ahmednagar. By order dated 07.05.2013, the Sub-

 Divisional Officer, Sangamner has disposed of the application filed by

 Ravindra Birole and Ashwini Purushottam Birole for the reasons of

 non-compliance and non-removal of the objections as raised and

 pointed out to them. However, on 07.08.2013, said Ravindra Birole

 has submitted certain documents in the office of Sub-Divisional

 Officer by giving reference to the communication before disposal of

 his application seeking permission under Section 44(1) of the MLR

 Code. By order dated 23.08.2013, the Sub-Divisional Officer,

 Sangamner has informed Ravindra Birole and Ashwini Purushottam

 Birole that their application dated 07.08.2013 has been referred to

 the Assistant Director, Town Planning, Ahmednagar on 14.08.2013

 and if the said office recommends the said proposal, then their



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -51-

 proposal would be reconsidered, and accordingly disposed of their

 application dated 07.08.2013. By any stretch of imagination, it cannot

 be concluded that on 07.05.2013, the Sub-Divisional Officer has not

 passed any order and the said order came to be passed along with

 or after the order dated 23.08.2013. Even thereafter, on 05.09.2013,

 the Town Planning Department declined to reconsider the earlier

 positive recommendations dated 14.03.2013.



 46.      I have carefully gone through the order passed by the

 Additional Divisional Commissioner, Nashik Division, Nashik. It

 appears that being aggrieved by the order passed by the Sub-

 Divisional Officer, Sangamner dated 07.05.2013, the said Ravindra

 Birole has filed Writ Petition No. 7827 of 2013 and by order dated

 26.09.2013, said Ravindra Birole was granted liberty to file an appeal

 before the Additional Divisional Commissioner with further directions

 to the appellate authority to dispose of the said appeal within two

 months considering the public interest. It further appears that the

 learned Additional Divisional Commissioner, Nashik has considered

 the rival submissions of both the parties and after hearing the

 arguments of Ravindra Birole and the third party, formulated the

 points viz: (i) It was necessary to take a decision after verifying the

 N.A. proposal and considering the restrictions imposed on Inam

 Class 6-B land, (ii) the objection as to whether the watandar can sale



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -52-

 the watan land can be decided by filing separate appeal for revision

 before the competent court. Third party has raised dispute about

 ownership of the disputed land and Special Civil Suit No. 27 of 2013

 is pending before the Civil Court, (3) the applicants have purchased

 land and as per the provisions of the Maharashtra Agricultural Land

 (Ceiling on Holdings) Act, 1961, whether the applicants can purchase

 the said land, is required to be ascertained and (4) Before grant of

 N.A. use permission 50% Najrana as per market rate is not paid. The

 applicant is ready to pay the same. However, applicant has started

 N.A. use on the said land from 15.08.2013 and a letter to that effect

 is issued by the applicant vide letter bearing No. U-tech/096/2013-14

 dated 20.08.2013 to Sub-Divisional Officer, Sangamner. From this it

 appears that, condition has been violated. The applicant should have

 firstly paid 50% Najrana amount and thereafter should have started

 N.A. use.



 47.      The learned Additional Divisional Commissioner has also

 observed that the applicant is constructing a sugar factory on the

 said land and making investment of a huge amount and therefore,

 passing any order, the applicants should not be put to loss. The

 learned Additional Divisional Commissioner thus thought it fit that the

 aforesaid points are required to be reconsidered by the Sub-

 Divisional Officer.



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                    -53-



 48.      Thus, considering the entire aspect of the case, as discussed

 above, I find no fault in the order passed by the Additional Divisional

 Commissioner, Nashik remanding the matter to the Sub-Divisional

 Officer, Sangamner to consider point Nos. 1 to 4 as formulated in the

 said order dated 27.01.2014. It further appears that the Hon'ble

 Minister has passed the impugned order hastily. Furthermore, the

 conclusions drawn by the Hon'ble Minister in paragraph no. 30 of the

 order are not proper, correct and legal. The Hon'ble Minister has,

 without any discussion, formulated clauses (a) to (f) of para 30 as his

 conclusions and further, in para 31 of the judgment and order,

 observed that there is no necessity to remand the matter for fresh

 inquiry. Even the Hon'ble Minister, without discussing the points

 formulated by the Additional Commissioner, observed that the

 company has complied with the conditions for grant of permission for

 N.A. use.



