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 13, Cited by 0]

Bombay High Court

M/S Tushar Fabricators Thru Proprietor ... vs The State Of Maharashtra And Others on 2 August, 2018

Author: R.M.Borde

Bench: R.M.Borde, A.M.Dhavale

                                         {1}
                                                                     wp425818.odt

           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                      BENCH AT AURANGABAD

                       (1) WRIT PETITION NO.4258 OF 2018

 Dhannu s/o Vitthal Phapal,
 age: 28 years, Occ: Agril & Business,
 R/o Belura, Tq. Majalgaon,
 District Beed.                                           Petitioner

          Versus

 01       The State of Maharashtra,
          through the Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai.

 02       The Collector, Beed.

 03       The Deputy Collector, Beed.

 04       The Tehsildar, Majalgaon,
          Tehsil Office, Majalgaon,
          Tq. Majalgaon, District Beed.


 Mr.S.G.Dodya,   advocate   with   Mr.P.N.Mule,   advocate   for   the 
 petitioner. 
 Mr.P.N.Kutti, A.G.P. for Respondents.
                                   
                        (2) WRIT PETITION NO. 5124 OF 2018 

 Maruti S/o Ratanrao Ghugre
 age 34 years, occ. business
 R/o Behind Morya Super Shoppe,
 Ambad, Taluka Ambad,
 District Jalna                                           Petitioner

          Versus

 01       The State of Maharashtra
          Through Secretary
          Revenue and Forest Department,
          Mantralaya, Mumbai 400 032.




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {2}
                                                                  wp425818.odt


 02       The Collector,
          Collector Office,
          Jalna.

 03       The Deputy Collector /
          Sub Divisional Officer,
          Ambad, Taluka Ambad,
          District Jalna

 04       The Tahsildar,
          Tahsil Office, Ambad
          Taluka Ambad, District Jalna                 Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for respondents.

                                     WITH
                      (3) WRIT PETITION NO. 5265 OF 2018

 Sunil s/o Hiraman Pawar
 Age 32 years, occ. Agril. & Business,
 R/o. Salapuri, 
 Tq. & Dist. Parbhani                                  Petitioner

          Versus

 01       The State of Maharashtra
          Through its Secretary,
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani.

 03       The Deputy Collector,
          Pathri
          Dist. Parbhani

 04       The Tahsildar,
          Sonpeth, Tq. Sonpeth
          Dist. Parbhani                               Respondents

 Mr. S.G. Jadhavar, advocate for petitioner.




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {3}
                                                                  wp425818.odt

 Mr. A.B. Girase, G.P. for respondents.

                                     WITH
                      (4) WRIT PETITION NO. 5266 OF 2018

 Raichand s/o Harischandra Phad
 Age 33 years, Occ. Agril & Business
 R/o Kanerwadi, Tq. Parali(Vaij).
 Tq. Ambajogai, Dist. Beed.                            Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani.

 03       The Deputy Collector,
          Pathri, Dist. Parbhani

 04       The Tahsildar,
          Sonpeth, Tq. Sonpeth,
          Dist. Parbhani                               Respondents

 Mr. K.S. Chavan, advocate for petitioner.
 Mr. A.B. Girase, G.P. for respondents.


                                     WITH
                      (5) WRIT PETITION NO. 5267 OF 2018

 Jagdish s/o Manikrao Phad,
 Age 32 years, Occ. Agri. & Business,
 R/o T.P.S. Road, Shivaji Nagar,
 Parali Vaijinath, Tq. Parali Vaijinath
 Dist. Beed.                                           Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {4}
                                                                  wp425818.odt

          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector,
          Pathri, Dist. Parbhani

 04       The Tahsildar,
          Sonpeth, Tq. Sonpeth
          Dist. Parbhani.                              Respondents

 Mr. S.G. Jadhavar, advocate for petitioner.
 Mr. A.B. Girase, G.P. for respondents.


                                     WITH
                      (6) WRIT PETITION NO. 5268 OF 2018

 Anant s/o Balasaheb Mundhe
 Age 35 years, Occ. Agril. & Business,
 R/o Tokwadi, Tq. Parli,
 Dist. Beed.                                           Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector, Pathri
          Dist. Parbhani

 04       The Tahsildar,
          Pathri, Tq. Pathri,
          Dist. Parbhani                               Respondents


 Mr. K.S. Chavan, advocate for petitioner.




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {5}
                                                                  wp425818.odt

 Mr. A.B. Girase, GP for respondents.


                                      WITH
                       (7) WRIT PETITION NO.5269 OF 2018

 Ramchandra s/o Udhavrao Lahane
 Age 42 years, Occ. Agril. & Business,
 R/o Makegaon, Tq. Renapur,
 Dist. Latur.                                          Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai - 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector, Pathri
          Dist. Parbhani

 04       The Tahsildar,
          Sonpeth Tq. Sonpeth,
          Dist. Parbhani.                              Respondents


 Mr. S.G. Jadhavar, advocate for petitioner.
 Mr. A.B. Girase, G.P. for respondents.


                                     WITH
                      (8) WRIT PETITION NO. 5270 OF 2018

 Balasaheb s/o Uttamrao Chate
 Age 48 years, Occ. Agril. & Business,
 R/o Chukar Pimpari,
 Tq. Sonpeth, Dist. Parbhani.                          Petitioner 

          Versus

 01       The State of Maharashtra




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {6}
                                                                  wp425818.odt

          Through its Secretary
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector, Pathri,
          Dist. Parbhani

 04       The Tahsildar,
          Sonpeth, Tq. Sonpeth,
          Dist. Parbhani.                              Respondents


 Mr. S.G. Jadhavar, advocate for petitioner.
 Mr. A.B. Girase, G.P. for respondents.


                                     WITH
                      (9) WRIT PETITION NO. 5366 OF 2018

 Suryakant s/o Deorao Bhore
 Age 32 years, Occ. Agriculture
 R/o Bramhan Galli, Wadwani,
 Tq. Wadwani, District Beed.                           Petitioner 

          Versus

 01       The State of Maharashtra
          Through Secretary,
          Revenue and Forest Department,
          Mantralaya, Mumbai 400 032.

 02       The Collector,
          Collector Office,
          Beed.

 03       The Deputy Collector,
          Sub Divisional Officer,
          Wadwani, Taluka Wadwani
          District Beed.

 04       The Tahsildar,




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                         {7}
                                                                  wp425818.odt

          Tahsil Office, Wadwani,
          Taluka Wadwani, District Beed.               Respondents


 Mr. A.B.Kharosekar, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for respondents.


                                     WITH
                     (10) WRIT PETITION NO. 5369 OF 2018

 Balasaheb S/o Kondiba Ughade
 Age 48 years, Occ. Driver,
 R/o Babhali, Tq. & Dist. Parbhani                     Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary,
          Revenue and Forest Department,
          Mantralaya, Mumbai 32.

 02       The District Collector, Parbhani
          Tq. & Dist. Parbhani


 03       The Sub Divisional Officer,
          Parbhani, Dist. Parbhani

 04       The Tahsildar Parbhani,
          Tq. & Dist. Parbhani                         Respondents


 Mr. M.P. Kale, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for respondents.

                                     WITH
                     (11) WRIT PETITION NO. 5440 OF 2018

 Baliram S/o Dagdoba Navghare
 Age 41 years, Occ. Agril. & Business,
 R/o Mudgal,, Tq. Pathri,
 Dist. Parbhani                                        Petitioner 




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {8}
                                                                 wp425818.odt

          Versus

 01       The State of Maharashtra
          Through its Secretary,
          in the Department of Revenue & Forest,
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector, Pathri
          Dist. Parbhani

 04       The Tahsildar,
          Sonpeth Tq. Sonpeth
          Dist. Parbhani.                             Respondents


 Mr. K.S. Chavan, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for the State.


                                     WITH
                     (12) WRIT PETITION NO. 5441 OF 2018


 Vinayak S/o Baburao Kendre
 Age 33 years, Occ. Agri. & Business
 R/o Mudgal, Tq. Pathri,
 Dist. Parbhani                                       Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          in the Department of Revenue & Forest
          Mantralaya, Mumbai 32.

 02       The Collector,
          Parbhani

 03       The Deputy Collector, Pathri,
          Dist. Parbhani




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                         {9}
                                                                  wp425818.odt

 04       The Tahsildar,
          Sonpeth, Tq. Sonpeth,
          Dist. Parbhani.                              Respondents


 Mr. K.S. Chavan, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for respondents.


                                    WITH 
                     (13) WRIT PETITION NO. 5495 OF 2018

 Umakant S/o Bhagwanrao Gaikwad
 Age 30 years, Occ. Agril.
 R/o Nitrud, Tq. Majalgaon,
 Dist. Beed.                                           Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          Revenue & Forest Department,
          Mantralaya, Mumbai 32.

 02       The District Collector,
          Parbhani, Dist. Parbhani


 03       The Additional Collector,
          Parbhani, Dist. Parbhani

 04       The Sub Divisional Officer,
          Pathari, Tq.Pathari
          Dist. Parbhani

 05       The Tahsildar,
          Pathari, Tq.Pathari
          Dist. Parbhani

 06       The Circle Inspector,
          Hadgaon, Tq. Pathari
          Tq. Pathari, Dist. Parbhani

 07       The Police Inspector,




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                         {10}
                                                                   wp425818.odt

          Police Station, Pathari
          Tq. Pathari, Dist. Parbhani                   Respondents


 Mr. S.K. Chavan, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for respondents.


                                     WITH
                     (14) WRIT PETITION NO. 5507 OF 2018

 Govind s/o Mahadeo Tidke
 Age 29 years, Occ. Agril.
 R/o Chinch Wadgaon, Tq. Wadwani
 Dist. Beed.                                            Petitioner 

          Versus

 01       The State of Maharashtra
          Through its Secretary
          Revenue & Forest Department
          Mantralaya, Mumbai 32


 02     The District Collector,
          Parbhani, District Parbhani.


 03       The Additional Collector,
          Parbhani, District Parbhani.

 04       The Sub Divisional Officer,
          Pathri, Tq. Pathri,
          District Parbhani.

 05       The Tahsildar,
          Pathri, Tq. Pathri,
          District Parbhani.

 06       The Circle Inspector,
          Hadgaon, Tq. Pathari,
          District Parbhani.

 07       The Police Inspector,




::: Uploaded on - 02/08/2018                   ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {11}
                                                                  wp425818.odt

          Police Station, Pathari,
          Tq.Pathari, District 
          Parbhani.                                    Respondents


 Mr.S.K.Chavan, advocate for the petitioner.
 Mr.V.S.Badakh, A.G.P. for Respondents no.1 to 7.


                                     WITH
                      (15) WRIT PETITION NO.6839 OF 2018

 Baburao s/o Ramarao Birajdar,
 age: 57 years, Occ: Agri.,
 R/o Killari, Tq. Ausa, Dist.Latur.                    Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Collector Office,
          Tq. & Dist. Osmanabad.

