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 4, Cited by 0]

Gujarat High Court

Advance Industrial Park vs State Of Gujarat on 23 February, 2026

Author: Vaibhavi D. Nanavati

Bench: Vaibhavi D. Nanavati

                                                                                                                NEUTRAL CITATION




                          C/SCA/9147/2024                                       JUDGMENT DATED: 23/02/2026

                                                                                                                 undefined




                               IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                R/SPECIAL CIVIL APPLICATION NO. 9147 of 2024


                     FOR APPROVAL AND SIGNATURE:


                     HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                     ==============================================================

                                  Approved for Reporting                       Yes           No
                                                                                             
                     ==============================================================
                                               ADVANCE INDUSTRIAL PARK
                                                        Versus
                                               STATE OF GUJARAT & ANR.
                     ==============================================================
                     Appearance:
                     PRATEEK S BHATIA(8629) for the Petitioner(s) No. 1
                     MR JAYNEEL PARIKH, AGP for the Respondent(s) No. 1
                     NOTICE SERVED for the Respondent(s) No. 2
                     ==============================================================

                       CORAM:HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI

                                                      Date : 23/02/2026

                                                      ORAL JUDGMENT

1. RULE. Rule returnable forthwith. Mr. Jayneel Parikh, learned AGP waives service of Rule for the respondents.

2. By way of the present petition, petitioner herein has prayed for the following reliefs:

"7. For the reasons stated hereinabove, and such other as may be advanced at the time of hearing of this Petition, the petitioner above named, most respectfully prays that:
Page 1 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026
NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined (A) Your Lordships may be pleased to issue a writ of certiorari or writ in the nature of certiorari or any other appropriate writ, order or direction, to quash and set aside the order dated 07.03.2024 having its number as 360/19/11/023/2024 passed in Application No.21911202309603 (Annexure-A);
(B) Your lordships may be pleased to issue a writ of mandamus or any other writ of appropriate nature, order or direction, directing the respondent no.2 to grant Certificate under Section 63AA of the Gujarat Tenancy and Agricultural Lands Act, 1948 for land situated at Revenue Survey No.217 Village-Vemardi, Taluka- Karjan, Vadodara in the interest of justice; (C) Pending admission, hearing and final disposal of this petition, Your Lordships may be pleased to stay further proceedings of order dated 07.03.2024 having its number as INDUSTRIAL PAARK 360/19/11/023/2024 passed in Application PARTNER No.21911202309603 (Annexure-A);
(D) Grant such other and further relief(s) as may be deemed fit in the interest of justice and equity."

3. Brief facts leading to the filing of the present petition are such that the petitioner herein had purchased land situated at Revenue Survey No. 217, Village-Vemardi, Taluka-Karjan, Vadodara (herein- after referred to as "the subject land") for industrial purposes under the provisions of Section 63AA of the Gujarat Tenancy and Agricultural Lands Act, 1948. The subject land was originally running in the name of Patel Manubhai Mahijibhai and the present petitioner was desirous of setting up industrial unit purchased the same from Page 2 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined Patel Manubhai Mahijibhai by way of registered sale deed dated 07.03.2022 and the effect of the same was given in the revenue record by way of Revenue 49 B Entry No. 3694.

3.1. The petitioner herein filed application through online E-Portal i.e. Application No. 21911202309603 on 01.01.2024 before the respondent no. 2 authority for obtaining certificate under Section 63AA of the Tenancy Act for use of the subject land for Industrial purposes. Thereafter, the respondent no. 2 passed the impugned order on 22.02.2024 rejecting the application of the petitioner on the grounds that notice for change of use of land issued by the Mamlatdar and Krushipanch dated 03.03.1973 has been withdrawn by way of order dated 07.02.2024, however on 03.03.1973 the possession was of the original owner and therefore, the present application is required to be rejected. The said order dated 07.02.2024 passed by the Deputy Collector attained finality.

4. Mr. Bhatia, learned advocate for the petitioner has submitted that the impugned order dated 07.03.2024 is wholly arbitrary, mala- fide, and passed without due application of mind, and therefore, deserves to be quashed and set aside. It is submitted that the impugned order is unreasonable and suffer from lack of cogent reasons. It is further contended that the respondent authority has travelled beyond the jurisdiction conferred under Section 63AA of the Page 3 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined Act and therefore, the impugned order is without authority of law. 4.1. That the power exercised by the Collector under Section 63AA of the Act is administrative in nature and not quasi-judicial. Consequently, the principle of functus-officio or bar on filing of a fresh application does not apply. That as per Section 63AA(3)(a) of the Act, upon receipt of notice from the purchaser within 30 days of purchase, the Collector is required to hold an inquiry to satisfy himself that the purchase was made for bonafide industrial purposes and thereafter issue a certificate. Rejection of the application de-hors the said provision is, therefore, beyond jurisdiction. The impugned order is thus, unsustainable in law and liable to be quashed and set aside. 4.2. Mr. Bhatia, learned advocate submits that it is not in dispute that at the time when the impugned order was passed, the order dated 07.03.2024 was not placed before the competent authority. It is submitted that the petitioner herein would prefer a fresh application seeking certificate of an agriculturalist under Section 63AA of the Gujarat Tenancy and Agricultural Lands Act, 1948, which may be considered by the competent authority in accordance with law.

5. Per contra, Mr. Parikh, learned AGP for the respondents submits that the Collector was bound by the statutory provisions and no error has been committed by the Collector, while rejecting the application. Learned AGP submits that the scheme of the Act is that upon an Page 4 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined applicant making an application for grant of certificate for bona fide industrial purpose, the Collector after making an inquiry has to satisfy himself that the purchaser has validly purchased the land for a bona fide industrial purpose in conformity with the provisions of Act. Thereafter, a certificate to such effect can be issued in the form prescribed.

5.1. The learned AGP submitted that if the Collector is not satisfied then after giving an opportunity of being heard, he can refuse certificate to the person in question and the sale of land would be deemed to be in contravention of Section 63AA. Learned AGP relied upon Clause 3d(i) of Section 63AA and submitted that upon refusal to issue a certificate by a Collector, the purchaser may file an appeal to the State Government or such officer as having been authorized by the State Government. Learned AGP would submit that the application of the present petitioner having been rejected, it was incumbent upon the petitioner to have preferred an appeal before the Special Secretary, Revenue Department. Thus learned AGP submits that this Court may not to interfere with the impugned order.

6. Heard the learned advocates for the respective parties and perused the documents on record.

7. Section 63AA of the Bombay Tenancy and Agricultural Lands Act does not confer to the Collector any quasi-judicial power but he Page 5 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined exercises an administrative function. Section 63AA enables a person to purchase or enter into an agreement for sale of agricultural land, notwithstanding the provisions of sub-section (1) of Section 65B of the Bombay Land Revenue Code, 1879, provided that the land is intended to be used for bona-fide industrial purpose. The provision further requires the purchaser to intimate the Collector within 30 days of purchase and furnish relevant particulars, failing which fine can be imposed. Upon receipt of such application the Collector has to satisfy himself that the purchase has been made for bona fide industrial purpose in accordance with the statutory parameters and thereafter, issue a certificate in favor of the purchaser. If the Collector is not satisfied then he can refuse to grant the certificate after affording the purchaser an opportunity of hearing and such a rejection would result in the transaction being treated in contravention of Section 63 of the Act. The statute also provides a right of appeal to the State Government or an officer notified by it, against the Collector's refusal. Therefore, the process under Section 63AA is administrative in nature and does not involve any adjudicatory process or quasi-judicial function.

7.1. Further, if a party whose probable rights may have been affected had not taken appropriate steps at the relevant point of time, the revenue authorities were not required to protect the civil rights of such a person more particularly in absence of any objection or any Page 6 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined order by any Court or a Tribunal as the case may be. 7.2. To this Court, it would appear that the revenue authorities had clearly exceeded their jurisdiction in rejecting the application of the petitioner for grant of permission for bona fide industrial use on the ground that there is no details with regard to the share of one of the original owners. In any case, it would appear that the petitioner having given an undertaking, even though the revenue authorities did not have any right to verify the said aspects in proceedings of the present nature, yet, their objection ought to have been clarified by the undertaking by the present petitioner. Thus, it is clear that on one hand the revenue authorities have overstepped their jurisdiction and on the other hand the revenue authorities did not apply their mind to the issue in question.

7.3. Further, rejection of an application on the ground of deficiency or technical defect cannot be termed as an order on merits under Section 63AA of the Tenancy Act. If the rejection is based purely on technical or procedural deficiency then filing of an appeal before the Appellate Authority for removal of the same would be contrary to the provisions of Section 63AA. Thus, an applicant can file a fresh application after removal of deficiencies/ technical objections.

8. In the present case, the impugned order reveals that the appeal preferred by the petitioner has been rejected on the ground of Page 7 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026 NEUTRAL CITATION C/SCA/9147/2024 JUDGMENT DATED: 23/02/2026 undefined technical deficiencies. In view of the above discussion and reasoning, the impugned order dated 07.03.2024 passed by the respondent no. 2

- Collector is quashed and set aside.

9. If the petitioner were to prefer a fresh application, the respondent - Collector, Vadodara, to consider and decide the said application afresh, independently and in accordance with law, within a statutory period without being influenced by the earlier order.

10. The writ petition stands allowed to the aforesaid extent. Rule is made absolute to the aforesaid extent. No order as to costs.

Direct Service is permitted.

(VAIBHAVI D. NANAVATI,J) KUMKUM Page 8 of 8 Uploaded by SHARMA KUMKUM MAHENDRA(HC02349) on Mon Mar 02 2026 Downloaded on : Mon Mar 02 21:15:34 IST 2026