Citation : 2016 Latest Caselaw 2584 Bom
Judgement Date : 7 June, 2016
F.A.No.693/2006
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
BENCH AT AURANGABAD
FIRST APPEAL NO.693 OF 2006
1. Anandkumar s/o Kachrulal Pande,
Age 40 years, Occu. Agriculture,
R/o Hatnoor, Taluka Kannad,
District Aurangabad
2. Pramodkumar s/o Kachrulal Pande,
Age 38 years, Occu. Agriculture,
R/o as above ..Appellants
(Original claimants)
Versus
1. The State of Maharashtra,
Through Special Land Acquisition
Officer, Aurangabad
2. The Executive Engineer,
Minor Irrigation Division,
[Shivna Takli Medium Project]
Aurangabad ..Respondents
Mr. S.K. Adkine, Advocate for appellants
Mr S.R. Yadav, Assistant Government Pleader for respondent No.1
Mr T.B. Bhosale, Advocate for respondent No.2
- WITH -
FIRST APPEAL NO.895 OF 2008
1. The State of Maharashtra,
Through Special Land Acquisition
Officer, Aurangabad
2. The Executive Engineer,
Minor Irrigation Division,
Aurangabad ..Appellant
(Original respondents)
Versus
1. Anandkumar s/o Kachrulal Pande,
Age 30 years, Occu. Agriculture,
R/o Hatnoor, Taluka Kannad,
District Aurangabad
2. Pramodkumar s/o Kachrulal Pande,
Age 28 years, Occu. Agriculture,
R/o as above ..Respondents
(Original Claimants)
::: Uploaded on - 16/06/2016 ::: Downloaded on - 30/07/2016 04:36:32 :::
F.A.No.693/2006
2
Mr. S.R. Yadav, Assistant Government Pleader for appellant No.1
Mr T.B. Bhosale, Advocate for appellant No.2 (appearance filed in
F.A.No.693 of 2006)
Mr. S.K. Adkine, Advocate for respondents
CORAM : V.K. JADHAV, J.
DATE : 7th June 2016
ORAL JUDGMENT
Heard.
2. Being aggrieved by the judgment and award dated 31 st
December 2005, passed by the Ad hoc Additional District Judge,
Aurangabad in L.A.R.No.714 of 1996, the original claimants have
preferred First Appeal No.693 of 2006 and the State has also preferred
First Appeal No.895 of 2008 challenging the said judgment and award.
3. Brief facts giving rise to the present appeals are as follows:
4. The agricultural land owned and possessed by the present
appellants - original claimants came to be acquired by the
Government for the purpose of construction of percolation tank at
village Hatnoor. The Notification under Section 4 of the Land
Acquisition Act, 1894 (hereinafter referred to as 'the Act' for the sake
of brevity) was published in Government gazette on 3 rd December
1987, however, the same was not materialised and therefore, fresh
Notification under Section 4 of the Act was published in Government
gazette on 27th February 1992. Under the award, the land was
assessed as dry and its market price was fixed at Rs.310/- per Aar.
Besides it, towards the standing fruit bearing trees compensation of
Rs.17,512/-, for a structure standing in the acquired land Rs.7,475/-
F.A.No.693/2006
and towards price of a well Rs.10,162/- was awarded. Being
dissatisfied with the same, the claimants approached the Civil Court
for enhancement of compensation provided under Section 18 of the
Act. The respondent - State and the Acquiring Body have strongly
resisted the claim with the assertion that the Special Land Acquisition
Officer has considered all the relevant factors and awarded the just
and reasonable compensation as per the market price. The learned
Ad hoc Additional District Judge, by impugned judgment and award
dated 31st December 2005 awarded compensation at the enhanced
rate of Rs.490/- per Aar. The reference Court has, however, rejected
the claim of the appellants - original claimants for enhancement in the
compensation awarded towards well, standing structure and the fruit
bearing trees. Hence, the present First Appeal No.693 of 2006 by the
original claimants.
5. The learned Counsel for the appellants - original claimants
submits that being dissatisfied with the rate awarded by the Special
Land Acquisition Officer, the other agriculturists whose land is also
acquired for the construction of same percolation tank also filed Land
Acquisition Reference before the Collector for making reference, as
provided under Section 18 of the Act to the Civil Court. Accordingly,
the reference petition is numbered as Land Acquisition Reference
No.699 of 1996. The respondent - Acquiring Body has awarded the
compensation at the enhanced rate of Rs.1130/- per Aar for the land
in the same reference by way of settlement of the claim in Lok Adalat.
The learned Counsel submits that the same rate may be awarded for
the land which is the subject matter of present appeals.
