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 24, Cited by 0]

Bombay High Court

Smt. Krishanabai Bhausaheb Gore And ... vs State Of Maharashtra , Through The ... on 18 September, 2025

Author: N. J. Jamadar

Bench: N. J. Jamadar

2025:BHC-AS:39001

                                                                                  -WP-12414-2017.DOC

                                                                                        Arun Sankpal

                                  IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                               CIVIL APPELLATE JURISDICTION
                                            WRIT PETITION NO. 12414 OF 2017


                      1. Krishanabai Bhausaheb Gore
                      Age: 66 years, Occ: Agriculture

                      2. Baban Alias Baba Bhausaheb Gore
                      Age: 50 years, Occ: Agriculture

                      3. Sopan Bhausaheb Gore,
                      Age: 52 Years, Occ: Agriculture

                      4. Vasant Bhausaheb Gore,
                      Age: 45 years, Occ: Agriculture

                      5. Ganesh Bhausaheb Gore,
                      Age: 42 years, Occ: Agriculture

                      6. Santosh Bhausaheb Gore,
                      Age: 40 years, Occ: Agriculture

                      All R/o. Gore Vasti, Wagholi,
                      Tal- Haveli, Dist. Pune.                                       ..Petitioners

                             Versus
ARUN
RAMCHANDRA
SANKPAL
                      1. State of Maharashtra through
Digitally signed by
ARUN
RAMCHANDRA
                      The Secretary,
SANKPAL
Date: 2025.09.18
21:39:57 +0530
                      Revenue and Rehabilitation Dept
                      Mantralaya, Mumbai 400 032.

                      2. The Deputy Director,
                      Land Records, New Administrative
                      Building, Opp. Council Hall,
                      Pune 411 001.

                      3. The District Superintendent,
                      Land Records, Pune Collectors' Office Campus,
                      Pune 411 001.

                                                           1/24



                       ::: Uploaded on - 18/09/2025                 ::: Downloaded on - 18/09/2025 21:55:16 :::
                                                                -WP-12414-2017.DOC



4. The Tahsildar,
Haveli, Dist Pune,

5. Taluka Inspector of Land Records,
Haveli, Having Office at Pune
Collector's Office Campus,
Pune - 411 001.

6. Baban Babu Gore
(Since deceased through his legal heirs)

6(a) Pandurang Baban Gore,
Age: Adult, Occ: Agriculture

6(b) Vilas Baban Gore,
Age: Adult, Occ: Agriculture

6(c) Sudam Baban Gore,
Age: Adult, Occ: Agriculture

6(d) Sharad Baban Gore,
Age: Adult, Occ: Agriculture

6(e) Balu Baban Gore,
Age: Adult, Occ: Agriculture

7. Vinayak Babu Gore
(Since deceased through his legal legal heirs)

[7(a) Tarabai Vinayak Gore,
Age: Adult, Occ: Agriculture]

7(b) Chandrakant Vinayak Gore,
Age: Adult, Occ: Agriculture
R/o. Gore Vasti, Wagholi,
Tal - Haveli, Dist - Pune.

7(c) Kalpana Vishnu Borade
Age: Adult, Occ: Agriculture
R/o Sonsangvi, Tal - Shirur,
Dist - Pune.



                                  2/24



 ::: Uploaded on - 18/09/2025                    ::: Downloaded on - 18/09/2025 21:55:16 :::
                                                                  -WP-12414-2017.DOC

7(d) Aruna Hiraman Makhar
Age: Adult, Occ: Agriculture                                   ...Respondents
R/o Arangaon, Tal - Dound,
Dist Pune.


Mr. Rajaram V Bansode, for the Petitioners.
Ms. Kavita N. Solunke, AGP, for Respondent Nos. 1 to 5.
Mr. Sanjay Kshirsagar, for Respondent Nos. 6(a) to 6(e) and 7(a) and
      7(b).


