Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagpur Bench: Nagpur vs Unknown
2012 Latest Caselaw 324 Bom

Citation : 2012 Latest Caselaw 324 Bom
Judgement Date : 2 November, 2012

Bombay High Court
Nagpur Bench: Nagpur vs Unknown on 2 November, 2012
Bench: M.N. Gilani
021112fA594.06+4.odt
                                      1

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY:




                                                                           
                          NAGPUR BENCH: NAGPUR
                         FIRST APPEAL NO. 594/2006




                                                   
           APPELLANT:
                The State of Maharashtra through the Special Land
                Acquisition Officer, Upper Painganga Project Benefited




                                                  
                Zone No.1, Yavatmal Tahsil and District : Yavatmal
                                      VERSUS
           RESPONDENT:
                Bablaji s/o Jagobaji Yede [dead] through L.Rs.




                                         
           1] Kamlabai wd/o Jagobaji Yede,
           2] Uttamrao s/o Jagobaji Yede,
                             
                Applicants Nos. 1 & 2 r/o Rajur, Tq. Kalamb, dist.
                Yavatmal.
                            
           ============================================
           Mr. C.N. Adgokar, A G P for appellant
           ============================================
                                       WITH
             


                           FIRST APPEAL NO. 595/2006
           APELLANT:
          



                The State of Maharashtra through the Special Land
                Acquisition Officer, Upper Painganga Project,
                Benefitted Zone No.1, Yavatmal Tah & Dist. Yavatmal.





                                      VERSUS
           RESPONDENT:
                Smt. Godawari w/o Narayanrao Narnaware, aged about
                40 years, r/o Rajur, Tq. Kalamb, Dist. Yavatmal





           ============================================
           Mr. A.D. Sonak, A G P for appellant
           ============================================
                                       WITH
                           FIRST APPEAL NO.596/2006
           APPELLANT




                                                   ::: Downloaded on - 09/06/2013 19:21:22 :::
 021112fA594.06+4.odt
                                      2

                The State of Maharashtra through the Special Land
                Acquisition Officer, Upper Painganga Project, Benefited




                                                                            
                Zone No.1, Yavatmal, Tah & Distt. Yavatmal.
                                      VERSUS




                                                    
           RESPONDENT:
                Uttam s/o Bablaji Yede, aged about 60 years, r/o Rajur,
                Tq. Kalamb, Distt. Yavatmal.




                                                   
           ============================================
           Mr. D.B. Yengal, A G P for appellant
           ============================================
                                       WITH




                                         
                           FIRST APPEAL NO. 173/2007
           APPELLANT:        
                The State of Maharashtra through the Special Land
                Acquisition Oficer, Upper Painganga Project, Benefited
                            
                Zone No.1, Yavatmal, Tah & District : Yavatmal
                                      VERSUS
           RESPONDENT:
                      Manik s/o Laxman Shiwankar, aged about 28
             


                years, r/o Rajur, Tq. Kalamb, District : Yavatmal
           ============================================
          



           Mr. C.N. Adgokar, A G P for appellant
           ============================================
                                       WITH





                           FIRST APPEAL NO. 218/2008
           APPELLANT:
                The State of Maharashtra through the Special Land
                Acquisition Officer, Upper Panganga Project, Benefited





                Zone No.1, Yavatmal, Tah and District : Yavatmal.
                                      VERSUS
           RESPONDENT:
                Vithoba s/o Sitaram Shirode, aged about 50 years, r/o
                Rajur, Tq. Kalamb, District : Yavatmal [Dead - through
                L.Rs.]




                                                    ::: Downloaded on - 09/06/2013 19:21:22 :::
 021112fA594.06+4.odt
                                        3

           1-A] Smt. Kasabai Vithoba Shirode, aged 65 years, r/o at
                Rajur, Post Dhotra, Tahsil Kalamb district ; Yavatmal.




                                                                             
           1-B] Maroti Vithoba Shirode, aged 40 years, r/o at Rajur, Post
                Dhotra, Tahsil - Kalamb, District : Yavatmal.




