Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yadav Narsu Manale And Others vs The State Of Maharashtra
2016 Latest Caselaw 2867 Bom

Citation : 2016 Latest Caselaw 2867 Bom
Judgement Date : 15 June, 2016

Bombay High Court
Yadav Narsu Manale And Others vs The State Of Maharashtra on 15 June, 2016
Bench: V.K. Jadhav
                                                                                   fa596.01
                                             -1-




                                                                                
                   IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              BENCH AT AURANGABAD




                                                        
                                   FIRST APPEAL 596 OF 2001

     1.       Yadav s/o Narsu Manale,
              Age 61 years, Occu : Agriculture,




                                                       
              R/o : Malegaon (Jevri), Taluka Nilanga,
              District Latur.

     2.       Vinayak s/o Yadav Manale,
              Age 34 years, Occu : Agriculture,




                                           
              R/o : Malegaon (Jevri), Taluka Nilanga,
              District Latur.
     3.       Janardhan s/o Yadav Manale,
              Age 39 years, Occu : Agriculture,
              R/o : Malegaon (Jevri), Taluka Nilanga,
                            
              District Latur.                                    ... Appellants
                                                                 (Ori Claimants)

              Versus
      


     The State of Maharashtra,
     Through the Collector, Latur,
   



     District Latur.                                             ... Respondent
                                                                 (Ori Respondent)

                                          WITH





                               FIRST APPEAL NO. 640 OF 2001

     Udhav s/o Venkatrao Solanke,
     Age 43 years, Occu : Agriculture,
     R/o Malegaon (Jevri), Taluka Nilanga,
     District Latur.                                             ... Appellant





                                                                 (Ori Claimant)

              Versus

     The State of Maharashtra,
     Through the Collector, Latur,
     District Latur.                                             ... Respondent
                                                                 (Ori Respondent)
                                           .....
                       Advocate for the appellants : Mr. V. D. Gunale
                      AGP for respondent/State : Mr. G. O. Wattamwar
                                            .....



    ::: Uploaded on - 18/06/2016                        ::: Downloaded on - 30/07/2016 05:30:49 :::
                                                                                fa596.01
                                          -2-

                                                CORAM : V. K. JADHAV, J.

DATED : 15th JUNE, 2016

ORAL JUDGMENT:-

1. Being aggrieved by the common judgment and award passed

by learned Civil Judge Senior Division, Nilanga dated 03.03.2001 in

Land Acquisition Reference No. 329 of 1998 along with connected

references, the original claimants in L.A.R. No. 333 of 1998 (old No.

869/92) have preferred First Appeal No. 596 of 2001, whereas, the

original claimant in L.A.R. No.330 of 1998 (old No.514/92) has

preferred First Appeal No. 640 of 2001.

2. Brief facts giving rise to the present appeals are as follows:

a) The lands of the above appellants/claimants situated in village

Malegaon (Jevri) were acquired by the State Government by

notification under Section 4 of the Land Acquisition Act, published on

12.05.1988 and the Special Land Acquisition Officer, by his award

declared on 14.01.1992, was pleased to award compensation at the

rate of Rs.12,000/- and Rs.14,000/- per hector. Being dissatisfied by

the same, all the claimants preferred reference petitions under

Section 18 of the Land Acquisition Act claiming compensation at the

rate of Rs.30,000/- per acre corresponding to Rs.75,000/- per hector.

b) According to the claimants, the acquired lands were situated

fa596.01

near village Malegaon Jevri which is having population of 5000.

There are schools, market facilities in the village. Furthermore,

Taluka Headquarter Nilanga is only at the distance of 10 kilometers.

The village is also situated in the command area of Ambulga Sugar

factory and Medium Project of Aurad Shahajani. The acquired lands

were dry lands as well as seasonally irrigated and bagayat lands.

Some of the claimants were using water from well and stream by

laying down pipe line and were raising bagayat crops. It is contended

that the Special Land Acquisition Officer has considered only low

price data for determining the market value by capitalization method

and the sale deeds of low prices were only considered for determining

the market price by comparable sale instances.

c) Respondent State has strongly resisted the Land Acquisition

References by filing written statement. It is denied that the acquired

lands were seasonally irrigated and bagayat lands and the claimants

were using water from stream or well through pipe line. It is also

denied that the acquired lands were fertile and black cotton soil lands.