                                     CORAM: N. J. JAMADAR, J.
                                RESERVED ON :   17th JULY 2025
                        PRONOUNCED ON :         18th SEPTEMBER 2025


JUDGMENT:

1. Rule. Rule made returnable forthwith, and, with the consent of the learned Counsel for the parties, heard finally.

2. The challenge in this Petition is to an order dated 30 th November 2011 passed by the Minister (Revenue) in Revision Application No. 3407/830, whereby the Revision Application preferred by the Petitioners against an order passed by the Superintendent, Land Records, Pune on 19th May 2003, correcting the Consolidation Scheme in exercise of the power under Section 31A of the Maharashtra Prevention of Fragmentation and Consolidation of Holdings Act, 1947 ("the Act, 1947") came to be dismissed affirming the order passed by the Deputy Superintendent, Land Records and a further order dated 10 th October 2016, whereby the Review Application preferred by the 3/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC Petitioners being ,d=h&3414@318@iz-dza-175@t&5, came to be dismissed.

3. The background facts leading to this Petition can be stated in brief as under:

3.1 Ganpati Gyanba Gore, the common ancester of the Petitioners and Respondent Nos. 6 and 7(d), was the original holder of the agricultural land bearing Survey No. 334 situated at Mouje Wagholi, District Pune. Survey No. 334 was divided into two parts, i.e., Survey No. 334/1A admeasuring 1H and 95.8 R (4 Acres and 33.5 Gunthas), and survey No. 334/1B admeasuring 1H 95.8 R (4 Acres 33.5 Gunthas).
3.2 In the Consolidation Scheme which was implemented at Mouje Wagholi in the year 1973, as per the measurement phalani Bara was prepared and the land bearing original Survey No. 334 was trifurcated into three Survey Number, i.e., i) Survey No. 334/1A+334/1B/1 which was converted into Gat No. 2518 admeasuring 76 R, ii) Survey No. 334/1A+334/1B/2 which was converted into Gat No. 2519 admeasuring 2H 33R and, iii) Survey No. 334/1A+334/1B/3 which was converted into Gat No. 2517 admeasuring 82 R. 3.3 Land bearing Survey No. 334/1A+334/1B/1, Gat No. 2518 admeasuring 76 R was mutated in the name of Vinayak 4/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::
-WP-12414-2017.DOC Babu Gore, the deceased-Respondent No. 7 and the predecessor-

in-title of Respondent Nos. 7(a) to 7(d). Land bearing Survey No. 334/1A+334/1B/2, Gat No. 2519 admeasuring 2 H 33 R was mutated in the name of Tukaram Ganpati Gore, the predecessor- in-title of the Petitioners. And land bearing Survey No. 334/1A+334/1B/3, Gat No. 2517, was mutated in the name of Baban Babu Gore, the deceased Respondent No. 6 and predecessor-in-title of the Respondent Nos. 6(a) to 6(e). 3.4 The Petitioners claim the Petitioners and the Respondents have been cultivating their respective portions of the subject land in accordance with the settlement of the Consolidation Scheme. The Respondent Nos. 6 and 7 or any of their respective successor- in-interest had never raised any objection regarding the area of their respective lands as shown in the Consolidation Scheme. In fact Baban Gore had sold the land bearing Gat No. 2517 admeasuring 82 R under a registered Sale Deed in the year 1986 to Badluram Ramnath Agarwal.

3.5. The Petitioners claim after a lapse of more than 27 years of the settlement of the Consolidation Scheme, Baban Gore filed an Application on 22nd August 2000 for the correction of the area in the above-referred Survey Numbers before the Tahsildar, Haveli. 5/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC The latter directed the deceased-Respondent No. 6, Baban Gore, to approach the authorities, under the Act, 1947. 3.6 Thereupon Pandurang Gore (R6(a)) filed an Application before the District Superintendent, Land Records (R3) purportedly under Section 31A of the Act of 1947 seeking correction in the area of the land settled under Consolidation Scheme.