F.A.No.693/2006
6. The learned Counsel for the respondent - Acquiring Body
submits that by way of settlement, the respondent - Acquiring Body
has accepted the said rate of Rs.1130/- per Aar as a special criteria
with the condition that the claimants therein shall abandon their claim
for the pipeline, fruit bearing trees etc. The learned Counsel submits
that accordingly, the settlement has taken place and the said Land
Acquisition Reference No.699 of 1996 came to be disposed of in terms
of the settlement arrived at between the parties in Lok Adalat. The
learned Counsel in order to substantiate his contention placed reliance
on the letter dated 1st October 2010 addressed to the Superintending
Engineer, Irrigation department, Aurangabad.
7. The learned Counsel for the respondent - Acquiring Body
submits that 4 hectare 60 - Aar land is acquired out of the land Gut
No.66 and the same is treated by the reference Court as irrigated land
and the land admeasuring 44 Aar is Pot Kharab land for which the
claimants are entitled to 1/4 th rate of compensation awarded to the
irrigated land as per the enhanced rate of compensation.
8. The claimant Anandkumar Pande has examined himself before
the reference Court and deposed that his land, which is acquired by
the Government is an irrigated land and there were fruit plants,
pipeline, engine house and water tank in the said land. The said land
is situated on the bank of Shivna river and is perennially irrigated. He
had grown sugarcane, zinger, grass, wheat and bajra in his land. He
used to supply sugarcane to the sugar factories at Kannad and
Sakharwadi, District Ahmednagar. He has further clarified that his
F.A.No.693/2006
pipeline was also acquired and there were two wells in the land from
which with the help of pipeline, the land was being irrigated. In cross-
examination he has admitted that there is a well and he has not dug
another well. Furthermore, he has also examined the Accountant of a
sugar factory to substantiate his contention that he has supplied the
sugarcane to the factory and accordingly, received price of the
sugarcane supplied to the factory. The receipts issued by Kannad
Sugar Factory are produced by him and placed on record at Exhibits
48 to 52. On the basis of the oral as well as the documentary
evidence, the reference Court has rightly held that the acquired land
Gut No.66 in fact, is an irrigated land and the Special Land Acquisition
Officer has erred in treating it as Jirayat / gairan land.
9. In view of above, the respondent - Acquiring Body should not
have made any discrimination while awarding the same rate of
compensation to the land of the present appellants - original
claimants. On careful perusal of the letter issued by the Executive
Engineer dated 1st October 2010, it appears that the claimants in the
said Land Acquisition Reference No.699 of 1996 have abandoned their
claim for the fruit bearing trees, pipeline etc. In the case in hand also,
the learned Counsel for the appellants - original claimants, on
instructions, makes a statement that the appellants-claimants are not
willing to press their claim for the pipeline, fruit bearing trees, well
and the standing construction, if the same rate i.e. Rs.1130/- per Aar
is awarded to their acquired land, which is the subject matter of the
present appeals.
F.A.No.693/2006
10. In view of the above submissions, in my considered opinion the
appellants - original claimants in First Appeal No.693 of 2006 are
entitled for the compensation at the enhanced rate of Rs.1130/- per
Aar for the acquired land, by deducting the amount awarded by the
Special Land Acquisition Officer for pipeline, fruit bearing trees, well
and the standing construction in the acquired land.
11. There is no substance in First Appeal No.895 of 2008 preferred
by the Acquiring Body against the judgment and award dated 31 st
December 2005 passed by the Ad hoc Additional District Judge,
Aurangabad in L.A.R.No.714 of 1996. In view of the above discussion,
I proceed to pass the following order :
ORDER
(i) First Appeal No.693 of 2006 (Anandkumar s/o Kachrulal Pande
and anr. Vs. State of Maharashtra and anr.) is hereby partly allowed.
(ii) The appellants - original claimants are entitled to receive the
compensation from the respondents at the enhanced rate of Rs.1130/-
per Aar for the land admeasuring 4 hectare 60 Are and Rs.282/- per
Aar for the land admeasuring 44 Aar with all the statutory benefits
and interest as awarded by the reference Court, by deducting the
amount awarded by the Special Land Acquisition Officer for pipeline,
well, standing structure and fruit bearing trees, as detailed in the
award.
F.A.No.693/2006
(iii) In view of disposal of First Appeal No.693 of 2006, First Appeal
No.895 of 2008 (The State of Maharashtra Vs. Anandkumar s/o
Kachrulal Pande and anr.) is hereby dismissed with no order as to
costs.
12. Both the appeals are accordingly disposed of.
( V.K. JADHAV, J.)
vvr
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!