According to the State, Land Acquisition Officer has visited the spot

and has considered the quality and fertility of the lands and after

comparing the same, has awarded most reasonable compensation as

per the prevailing market prices.

d) On the basis of the aforesaid pleadings, the reference court has

fa596.01

framed the issues and on the basis of the evidence on record, the

reference court has partly allowed the references and awarded

compensation for the acquired lands at the fixed rate of Rs.27,500/-

p.h. with statutory benefits. Being aggrieved by the same, the original

claimants have preferred two separate appeals for enhancement of

compensation. Since both these appeals arise out of the same

acquisition proceedings and are decided by the reference court by

common judgment and award, these appeals are being decided by

this common judgment.

3. Learned counsel for the appellants submits that the reference

court has not considered the sale instances produced on record and

relied by the appellants/claimants. Learned Judge of the reference

court has erroneously discarded the sale deed Exh.31 which truly

reflects the market price prevailing in the area. The

appellants/claimants have also relied on certified copy of the

judgment in LAR No. 249/1993 dated 02.05.1998. It was in respect of

the lands from Malegaon Jevri acquired under notification dated

30.03.1991. In the present case, the notification was dated

28.09.1988. Though the prises fixed by the reference court as on

30.03.1991 cannot be a guiding factor to fix the price of lands as on

28.09.1988, the reference court should have extended the benefit to

the agriculturists by considering the award passed in the said LAR

No.249/1993. As per certified copy of the judgment delivered in LAR

fa596.01

No.249/1993 Exh.24, learned Judge has fixed the market value of the

acquired land at the rate of Rs.30,000/- per acre as on 30.03.1991.

However, in the present case, learned Judge of the reference court

has not considered the said judgment and on the basis of copy of

Index-II register, awarded compensation. Learned counsel submits

that even though the reference court has observed that the acquired

lands are irrigated lands and that the Special Land Acquisition Officer

ought to have assessed acquired lands as irrigated lands or lands

having irrigation potentials, dismissed the LAR No. 330 of 1998

without recording any reasons.

4. Learned AGP submits that learned Judge of the reference court

has rightly discarded the sale deed Exh.31. The purchaser has

admitted that the land purchased by him vide sale deed Exh.31 was

adjacent to his dry land. The reference court has considered that the

sale deed Exh.31 discloses that the land purchased was having

source of water as the purchaser in the said sale instance purchased

the land along with 1/3rd share in the well. The contents of the sale

deed, however, disclose that there was ample water in the well to

irrigate both the lands. It further appears from the contents of the sale

instance Exh.31 that the purchaser had purchased that land for the

purpose of irrigation of his adjacent land. Learned AGP submits that

the reference court has therefore, rightly discarded the sale instance

Exh.31 with the observation that the sale is showing excessively high

fa596.01

price. Learned AGP submits that so far as the judgment delivered in

LAR No.249/1993, the reference court, in that reference, has placed

reliance on the same sale instance which is discarded by the

reference court in this group of references. The reference court has

elaborately discussed that point and with reasons refused to award

same rate as determined by the court in said LAR No.249/1993.

Learned AGP submits that there is no substance in the appeals and

the appeals are thus liable to be dismissed. Learned AGP submits

that the reference court has awarded interest from the date of

possession and the same is thus required to be corrected in view of

the authoritative pronouncement of Full Bench of this Court in the

case of State of Maharashtra vs. Kailash Shiva Rangari, reported

in 2016 (3) Mh.L.J. 457.

5. On careful perusal of sale instance Exh.31, it appears that the

purchaser therein purchased that land for the purpose of irrigation of

his adjacent land. Further, the contents of the sale instance Exh.31

disclose that the land under purchase is having source of water and

the purchaser has purchased the land along with 1/3 rd share in the

well. Learned Judge of the reference court has therefore, rightly

observed that the market price shown in the sale deed included the

price of share in the well. Furthermore, the land under said sale

instance fetched more price for the reason that the adjacent land is

also owned and possessed by the purchaser. Learned Judge of the

fa596.01

reference court has therefore, rightly discarded the sale instance

Exh.31 which is certainly showing excessively high price.

Furthermore, learned Judge of the reference court has observed that

the said purchaser purchased the land from his distant relative and

the certified copy of Index-II register discloses that the said distant

relative of the purchaser entered into four sale transactions during the

period of 1986-87 and 1987-88. The reference court has observed

that the said vendor has sold lands three times and purchased once.