3.7 The Petitioners allege, without providing an effective opportunity of hearing the Respondent No. 3 professed to correct the area and by an order dated 19 th May 2003 published a draft of the correction.

3.8 On account of the said unlawful correction in the area of the respective Survey Numbers, sans any lawful authority, the area of the land bearing Survey No. 334/1A+334/1B/2 which was mutated in the name of Tukaram Gore, the predecessor-in- title of the Petitioners under the Consolidation Scheme, came to be reduced to 82 R from 2 H 33 R and correspondingly the area of Survey No. 334/1A+334/1B/3 settled under the Consolidation Scheme was increased from from 82 R to 2 H 33 R. Eventually, the order dated 19th May 2003 passed by the Respondent No. 3 approving the corrections in the area of the 6/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC lands settled under the Consolidation Scheme was given effect to vide Mutation Entry No. 769 certified on 5th July 2003. 3.9 Being aggrieved the Petitioners preferred a Revision Application before the State Government. From the record, it transpired that the Revision Application was heard by the then Minister (Revenue) and closed for orders. Though, the Revenue Minister had passed the judgment on 25th August 2009, the same was not released. Thereupon, the successor Minister (Revenue) again heard the Revision Application afresh, after providing an opportunity of hearing to the parties and by the impugned order dismissed the Revision Application opining inter alia that the defect in the Consolidation Scheme was on account of a clerical error in mentioning the incorrect area in the Gunakar Book while, settling the Consolidation Scheme. Thus, the Superintendent, Land Records was within his right in correcting the inadvertent error in mentioning the area qua the respective Survey Numbers.

3.10 The Petitioners preferred an Application to review the aforesaid order. By the impugned order dated 10 th October 2016, the Review Application also came to be dismissed.

4. Being aggrieved, the Petitioners have invoked the writ jurisdiction.

7/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC

5. I have heard Mr. Rajaram Bansode, the learned Counsel for the Petitioners, Mr. Sanjay Kshirsagar, the learned Counsel for Respondent Nos. 6(a) to 6(e) and 7(a) and 7(b) and Ms. Kavita N. Solunke, the learned AGP, for Respondent Nos. 1 to 5. With the assistance of the learned Counsel for the parties, I have also perused the material on record.

6. Mr. Bansode, the learned Counsel for the Petitioners, would urge that the orders impugned in this Petition suffer from manifest infirmity. The correction in the Consolidation Scheme was clearly beyond the scope of the provisions contained in Section 31A of the Act of 1947. The order dated 19th May 2003, by which the Respondent No.3 professed to correct the area of the subject lands, did not fall within the ambit of clerical or arithmetical mistake or accidental error.

7. By the impugned order the Consolidation Scheme has been substantially altered. Such a power neither vests in the Respondent No. 3 nor the Respondent No. 3 could have resorted to exercise the said power after a lapse of more than 30 years of the coming into force of the Consolidation Scheme. Mr. Bandose, would thus urge that the impugned order suffers from the vice of the flagrant transgression of the limits of the jurisdiction.

8. Mr. Bansode would further urge that even otherwise the requisite procedure for carrying out the corrections in the Consolidation Scheme 8/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC was not followed. The Petitioners were not given an effective opportunity of hearing. The documents were completely misconstrued. A statement giving consent to the correction was falsely attributed to Ganesh Gore (P5),

9. Mr. Bansode would further urge that, the Respondents have, in fact, sold the lands which were shown against their names in the Consolidation Scheme. The Respondents have no subsisting right, title and interest in the subject land. Yet, the Respondents contested the proceeding before the Minister (Revenue). The latter was also in error in dismissing the Revision Application though the order passed by the Respondent No. 3 was clearly in excess of latter's power.

10. To buttress the submission that a Consolidation Scheme cannot be corrected after a lapse of more than 30 years, Mr Bansode placed reliance on a judgment of the Division Bench in the case of Dattu Appa Patil Since Deceased by LRs Ananda Dattu Patil and Ors Vs State of Maharashtra and Ors,1 and the judgments of learned Single Judges of this Court, in the cases of Ganpati Dadu Mali since deceased through LRs Rakhmabai Ganpati Mali and Ors Vs State of Maharashtra and Ors 2 and Bapu Gunda Mirje & Ors Vs State of Maharashtra & Ors3 1 2007(1) Mh.L.J. 393.

2 2012(1) Mh.L.J. 341.

3 Writ Petition No. 7586 of 2013, decided on 27th February, 2014. 9/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC

11. In opposition to this, Mr. Kshirsagar, the learned Counsel for Respondent Nos. 6(a) to 6(e) and 7(a) and 7(b), supported the impugned orders. It was urged that the Superintendent, Land Records was fully justified in exercising the powers under Section 31A of the Act of 1947, as the area shown in the Consolidation Scheme against Survey No. 334/1A+334/1B/2 and 334/1A+334/1B/3 was on account of a clerical error. The Superintendent, Land Records had followed the procedure prescribed under the Act and the Rules before correcting the clerical error in the Scheme.

12. Mr. Kshirsagar further submitted that there is no material to indicate that the original Scheme, under which a larger area was allotted to Tukaram Ganpati Gore, the predecessor-in-title of the Petitioners, was enforced in the manner ordained by Section 21 of the Act of 1947. Neither a certificate of transfer of the additional land was issued nor any compensation was paid to the persons whose lands came to be transferred to Tukaram Ganpati Gore nor those persons were evicted from the area of land which was allegedly allotted to Tukaram Ganpati Gore. In the absence of the documents to evidence the enforcement of the Scheme qua the area which was allegedly allotted to Tukaram Ganpati Gore, mere entry of an incorrect area in the Record of Rights pursuant to the Consolidation Scheme is of no avail.. In a situation of this nature, the recourse to the provisions contained in 10/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC Section 31A of the Act 1947 is perfectly in order, submitted Mr. Kshirsagar. To bolster up this submission, Mr. Kshirsagar placed reliance on a judgment of a learned Single Judge of this Court in the case of Tulsiram S/o Shivram Dhondkar & Ors Vs The State of Maharashtra & Ors4

13. Mr. Kshirsagar would further urge that the contention of the Petitioners that the Respondents filed Application for correction in the Consolidation Scheme after 27 years is factually incorrect since in the year 1985 itself the deceased-Respondent No. 6 had moved the Authorities for correction in the area of the Survey No. 334/1A+1B/3 corresponding to Gat No. 2517.

14. Attention of the Court was invited to a notice dated 10 th December 1991 (Annexure-4 to the Affidavit in Reply on behalf of Pandurang Baban Gore (R6(a)) issued by the Assistant Consolidation Officer, Pune for hearing of the complaint regarding the discrepancy in the area. Attention of the Court was also invited to the statements of the Petitioners and the Respondents recorded during the course of the enquiry into the said complaint which demonstrate that even the Petitioners had conceded that the area was incorrectly recorded.

15. In these circumstances, and especially having regard to the clear inadvertent clerical error in mentioning the area of the respective 4 Writ Petition No. 8737 of 2021 decided on 12 th October 2023 (Aurangabad Bench) 11/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC portions of land under the Consolidation Scheme, the impugned order does not warrant any interference in exercise of the supervisory jurisdiction, urged Mr. Kshirsagar.

16. Ms. Solunke, the learned AGP, also supported the impugned order. It was submitted that the District Superintendent of Land Records has correctly exercised the jurisdiction under Section 31A of the Act of 1947. The Revisional Authority was justified in declining to interfere with the exercise of the powers by the Superintendent, Land Records.

17. To start with it may be apposite to have a brief resume of the relevant provisions of the Act of 1947.

18. Under Section 2(2) of the Act of 1947, "Consolidation of holdings" means the amalgamation and where necessary the redistribution of holdings or portions of holdings in any village, mahal or taluka or any part thereof so as to reduce the number of plots in holdings.