 03       Sub Divisional Officer,
          Tal. Omerga, Dist. Osmanabad.

 04       The Tahsildar,
          Tahsil Office, Omerga,
          Tq.Omerga, Dist.Osmanabad.                   Respondents


 Mr.L.C.Patil, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                      WITH
                      (16) WRIT PETITION NO.6840 OF 2018

 Bhalchandra s/o Mahadeo Khobre,
 age: 48 years, Occ: Agri.,
 R/o Nadi-Hatarga, Nilanga,
 District Latur.                                       Petitioner




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {12}
                                                                  wp425818.odt

          Versus

 01       The State of Maharashtra,
          through Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Collector Office,
          Tq. & Dist. Osmanabad.

 03       Sub Divisional Officer,
          Tal. Omerga, Dist. Osmanabad.

 04       The Tahsildar,
          Tahsil Office, Omerga,
          Tq.Omerga, Dist.Osmanabad.                   Respondents


 Mr.L.C.Patil, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                    WITH
                      (17) WRIT PETITION NO.6841 OF 2018

 Ravindra s/o Chandrakant Lamture,
 age: 60 years, Occ: Agri.,
 R/o Kukalgaon, Tq. Nilanga, 
 Dist.Osmanabad.                                       Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Collector Office,
          Tq. & Dist. Osmanabad.

 03       Sub Divisional Officer,
          Tal. Omerga, Dist. Osmanabad.

 04       The Tahsildar,
          Tahsil Office, Omerga,
          Tq.Omerga, Dist.Osmanabad.                   Respondents




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                         {13}
                                                                   wp425818.odt



 Mr.L.C.Patil, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                      WITH
                      (18) WRIT PETITION NO.6842 OF 2018

 Balaji s/o Revanappa Waghmode,
 age: 36 years, Occ: Agri.,
 R/o Kunali, Tq. Omerga, 
 District Osmanabad.                                    Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Collector Office,
          Tq. & Dist. Osmanabad.

 03       Sub Divisional Officer,
          Tal. Omerga, Dist. Osmanabad.

 04       The Tahsildar,
          Tahsil Office, Omerga,
          Tq.Omerga, Dist.Osmanabad.                    Respondents


 Mr.L.C.Patil, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                      WITH
                      (19) WRIT PETITION NO.6946 OF 2018

 Rajendra s/o Panditrao Deshmukh,
 ager: 38 years, Occ: Agril. & Business,
 R/o 85, Jain Galli, Hingoli,
 District Hingoli.                                       Petitioner

          Versus

 01       The State of Maharashtra,




::: Uploaded on - 02/08/2018                   ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {14}
                                                                      wp425818.odt

          through its Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The  District Collector,
          Hingoli,
          Tq. & Dist. Hingoli.

 03       Sub Divisional Officer,
          Tal. Hingoli, Dist. Hingoli.

 04       The Tahsildar, Hingoli,
          Tq. & Dist. Hingoli.                             Respondents


 Mr.M.P.Kale, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                          WITH
                      (20) WRIT PETITION NO.6950 OF 2018

 Chandrakant s/o Ramakant More,
 age: 22 years, Occ: Agril. & Business,
 R/o Mangalmurti Road, Karegaon Road,
 Parbhani, Tq. & District Parbhani.                         Petitioner

          Versus


 01       The State of Maharashtra,
          through its Secretary, 
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The  District Collector,
          Hingoli,
          Tq. & Dist. Hingoli.

 03       Sub Divisional Officer,
          Tal. Basmat, Tq. Basmat,
          Dist. Hingoli.

 04       The Tahsildar, Basmat,
          Tq. Basmat, Dist. Hingoli.                       Respondents


 Mr.M.P.Kale, advocate for the petitioner.




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {15}
                                                                    wp425818.odt

 Mr.S.S.Dande, A.G.P. for Respondents.


                                       WITH
                        (21) WRIT PETITION NO.7049 OF 2018

 Gorakh s/o Radhakisan Mote,
 age: 43 years, Occ: Agril. & Business,
 R/o More Galli, Gevrai, Tq.Gevrai,
 District Beed.                                          Petitioner

          Versus

 01       The State of Maharashtra,
          through Principal Secretary,
          Revenue and Forest Department,
          Mantralaya, Mumbai.

 02       Divisional Commissioner,
          Aurangabad Division,
          Aurangabad.

 03       The Collector, Beed,
          District Beed.

 04       Sub Divisional Officer,
          Georai, Taluka Georai,
          District Beed.

 05       The Tahsildar,
          Georai, Taluka Georai,
          District Beed.

                                       
 Mr.G.K.Naik-Thigle, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents No.1 to 5. 

                                          
                                       WITH
                        (22) WRIT PETITION NO.7057 OF 2018

 Dnyaneshwar Mahadeo Jaybhay,
 age: 42 years, Occ: Business,
 R/o Vidyanagar, Beed. 
 Tq. & District Beed.                                    Petitioner

          Versus




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {16}
                                                                    wp425818.odt

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector, Beed.

 03       The Sub Divisional Officer,
          Beed, Tq. & District Beed.

 04       Tahsildar, Beed, 
          Tq. & District Beed.                           Respondents


 Mr.S.J.Salunke, advocate for the petitioner.
 Mr.V.S.Badakh, A.G.P. for Respondents No.1 to 4.


                                       WITH
                        (23) WRIT PETITION NO.7059 OF 2018

 Nabaji s/o Rangnath Ambhore,
 age: 46 years, Occ: Business,
 R/o Plot No.19, Deolali Parisar,
 Beed Bye Pass, Aurangabad,
 Taluka & District Aurangabad.                           Petitioner


          Versus

 01       The State of Maharashtra,
          through Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai 400 032.

 02       The Collector,
          Collector Office,
          Aurangabad.

 03       The Police Inspector,
          Police Station, Karmad,
          Taluka & District Aurangabad.

 04       The Tahsildar,
          Tahsil Office, Aurangabad,
          Taluka & District Aurangabad.                  Respondents




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {17}
                                                                    wp425818.odt

 Mr.A.B.Kharosekar, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents No.1 to  4.


                                       WITH
                        (24) WRIT PETITION NO.7076 OF 2018

 Satish Chandrasen Kadam,
 age: 32 years, Occ: Business,
 R/o Yelambghat, Tq. & District
 Beed.                                                   Petitioner

          Versus


 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector, Beed.

 03       The Sub Divisional Officer,
          Beed, Tq. & District Beed.

 04       Tahsildar, Beed,
          Tq. & District Beed.                           Respondents



 Mr.S.J.Salunke, advocate for the petitioner.
 Mr.V.S.Badakh, A.G.P. for Respondents.


                                       WITH
                        (25) WRIT PETITION NO.7077 OF 2018

 Mahadev s/o Haridas Hulgunde,
 age: 35 years, Occ: Driver,
 R/o Nadi Hattarga, Tq. Nilanga,
 District Latur.                                         Petitioner

          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai.




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {18}
                                                                     wp425818.odt


 02       The Collector,
          Collector Office, Latur.

 03       The Sub Divisional Officer,
          Collector Office, Omerga,
          District Osmanabad.

 04       The Tahsildar,
          Tahsil Office, Omerga,
          Taluka Omerga,
          District Osmanabad.                             Respondents


 Mr.K.B.Jadhavar, advocate for the petitioner.
 Mr.V.S.Badakh, A.G.P. for Respondents.


                                       WITH
                        (26) WRIT PETITION NO.7133 OF 2018

 Anantkumar s/o Munjaji Kurhe,
 age: 45 years, Occ: Agril & Business,
 R/o Khuja, Tq. Purna, Dist.Parbhani.                     Petitioner

          Versus


 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The District Collector, Parbhani,
          Tq. & District Parbhani.

 03       The Sub Divisional Officer,
          Parbhani, Tq. & Dist.Parbhani.

 04       The Tahsildar, Parbhani,
          Tq. & District Parbhani.                        Respondents


 Mr.M.P.Kale, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                        WITH




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {19}
                                                                    wp425818.odt

                        (27) WRIT PETITION NO.7142 OF 2018

 Akash s/o Piraji Adkine,
 age: 30 years, Occ: Agril. & Business,
 R/o Rav Rajur, Tq. Palam,
 District Parbhani.                                      Petitioner

          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The District Collector, Parbhani,
          Tq. & District Parbhani.

 03       The Sub Divisional Officer,
          Gangakhed, Tq. Gangakhed,
          District Parbhani.

 04       The Tahsildar, Palam,
          Tq. Plam, Dist.Parbhani.                       Respondent

 Mr.Mahesh P. Kale, advocate for the petitioner.
 Mr.V.S.Badakh, A.G.P. for Respondents.




                                       WITH
                        (28) WRIT PETITION NO.7143 OF 2018

 Munjaji s/o Vitthal Lazade,
 age: 65 years, Occ: Agril. & Business,
 R/o Sawangi (Kh), Tq. & District
 Parbhani.                                               Petitioner

          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The District Collector, Parbhani,
          Tq. & District Parbhani.




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {20}
                                                                    wp425818.odt


 03       The Sub Divisional Officer,
          Parbhani, Taluka and 
          District Parbhani.

 04       The Tahsildar, Parbhani,
          Tq. &  Dist. Parbhani.                         Respondents


 Mr.Mahesh P. Kale, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                       WITH
                        (29) WRIT PETITION NO.7235 OF 2018

 Vithal s/o Kadaji Jadhav,
 age: 38 years, Occ: Business,
 R/o Pawarwadi, Tq. Majalgaon,
 District Beed.                                          Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Collector Office, Beed.

 03       The Sub-Divisional Officer,
          Majalgaon, Tq.Majalgaon,
          District Beed.

 04       The Tahsildar,
          Tahsil Office, Majalgaon,
          Tq.Majalgaon, Dist.Beed.                       Respondents


 Mr.H.P.Jadhav, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                       WITH
                        (30) WRIT PETITION NO.7725 OF 2018

 Jalindar s/o Malharrao Pisal,




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                           {21}
                                                                     wp425818.odt

 age: 52 years, Occ: Agril & Business,
 R/o Teacher Colony, Georai,
 Tq. Georai, District Beed.                               Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of 
          Revenue & Forest,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Beed, Tq. & District Beed.

 03       The Sub Divisional Officer,
          Georai, District Beed,

 04       The Tahsildar, Georai, 
          Tq.Georai, District Beed.                       Respondents


 Mr.S.G.Kawade, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.




                                       WITH
                        (31) WRIT PETITION NO.7726 OF 2018

 Shrikisan s/o Rambhau Wadne,
 age: 50 years, Occ: Agril. & Business,
 R/o Vadgaon (Gunda), Tq. & District
 Beed.                                                    Petitioner

          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The District Collector, Beed,
          Tq. & District Beed.




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {22}
                                                                    wp425818.odt

 03       The Sub Divisional Officer,
          Beed, District Beed.

 04       The Tahsildar, Beed,
          Tq. & District Beed.                           Respondents


 Mr.V.P.Savant, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                       WITH
                        (32) WRIT PETITION NO.7728 OF 2018

 Dipak @ Aba s/o Pandurang Raut,
 age: 36 years, Occ: Agriculture and
 Business, R/o House No.1041, 
 Kasba Peth, Barshi, Taluka Barshi,
 District Solapur.                                       Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai 400 032.


 02       The Collector,
          Collector Office, Beed.


 03       The Sub Divisional Officer,
          Majalgaon, Taluka Majalgaon,
          District Beed.

 04       The Tahsildar,
          Tahsil Office, Majalgaon,
          Taluka Majalgaon, District Beed.               Respondents


 Mr.A.B.Kharosekar, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                       WITH
                        (33) WRIT PETITION NO.7732 OF 2018




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {23}
                                                                     wp425818.odt


 Santosh s/o Haribhau Patait,
 age: 34 years, Occ: Agril.,
 R/o Gajanan Nagar, Majalgaon,
 Tq.Majalgaon, District Beed.                             Petitioner

          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai.

 02       The Collector,
          Collector Office, Beed.

 03       The Deputy Collector,
          Collector Office, Majalgaon,
          District Beed.

 04       The Tahsildar,
          Tahsil Office, Majalgaon,
          Taluka Majalgaon, 
          District Beed.

 05       The Police Inspector,
          Police Station (Rural),
          Majalgaon, Dist.Beed.                           Respondents

 Mr.S.V.Jadhawar, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.


                                       WITH
                        (34) WRIT PETITION NO.4195 OF 2018


 Ajay s/o Manik Mundhe,
 age: 40 years, Occ: Agril & Business,
 R/oManiknagar, Parli (Vaij),
 Tq. Parli (Vaij), District Beed.                         Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {24}
                                                                      wp425818.odt

          and Forest, Mantralaya,
          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.C.S.Kulkarni, A.G.P. for Respondents.


                                       WITH
                        (35) WRIT PETITION NO.4194 OF 2018

 Vyankati s/o Parmeshwar Mundhe,
 age: 40 years, Occ: Agril & Business,
 R/o Zola, Tq. Gangakhed,
 District Parbhani.                                        Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,
          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {25}
                                                                      wp425818.odt

                                       WITH
                        (36) WRIT PETITION NO.4188 OF 2018

 Balasaheb s/o Rambhau Nagargoje,
 age: 33 years, Occ: Agril & Business,
 R/o Mandekhali, Tq. Parli, 
 District Beed.                                            Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,
          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents



 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.C.S.Kulkarni, A.G.P. for Respondents.


                                       WITH
                        (37) WRIT PETITION NO.4187 OF 2018


 Govind s/o Nivrutti Shep,
 age: 38 years, Occ: Agril & Business,
 R/o Shepwadi, Tq. Ambajogai,
 District Beed.                                            Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {26}
                                                                      wp425818.odt

          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.C.S.Kulkarni, A.G.P. for Respondents.


                                       WITH
                        (38) WRIT PETITION NO.4186 OF 2018


 Babarao s/o Sheshrao Shep,
 age: 40 years, Occ: Agril & Business,
 R/o Shepwadi, Tq. Ambajogai,
 District Beed.                                            Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,
          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.C.S.Kulkarni, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {27}
                                                                      wp425818.odt

                                       WITH
                        (39) WRIT PETITION NO.4185 OF 2018


 Ramchandra s/o Udhav Lahane,
 age: 40 years, Occ: Agril & Business,
 R/o Makegaon, Tq. Renapur,
 District Latur.                                           Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,
          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.


                                       WITH
                        (40) WRIT PETITION NO.4184 OF 2018


 Shriram s/o Tukaram Kendre,
 age: 48 years, Occ: Agril & Business,
 R/o Faudewadi,  Tq. Renapur,
 District Latur.                                           Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          in the Department of Revenue
          and Forest, Mantralaya,




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                            {28}
                                                                      wp425818.odt

          Mumbai-32.

 02       The Collector, Parbhani.

 03       The Deputy Collector, Pathri,
          District Parbhani.

 04       The Tahsildar, Pathri,
          Tahsil Office, Pathri,
          Tq. Pathri, District Parbhani.                   Respondents


 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.C.S.Kulkarni, A.G.P. for Respondents.


                                       WITH
                        (41) WRIT PETITION NO.4210 OF 2018

 Jivan s/o Diliprao Jagtap,
 age: 28 years, Occ: Agril and 
 Business, R/o Sawargaon, 
 Tq.Majalgaon, District Beed.                              Petitioner 

          Versus

 01       The State of Maharashtra,
          through the Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai.


 02       The Collector, Beed.

 03       The Deputy Collector, Beed.

 04       The Tahsildar, Majalgaon,
          Tahsil Office, Majalgaon,
          Tq. Majalgaon, Dist.Beed.                        Respondents


 Mr.S.G.Dodge, advocate with Mr.P.N.Muley, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                                       WITH
                        (42) WRIT PETITION NO.8174 OF 2018




::: Uploaded on - 02/08/2018                      ::: Downloaded on - 03/08/2018 01:52:22 :::
                                           {29}
                                                                     wp425818.odt

 Shivnath s/o Krushna Kedar,
 age: 32 years, Occ: Agriculture
 and Business, R/o More Vasti,
 At Post Rajpimpari,
 Tq.Georai, District Beed.                                Petitioner

          Versus

 01       The State of Maharashtra,
          through Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai 400 032.

 02       The Collector,
          Collector Office,
          Jalna.

 03       The Deputy Collector,
          Sub Divisional Officer,
          Ambad, Taluka Ambad,
          District Jalna.

 04       The Tahsildar,
          Tahsil Office, Ambad,
          Taluka Ambad, District Jalna.                   Respondents



 Mr.A.B.Kharosekar, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.


                                       WITH
                        (43) WRIT PETITION NO.8170 OF 2018


 Premsing s/o Magansing Chungade,
 ageL 55 years, Occ: Agricultural and
 Business, R/o Ambedkar Nagar,
 Rajput Mohalla, Ambad, Taluka Ambad,
 District Jalna.                                          Petitioner


          Versus

 01       The State of Maharashtra,
          through Secretary,
          Revenue & Forest Department,




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                           {30}
                                                                     wp425818.odt

          Mantralaya, Mumbai 400 032.

 02       The Collector,
          Collector Office,
          Jalna

 03       The Deputy Collector/
          Sub Divisional Officer,
          Ambad, Taluka Ambad,
          District Jalna.

 04       The Tahsildar,
          Tahsil Office, Ambad,
          Taluka Ambad, District Jalna.                   Respondents


 Mr.A.B.Kharosekar, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.


                                        WITH
                           (44) WRIT PETITION NO.5726 OF 2018

 Kachru s/o Bapurao Jadhav,
 age: 34 years, Occ: Agriculture,
 R/o Umrad, Taluka and District
 Beed.                                                    Petitioner

          Versus

 01       The State of Maharashtra,
          through the Secretary,
          Revenue & Forest Department,
          Mantralaya, Mumbai-32.

 02       The Collector,
          Beed District Beed.

 03       The Sub Divisional Officer,
          Beed, District Beed.

 04       The Tahsildar, Beed,
          District Beed.                                  Respondents


 Mr.V.D.Gunale, advocate for the petitioner.
 Mr.S.M.Ganachari, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                     ::: Downloaded on - 03/08/2018 01:52:22 :::
                                          {31}
                                                                    wp425818.odt

                                       WITH
                        (45) WRIT PETITION NO.8061 OF 2018

 Ajinkya s/o Baban Pawar,
 age: 24 years, Occ: Business,
 R/o Laxminagar, Bhingar,
 Tq. & District Ahmednagar.                              Petitioner


          Versus

 01       The State of Maharashtra,
          through its Secretary,
          Department of Revenue 
          and Forest, Mantralaya,
          Mumbai.

 02       The Collector, Ahmednagar,
          District Ahmednagar.

 03       The Tahsildar, Ahmednagar,
          District Ahmednagar.                           Respondents


 Mr.P.A.Pisal, advocate for the petitioner.
 Mr.S.S.Dande, A.G.P. for Respondents.


                     (46) WRIT PETITION NO.5145 OF 2018  

 Pravin s/o Kachru Jagtap,
 age: 30 years, Occ:Business,
 R/o Ban Shendra, Tq.Kannad,
 District Aurangabad.                                    Petitioner

          Versus

 01 The State of Maharashtra,
      through Collector,
      Aurangabad,
      District Aurangabad.

 02 The Tahsildar and Taluka
      Executive Magistrate, Kannad,
      Tq. Kannad, Dist.Aurangabad.




::: Uploaded on - 02/08/2018                    ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {32}
                                                                  wp425818.odt

 03 The Police Inspector,
      Police Station, Kannad (Rural),
      Tq. Kannad, Dist.Aurangabad.                     Respondents


 Mr.V.D.Salunke, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.

                                     WITH
                     (47) WRIT PETITION NO.5262 OF 2018  

 Devanand s/o Rajabhau Deshmukh,
 age: 42 years, Occ: Agril. & Business,
 R/o Sirsala, Tq. Parali (Vaij),
 District Beed.                                        Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.

 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents


 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.


                                     WITH
                     (48) WRIT PETITION NO.5263 OF 2018  

 Salim Khan s/o Mehandi Khan,
 age: 23 years, Occ: Agril. & Business,




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {33}
                                                                  wp425818.odt

 R/o Paithan Mohalla Mandawa,
 Tq. Ambajogai, District Beed.                         Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.


 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents

 Mr.K.S,Chavan, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.

                                     WITH
                     (49) WRIT PETITION NO.5264 OF 2018  

 Balasaheb s/o Rambhau Nagargoje,
 age: 32 years, Occ: Agril. & Business,
 R/o Mandekhal,  Tq. Parali (Vaij),
 District Beed.                                        Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.

 02 The Collector,
      Parbhani.




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {34}
                                                                  wp425818.odt

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents


 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.P.K.Lakhotiya, A.G.P. for Respondents.


                                     WITH
                     (50) WRIT PETITION NO.5271 OF 2018  

 M/s Tushar Fabricators,
 through its Proprietor,
 Shri Harischandra s/o Eknath Parekar,
 age: 42 years, Occ: Agril. & Business,
 R/o Dautpur, Tq. Parali (Vaij),
 District Beed.                                        Petitioner

          Versus


 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.


 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents

 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {35}
                                                                  wp425818.odt


                                     WITH
                     (51) WRIT PETITION NO.5272 OF 2018  

 Jivraj s/o Ankush Gitte,
 age: 48 years, Occ: Agril. & Business,
 R/o Belamba, Tq. Parali (Vaij),
 District Beed.                                        Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.

 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.



 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents


 Mr.Kalyan S. Chavan, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.