                                                     
           1-C] Shalik Vithoba Shirode, aged 38 years, r/o At Post Jalka,
                Tahsil - Ralegaon, District ; Yavatmal.
           1-D] Sulochana Vithoba Shirode, aged 36 years, r/o At Rajur,




                                                    
                Post Dhotra, Tahsil - Kalamb, District : Yavatmal
           1-E] Smt. Shanta Devdas Pharkade, aged 34 years, at post
                Pandharna, tahsil Ghatanji, District : Yavatmal.
           1-F] Vijay Vithoba Shirode, aged 32 years, r/o at Rajur, Post




                                           
                Dhotra, tahsil Kalamb, district ; Yavatmal.
           ============================================
                              
           Mr. A.D. Sonak, A G P for appellant
           ============================================
                             
                                 CORAM: M.N. GILANI, J.

DATE: 2/11/2012:

ORAL JUDGMENT:

These five appeals have been preferred by the State of

Maharashtra / acquiring body against the common judgment and award dated 30.1.2001 passed by the Civil Judge, Senior

Division, Yavatmal in L.A.C. No.46/1992, 47/1992, 48/1992, 50/1992, 52/1992 enhancing the quantum of compensation from Rs.7500/- P.H. to Rs.15,000/- P.H.

2] Lands situated in village Rajur were compulsorily acquired for the public purposes i.e. for Rajur Irrigation Tank Project at village Rajur, taluka Kalamb, district Yavatmal vide notification dated 4.9.1988. On 6.10.1988 award was declared

021112fA594.06+4.odt

by the Special Land Acquisition Officer. Dissatisfied with the

inadequate compensation awarded by the Special Land Acquisition Officer the land owners sought references.

Evidence in the nature of previous sale instances and also income derived from land was adduced. Considering the same,

the learned Reference Court fixed market value of the lands acquired @ Rs.15,000/- P.H. i.e. less than Rs.6000/- per acre. This is being objected to in these appeals.

3] Learned A G P criticised the judgment and award

mainly on the ground that enhancement was awarded without

any evidence.

4] None appeared for the land owners / respondents. 5] Point that arises for my determination is :

Whether the compensation awarded by the

Reference Court calls for any interference? 6] The learned Reference Court relied upon the sale

instances produced at Exhibit 26, 27, 41. All these sale instances are proximate from time angle and situation angle and were rightly relied upon by the learned Reference Court. It

would be suffice to quote below the reasons recorded by the learned Reference Court in paragraph 30 of the judgment:

"30- At the cost of repetition I would like to state that if the sale instances Ex. 26 & 27 is

021112fA594.06+4.odt

accepted to be true then it become crystal clear

that land under sale instance Ex. 41 was sold at the rate of Rs.5000/- per acres which is equivalent

to 12500/- per hectare. However, this sale instance is pertaining to the year 1984 i.e. it is

dated 2.5.1984. However, the date of notification U/s 4 in the instant case before us is 4.8.86, thus there is time gap of 2 ½ years between the sale

transactions Ex.41 and the date of notification U/s

4 which took place on 4.8.86. Therefore, if the

increase in price rate of Rs.1000/- per hectare per year is taken into consideration then certainly the market price would have increased at the rate of

Rs.2500/- per hectare, during the time gap of this

2 ½ years. If it is so then the market value of the acquired land of the claimants on the date of

notification on 4.8.86 can be calculated at the rate of Rs.15,000/- per hectare."

7] Even otherwise, also, awarding compensation just

@ Rs.6000/- per acre for the land compulsorily acquired in the year 1988, which is not far away from the District & Taluqa Headquarters in no circumstance appear on higher side. 8] Accordingly appeals are dismissed with costs.

021112fA594.06+4.odt

9] In case there is any deposit made by the appellant,

the Registry or the Reference Court, as the case may be, shall disburse the amount forthwith and in any event within 3

months from the date of this order. If required, intimation be given. In the event of any withdrawal was permitted during the

pendency of the appeal on furnishing undertaking or security, undertaking or security, as the case may be, shall stand discharged.

                               ig                 JUDGE
           SMP.
                             
             
          







 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter