Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Mah vs Rama Ganpati Jagadale
2016 Latest Caselaw 69 Bom

Citation : 2016 Latest Caselaw 69 Bom
Judgement Date : 25 February, 2016

Bombay High Court
State Of Mah vs Rama Ganpati Jagadale on 25 February, 2016
Bench: T.V. Nalawade
                                                       FA No. 290/04 & Ors.
                                          1




                                                                          
                      IN THE HIGH COURT AT BOMBAY
                  APPELLATE SIDE, BENCH AT AURANGABAD




                                                  
                             FIRST APPEAL NO. 290 OF 2004.

              The State of Maharashtra             ....Appellant.
                                                  (Ori. Respondent)

Versus

Rama S/o Ganpati Jagadale. Age, 45 Occup-Agirl, R/o Sawaleshwar, Tq. Kaij Dist. Beed. ....Respondent

(Ori. Applicant)

ig WITH FIRST APPEAL NO. 292 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Shriram S/o Hirischandra Pawar, Age,23 yrs, Occup-Agirl,

R/o. Sawaleshwar,Tq. Dist. Kaij.

              Beed.                               ....Respondent
   



                                                   (Ori. Applicant)

                                        WITH

FIRST APPEAL NO. 293 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Sambhaji S/o Shamrao Jagadale,

Age,35 yrs, Occup-Agirl, R/o Sawaleshwar,Tq. Kaij. Dist.

             Beed.                                ....Respondent
                                                   (Ori. Applicant)

                                        WITH

FIRST APPEAL NO. 294 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

FA No. 290/04 & Ors.

Versus

Baruka Shamrao Jagadale, Age,40 yrs, Occup-Agirl, R/o Sawaleshwar,Tq. Kaij. Dist.

             Beed.                                ....Respondent
                                                     (Ori. Applicant)




                                                 
                                        WITH

FIRST APPEAL NO. 295 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Ambadas S/o Bhau Maske, Age,50 yrs, Occup-Agirl, R/o

Wawaleshwar,Tq. Kaij. Dist.

             Beed.                                ....Respondent
                                                   (Ori. Applicant)

                                        WITH
      

FIRST APPEAL NO. 296 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

1 Bibishan S/o Pandharinath Maske, Age 30 years, Occ. Agri. R/o Savaleshwar Tal. Kaij, Dist. Beed.

2 Dadarao S/o Pandharinath Maske, Age 15 years, Minor U/g of Bhibishan

S/o Pandharinath Maske, Age 30 years, Occ- Agri, R/o savleshwar Tq. Kaij, Dist. Beed. ....Respondents (Ori. Applicants)

WITH FIRST APPEAL NO. 297 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

FA No. 290/04 & Ors.

Versus

Manik S/o Dasu Maske,

age.43 yrs. Occup-Agril.

1 Mukunda S/o Bhau (Minor)

2 Govind S/o Bhau (Minor)

Nos.2 and 3 u/g. Of mother Kamal W/o Bhau Maske, Age. 32 yrs. Occu-Agril. R/o, Sawaleshwar

Tq. Kaij. District. Beed. ....Respondents (Ori. Applicants) ig WITH FIRST APPEAL NO. 298 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Maroti S/o Aba. Pawar,

Age. 60 yrs. Occup-Agril. R/o Sawaleshwar, tq. Kaij.

Dist. Beed. ....Respondent (Ori. Applicant)

WITH

FIRST APPEAL NO. 299 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Raosaheb S/o Shamrao Jagadale, Age. 40 yrs. Occup. Agril, R/o Sawaleshwar, Tq. Kaij. Dist. Beed.

1 Chandrakala W/o Raosaheb Jagadale.

Age. 35 yrs. Occup-Agril, R/o. Sawaleshwar Tq. Kaij. Dist. Beed.

2 Parmeshwar S/o Raosaheb Jagadale,

FA No. 290/04 & Ors.

(Minor) u/g. Mother Chandrakala, W/o Raosaheb Jagadale, Ae. 35 Years. R/o Sawaleshwar, Tq. Kaij.

Dist. Beed. ....Respondents (Ori. Applicants)

WITH FIRST APPEAL NO. 300 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Sopan S/o Tukaram Maske, Age: 60 yrs, Occup-Agril, R/o

Sawaleshwar Tal- Kaij, Dist. Beed.

(Died through L.Rs.)

1 Kisan S/o Sopan Maske, Age: 55 yrs. R/o. Sawaleshwar.

2 Gulab S/o Sopan Maske, Age: 55 yrs R/o, Sawaleshward.

3 Janabai W/o Vithal Pawar,

Age: 60 yrs. R/o Dongarpimpla.

4 Lankawati W/o Baliram Khedkar, Age: 40 yrs. Occup. Household,

R/o. Dongarpimpla, Tq. Kaij,

5 Kausalya W/o Mohan Ingle, Age 35 yrs, Occup-Household, R/o Kalamb, Tq. Kallam Dist. Osmanabad.

6 Vachhala Kanhijrao Pathate, Age. 32 yrs.

Occup-household, R/o Aher Dhanora, Tq. and Dist. Beed. ....Respondents (Ori. Applicants)

WITH FIRST APPEAL NO. 301 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

FA No. 290/04 & Ors.

Versus

Eknath S/o Jaiwantrao Pawar,

Age: 35 yrs. Occup-Agril, R/o Sawaleshwar Tq. Kaij. Dist. Beed. ....Respondents (Ori. Applicant)

WITH

FIRST APPEAL NO. 302 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

Versus

Yeshwanta S/i Bapurao Maske,

Age: 70 yrs. Occup-Agril, R/o. Sawaleshwar, Tq. Kaij. Dist. Beed. (Died through L.Rs.)

1 Shahurao S/o Yeshwantrao Maske Age: 40 yrs. Occup- Agril R/o. Sawaleshwar, Tq. Kaij, Dist. Beed. ....Respondents (Ori. Applicants)

WITH

FIRST APPEAL NO. 303 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

Versus

Sakharam S/o Jaiwantrao Pawar. Age: 55 yrs. Occup-Agril, R/o Sawaleshwar, Tq. Kaij, District. Beed. ....Respondent

(Ori. Applicant)

WITH FIRST APPEAL NO. 304 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Tulshiram S/o Jaiwantrao Jagadale,

FA No. 290/04 & Ors.

Age: 40 yrs. Occup-Agril, R/o Sawaleshwar, Tq. Kaij, District. Beed. ....Respondent

(Ori. Applicant)

WITH FIRST APPEAL NO. 305 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Bankat S/o Jaiwantrao Pawar, Age: 40 yrs. Occup-Agril, R/o Sawaleshwar, Tq. Kaij,

District. Beed. ....Respondent (Ori. Applicant)

WITH FIRST APPEAL NO. 306 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent)

Versus

1 Parasram S/o Ramchandra Maske, Age: 35 years,(Dead, His L.Rs.)

1/1 Sanjay S/o Parasram Maske,

Age: 40 Years, Occup. Agri. R/o Savleshwar (Paithan) Tq. Kaij, Dist. Beed.

1/2 Sundar S/o Parashram Maske, Age 38 years, Occup Agri, R/o As above,

1/3 Sitabai W/o Vaijnath Shendge, Age: 35 years, Occup Household, R/o Adas, Tq. Kaij, Dist. Beed.

1/4 Meerabai W/o Satish Raut, Age: 30 years, Occup household, R/o Pimpri Tq. Kallam Dist. Osmanabad.

1/5 Rukhminbai W/o Parashram Maske,

FA No. 290/04 & Ors.

Age: 50 years, Occup. Household, R/o Sawaleshwarnagar (Paithan Tq. Kaij, dist. Beed.)

2 Shahaji S/o Ramchandra Maske, Age: 30 years, Occup Agri, R/o As above. ....Respondents (Ori. Applicants)

WITH FIRST APPEAL NO. 307 OF 2004.

The State of Maharashtra ....Appellant.

(Ori. Respondent) Versus

Vasant S/o Bhaurao Maske, Age: 35 yrs. Occup-Agril R/o Swaleshwar, Tq. Kaij. Dist.

Beed. . ...Respondent (Ori. Applicant)

Ms. A.R. Borulkar, AGP, for State/Appellant.

Mr. S.S.Thombre, Advocate for, Respondent.

CORAM : T.V. NALAWADE, J. DATED : 25th February,2016.

JUDGMENT :

1) The appeals are filed by the State Government

against the judgments and awards of the Ad-hoc Additional

District Judge, Ambajogai, District Beed, the Reference Court.

The Reference Court has enhanced the compensation in

references filed under section 18 of the Land Acquisition Act

(hereinafter referred to as 'the Act' for short). Both the sides are

heard.

FA No. 290/04 & Ors.

2) The lands of respondents, original claimants were

acquired for percolation tank. Notification under section 4 of the

Act was published in official gazette on 14.11.1985 and the

award was prepared on 26.3.1988. The Land Acquisition Officer

gave the rate of Rs. 20,000/- per Acre in respect of Jirayat land

and rate of Rs. 30,000/- in respect of of Bagayat land. Before the

Reference Court, evidence was given on some sale instances

and on that basis the Reference Court has given Rs. 350/- per R.

for Jirayat land. In one matter bearing LAR No. 668/1989, there

was Bagayat land and for that land, the rate of Rs. 500/- per R. is

given by the Reference Court.

3) One sale instance was of the year 1980 and under

the sale instance 7 R. portion from the same village was

purchased for consideration of Rs. 5,000/-. The other sale

instance was of the year 1986 and it was of 14 R. land, which

was sold for consideration of Rs. 14,000/-. 7 R. portion in the

aforesaid sale instance was Jirayat land. The purchaser of 14 R.

portion from the sale instance had purchased the land as it was

adjacent to his land and there were some plus factors for him. If

the sale instance which was of the period prior to the date of

notification is considered as comparable sale instance, 10%

increase can be given in the rate as it was old by atleast 5 years.

FA No. 290/04 & Ors.

The share in the water of the well along with this land was

purchased and due to this circumstance, some amount can be

deducted to ascertain the market price of the acquired land. This

land was also adjacent to the land of the purchaser and for that

factor also, some amount could have been deducted. After

giving 10% increase, the rate could have been fixed atleast as

Rs. 900/- per R. After adjusting the plus factors for the purchaser

of the sale deed the price could have been reduced to some

extent. The Reference Court has reduced the price atleast by

400/- to give rate of Rs. 500/- per R. for Bagayat land and it is

further reduced to ascertain the rate of Jirayat land, though in

ordinary course for Jirayat land half of the rate of Bagayat land

could have been given. It can be said that in view of the

aforesaid circumstances, much higher rate could have been

given for Bagayat land. In view of these circumstances, this

Court holds that no error is committed by the Reference Court in

giving aforesaid rates for Bagayat land and Jirayat lands.

4) In the result, the appeals are dismissed.

[ T.V. NALAWADE, J. ]

ssc/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter