Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nagpur Bench: Nagpur vs Unknown
2012 Latest Caselaw 162 Bom

Citation : 2012 Latest Caselaw 162 Bom
Judgement Date : 10 October, 2012

Bombay High Court
Nagpur Bench: Nagpur vs Unknown on 10 October, 2012
Bench: M.N. Gilani
101012FA808.07+5.odt
                                     1

        IN THE HIGH COURT OF JUDICATURE AT BOMBAY:




                                                                           
                       NAGPUR BENCH: NAGPUR
                       FIRST APPEAL NO.808/2007




                                                   
      APPELLANTS:
      1] The State of Maharashtra
      2] The Executive Engineer, Minor Irrigation, Buldhana




                                                  
                                 VERSUS
      RESPONDENT:
           Motiram Sampat Kale, aged about 45 years, agriculturist, r/o
           Sawangi Mali, Tq. Mehkar, Dist. Buldhana.



                                        
      ===============================================
                            
      Mr. D.B. Yengal A G P for appellants
      None for the respondent
      ===============================================
                           
                                  WITH

                       FIRST APPEAL NO.810/2007
      APPELLANTS:
             


      1] The State of Maharashtra
          



      2] The Executive Engineer, Minor Irrigation, Buldhana
                                 VERSUS
      RESPONDENT:
           Ashru Sampat Kale, aged about 54 years, r/o Sawangi Mali,





           Tq. Mehkar, Dist. Buldhana.
      ===============================================
      Mr. S.M. Bhagde, A G P for appellants
      None for the respondent





      ===============================================
                                  WITH

                       FIRST APPEAL NO.816/2007
      APPELLANTS:
      1] The State of Maharashtra




                                                   ::: Downloaded on - 09/06/2013 19:16:14 :::
 101012FA808.07+5.odt
                                     2

      2] The Executive Engineer, Minor Irrigation, Buldhana
      VERSUS




                                                                          
      RESPONDENT:
      Ashru Bhagwan Kale, aged about 44 years, cultivator, r/o Sawangi




                                                 
      Mali, Tq. Mehkar, Dist. Buldhana.
      ===============================================
      Mr. C.N. Adgokar, A G P for appellants




                                                
      None for the respondent
      ===============================================
                                  WITH




                                        
                       FIRST APPEAL NO.831/2007
      APPELLANTS:          
      1] The State of Maharashtra
      2] The Executive Engineer, Minor Irrigation, Buldhana
                          
      VERSUS
      RESPONDENT:
      Sakhahari Sampat Kale, aged about 49 years, r/o Sawangi Mali,
      Tq. Mehkar, Dist. Buldhana.
             


      ===============================================
      Mr. A.D. Sonak, A G P for appellants
          



      None for the respondent
      ===============================================
                                  WITH





                       FIRST APPEAL NO.852/2007
      APPELLANTS:
      1] The State of Maharashtra





      2] The Executive Engineer, Minor Irrigation, Buldhana
                                  VERSUS
      RESPONDENT:
      Rajaram Devji Khandagale, aged about 54 years, r/o Sawangi
      Mali, Tq. Mehkar, Dist. Buldhana.
      ===============================================




                                                  ::: Downloaded on - 09/06/2013 19:16:14 :::
 101012FA808.07+5.odt
                                     3

      Mr. D.B. Yengal A G P for appellants
      None for the respondent




                                                                          
      ===============================================
                                  WITH




                                                 
                       FIRST APPEAL NO.853/2007
      APPELLANTS:




                                                
      1] The State of Maharashtra
      2] The Executive Engineer, Minor Irrigation, Buldhana
                                    VERSUS
      RESPONDENT:




                                        
           Shriram Barkuji Awchar, aged about 46 years, r/o Sawangi
           Mali, Tq. Mehkar, Dist. Buldhana.
                            
      ==============================================
      Mr. S.M. Bhagde, A G P for appellants
                           
      None for the respondent
      ===============================================
                                CORAM: M.N. GILANI, J.

DATE: 10/10/2012.

ORAL JUDGMENT:

These appeals are from the judgment and award passed by the Reference Court - Buldhana in the references sought by the

land owners, whose lands were compulsorily acquired for Minor Irrigation Tank, village Sawangi Mali, taluka Mehkar, district : Buldhana.

2] The particulars of the survey number, land area acquired, compensation awarded by the Special Land Acquisition Officer and compensation enhanced by the learned Reference Court Buldhana are reproduced below:

101012FA808.07+5.odt

F.A. Survey no Area Compensation by LAC Date of Compensation by No acquired SLAO decision reference court

808/07 71 0.41 Rs. 17,000/- P.H. 50/92 16/02/05 Rs.35,000/- P.H. 810/07 70 0.43 Rs. 17,000/- P.H. 49/92 16/02/05 Rs. 52,619/- P.H.

816/07 72 3.78 Rs. 17,000/- P.H. 48/92 16/02/05 Rs. 52,619/- P.H.

                        0.10 P.K.    Rs.   200/-   P.H. 
                                     for P.K. 
       831/07 69        0.39         Rs. 17,000/- P.H.  52/92   16/02/05     Rs. 35,000/- P.H. 
       852/07 73        3.93         Rs. 17,000/- P.H.  51/92   16/02/05     Rs. 52,619/- P.H. 




                                                                   
                        0.10 P.K.    Rs.   200/-   P.H. 
                                     for P.K. 
       853/07 67        1.45         Rs. 20,000/- P.H.  47/92   16/02/05     Rs. 52,619/- P.H. 
      3]            Mr. Yengal, learned A G P appearing for the State -




                                                     

acquiring body contended that the learned Reference Court

committed an error by enhancing the amount of compensation @ Rs.35,000/- for the dry-crop lands and Rs.56,619/- per hectare for

irrigated land. According to him the material placed on record does not justify any enhancement.

      4]            None appeared for the respondents.
             



      5]            The point that arises for my consideration is as under:

Whether the compensation enhanced by the learned Reference Court is just and fair?

6] Ex-facie, whatsoever the amount of compensation awarded appears to be on lower side. The compensation awarded

@ Rs.35,000/- per hectare for dry-crop land and @ Rs.56,619/ per hectare for irrigated land, for the land acquired vide notification of the year 1990, in no circumstance can be said to be on higher side. This is apart from the fact that the judgment and award

101012FA808.07+5.odt

enhancing the amount of compensation to the extent stated above

is supported by the evidence in the nature of sale transaction. 7] The land owners placed reliance upon the sale instance

between Eknath Trimbak and one Bhagabai Maroti which is dated 23.4.1987. The land admeasuring 0.42 R was sold for

consideration of Rs.17,000/-. In support of this there is evidence of one Eknath. He deposed that he had sold 1 acre and 2 gunthas land for consideration of Rs.17,000/- to one Bhagabai. The copy of the

sale deed at exhibit 44 was produced. There is nothing in his

cross-examination to suggest that the sale instance is not genuine.

The learned Reference Court rightly considered the same while observing thus:

"In the instant group of claims the claimants have

placed their reliance on the sale instance dated 23rd

April 1987. Wherein the land bearing Gat No.95 admeasures 42 R was sold by P.W.2 Eknath Bhople

for valuable consideration of Rs.17,000/-. The notification U/s 4 was published on 28.6.1990 and the said sale instance occurred much prior to

notification U/s 4. The said sale instance is pertaining to land at village Sawangi Vihir, it is adjacent to the outskirt of village Sawangi Mali. The learned counsel Shri G.D. Kavimandan, argued that no sale

101012FA808.07+5.odt

transaction occurred from village Sawangi Mali as

the suit lands were of superior quality having perennial source of water. The LAO, while awarding

the compensation has also considered the sale instance from village Sawangi Vihir and therefore, in

the set of circumstances the sale instance dated 23.4.1987 appears to be genuine and reliable."

8] Considering the fact that the sale instance was of the

year 1987, the learned Reference Court increased the value by

10% for every year and then arrived at the rate of Rs.52,619/-for

irrigated land and Rs.35,000/- for the dry crop land. Absolutely there is no scope for interference with the judgment and award passed by the learned Reference Court. Frankly speaking the

amount of compensation awarded is on lower side. Thus, there is

no merit in these appeals.

9] Appeals are dismissed accordingly. No order as to

costs.

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