 49.      Learned counsel for respondent no.6 has placed reliance in the

 case of Vithal Kondhalkar vs. State of Maharashtra & others

 (supra) wherein, the question as to whether it is obligatory to re-grant

 the land upon payment of Nazrana has been dealt with by the

 Division Bench of this Court. The petitioners in the aforesaid case

 were formerly inferior Watandars before the said Watan was



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -54-

 abolished by the Act of 1958. In para 6 of the judgment, the Division

 Bench of this Court has observed that in administrating all the

 abolition laws, the Collectors have to see whether the additional

 payment as contemplated by the particular Act has been made by the

 ex-Watandars or ex-Inamdars and the moment that was done, almost

 as a matter of formality, the order of conversion must be passed. The

 Division Bench has also observed that in spite of such payments

 having been made, the orders have yet to come and in one case, for

 ten years the Collector has not yet passed the requisite order under

 Section 3(5) of the Act of 1958. The Division Bench in the aforesaid

 case has also dealt with the provisions of Section 59(b) of the MLR

 Code by referring the Collector's order with regard to the eviction of

 the petitioners. In the instant case, the Additional Divisional

 Commissioner, Nashik has remanded the matter on four points and

 as per it, the Sub-Divisional Officer, Sangamner has been directed to

 verify the N.A. proposal and further to consider the restrictions

 imposed on Inam Class 6-B land. Thus, the ratio laid down in the

 case relied upon by the learned counsel for respondent no.6 cannot

 be made applicable to the facts and circumstances of the present

 case.



 50.      In the case of Ramchandra Dagdu Sonavane (Dead) By

 LRs. and others (supra), relied upon by learned counsel for



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -55-

 respondent no.6, the Hon'ble Supreme Court dealt with the law

 relating to Watan lands, the scheme of Bombay Hereditary Offices

 Act, 1874, the scheme of Bombay Inferior Village Watans Abolition

 Act, 1958, the scheme of Bombay Revenue Jurisdiction Act, 1876

 and in para 40 of the judgment, has observed that the scheme of the

 Bombay Inferior Village Watans Abolition Act, 1958 does not provide

 for the review of the re-grant order, nor does it provide for a de novo

 enquiry to decide whether any person is a watandar. In the instant

 case the petitioners have come with a case that without there being

 any re-grant orders, some of the watandars illegally sold portion of

 the land gat no. 15 and that earlier mutation entries came to be taken

 with regard to the same and those mutation entries came to be

 cancelled subsequently. It is the case of the petitioners that

 respondent no.6 had purchased the land from gat nos. 15/9, 15/10

 and 15/17 under registered sale deed without permission of the

 competent authority. It is the case of respondent no.6 that land gat

 no. 15 was a piece of land under the category of re-granted land and

 the Government, by order dated 12.11.1955, prescribed the payment

 of 10 times for transfer and 3 times for occupancy rights. The

 promoters of respondent no.6 had purchased the land gat no. 15

 from one Ramchandra Sagar who had purchased it from Bagul in the

 year 1966. In view of these rival submissions, the Additional

 Divisional Commissioner had directed the Sub-Divisional Officer to



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                  WP-8788-15pd
                                   -56-

 verify the N.A. proposal and also to consider the restrictions imposed

 on Inam Class 6-B land.



 51.      Learned counsel for respondent no.6 has further placed

 reliance on the cases of UTV Motion Pictures and others vs.

 Murphy Enterprises (supra), Purushottam Ramlal Shukla vs

 Gayatridevi Narayanprasad Pande & Ors. (supra), Celina Coelho

 Pereira (Ms) and others vs. Ulhas Mahabaleshwar Kholkar and

 others (supra) and Shalini Shyam Shetty and another vs.

 Rajendra Shankar Patil (supra) to submits that the scope of

 interference in writ jurisdiction is limited. However, in the facts of the

 present case, a clear case for interference under Article 227 of the

 Constitution of India has been made out.



 52.      So far as the scope of inquiry under Section 44 of the

 Maharashtra Land Revenue Code is concerned, learned counsel for

 respondent no.6 submits that the objection regarding the ownership

 etc. are not germane and an aggrieved person can pursue the

 remedy         independently. Learned counsel also submits that the

 petitioners had no locus to participate in the proceedings and thus,

 the question of grant of permission can be decided on the basis of

 the material on record. The scope of the proceedings could not be

 enlarged. To substantiate these contentions, learned counsel for



::: Uploaded on - 25/06/2019                  ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                   -57-

 respondent no.6 has placed reliance on the cases of Ganesh

 Ginning and Pressing Company Ltd., Jalna vs. State of

 Maharashtra and others (supra), N. K. Harchandani vs. State of

 Maharashtra and another (supra), Ravi Rao Gaikwad and others

 vs. Rajajinagar Youth Social Welfare Assn. and others (supra),

 Kasturi vs. Iyyamperumal and others (supra) and M/s. Gammon

 India Ltd. and others vs. Union of India and others (supra).



 53.      In the case of Ganesh Ginning and Pressing Company Ltd.,

 Jalna vs. State of Maharashtra and others (supra), the Division

 Bench of this Court had an occasion to consider the deeming

 provision for grant of permission for conversion of use of agricultural

 land into nonagricultural land. The Division Bench of this Court, by

 considering the provisions of Section 44 Sub-section (3) of the MLR

 Code, in para 6 of the judgment, has observed that the provision is

 required to be interpreted by giving effect to the purpose for which it

 is enacted. It has also been observed that while conducting such an

 inquiry, undoubtedly, the authority has to get itself satisfied about the

 fact of ownership of the land of the applicant. However, that will not

 entitle such authority to decide the issue of title or dispute regarding

 title to the property between the parties. In the instant case, I do not

 find that the Additional Divisional Commissioner has directed the

 Sub-Divisional Officer to decide the issue of title or dispute regarding



::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                 WP-8788-15pd
                                  -58-

 the title to the property between the parties. The Additional Divisional

 Commissioner, Nashik has remanded the matter in a different context

 on the different points. At the most, it can be inferred from the order

 passed by the Additional Divisional Commissioner that the Sub-

 Divisional Officer has been directed to satisfy himself about the

 ownership of the land of respondent no.6.



 54.      In the case of N. K. Harchandani vs. State of Maharashtra

 and another (supra), wherein this Court had an occasion to consider

 the intervention by third party in the matter, it has been observed that

 such intervention can be permitted only if the intervener's

 participation is essential for deciding the lis before the Court. In the

 instant case, we need not go into the said issue since in the earlier

 round litigation, this Court had directed the parties to approach the

 appellate court and it further appears that respondent no.6 has not

 seriously disputed the locus of the petitioners in bringing up those

 proceedings. So far as the cases of Ravi Rao Gaikwad and others

 vs. Rajajinagar Youth Social Welfare Assn. and others (supra),

 Kasturi vs. Iyyamperumal and others (supra) and M/s. Gammon

 India Ltd. and others vs. Union of India and others (supra), the

 ratio laid down therein cannot be made applicable to the facts and

 circumstances of the present case.




::: Uploaded on - 25/06/2019                 ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                WP-8788-15pd
                                  -59-

 55.      In the case of Ayaaubkhan Noorkhan Pathan vs. State of

 Maharashtra (supra), the Supreme Court had dealt with an issue of

 intervention and observed that a stranger cannot be permitted to

 meddle any proceedings, unless he satisfies the authority/Court that

 he falls within the category of aggrieved persons. The expression

 "person aggrieved" does not include a person who suffers from a

 psycho-logical or an imaginary injury; a person aggrieved must

 therefore, necessarily be one, whose right or interest has been

 adversely affected or jeopardized. The petitioners in the instant case

 claim to be the heirs and legal representatives of the original

 watandar Samba Mohanna Bagul and thus, they claim to be the

 interested parties in land gat nos. 15/9, 15/10 and 15/17 which is the

 subject matter of the litigation. Thus the ratio laid down in the

 aforesaid case cannot be made applicable to the facts and

 circumstances of the present case.



 56.      In the case of Municipal Committee, Hoshiarpur vs. Punjab

 State Electricity Board and others (supra), the Hon'ble Supreme

 Court has observed that the principles of natural justice cannot be

 applied in a vacuum without reference to the relevant facts and

 circumstances of the case and they cannot be put in a straitjacket

 formula. In para 33 of the judgment, the Supreme Court has

 observed that there may be cases where on admitted and undisputed



::: Uploaded on - 25/06/2019                ::: Downloaded on - 14/07/2019 12:44:40 :::
                                                                     WP-8788-15pd
                                     -60-

 facts, only one conclusion is possible. In such an eventuality, the

 application of the principles of natural justice would be a futile

 exercise and an empty formality. In the instant case, however, there

 are disputed facts and only one conclusion is not possible. It further

 appears from the order passed by the Hon'ble Minister that the order

 has been hastily passed without following the principles of natural

 justice.



 57.      In view of the above discussion, the Writ Petition deserves to

 be allowed by setting aside the impugned order passed by the

 Hon'ble Minister. Let there be a full fledged inquiry as directed by the

 Additional Commissioner in his remand order. It is open for

 respondent no.6 to raise all points before the Sub-Divisional Officer

 after remand. However, it is also important to note here that

 respondent no.6 had developed the industry on the suit land and

 possession of respondent no.6 over the suit land should not be

 disturbed in any manner under the garb of the remand order passed

 by the Additional Divisional Commissioner. Thus, with these

 observations, I proceed to pass the following order.



                                  ORDER

I. The Writ Petition is hereby allowed.

II. The impugned order dated 13.05.2015 passed by respondent ::: Uploaded on - 25/06/2019 ::: Downloaded on - 14/07/2019 12:44:40 ::: WP-8788-15pd -61- no.5-The Hon'ble Minister, Revenue and Forest Department, Mantralaya, Mumbai in Case No. RTS-3315/932/P.N./149/G-6 is hereby quashed and set aside with the following directions:

a. The Sub-Divisional Officer shall decide the matter within a period of six months from the date of appearance of the parties with due regard to the directions given by the Additional Divisional Commissioner, Nashik in the remand order dated 27.01.2014 passed in appeal no. 49 of 2013.
b. The parties shall appear before the Sub-Divisional Officer, Sangamner on 11.07.2019.
c. The parties are at liberty to raise all the points available to them before the Sub-Divisional Officer, Sangamner.
d. The Writ Petition is accordingly disposed of.
e. In view of disposal of the Writ Petition, nothing survives in the pending Civil Application Nos. 12472 of 2015 and 13019 of 2015 and the Contempt Petition No. 573 of 2015 and the same also stand disposed of.
( V. K. JADHAV, J.) vre/ ::: Uploaded on - 25/06/2019 ::: Downloaded on - 14/07/2019 12:44:40 :::