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 3, Cited by 0]

Bombay High Court

Suresh Jiomal Kewalramani vs Sub Divisional Officer Office Of ... on 11 February, 2020

Author: C. V. Bhadang

Bench: C. V. Bhadang

                                                    19.7 - WPST. 1519-2020

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

                    WRIT PETITION (St.) No. 1519 OF 2020

      Suresh Jiomal Kewalramani                         ...      Petitioner
            Vs.
      Sub-Divisional Officer,
      Office of the Administrator, Ulhasnagar & Anr.    ...      Respondents
                                        ***
      Ms. Minal J. Chandnani, for the Petitioner.
      Mr. Y. D. Patil, AGP for the Respondents.
                                        ***
                                      CORAM : C. V. BHADANG, J.
                                      DATE      : FEBRUARY 11, 2020
      PC :

      1.            Rule. Rule made returnable forthwith. The learned AGP

      waives notice on behalf of the Respondents. Heard finally, by consent

      of parties.

      2.            The challenge in this petition is to the communication /

      order dated 6th January, 2020 passed by the Administrator cum Sub-

      Divisional Officer, Ulhasnagar. By the impugned communication, the

      Respondent has refused to entertain the application, inter alia, on the

      ground that the same is received after the repeal of the Displaced

      Persons (Compensation and Rehabilitation) Act, 1954.

      3.            The only contention raised on behalf of the Petitioner is

      that the said order has been passed without hearing him. The learned

                                                                       1 / 3
                                               19.7 - WPST. 1519-2020

counsel for the Petitioner points out that had the Petitioner been heard,

he would have been in a position to point out to the authority about the

powers to entertain the application filed by the Petitioner under the

Displaced Persons (Compensation and Rehabilitation) Act, 1954.

4.           The learned AGP has pointed that all that impugned

communication directs the Petitioner is to approach the competent

authority.   On behalf of the Respondents, reliance is placed on a

notification dated 27th November, 2017, which is under S. 6(1) of the

Administration of Evacuee Property Act, 1950. He also submits that

the Petitioner has an alternate remedy of an appeal under S. 22 of the

Displaced Persons (Compensation and Rehabilitation) Act, 1954,

which the Petitioner has not availed of.        The learned AGP, on

instructions, submits that the application is filed prior to the cut off

date i.e. 5th September, 2005.

5.           On hearing the learned counsel for the parties, I find that

in a group of similar petitions, being Writ Petition No. 8381 of 2019,

this Court (Coram : Ujjal Bhuyan, J.) by judgment and order dated 16 th

October, 2019 and others, has remitted the matters back for deciding

the application afresh after hearing the Petitioner/s.        Normally,

availability of an alternate remedy is not an absolute bar, particularly

when it is found that the impugned order is passed without hearing the

                                                                  2 / 3
                                                                 19.7 - WPST. 1519-2020

              party concerned, which is in breach of principles of natural justice. In

              view of the fact that in similar matters, this Court (Coram : Ujjal

              Bhuyan, J.) has found it fit to remit the matters back, I do not find that

              it would be appropriate to take a different view. Needless to mention

              that it will be open to the first Respondent to pass an appropriate order

              on its own merits, and in accordance with law, after hearing the

              Petitioner. In the result, following order is passed.

                                                   ORDER

(i) The petition is allowed.

(ii) The impugned order is hereby set aside.

(iii) The application filed by the Petitioner is remitted back to the first Respondent for deciding it afresh after hearing the Petitioner, on its own merits and in accordance with law, within a period of six weeks from the date of receipt hereof.

(iv) Rule is made absolute in the aforesaid terms, with no order as to costs.

           Digitally signed                                           Sd/-
Vinayak    by Vinayak P.                                      C. V. BHADANG, J.
           Halemath
P.         Date:
Halemath   2020.02.17
           17:25:15 +0530




                                                                                    3 / 3