                                     WITH
                     (52) WRIT PETITION NO.5273 OF 2018  

 Sambhaji s/o Gangaram Phad,
 age: 47 years, Occ: Agril. & Business,
 R/o Padmawati Galli, Parali Vaijinath,
 Tq. Parali Vaijinath, District Beed.                  Petitioner

          Versus

 01 The State of Maharashtra,




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                        {36}
                                                                  wp425818.odt

      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.

 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents


 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.

                                     WITH
                     (53) WRIT PETITION NO.5274 OF 2018  

 Suhas s/o Vasantrao Kshirsagar,
 age: 32 years, Occ: Agril. & Business,
 R/o Ambajogai, Shikshak Colony,
 Jijamata Chowk, Latur Road,
 Ambajogai, District Beed.                             Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.


 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {37}
                                                                  wp425818.odt

      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents

 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.


                                     WITH
                     (54) WRIT PETITION NO.5275 OF 2018  

 Mahadeo s/o Shriram Gadade,
 age: 34 years, Occ: Agril. & Business,
 R/o Daudpur, Tq. Parali Vaijinath,
 District Beed.                                        Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.



 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.


 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                               Respondents


 Mr.S.G.Jadhavar, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.

                                     WITH
                     (55) WRIT PETITION NO.5276 OF 2018  

 Abhijit s/o Ashokrao Jadhav,




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                    {38}
                                                              wp425818.odt

 age: 40 years, Occ: Agril. & Business,
 R/o Shindi, Tq. Kaij,
 District Beed.                                    Petitioner

          Versus

 01 The State of Maharashtra,
      through its Secretary,
      in the Department of 
      Revenue & Forest,
      Mantralaya, Mumbai-32.


 02 The Collector,
      Parbhani.

 03 The Deputy Collector,
      Pathri, District Parbhani.

 04 The Tahsildar, 
      Sonpeth, Tq. Sonpeth,
      District Parbhani.                           Respondents

 Mr.K.S.Chavan, advocate for the petitioner.
 Mr.A.B.Girase, Government Pleader for Respondents.
  
                               WITH
              (56) WRIT PETITION NO. 5534 OF 2018

 Keshav s/o Ranuji Gholap
 Age 48 years, Occ. Business
 R/o Jajid Jawala, Tq. Majalgaon
 Dist. Beed.                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department,
      Mantralaya, Mumbai 32.

 02 The Advocate General
      Office of Advocate General Mumbai




::: Uploaded on - 02/08/2018              ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {39}
                                                                 wp425818.odt

 03 The Collector, Beed

 04 The Sub-Divisional Officer,
      Majalgaon, Tq. Majalagaon, 
      Dist. Beed.

 05 Tahsildar, Majalgaon
      Tq. Majalgaon, Dist. Beed.

 06 The Police Inspector,
      Police Station, Majalgaon
      Tq. Majalgaon, Dist. Beed.                               Respondents

 Mr. S.K. Chavan, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (57) WRIT PETITION NO. 5541 OF 2018

 Narayan S/o Dnyanobad Taur
 Age 47 years, Occ. Business
 R/o Kawadgaon-Thadi,
 Tq. Majalgaon, Dist. Beed.                                    Petitioner

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The Collector, Beed.

 03 The Sub-Divisional Officer,
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 04 Tahsildar, Majalgaon,
      Tq. Majalgaon, Dist. Beed.

 05 The Police Inspector,
      Police Station, Majalgaon
      Tq. Majalgaon, Dist. Beed.                               Respondents 




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {40}
                                                                 wp425818.odt

 Mr. S.K. Chavan, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.  

                                     WITH
                     (58) WRIT PETITION NO. 5601 OF 2018

 Anant s/o Vishwambhar Korde
 Age 33 years, Occ. Agril.
 R/o Harki Limbgaon, Tq. Majalgaon
 Dist. Beed.                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The Advocate General
      Office of Advocate General Mumbai

 03 The Collector, Beed.

 04 The Sub-Divisional Officer,
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 05 Tahsildar, Majalgaon,
      Tq. Majalgaon, Dist. Beed.

 06 The Police Inspector,
      Police Station, Majalgaon
      Tq. Majalgaon, Dist. Beed.                               Respondents

 Mr. S.K. Chavan, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (59) WRIT PETITION NO. 5745 OF 2018

 Kishor s/o Shamrao Bansode
 Age 32 years, Occ. Agril.
 r/o Bhamathan, Tq. Shrirampur
 District Ahmednagar                                           Petitioner 




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {41}
                                                                 wp425818.odt


          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department,
      Maharashtra State,  Mantralaya,
      Mumbai.

 02 The Collector,
      Collector Office,
      Ahmednagar

 03 The Sub Divisional Officer
      Shrirampur Division, Shrirampur
      District Ahmednagar

 04 The Tahsildar, Shrirampur
      District Ahmednagar

 05 The Circle Inspector,
      Takali Bhan
      Tq. Shrirampur, Dist. Ahmednagar

 06 The Talathi,
      Bhamathan, Tq. Shrirampur
      District Ahmednagar.                                     Respondents

 Mr. B.G. Sagade, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (60) WRIT PETITION NO. 5848 OF 2018

 Ashok S/o Malakajappa Dubari
 Aged 40 years, Occ.Agriculture
 R/o Shirwal, Tq. Afzalpur,
 Dist. Gulbarga (Karnataka State)                              Petitioner 

          Versus

 01 The State of Maharashtra
      Through the Secretary to the
      Government of Maharashtra in




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {42}
                                                                 wp425818.odt

      Revenue & Forest Department,
      Mantralaya, Fort,
      Mumbai 32

 02 The Collector, Osmanabad

 03 The Deputy Collector,
      Osmanabad

 04 The Tahsildar, Omerga
      Dist. Osmanabad

 05 The Naib Tahsildar
      Omerga,
      Dist. Osmanabad

 06 The Circle Officer,
      Omerga, Tq. Omerga
      Dist. Osmanabad

 07 The Talathi
      Khasgi, Tq.Omerga
      Dist. Osmanabad

 08 The Police Station Officer,
      Police Station Omerga
      Dist. Osmanabad                                          Respondents

 Mr. S.S. Choudhary, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (61) WRIT PETITION NO. 5849 OF 2018

 Prashant s/o Babruwan Kale
 Aged 35 years, Occ. Agriculture
 and Driver,
 R/o Lohara, Tq. Lohara
 Dist. Osmanabad                                               Petitioner 

          Versus

 01 The State of Maharashtra
      Through the Secretary to the




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {43}
                                                                 wp425818.odt

      Government of Maharashtra in
      Revenue & Forest Department,
      Mantralaya, Fort,
      Mumbai 32

 02 The Collector, Osmanabad

 03 The Deputy Collector,
      Osmanabad

 04 The Tahsildar, Lohara
      Dist. Osmanabad

 05 The Naib Tahsildar
      Lohara,
      Dist. Osmanabad

 06 The Talathi
      Dhanuri, Tq. Lohara
      Dist. Osmanabad

 07 The Talathi
      Dastapur, Tq. Lohara
      Dist. Osmanabad

 08 The Police Station Officer,
      Police Station Murum
      Dist. Osmanabad                                          Respondents

 Mr. S.S. Choudhary, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (62) WRIT PETITION NO. 5936 OF 2018

 Rambhau S/o Vithalrao Dahe
 Age 36 years, Occ. Agril. & Business
 R/o Gajanan Nagar, Manwat,
 Tq. Manwat, Dist. Parbhani                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {44}
                                                                 wp425818.odt

      in the Department of Revenue & Forest,
      Mantralaya, Mumbai 32.

 02 The Collector,
      Parbhani

 03 The Deputy Collector, Pathri
      Dist. Parbhani

 04 The Tahsildar,
      Pathri, Tq. Pathri, Dist. Parbhani                       Respondents

 Mr. K.S. Chavan, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (63) WRIT PETITION NO. 5937 OF 2018

 Mohan S/o Digambar Mahamale
 Age 36 years, Occ. Agril. & Business
 R/o Hadulki, Tq. Ahmedpur
 Dist. Latur                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      in the Department of Revenue & Forest,
      Mantralaya, Mumbai 32.

 02 The Collector,
      Parbhani

 03 The Deputy Collector, Gangakhed
      Dist. Parbhani

 04 The Tahsildar,
      Palam, Tq. Palam, Dist. Parbhani                         Respondents

 Mr. K.S. Chavan, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (64) WRIT PETITION NO. 6107 OF 2018




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {45}
                                                                 wp425818.odt


 Nilesh Constructions
 Through Proprietor Shankarrao Uttamrao Patil
 Age 65 years, Occ. Business
 R/o Lalbag Colony, Dhule Chufuli
 At Nandurbar, Tq. & Dist. Nandurbar                           Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue & Forest Department
      Mantralaya, Mumbai 32

 02 The Collector, Nandurbar
      Dist. Nandurbar

 03 Sub Divisional Officer,
      Nandurbar, Tq. & Dist. Nandurbar

 04 The Tahsildar, Nandurbar
      Tq. & Dist. Nandurbar

 05 Nilkanth Bhaurao Marathe
      Age 35, Occ Job
      R/o Vidyanagar Hill, Dhule Rd.
      At Nandurbar, Tq & Dist. Nandurbar                       Respondents

 Mr. R.M. Jain, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents 1 to 4.
 Mr. A.R. Sayed, for respondent no. 5.

                                     WITH
                     (65) WRIT PETITION NO. 6150 OF 2018

 Krushna s/o Babasaheb Solanke
 Age 32 years, Occ. Agri. & Business
 R/o Pthri, Tq. Pathri
 Dist. Parbhani                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {46}
                                                                  wp425818.odt

      Revenue & Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector,
      Beed, Dist. Beed.

 03 The Additional Collector,
      Beed, Dist. Beed

 04 The Sub Divisional Officer,
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 05 The Tahsildar,
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 06 The Circle Inspector,
      Talkhed, Tq. Majalgaon
      Dist. Beed.