19. Chapter III of the Act of 1947 contains a fasciculus of provisions under the heading, " Procedure for Consolidation". Section 15 and 15A deal with declaration of intention to make a Scheme for Consolidation of holdings, preparation of the Scheme and the principles to be followed in its preparation. Under Section 16, if under the Scheme a holder is allotted a holding of less market value than that of his original holding, he is entitled to compensation. Conversely, the holder, to whom a 12/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC holding of greater market value than that of his original holding, is allotted, is liable to pay compensation. Section 19 provides for publication of draft scheme and amended draft scheme in the prescribed manner with the object of providing an opportunity to the affected persons to raise objections in relation to the draft scheme.

20. Section 20 provides for confirmation of draft scheme or amended draft scheme of consolidation by the Settlement Commissioner. Section 21 provides for enforcement of scheme. Under Section 22 as soon as the persons entitled to possession of holdings under the Act of 1947, have entered into possession of the holdings respectively allotted to them, the scheme shall be deemed to have come into force. Section 24 obligates the Consolidation Officer to issue certificate to every owner to whom a holding is allotted under Sub-section (6) of Section 21. The Consolidation Officer is further enjoined to cause to be prepared a new Record of Rights in respect of holding so transferred.

21. Under Section 31A of the Act of 1947, with which we are primarily concerned, the Settlement Officer has the authority to correct the clerical or arithmetical mistakes or error arising in the Consolidation Scheme from any accidental slip or omission. No Authority except the Settlement Commissioner has the power to remove the defect arising on account of clerical or arithmetical mistakes or error on account of any accidental slip or omission.

13/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC

22. Under Section 32, the Settlement Commissioner is empowered to vary the scheme after publishing the draft of variation, in the prescribed manner, receiving objections thereto and making an appropriate enquiry in that regard, if it appears to the Settlement Commissioner that the Scheme is defective on account of an error other than clerical or arithmetical mistakes, which he is otherwise empowered to correct under Section 31A, the irregularity or informality.

23. Evidently neither under Section 31A nor Section 32, any time limit is prescribed for the Settlement Commissioner to vary the scheme. Nonetheless, it does not imply that the Settlement Commissioner has unfettered authority to correct or vary the scheme. It is well-recognized that even in the absence of statutory prescription of time-limit, the power can only be exercised within a reasonable period. In the very nature of things, the reasonability of the period for exercise of the power would hinge upon the attendant facts and circumstances of the case.

24. A distinction is also required to be drawn in the cases where the Settlement Commissioner exercises the power under Section 31A; which is essentially to correct the record, and the cases under Section 32 of the Act of 1947. With regard to the exercise of power under Section 32 of the Act of 1947, this Court has consistently held that the Settlement Commissioner has no unbridled authority to vary the 14/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC scheme at any time. This Court has repetitively ruled that such power, ordinarily, ought to be exercised within a period of three years. In the absence of any special or compelling circumstances the exercise of the power under Section 32 of the Act of 1947, after an inordinately long period cannot be countenanced as it entails the undesirable consequences of unsettling of the settled claims.

25. The judgments on which reliance was placed by the Mr. Bansode deal with the exercise of the power by the Settlement Commissioner under Section 32 of the Act of 1947. In the case of Dattu Appa Patil (Supra), the Division Bench of this Court after following an earlier judgment in the case of Gulabrao Bhaurao Kakade since deceased by L.Rs and Ors Vs Nivrutti Krishna Bhilare & Ors 5 enunciated that when the Consolidation Scheme was settled in the year 1962, the lands were exchanged by the consent of the parties, the possession receipts were executed and the changes were entered in the Revenue Records, and the parties continued to cultivate their respective allotted lands, the Settlement Commissioner were clearly in error in exercising his power under Section 32(1) of the Act of 1947 of effecting variations in the Scheme. The Application for variation was made nearly 27 years after the settlement of the Scheme. The period of 27 years can certainly not be called reasonable period.