It is the part of record that the said vendor purchased the land ad-

measuring 54 Gunthas in the year 1987 and sold the same for the

same price to one Chandrakala Jadhav in the year 1988. In the

backdrop of this, learned Judge of the reference court has correctly

come to the conclusion that the sale instance Exh.31 is not a genuine

sale instance and the same must have been brought into effect for

creating evidence.

6. Learned Judge of the reference court has rightly discussed the

oral and documentary evidence placed on record in paragraph No. 15

of the impugned judgment and held that the Special Land Acquisition

Officer ought to have assessed the acquired lands as irrigated lands

or lands having irrigation potentials.

7. So far as the judgment delivered in LAR No.249/1993 is

concerned, learned Judge of the reference court in the said LAR has

fa596.01

fixed market value at the rate of 30,000/- per acre as on 30.03.1991.

Learned Judge of the reference court, in that matter, has solely relied

on the same sale deed which came to be produced in the present

group of matters. In view of this, learned Judge of the reference court

is justified in discarding the said judgment delivered in LAR No.249 of

1993 wherein, no discussion is made about the excessive price of the

said sale deed coupled with the other circumstances. Consequently,

learned Judge of the reference court has considered the record of the

land acquisition proceedings, more particularly copy of the Index-II

register. It appears that in the earlier notification in respect of the

same project, the Land Acquisition Officer has accepted the sale

instance as genuine sale dated 07.01.1983 wherein, land Survey

No.57 ad-measuring 1H. 1R. was sold for Rs.14,851/- . Learned

Judge of the reference court has considered 10% increase per year

till the date of notification in the present matter i.e. till 28.09.1988 and

observed that the rate as on 28.09.1988 is Rs.25,652/- p.h.. In the

similar manner, learned Judge of the reference court has considered

one more sale instance which is of the year 1986 for consideration of

Rs.22,989/- p.h. By giving rise of 10% per year in the above two sale

instances, the market value comes to Rs.25,632/- and Rs.29,068/-

p.h. respectively as on the date of notification in the present matter

i.e. on 28.09.1988. It further appears that the learned Judge of the

reference Court, without any reason, carved out the average of the

fa596.01

said two sale instances and awarded compensation at the rate of

Rs.27,500/- p.h.. Instead, learned Judge of the reference court ought

to have considered the sale instance of higher consideration and

awarded compensation at the rate of Rs.29,068/- rounded to

Rs.29,000/- p.h. Thus, the impugned judgment and award is required

to be modified to that extent.

8. Learned Judge of the reference court, in paragraph No. 13 and

14 of the impugned judgment, has concluded that the acquired lands

were situated near the water storage of percolation tank and

therefore, they were having irrigation potentials. The reference court

has further, in unequivocal terms, held that the Special Land

Acquisition Officer ought to have acquired the said lands as irrigated

lands. In the backdrop of this, it appears that without recording any

reason, by considering some incorrect entries in 7/12 extract, the

reference court has dismissed LAR No. 330 of 1998. The claimant in

the said LAR No. 330 of 1998 is also entitled for the same rate of

compensation as concluded by me in the foregoing paragraphs.

9. So far as the interest part is concerned, it appears from the

operative part of the impugned judgment that learned Judge of the

reference court has awarded interest under Section 28 of the Land

Acquisition Act. Furthermore, the State has not preferred any appeal,

nor submitted any cross objection to the extent of the submission as

fa596.01

made by learned AGP on behalf of the State. In light of the above

discussion, I proceed to pass the following order :

ORDER

I. First Appeal No. 596 of 2001 and First Appeal No. 640 of 2001 are hereby partly allowed with proportionate costs.

II. The impugned judgment and award with reference to LAR No.333 of 1998 (Yadav s/o Narsu Manale and others vs.

The State of Maharashtra) and LAR No. 330 of 1998 (Udhav s/o Venkatrao Solanke vs. The State of

Maharashtra) is hereby modified in the following manner:

"The compensation for the acquired land is fixed at the rate

of Rs.29,000/- p.h. and the respondent is directed to pay enhancement of compensation to the claimants at the

above rate after excluding the compensation earlier paid."

III. Needless to say that the claimants are entitled for all the

statutory benefits as directed in the operative part of the order passed by the reference court.

IV. Rest of the judgment and award stands confirmed.

V. Award be drawn up in tune with the above modification.

VI. Both the appeals are accordingly disposed of.

( V. K. JADHAV, J.)

vre/

 
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