 07 The Police Inspector
      Police Station, Majalgaon
      Tq. Majalgaon, Dist. Beed.                                Respondents 

 Mr. S.K. Chavan, advocate for petitioners.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (66) WRIT PETITION NO. 6231 OF 2018

 Arjun S/o Gunwantrao Nayak
 Age 35 Years, Occ. Agril. & Business
 R/o Bhagwati, Tq. Sengaon
 Dist. Hingoli                                                  Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector, Hingoli




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:22 :::
                                       {47}
                                                                 wp425818.odt

      Tq. & Dist. Hingoli

 03 The Sub Divisional Officer
      Hingoli, Dist. Hingoli

 04 The Tahsildar Hingoli
      Tq. & Dist. Hingoli                                      Respondents

 Mr. M.P. Kale, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (67) WRIT PETITION NO. 6508 OF 2018

 Shaikh Maheboob s/o Shaikh Biban
 Age 32 Years, Occ. Agri. & Business
 R/o Dhangar Takali, Tq. Purna
 Dist. Parbhani                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector, Parbhani
      Tq. & Dist. Parbhani

 03 The Sub Divisional Officer
      Gangakhed, Tq. Gangakhed
      Dist. Parbhani

 04 The Tahsildar Purna
      Tq. Purna, Dist. Parbhani                                Respondents

 Mr. M.P. Kale, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (68) WRIT PETITION NO. 6653 OF 2018

 Kanifnath Baburao Nagare
 Age 48 years, Occ. Business




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {48}
                                                                  wp425818.odt

 R/o Sangam Jalgaon, Tq. Georai
 Dist. Beed.                                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 Divisional Commissioner,
      Aurangabad Division
      Aurangabad

 03 The Collector, Beed
      District Beed.

 04 Sub Divisional Officer
      Georai, Taluka Georai
      District Beed.

 05 The Tahsildar
      Georai, Taluka Georai
      District Beed.                                            Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (69) WRIT PETITION NO. 6827 OF 2018

 Shanker s/o Babulal Pathan
 Age 28 years, Occ. Business
 R/o Lane No. 6 Hussain Colony
 Garkheda Parisar,
 Aurangabad
 Tq. & Dist Aurangabad.                                         Petitioner

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue & Forest Department
      Mantralaya, Mumbai 32




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {49}
                                                                 wp425818.odt


 02 The District Collector,
      Jalna, Dist. Jalna

 03 The Sub Divisional Officer,
      Ambad, Tq. Ambad
      Dist. Jalna

 04 The Tahsildar
      Ambad, Tq. Ambad
      Dist. Jalna                                              Respondents

 Mr. A.N. Nagargoje, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (70) WRIT PETITION NO. 8205 OF 2018

 Azar Ayyub Gavandi
 Age 38 years, Occ. Agril.
 R/o Lohara, Tq. Lohara
 Gavandi Plotting
 Dist. Osmanabad                                               Petitioner

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department,
      Mantralaya, Mumbai 32

 02 The Collector
      Collector Office
      Osmanabad

 03 The Sub-Divisional Officer,
      Sub-Divisional Office
      Omerga, Tq. Omerga
      Dist. Osmanabad

 04 The Tahsildar
      Tahsildar Office,
      Lohara, Tq. Lohara
      Dist. Osmanabad                                          Respondents




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {50}
                                                                 wp425818.odt


 Mr. R.P. Adgaonkar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for respondents.

                                     WITH
                     (71) WRIT PETITION NO. 8206 OF 2018

 Zaheer Ahmed Ali Ma Aziz
 Age 45 years, Occ. Transporter
 R/o 11-2-30, Kanteshwar
 Nizamabad
 Tq. & Dist. Nizamabad                                         Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The Collector, Nanded
      Dist. Nanded

 03 Sub Divisional Officer
      Nanded, Tq. & Dist Nanded

 04 The Tahsildar, Biloli
      Tq. & Dist. Nanded                                       Respondents

 Mr. Syed Azizoddin R., advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for Respondents.

                                     WITH
                     (72) WRIT PETITION NO. 8207 OF 2018

 Swami Santhosh Siddappa
 Age 42 years, Occ. Business
 R/o 2-5-71, Near Head Post Office
 Bodhan, Tq. Bodhan, Dist. Nizamabad                           Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {51}
                                                                 wp425818.odt

      Revenue and Forest Department
      Mantralaya, Mumbai 32

 02 The Collector, Nanded
      Dist. Nanded.

 03 Sub Divisional Officer,
      Nanded, Tq. & Dist. Nanded

 04 The Tahasildar, Biloli,
      Tq. & Dist. Nanded.                                      Respondents 

 Mr. Syed Azizoddin R., advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (73) WRIT PETITION NO. 8208 OF 2018

 P. Naga Bhushanam Mariah
 Age 42 years, Occ. Transporter
 R/o 6-12, Belal Farm Bodhan
 Nizamabad, Tq. & Dist. Nizamabad                              Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The Collector, Nanded
      Dist. Nanded

 03 Sub Divisional Officer
      Nanded
      Tq. & Dist Nanded

 04 The Tahasildar, Biloli,
      Tq. & Dist. Nanded                                       Respondents

 Mr. Syed Azizoddin R, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                    WITH




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {52}
                                                                 wp425818.odt

                     (74) WRIT PETITION NO. 8209 OF 2018

 Kasarelli Hanmanthu Gangaram
 Age 38 years, Occ. Transporter
 R/o H No. 5-55/1, Banjagally,
 Sloora, Nizamabad
 Tq & Dist. Nizamabad (T.S.)                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest  Department
      Mantralaya, Mumbai 32.

 02 The Collector, Nanded
      Dist. Nanded.

 03 Sub Divisional Officer
      Nanded, Tq. & Dist. Nanded

 04 The Tahasildar, Biloli
      Tq. & Dist. Nanded                                       Respondents

 Mr. Syed Azizoddin R., advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (75) WRIT PETITION NO. 7842 OF 2018

 Dhanraj s/o Sandipan Bidgar
 Age 38 years, occ. Agril & Business
 R/o Dautpur, Tq. Parli Vaijnath
 District Beed.                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The Collector
      Collector Office Beed




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                        {53}
                                                                  wp425818.odt

      Tq. & Dist. Beed.

 03 The District Mining Officer
      Collector Office, Beed
      Tq. & Dist. Beed.

 04 The Tahsildar
      Tahsil Office Majalgaon
      Tq. Majalgaon, Dist. Beed                                 Respondents

 Mr. A.V. Rakh, advocate for petitioner.
 Mr. V.S Badakh, A.G.P. for Respondents.

                                     WITH
                     (76) WRIT PETITION NO. 7540 OF 2018

 Suresh s/o Haribhau More
 Age 47 years, Occ. Agril. & Business
 R/o Roulasgaon, 
 Tq. & Dist. Beed.                                              Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 400 032.

 02 The Collector,
      Collector Office,
      Beed.

 03 The Sub Divisional Officer
      Beed, Tq. & Dist. Beed.

 04 The Tahsildar,
      Tahsil Office, Georai
      Tq. Georai, Dist. Beed.                                   Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (77) WRIT PETITION  NO. 7539 OF 2018




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {54}
                                                                 wp425818.odt


 Subhash s/o Vitthalrao Ghane
 Age 40 years, occ. Agril. & Business 
 R/o Gondi, Tq. Ambad
 District Jalna                                                Petitioner

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya Mumbai 400 032.

 02 The Collector,
      Collector Office,
      Jalna

 03 The Sub Divisional Officer
      Jalna, Tq. Jalna
      Dist. Jalna

 04 The Tahsildar
      Tahsil Office, Ambad
      Tq. Ambad, Dist. Jalna                                   Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (78) WRIT PETITION NO. 7538 OF 2018

 Hari s/o Babasaheb Jadhav
 Age 34 years, occ. Agril. & Business
 R/o At Adola, Post Gangamasla
 Tq. Majalgaon, Dist. Beed.                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 400 032.

 02 The Collector, 




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {55}
                                                                 wp425818.odt

      Collector Office,
      Beed

 03 The Sub Divisional Officer
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 04 The Tahsildar
      Tahsil Office, Majalgaon
      Tq. Majalgaon, Dist. Beed                                Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (79) WRIT PETITION NO. 7537 OF 2018

 Vitthal s/o Rangnath Solunke
 Age 55 years, occ. Agril. & Business
 R/o Gondi, Tq. Ambad
 Dist. Jalna                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 400 032.

 02 The Collector
      Collector Office,
      Jalna

 03 The Sub Divisional Officer
      Jalna, Tq. Jalna
      Dist. Jalna

 04 The Tahsildar
      Tahsil Office, Ambad
      Tq. Ambad, Dist. Jalna                                   Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {56}
                                                                 wp425818.odt




                                     WITH
                     (80) WRIT PETITION NO. 7464 OF 2018

 Vishnu Kalidas Mundhe
 age 40 years, occ. Agri.
 R/o Govindpur, Tq. Kalamb
 District Osmanabad                                            Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 The Collector
      Collector Office, Osmanabad

 03 The Sub-Divisional Officer
      Collector Office, Osmanabad

 04 The Tahsildar
      Tahsil Office, Osmanabad
      Tq. & Dist. Osmanabad                                    Respondents

 Mr. H.P. Bondar, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (81) WRIT PETITION NO. 7869 OF 2018

 Hanif Shikalgar S/o Abdul Kadar
 age 28 years, occ. Business
 R/o Sathe nagar, Murum
 Tq. Omerga, Dist. Osmanabad                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {57}
                                                                 wp425818.odt

      Mantralaya, Mumbai 400 032.

 02 The Collector,
      Collector Office,
      Osmanabad

 03 The Deputy Collector /
      Sub Divisional Officer,
      Omerga, Tq. Omerga
      Dist. Osmanabad

 04 The Tahsildar
      Tahsil Office, Omerga
      Tq. Omerga, Dist. Osmanabad.                             Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (82) WRIT PETITION NO. 7425 OF 2018

 Ukha s/o Nathu Patil
 age 53 years, occ. Agril
 R/o Upparpind, Shirpur
 Tq Shirpur, Dist Dhule                                        Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 The District Collector,
      Dhule, Dist. Dhule.

 03 The Sub-Divisional Officer,
      Shirpur, Tq Shirpur,
       Dist. Dhule.

 04 The Tahsildar
      Shirpur, Tq. Shirpur
      Dist. Dhule.                                             Respondents




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {58}
                                                                 wp425818.odt

 Mr. U.B. Bondar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                    WITH
                     (83) WRIT PETITION NO. 8017 OF 2018

 Shubham Bhagwanrao Yadhav
 Age 24 years, occ Agril
 r/o Khadka, Tq. Sonpeth
 Dist. Parbhani                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector,
      Parbhani, Tq. & Dist. Parbhani

 03 The Sub-Divisional Officer,
      Pathari, Tq. Pathari
      Dist. Parbhani

 04 The Tahsildar, Sonpeth
      Tq. Sonpeth, Dist. Parbhani                              Respondents

 Mr. S.G. Jadhavar, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (84) WRIT PETITION NO. 8012 OF 2018

 Amol Prakash Tandale
 age 29 years, occ. Agril.
 R/o Parali(Vaijainath),
 Tq. Parali(Vaijainath)
 Dist. Beed.                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {59}
                                                                 wp425818.odt

      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector
      Parbhani, Tq. & Dist Parbhani

 03 The Sub-Divisional Officer,
      Pathri, Tq. Pathri,
      Dist. Parbhani

 04 The Tahsildar, Sonpeth
      Tq. Sonpeth, Dist. Parbhani                              Respondents

 Mr. S.G. Jadhavar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (85) WRIT PETITION NO. 7997 OF 2018

 Ramesh Atmarao Shinde
 Age 39 years, occ. Agri
 R/o Vazur (Kh), Tq. Manwat
 Dist. Parbhani                                                Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai 32.