5 2001 (4) Mh.L.J. 31.

15/24

::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC

26. In the case of Gulabrao Bhaurao Kakade(Supra), the Division Bench of this Court had enunciated the position in law, inter alia, as under.

"6. The power given to the Settlement Commissioner for variation of the scheme is on account of an error other than that referred to in section 31A, irregularity or informality after following the procedure prescribed. Though there is no time limit prescribed under Section 32(1) for the Settlement Commissioner to vary the scheme which has come into force, but obviously even in the absence of any period prescribed under section 32, the said power can only be exercised within reasonable period in any case. What would be the reasonable period for exercise of power under Section 32(1) by the Settlement Commissioner may depend on facts and circumstances of each case and we do not intend to lay down any specific period for exercise of that power by Settlement Commissioner but ordinarily exercise of such power after three years of finalisation of scheme under section 22 may not be Justified. In the facts and circumstances of the present case, the exercise of power by Settlement Commissioner for variation of scheme which has come into force in the year 1973, by initiating proceedings in the year 1988 cannot be said to be within reasonable time. The fact is and that is not disputed that the earlier scheme was finalised in the year 1973 under the Act of 1947 to the knowledge of all the parties concerned. Nobody was aggrieved by the said scheme finalised under the Act of 1947 and the scheme came into force under section 22. The said 16/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::
-WP-12414-2017.DOC scheme which had been finalised in accordance with law and came into force and continued to be in force, could not have been unsettled by initiating the proceedings for variation under section 32 on the purported ground of error, irregularity or informality after a lapse of about 15 years. Thus, the exercise of power by Settlement Commissioner under section 32 for variation of the scheme in the facts and circumstances of the present case is grossly unjustified."

27. The decisions in the case of Ganpati Dadu Mali (Supra) and Bapu Gunda Mirje (Supra) reiterate the aforesaid position in law.

28. As noted above, there is a significant difference in the scope of the provisions contained in Section 31A and 32 of the Act, 1947. The pivotal question, that comes to the fore in the instant case is, whether the exercise of power under Section 31A of the Act of 1947 by the District Superintendent, Land Records, was justified? For an answer, it has to be seen whether the exercise of power has the underpinning of correction of record on account of an inadvertent or clerical error or the trappings of the variation of the Scheme other than an inadvertent or clerical error, envisaged by Section 32 of the Act of 1947.

29. The order dated 19th May 2003 publishing the draft of the correction makes the position abundantly clear. It explicitly records that there was a clerical error in recording the area in the Consolidation Scheme with regard to the account no. 256 and 118 at page 845 of the 17/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC Notification published on 20th March 1973. The report submitted to the Minister (Revenue) by the Taluka Inspector of Land Records at the time of the hearing of the Revision Application also explicitly reveals that at the time of Consolidation of the holdings, original Survey Nos. 334/1 and 334/2 were measured according to actual cultivation. Those Survey Numbers were sub-divided. Survey No. 334/1A+334/1B/2 was converted into Gat No. 2519 and Survey No.334/1A+334/1B/3, which was converted into Gat No. 2517. Survey No. 334/1A+334/1B/2, i.e., Gat No. 2519 was allotted to Tukaram Gore (the predecessor-in-title of the Petitioners) and Survey No. 334/1A+334/1B/3, i.e. Gat No. 2517 was allotted to Baban Gore, the deceased-Respondent No. 6.

30. In fact Survey No. 334/1A+334/1B/3 was a larger holding and Survey No. 334/1A+334/1B/2 was a smaller holding. Yet, inadvertently, in the Gunakar Book the area of the respective Survey Numbers got interchanged. Despite Survey No. 334/1A+334/1B/2 having a smaller holding, an area of 2 H 33 R was shown against the said Survey Number and an area of 82 R only was shown against the Survey No. 334/1A+334/1B/3 though it had a larger holding.

31. The statements of the concerned land-holders and panchas were recorded. The record and the statements of the parties and witnesses indicate that there was defect in the Scheme in the matter of the area of the land bearing Survey No. 334/1A+334/1B/2 (Gat No. 2519) and 18/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC Survey No. 334/1A+334/1B/3 (Gat No. 2517) and, thus, it was required to be corrected under Section 31A of the Act of 1947. Copy of the Gunakar Book (page 46) of the Petition clearly indicates that an area of 82 R was only was shown against the name of Baban Gore and, in contrast, an area of 2 H 33 R was shown against the name of Tukaram Gore.

32. In fact, when the original Survey No. 334 was sub-divided an area admeasuring 4 Acres 33.5 Gunthas, i.e., 1 H 95.8 R was shown against Survey No. 334/1A and 334/1B. On 5th July 1967, Tukaram Gore, the predecessor-in-title of the Petitioner, and his son Dnyanoba had sold 1/2 share of their land to Shantaram Shinde. That led to further division of Survey No. 334/1B and reduction in holdings of Tukaram Gore to 2 Acres and 16.5 Gunthas of land only. Yet, in the Consolidation Scheme an area admeasuring 2 H 33 R was shown against Survey No. 334/1A + Survey No. 334/1B/2, i.e. Gat No. 2519.

33. Whether the allotment of aforesaid larger area was on account of Consolidation of holdings, can be legitimately tested by ascertaining whether the scheme was implemented in the manner envisaged by the provisions of the Act of 1947. It does not appear that a certificate of transfer of land under Section 24 of the Act of 1947 was issued by the Consolidation Officer to Tukaram Gore certifying that the additional holding had been transferred to Tukaram Gore, in pursuance of the said 19/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC scheme. Neither any provision was made in the Scheme for the payment of compensation under Section 16 of the Act, 1947. Nor does it appear that any steps were taken to evict the deceased-Respondent No. 6 from the portion of the land which was allegedly additionally allotted to Tukaram Gore in the Scheme. Thus, the entries in Gunakar Book regarding the area and the consequent Mutation Entries in the Record of Rights of the respective lands appeared to be paper entries.

34. The reliance placed by Mr Kshirsagar on the judgment of this Court in the case of Tulsiram Shivram Dhondkar (Supra) appears to be well-founded. The observations in paragraph 36 to 42 are material and hence extracted below.

"36. Thus the authority on examination of relevant record has rendered a finding that the land purchased by the petitioners is far less than what they are shown to be entitled to under the consolidation scheme. The excess lands are not put in possession of the petitioners in compliance of the procedure under Section 21 of the Act. It is also relevant to note that to put the petitioners in possession of the additional as shown in the confirmed scheme, the respondents owners of land, who were in possession ought to have been evicted from the land before handing over the possession of the excess land. In absence of physical eviction of the respondents owners of the land, it cannot be said that the petitioners are put in possession of the excess land. There is no evidence of eviction of respondents - owners from the excess land. Mere mutation entry on the basis of confirmed scheme does not confer right to the petitioners on the excess land which is not put in 20/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::
-WP-12414-2017.DOC possession in enforcement of the scheme under Section 21 of the Act.
37. It is to be noticed that under Section 16 of the Act whenever a person is granted land / holding of the larger value under the consolidation scheme then the person who looses the land has to be compensated by computing compensation by applying the principles of the Land Acquisition Act. After the scheme is finalized and confirmed under Section 21 (1), the scheme has to be enforced. The person, who gets the excess land, is required to deposit the amount as determined under Section 16 of the Act. The amount deposited has to be paid to the person who looses the land. Although the person entitled to larger holding can be put in possession prior to the deposit of compensation, it is held by the impugned order that there is no evidence that the petitioners are put in possession of the larger holding.
38. The authority has in the impugned order held that the petitioners are not put in possession of the additional land as shown in the confirmed scheme under Section 21 of the Act and thus the petitioners are merely holding the excess land on paper. For the excess land, compensation is not determined and deposited and paid and thus the record indicates that the process as contemplated under the Act qua the determination and payment of compensation for the excess land has not been initiated and completed. Thus, the Authority constituted under the Act has arrived at a finding that there is clerical error of showing excess land in the name of purchasers and has invoked it's powers under Section 31A of the Act and has directed for rectification / correction in the entries.
39. In the instant case, the changes are made, on account of clerical mistakes in noting the area, as such there is no corresponding change in the consolidation scheme and there is 21/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::
-WP-12414-2017.DOC no change in the gat numbers. It is only the areas mentioned qua respective owners i.e. found to be defective and sought to be rectified. Section 32 of the Act would come into play when at the time of making correction, the gats are to be re- organized and there is variation in the scheme. In the instant case, the authority has rightly come to the conclusion that powers under Section 31A of the Act needs to be exercised to correct the clerical errors as there is no variation in the scheme but mere recording of correct ownership of the respective owners, in the existing gat numbers.
40. In the instant case, the consolidation scheme is not enforced under Section 21 of the Act with respect to the petitioners qua the excess lands mentioned in the scheme. The respondents are not evicted from the excess land after payment of compensation as such there is no delay in filing the application for correction of scheme. It cannot be presumed that the respondents lost their land without payment of compensation, so also the lands are not exchanged. Non payment of compensation to the respondents would violate the constitutional right to property of the respondents under Article 300A of the Constitution of India. There is no assertion made by the petitioners that the petitioners have deposited compensation for the excess land granted to them under the scheme. The excess land in favour of the petitioners is merely shown in the confirmed scheme.
41. In the cases of Gulabrao Bhaurao Kakade and also in the case of Dattu Appa Patil [supra], the parties were put in possession of their respective holding under Section 21 and the scheme had come into force under Section 22 of the Act and the same was sought to be reopened after a huge delay and thus in the fact situation this Court had not permitted exercise of powers under Section 32 of the Act after a long 22/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::
-WP-12414-2017.DOC period of delay of more than 3 years after the consolidation scheme had come into force under Section 22 of the Act.
42. The Authorities have exercised the powers correctly since much larger lands are shown in the record of the purchaser under the consolidation scheme then what was purchased by them before implementation of the consolidation scheme and that the process as contemplated under Section 21 of the Act is not undertaken. Compensation is also not computed in terms of Section 16 of the Act and thus no compensation is deposited in terms of Section 21 of the Act and there is no handing over of the possession of the excess land to the petitioners under Section 21 of the Act."

35. The aforesaid enunciation of law appears to be of all four with the facts of the case at hand. Viewed through the aforesaid prism, this Court is of the considered view that, in the instant case the exercise of the power by the Superintendent, Land Records, was indeed for correction of the defect in the Scheme which arose on account of the clerical error in mentioning the area of the respective lands. The Superintendent of Land Records was, therefore, justified in correcting the clerical error. The exercise of power is supported by objective material which justified such corrections. As the original Scheme was not enforced in the manner envisaged by the Act of 1947 and the area mentioned in the Gunakar Book and under the Consolidation Scheme remained a paper entry, the correction thereof cannot be faulted at on the premise that it was done after a number of years. 23/24 ::: Uploaded on - 18/09/2025 ::: Downloaded on - 18/09/2025 21:55:16 :::

-WP-12414-2017.DOC

36. For the forgoing reasons, in exercise of supervisory jurisdiction, this Court does not find any justifiable reason to interfere with the impugned orders. The Petition, therefore, deserves to be dismissed.

37. Hence the following order:

:ORDER:
                (i)     The Petition stands dismissed.

                (ii)    Rule discharged.

                (iii) No costs.

                                                 [N. J. JAMADAR, J.]




                                       24/24



 ::: Uploaded on - 18/09/2025                      ::: Downloaded on - 18/09/2025 21:55:16 :::