 02 The District Collector,
      Parbhani, Tq. & Dist. Parbhani

 03 The Sub-Divisional Officer
      Sailu, Tq. Sailu,
      Dist. Parbhani

 04 The Tahsildar, Manwat
      Tq. Manwat, Dist. Parbhani.                              Respondents

 Mr. U.L. Momale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                        {60}
                                                                  wp425818.odt




                                     WITH
                     (86) WRIIT PETITION NO. 8015 OF 2018

 Gangadhar s/o Kashinath Rajgude
 Age 45 years, Occ. Business
 R/o Kawadgaon (Zirpa)
 Tq. Majalgaon, Dist. Beed                                      Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary,
      Revenue and Forest Department,
      Mantralaya, Mumbai 400 032.

 02 The Collector,
      Collector Office,
      Beed,

 03 The Sub Divisional Officer
      Majalgaon, Tq. Majalgaon
      Dist. Beed

 04 The Tahsildar,
      Tahsil Office, Majalgaon
      Tq. Majalgaon, Dist. Beed.                                Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. P.K. Lakhotiya, A.G.P. for Respondents.

                                     WITH
                     (87) WRIT PETITION NO. 8020 OF 2018

 Kailas Bhuta Sonawane
 Age 45 years, Occ. Business
 R/o Vaijnath
 Tq. Yerandol.
 Dist. Jalgaon                                                  Petitioner 

          Versus




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {61}
                                                                 wp425818.odt

 01 The State of Maharashtra
      Through
      The Secretary
      Revenue and Forest department
      Mantralaya, Mumbai

 02 The Collector,
      Jalgaon
      Collector Office,
      Jalgaon

 03 The Sub Divisional Magistrate
      Yerandol Sub Division 
      Yerandol, Dist. Jalgaon

 04 The Tahsildar, Dharangaon
      Tahasil Office,
      Tq. Dharangaon, Dist.Jalgaon                             Respondents

 Mr. K.B. Borde Patil, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (88) WRIT PETITION NO. 7873 OF 2018

 Prabhakar s/o Pundlik Patil
 Age 39 years, occ. Business
 R/o House No. 237, At Kudare
 Post Palaspa, Tq. Panvel
 Dist. Raigad
 At Present r/o Itke Corner
 Parali Vaijnath, Tq. Parali Vaijnath
 Dist. Beed.                                                   Petitioner

          Versus

 01 The State of Maharashtra
      Through Secretary
      Revenue and Forest Department,
      Mantralaya, Mumbai 400 032.

 02 The Collector,
      Collector Office,
      Beed.




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {62}
                                                                 wp425818.odt


 03 The Deputy Collector /
      sub Divisional Officer
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 04 The Tahsildar
      Tahsil Office, Majalgaon
      Tq. Majalgaon, Dist. Beed.                               Respondents

 Mr. A.B. Kharosekar, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                     WITH
                     (89) WRIT PETITION NO. 7868 OF 2018

 Govind s/o Shivaji Pathade
 age 39 years, occ. Business
 r/o Murud, Tq. Latur
 Dist. Latur                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through Secretary,
      Revenue and Forest Department,
      Mantralaya,Mumbai 32.

 02 The Collector
      Collector Office,
      Beed.

 03 The Sub-Divisional Officer,
      Majalgaon, Tq. Majalgaon
      Dist. Beed.

 04 The Tahsildar,
      Tahsil Office, Majalgaon
      Tq. Majalagaon, Dist. Beed.                              Respondents

 Mr. H.P. Jadhav, advocate for petitioner.
 Mr. S. S. Dande, A.G.P. for Respondents.




::: Uploaded on - 02/08/2018                 ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {63}
                                                                   wp425818.odt

                                     WITH
                     (90) WRIT PETITION NO. 7852 OF 2018

 Vilas s/o Bhagwat Shendge
 Age 40 years, occ. Agri.
 R/o Barshi, Tq. Barshi
 Dist. Solapur                                                   Petitioner 

          Versus

 01 The State of Maharashtra
      Through its Secretary
      Revenue and Forest Department,
      Mantralaya, Mumbai

 02 The Collector,
      Collector Office,
      Beed.

 03 The Sub-Divisional Officer
      Majalgaon, Dist. Beed.

 04 The Tahsildar,
      Tahsil Office, Majalgaon
      Tq. Majalgaon, Dist. Beed.

 05 The Police Inspector
      Police Station Majalgaon
      Dist. Beed.                                                Respondents

 Mr. S.V. Jadhavar, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (91) WRIT PETITION NO. 7877 OF 2018

 Tatyarao s/o Zumbar Bhargande
 Age 54 years, Occ. Agri.
 R/o Kasti (Bk.), Tq. Lohara
 Dist. Osmanabad                                                 Petitioner 

          Versus

 01 The State of Maharashtra




::: Uploaded on - 02/08/2018                   ::: Downloaded on - 03/08/2018 01:52:23 :::
                                         {64}
                                                                   wp425818.odt

      Through the Secretary to the
      Government of Maharashtra in
      Revenue & Forest Department,
      Mantralaya, Fort,
      Mumbai 32.

 02 The Collector, Osmanabad
      Dist. Osmanabad

 03 The Deputy Collector,
      Omerga, Dist. Osmanabad

 04 The Tahsildar, Lohara
      Dist. Osmanabad

 05 The Naib Tahsildar
      Lohara, Dist. Osmanabad

 06 The Circle Officer,
      Lohara, Tq. Lohara
      Dist. Osmanabad

 07 The Talathi
      Dastapur, Tq. Lohara
      Dist. Osmanabad                                            Respondents

 Mr. S.S. Choudhary, advocate for petitioner.
 Mr. V.S. Badakh, A.G.P. for Respondents.

                                      WITH
                         (92) WRIT PETITION 7576 OF 2018

 Jijabhau s/o Madanbhau Mote
 Occ. Agri. & business
 r/o Mote Galli, Tq. Georai
 Dist. Beed.                                                     Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai




::: Uploaded on - 02/08/2018                   ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {65}
                                                                  wp425818.odt

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                               Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (93) WRIT PETITION NO. 7590 OF 2018

 Kishor s/o Kakasaheb Aher
 age 30 years, Occ. Agril & Business
 R/o Umapur, Tq. Georai
 Dist. Beed.                                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {66}
                                                                  wp425818.odt

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                               Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (94) WRIT PETITION NO. 7589 OF 2018

 Ram s/o Sarjerao Mote
 Age 30 years, Occ. Agril & Business
 R/o Mote Galli, Tq. Georai
 Dist. Beed.                                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                               Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (95) WRIT PETITION NO. 7588 OF 2018

 Shaikh Anis s/o Shaikh Lala




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {67}
                                                                  wp425818.odt

 age 45 years, occ. Agri. &  Business
 r/o Georai, Tq. Georai
 Dist. Beed.                                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                               Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (96) WRIT PETITION NO. 7587 OF 2018

 Rajabhau s/o Gowardhan Pawar
 age 43 years, occ. Agril & Business
 r/o Georai, Tq. Georai
 Dist. Beed.                                                    Petitioner 

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                       {68}
                                                                  wp425818.odt

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                               Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.

                                     WITH
                     (97) WRIT PETITION NO. 7586 OF 2018

 Swapnil s/o Jaggannath Maske
 age 28 years, occ. Agri. & Business
 r/o Shivaji Nagar Georai,
 Tq. Georai, Dist. Beed.                                        Petitioner

          Versus

 01 The State of Maharashtra
      Through Principal Secretary
      Revenue and Forest Department
      Mantralaya, Mumbai

 02 Divisional Commissioner
      Aurangabad Division 
      Aurangabad

 03 The Collector, Beed
      Dist. Beed 

 04 Sub Divisional Officer
      Georai, Tq. Georai
      Dist. Beed




::: Uploaded on - 02/08/2018                  ::: Downloaded on - 03/08/2018 01:52:23 :::
                                           {69}
                                                                       wp425818.odt

 05 The Tahsildar
      Georai, Tq. Georai
      Dist. Beed.                                                    Respondents

 Mr. G.K. Thigale, advocate for petitioner.
 Mr. S.S. Dande, A.G.P. for Respondents.
      
                                      CORAM : R.M.BORDE AND
                                                     A.M.DHAVALE,  JJ.
                           RESERVED  ON : 16th July, 2018
                        PRONOUNCED ON:  02nd August, 2018.

 JUDGMENT (Per R.M.Borde, J.) :

1 Heard. Rule. Rule made returnable forthwith and heard finally by consent of learned counsel for respective parties.

2 In this group of petitions, petitioners are objecting to the orders passed by the Tahsildar or any other revenue officials directing imposition of penalty for unauthorised transportation or excess quantity of minor mineral or transportation of minor mineral without valid permit or transportation of minor mineral on the basis of invalid and fabricated permit. Apart from this, the orders, directing imposition of penalty in respect of vehicles, is also a matter of challenge.

3 Primary objection of the petitioners, in this petition, is in respect of applicability of Section 48(7) and (8) of the Maharashtra Land Revenue Code, 1966 (for short "Code of 1966).

4 Relying upon the judgment in the matter of Vijay Dashrath Shirbhate Vs. State of Maharashtra and another, 2010(1) All M.R. 842, it is contended that since the minor mineral i.e. sand is excavated with lawful authority, provisions of Section ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {70} wp425818.odt 48(7) are not attracted. Petitioners contend that it is not permissible for the Tahsildar or any other revenue official to impose penalty in respect of minor mineral which has been excavated out of an area/plot leased out validly by the State Government. According to the petitioners, they have not excavated unauthorisedly sand from an area forming part of the property vested in the State. Petitioners contend that since the source of minor mineral is an area leased out by the State under the policy framed in that regard, provisions of Code of 1966 would not be attracted and if, at all, the act alleged amounts to contravention of any provision, that would fall within the ambit of Mines and Minerals (Development and Regulation) Act, 1957. Section 48(1) of the Code of 1966 provides that the right to all minerals at whatever place found, whether on surface or underground, including all derelict or working mines and quarries, old dumps, pits, fields, bandhas, nalas, creeks, river beds and such other places, is and is hereby declared to be expressly reserved and shall vest in the State Government which shall have all powers necessary for the proper enjoyment of such rights. It is, thus, clear that the right to all minerals at whatever place found vests in the State Government. It is for the State Government under sub-section (3) of Section 48 to assign to any person its right over any minerals, mines or quarries, and in case for proper enjoyment of such right, it is necessary that all or any of the powers specified in sub-sections (1) and (2) should be exercised, the Collector may, by an order in writing, subject to such conditions as reservations as he may specify, delegate such powers to the person to whom the right has been assigned.

5 Sub-sections (7) and (8) of Section 48 of the Code of ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {71} wp425818.odt 1966 are relevant for consideration, which are reproduced herein below :

S.48. Government title to mines and minerals :
(7) Any person who without lawful authority extracts, removes, collects, replaces, picks up or disposes of any mineral from working or derelict mines, quarries, old dumps, fields, bandhas (whether on the plea of repairing or constructions of bund of the fields or an any other plea), nallas, creeks, riverbeds, or such other places wherever situate, the right to which vests in, and has not been assigned by the State Government, shall, without prejudice to any other mode of action that may be taken against him, be liable , [on the order in writing of the Collector, or any revenue officer not below the rank of Tahsildar authorised by the collector in this behalf to pay penalty on of an amount [upto five times] the market value of the minerals so extracted, removed, collected, replaced, picked up or disposed of, as the case may be :
[* * *] [(8) (1) Without prejudice to the provisions of sub-section (7), the Collector or any revenue officer not below the rank of Tahsildar authorised by the Collector in this behalf, may seize and confiscate any mineral extracted, removed, collected, replaced, picked up or disposed of form any mine, quarry or other place referred to in sub- section (7), the right to which vests in, and has not been assigned by the State Government, and may also seize and confiscate any machinery and equipment used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and any means of ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {72} wp425818.odt transport deployed to transport the same.
(2) Such machinery or equipment or means of transport, used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals or transportation thereof, which is seized under sub-section (1), shall be produced before the Collector or such other officer not below the rank of Deputy Collector authorised by the Collector in this behalf, within a period of forty-eight hours of such seizure, who may release such seized machinery, equipment or means of transport on payment by the owner thereof of such penalty as may be prescribed and also on furnishing personal bond of an amount not exceeding the market value of the seized machinery, equipment or means of transport shall not be used in future for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and transportation of the same.

6 Petitioners contend that it is only when any person, without lawful authority, extracts, removes, collects, replaces, picks up or disposes of any mineral, the State Government is empowered to take action and direct imposition of penalty. Sub- section (8) authorises the Collector or any revenue officer not below the rank of Tahsildar, authorised by the Collector, to seize and confiscate any mineral extracted, removed, collected, replaced, picked up or disposed of from any mine and any means of transport deployed to transport the same. Sub-section (8)(2) of Section 48 requires that such a machinery or equipment or means of transport which has been seized shall be produced before the Collector or such other officer not below the rank of Deputy Collector authorised by the Collector in this behalf, within a period of forty-eight hours of such seizure, who may release such seized ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {73} wp425818.odt machinery, equipment or means of transport on payment by the owner thereof of such penalty as may be prescribed and also on furnishing personal bond of an amount not exceeding the market value of the seized machinery, equipment or means of transport with an undertaking that seized machinery, equipment or means of transport shall not be used in future for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and transportation of the same.

7 It is contended that sub-sections 8(1) and (2) of Section 48 of the Code of 1966 are referable to sub-section (7) of section

48. It is only when the minor minerals are collected and transported without any lawful authority, the provisions in respect of penalty for the minor minerals or the penalty for vehicle is leviable. Petitioners contend that in all the matters before the Court, the source of extraction of minor mineral is a plot or an area leased out by the State Government and as such, provisions of sub-sections (7) and (8) of Section 48 are not at all attracted. It is neither permissible for the revenue officer to impose penalty in respect of minor minerals nor the transporters or owners of the vehicle can be directed to pay penalty in respect of vehicle or to execute a bond and tender an undertaking nor the vehicle can be seized and confiscated by taking recourse to the provisions of Code of 1966.

8 Our attention is drawn to the provisions of Mines and Minerals (Development and Regulation) Act, 1957 (for short "Act of 1957"). The object of the Act is to provide for the development and regulation of mines and minerals under the control of the Union.

::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 :::

{74} wp425818.odt Section 3(a) of the Act of 1957 defines "Minerals", which includes all minerals except mineral oils whereas "minor minerals" has been defined in sub-section (e) to mean building stones, gravel, ordinary clay, ordinary sand other than sand used for prescribed purposes and any other mineral which the Central Government may, by notification in the Official Gazette declare to be a minor mineral.

9 Section 14 of the Act of 1957 provides that the provisions of Sections 5 to 13 (inclusive) shall not apply to quarry leases, mining leases or other mineral concessions in respect of minor minerals. Whereas Section 15 provides that the State Government may, by notification in the Official Gazette, make rules for regulating the grant of quarry leases, mining leases or other mineral concessions in respect of minor minerals and for purposes connected therewith.

10 The State Government is also invested with the powers to make rules in respect of matters provided under sub-section (1A) (a) of Section 15 of the Act of 1957. Rule making power of the State includes providing for the rules in respect of the person by whom and the manner in which, applications for quarry leases, mining leases or other mineral concessions, may be made and the fees to be paid therefor.

11 The questions as regards the legislative competence of the State to frame rules relating to minor minerals was a matter of consideration before this Court in Hari Constructions Vs. State ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {75} wp425818.odt of Maharashtra and others, 1995(1) M.L.R. 679. The Division Bench of this Court has observed that the Mines and Minerals (Development and Regulation) Act, 1957 takes over the regulation of mines and development of minerals to the Union to the extent provided. It deals with minor minerals separately from other minerals. The subject of legislation in respect of minor minerals and covered by the Act of 1957, but to a specified extent and to that, extent the powers of State Legislature are wanting. The object of the MLR Code is revenue administration. The object of the said Act is to assess, charge, and collect revenue which includes penalty on account of illegal extraction of minerals vested in the State Government. Under section 48(1) where minerals vest in the State Government, they are entitled to proper enjoyment including the power of sale or disposal of the said minerals and if the said minerals are unauthorisedly removed, then the Collector, under section 48, is required to charge penalty which is in the nature of damages on account of loss suffered by the Government for unauthorised extraction of minerals. Under Section 2(19) of the Code of 1966, "land revenue" means all sums and payments, any cess or rate authorised by the State Government and includes premium, rent or any other payment provided under any act, contract or deed on account of any land. Revenue administration also includes rights of a Collector to impose penalty for unauthorised excavation of minerals which have vested in the Government. The Court has further held that in fact the land revenue is the State subject under List II of the Seventh Schedule to the Constitution and there is no merit in the contention that the State Legislature has no competence to enact the Maharashtra Land Revenue Code and particularly Section 48(7) of the Code of ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {76} wp425818.odt 1966. The two acts operate in different and distinct spheres and that Section 48(7) of the Code of 1966 is not ultra vires the Constitution.

12 In the matter of Vijay Dashrath Shirbhate (cited supra) the Division Bench of this Court, in paragraph nos. 12 and 13 of the judgment, observed thus :

12 Maharashtra Land Revenue Code is dealing with lands and land revenue and under section 20, all lands which are not privately owned, vest in State Government. Under Section 48(1), the right to all minerals wherever found, vests in State Government. Section 48(7) deals with the cases where said right of State Government is violated. The said provision clearly shows that its application depends on the place where any mineral is found and it operates only when such place is not leased or assigned for mining of that mineral by State Government. The provision therefore, clearly show that it gets attracted only when the ownership rights of State Government over such mineral are violated.

The violation of ownership rights is not regulated by the MM Act as it is integral part and parcel of right of revenue administration. It is to be noted recovery contemplated therein is without prejudice to any other liability incurred by wrongdoer because of his illegal act and hence, his liability under section 21 of MM Act is not affected in any manner.

13 The person who excavate with lawful authority is not subjected to said section 48(7). Also for excavation of mineral royalty from a place which has been assigned therefor by the State Government, the said provision is not applicable. It therefore, clearly shows that when such action is in derogation of the ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {77} wp425818.odt ownership rights of State Government over such minerals, the State Government is competent to recover the penalty as stipulated in it. The penalty stipulated is three times the market value of the mineral extracted or Rs.1000/-, if thrice the value of extracted so mineral is less than Rs. One Thousand. It is also to be noticed that action thereunder is without prejudice to any other mode of legal action, that may be taken against him. Thus said provision itself contemplates that any other mode of action, if possible against such wrongdoer, is not affected thereby. It also does not contemplate any prosecution before levying such penalty.

13 It is further recorded in the judgment by the Division Bench that the provisions of Minor Minerals Act clearly show that the action thereunder is for violating the provisions of the said Act i.e. for breach of regulatory measures enacted by the Parliament. Those regulatory measures do not in any way derogate from ownership of either land or minerals of State Government, which are subject matter of or a consideration under Land Revenue Code, particularly Section 48 thereof.

14 It is, thus, clear that in view of Section 48(1) of the Code of 1966, right to all minerals at whatever place those are found vests in the State Government. Any act derogatory to ownership rights of the State over the minor minerals would be a matter falling within the provisions of Code of 1966.

15 Petitioners contend that since the source of minor minerals is an area leased out by the State to the respective contractors, their cases, even assuming that there is violation, do ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {78} wp425818.odt not fall within the ambit of Code of 1966. The contention is devoid of substance for several reasons. The State Government has framed, in exercise of powers conferred under Section 15 of the Act of 1957, rules for regulating minor minerals those are called Maharashtra Minor Mineral Extraction (Development and Regulation) Rules, 2013 (for short "Rules of 2013"). Rule 66(11) provides that if any excess quantity over permitted limit is found to be removed the material shall be confiscated and permit holder shall be liable for punishment under the provisions of the Code of 1966 and Act of 1957.

16 Section 328 of the Code of 1966 empowers the State Government to make rules not inconsistent with the provisions of this Code for the purpose of carrying into effect the provisions of this Code. Sub-section 328 (2) (xix) authorises to make rules under Sub-section (8) of Section 48 prescribing the penalty to be paid by the owner for release of the machinery, equipment or means of transport used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and under Sub-section (9) of Section 48, the rules to regulate the extraction and removal of minor minerals. In exercise of powers conferred under sub-section (9) of Section 48, Sub-section (1) and clause (xix) of Sub-section (2) of Section 328 read with Sub- sections (2) of Section 329 of the Code of 1966, the Governor of Maharashtra has framed rules further to amend Maharashtra Land Revenue (Extraction and Removal of Minor Minerals) Rules, 1968. After Rule 8 of the Rules, Rule 9 is added providing for penalty under Sub-section (8) of Section 48 and personal bond. It is provided that the machinery and equipment or means of ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {79} wp425818.odt transport, used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals or transportation thereof, which is seized under Sub-section (1), shall be produced before the Collector or such other officer not below the rank of Deputy Collector authorised by the Collector in this behalf, within a period of forty-eight hours of such seizure, who may release such seized machinery, equipment or means of transport on payment by the owner thereof of such penalty as may be prescribed and also on furnishing personal bond of an amount not exceeding the market value of the seized machinery, equipment or means of transport, stating therein that such seized machinery, equipment or means of transport shall not be used in future for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and transportation of the same. Under the provisions of Sub-section (8) of Section 48, the machinery and equipment may be released only after payment of penalty as mentioned in the table and after submission of personal bond as stipulated in Section 48(8) of the Code of 1966. the Table provided under the Rules specify the penalty per vehicle/equipment. Sub-rule (2) provides for execution of the personal bond recording the details as specified in the Rules. The petitioners have objected to the imposition of penalty in respect of the vehicle used for transportation of the minor minerals. It is contended that rule framed for imposition of penalty amounts to double jeopardy. It is contended that sub-section (8)(2) makes provision for execution of the bond of an amount not exceeding the market value of the seized machinery, equipment or means of transport as well as tendering of an undertaking to the effect that in future the machinery, equipment or means of transport shall ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {80} wp425818.odt not be used for unauthorised extraction, removal, collection, replacement, picking up and transportation of the same. It is contended, on the face of such penalty as provided under Sub- section (8)(2) of Section 48, the imposition of penalty in respect of vehicle would not be permissible.

17 On reading Sub-section (8)(1) of Section 48 of the Code, it is noticed that the Collector or any revenue officer, not below the rank of Tahsildar, authorised by the Collector in this behalf, may seize and confiscate any mineral extracted, removed, collected, replaced, picked up or disposed of from any mine, quarry or other place referred to in Sub-section (7) of Section 48, the right to which vests in, and has not been assigned by the State Government and may also seize and confiscate any machinery and equipment used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and any means of transport deployed to transport the same. Sub-section (2) obligates the authority to produce the vehicle before the Collector or such other officer not below the rank of Deputy Collector within forty-eight hours, who may release the machinery on payment by the owner, such penalty as may be prescribed and also on executing personal bond specified in Sub-section (2). The penalty in respect of vehicle has not been provided in Section 48(8) (2), but as a precondition for release of the vehicle, a personal bond and undertaking of the owner is required. Whereas, rule 9 provides for penalty in respect of machinery and equipment used for unauthorised extraction, removal, collection, replacement, picking up or disposal of minor minerals and the means of transportation. The imposition of penalty in respect of vehicle and ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {81} wp425818.odt equipment is distinct than the condition imposed in respect of release of seized machinery or vehicle or equipment on production of the same before the Deputy Collector / Sub-Divisional Officer. The condition in respect of execution of a bond as a precondition for release of the vehicle cannot be equated with the imposition of penalty for violation, as provided under Rule 9. It cannot be contended that the rule, that has been framed, is beyond the rule making power of the State Government or that the same is contrary to any substantive provision of law. It is not questioned on the ground of competence of the State. The petitioners, though contend that the rule is unreasonable and as such is violative of Article 14 of the Constitution, it has not been substantiated as to how the same can be branded as unreasonable. The rule has been framed directing imposition of penalty for unauthorised extraction, removal, collection, replacement, picking up or disposal and transportation of minor minerals, to deter the violators of law from continuing with the illegal activities. It is noticed that there is rampant illegal activities in excavation, removal, collection, replacement, picking up and disposal and transportation of the sand and taking note thereof the State appears to have amended the rules prescribing for stringent penalty. Merely because the penalties are stringent cannot be a reason to brand it as unreasonable or illegal. The argument advanced by the Counsel appearing for the petitioners objecting to the imposition of penalty for vehicle or equipment or machinery which is within the framework of rules, is unsustainable. The challenge raised to the validity of the rules directing imposition of penalty for vehicle and the machinery used for unauthorised extraction of minor minerals, is devoid of substance and as such deserves to be turned down.

::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 :::

{82} wp425818.odt 18 The petitioners contend that since the removal or excavation of sand is authorised i.e. from an area where the sand is excavated has been validly leased to the contractor, the transportation of the said minor mineral from the aforesaid source cannot be said to be violative of provisions of Section 48 of the Code of 1966. It is only when the excavation or transportation of minor minerals is conducted unauthorisedly i.e. within the area which vests in the State Government, same can be branded as unauthorised and the provisions of Code of 1966 can be invoked. The contention raised by the petitioners appears to be devoid of substance.

19 As has been recorded above, in the event of transportation of sand in excess of the quantity over permitted limit is liable for punishment under the provisions of Code of 1966 and Act of 1957 as well as Rule 66(11) of the Rules of 2013.

20 Apart from this, the State Government has framed policy for regulating the excavation and transportation of sand which has been declared under Government Resolution dated 03.01.2018. It is prescribed that the Government Resolution has been issued in view of the directions of the Hon'ble Supreme Court in Special Leave Petitions No. 19628-19629 of 2009, decided on 27.02.2012 as well as the decisions rendered by the Division Bench of this Court in PILs No. 1/2011, 116/2012, 202/2013, 79/2014 and 82/2014. Clause 11(1)(v) of the Government Resolution dated 03.01.2018 provides that extraction and transportation of sand shall be carried between 6'O clock in the morning till 6'O clock in ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {83} wp425818.odt the evening. The extraction and transportation of sand beyond the aforesaid period shall be considered to be illegal and appropriate action would be taken. Clause 12 of the Government Resolution declares that the extraction of minor minerals in the riverbed shall be done manually and use of machinery like pokland, JCB is prohibited. Clause 13(c) provides that the transporter of minor mineral/sand shall possess a valid pass bearing bar code and if the transporter is found transporting sand without valid pass bearing bar code or if the period provided under the pass has expired, the excavation and transportation of sand would be deemed to be illegal and penal provisions of Section 48(7) and (8) Code of 1966 would be invoked and appropriate action would be taken.

21 The petitioners have placed reliance on the judgment in the matter of Abdul Wasif Abdul Latif Vs. State of Maharashtra and another, 2017(2) Mh.L.J. 356. In the reported matter, the truck of the petitioner carrying sand was seized by the respondents under Section 48(8) and he was directed to pay penalty for not covering the sand with tarpaulin or any other suitable mechanism. It was contended that provisions of Sections 47 and 48 can be invoked only if a person extracts, removes, collects, replaces, picks up or disposes of any mineral without lawful authority. It was contended that since the petitioner had not, without lawful authority, done anything for which action could have been initiated against petitioner under Sections 48(7) and (8) of the Code, the order of seizure as well as order imposing penalty is liable to be set aside. The contention was accepted by the Division Bench and it was found that the case of the petitioner ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {84} wp425818.odt therein does not fall within the ambit of Sections 47 and 48 of the Code of 1966. The breach, that was alleged, was not referable to Section 47, or not referable to any of the rules or policy framed under the provisions of Code of 1966. The judgment cited is distinguishable and no parallel can be drawn with the act of the petitioner.

22 In the instant petitions, in certain matters though the transporters possess pass, the transportation of sand is in excess of the permit or in certain cases the period prescribed in the pass has either expired or that the pass itself is deficient in necessary particulars and as such cannot be deemed as valid. The conditions as provided under the Government policy permit transportation of sand between the period prescribed under the policy and with valid pass. If any of the conditions specified in the Government Resolution is breached, the excavation or transportation would be deemed to be illegal and calls for appropriate penalty under the Code of 1966. The petitioners cannot be permitted to contend that since the source of sand or minor minerals is referable to issuance of license or authorisation by the Government in favour of another contractor, the transportation, even if deficient or illegal on account of violation of certain conditions in the Government policy or the rules, shall be considered to be outside the provisions of Code of 1966, is not acceptable.

23 As has been recorded above, the provisions of Code of 1966 provide for revenue administration. The revenue administration, within its fold, brings collection of fees, cess, all ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {85} wp425818.odt types of payments as well as premium, rent or penalties. Since the petitioners are found to have violated the provisions of Rules of 2013 or the policy directions contained in Government Resolution dated 03.01.2018, they are liable to be proceeded with and the provisions of Sub-sections (7) and (8) of Section 48 of the Code of 1966 can be invoked. Once it is noticed that action at the end of the petitioners is illegal, or the act is without lawful authority, they can be proceeded with under Sub-sections (7) and (8) of Section 48 of the Code of 1966. Since the violation attributable to the petitioners is branded illegal under the policy framed by the State, they cannot be permitted to contend that provisions of Sections 47 and 48 of the Code of 1966 are not attracted and no penalty can be imposed.

24 Another argument, that has been canvassed is of non- observance of principles of natural justice. It is contended that petitioners have not been extended an opportunity of hearing before imposing penalty. In certain matters, as in Writ Petition no. 4258/2018, notice issued by the Tahsildar directing the petitioner to show cause as to why penalty shall not be recovered from him on account of violation of conditions in respect of use of machinery for excavation of sand, is a matter of challenge. It is open for the petitioners to reply the notice and permit the Tahsildar to pass appropriate orders. If, at all, any order is passed by the Tahsildar directing imposition of penalty, the said order is liable to be challenged before superior revenue officer in an appeal by invoking appellate powers under the Code of 1966.

25 It would be open for the petitioners to question the ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {86} wp425818.odt adverse orders passed by the revenue officials directing imposition of penalty. It would also be necessary for the revenue officers to produce the seized or confiscated machinery or vehicle used for illegal transportation or excavation of minor minerals before the Deputy Collector/Sub Divisional Officer within forty-eight hours. If the vehicle or machinery has not been produced, same shall be produced before the Collector or any other officer not below the rank of Deputy Collector authorised by the Collector, in that behalf, within forty-eight hours from the date of this order. On production of the vehicle, the concerned Deputy Collector or any officer shall observe the provisions of Section 48(8) (2) of the Code of 1966 and pass appropriate orders forthwith. The Revenue officers, before directing imposition of penalty other than in respect of minor minerals or for unauthorised use of vehicle for transportation of minor minerals or excavation of the same, are duty bound to extend an opportunity of hearing to the person who has committed violation; and to the transporter of the minor minerals or to the owner of the machinery. The revenue officials are bound to observe principles of natural justice before passing adverse orders against the transporter or owners of the machinery. The adverse orders passed by the revenue officials are liable to be challenged before the appellate forum provided under the Code of 1966 and it would be open for the petitioners or aggrieved parties to raise objection to the order, as permissible in law.

26 For the reasons recorded above, challenge raised to the provisions of Rule 9 of the Maharashtra Land Revenue (Extraction and Removal of Minor Mineral) Rule 1968, published in the notification dated 12.01.2018 stands rejected. The petitioners, ::: Uploaded on - 02/08/2018 ::: Downloaded on - 03/08/2018 01:52:23 ::: {87} wp425818.odt against whom an order in respect of imposition of penalty for the vehicle is levied, are liable to pay the amount as specified in the order subject to the availability of appellate remedies and the orders, those may be passed by the appellate forum.

27 As has been recorded above, if the vehicles in question have not been produced before the Sub-Divisional Officer or the Deputy Collector within contemplation of Section 48(8)(2) of the Code of 1966, such vehicles or machinery shall be produced within forty-eight hours from the date of this order and the Deputy Collector / Sub-Divisional Officer, on receipt of application by the owner of the vehicle or the machinery, after extending an opportunity of hearing to the concern, shall pass appropriate orders directing release of the vehicle, subject to imposition of penalty and fulfillment of other conditions provided under law, expeditiously and in any case, within a period of three days from the date of the application. Challenge raised to notices/order impugned in the petitions stands rejected.

28 Writ petitions are disposed of. Rule discharged accordingly. No costs.

Pending Civil Applications, if any, do not survive and stand disposed of.

                  (A.M.DHAVALE)                              (R.M.BORDE)
                       JUDGE                                      JUDGE


 adb




::: Uploaded on - 02/08/2018                        ::: Downloaded on - 03/08/2018 01:52:23 :::