Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

W.C.L. Thr Chief General Manager, ... vs Tukaram S/O Vithoba Dethe
2016 Latest Caselaw 6212 Bom

Citation : 2016 Latest Caselaw 6212 Bom
Judgement Date : 20 October, 2016

Bombay High Court
W.C.L. Thr Chief General Manager, ... vs Tukaram S/O Vithoba Dethe on 20 October, 2016
Bench: Z.A. Haq
                                            1                                                                fa1348.09

                        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  NAGPUR BENCH : NAGPUR




                                                                                                      
                                                                         
                               (1)   FIRST APPEAL NO.1348/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 




                                                                        
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..




                                                     
    Rangnath S/o Laxman Asutkar,      
    aged about 30 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)
                                     
                               (2)   FIRST APPEAL NO.1342/2009
           

    Western Coalfields Ltd., 
    through Chief General Manager, 
        



    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)





         ..V/s..

    Gangubai Wd/o Sambhashiv Madavi,
    aged about 60 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.





                                                                              (Ori. Applicant on R.A.)

                               (3)   FIRST APPEAL NO.1334/2009
    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)
         ..V/s..

    Wasudeo S/o Sambhashiv Madavi,


             ::: Uploaded on - 25/10/2016                                ::: Downloaded on - 26/10/2016 00:23:24 :::
                                             2                                                                fa1348.09

    aged about 35 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.




                                                                                                      
                                                                              (Ori. Applicant on R.A.)




                                                                         
                               (4)   FIRST APPEAL NO.1340/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 




                                                                        
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..




                                                     
    Vithabai W/o Baban Turankar,      
    aged about 60 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)
                                     
                               (5)   FIRST APPEAL NO.1338/2009

    Western Coalfields Ltd., 
           


    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
        



    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..





    Arun S/o Janardhan Nagture,
    aged about 45 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)





                               (6)   FIRST APPEAL NO.1337/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)
         ..V/s..

    Shakuntala W/o Bapurao Jivtode,


             ::: Uploaded on - 25/10/2016                                ::: Downloaded on - 26/10/2016 00:23:24 :::
                                             3                                                                fa1348.09

    aged about 60 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.




                                                                                                      
                                                                              (Ori. Applicant on R.A.)




                                                                         
                               (7)   FIRST APPEAL NO.1336/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 




                                                                        
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..




                                                     
    Gosai S/o Kashinath Bobade,       
    aged about 48 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)
                                     
                               (8)   FIRST APPEAL NO.1333/2009

    Western Coalfields Ltd., 
           


    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
        



    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..





    Chandrabhaga Wd/o Janardhan Nagture,
    aged about 62 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)





                               (9)   FIRST APPEAL NO.1335/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)
         ..V/s..

    Vachhala W/o Mukunda Dethe,


             ::: Uploaded on - 25/10/2016                                ::: Downloaded on - 26/10/2016 00:23:24 :::
                                             4                                                                fa1348.09

    aged about 50 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.




                                                                                                      
                                                                              (Ori. Applicant on R.A.)




                                                                         
                              (10)   FIRST APPEAL NO.1339/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 




                                                                        
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..




                                                     
    Mohan S/o Karnuji Askar,          
    aged about 48 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)
                                     
                              (11)  FIRST APPEAL NO.1341/2009

    Western Coalfields Ltd., 
           


    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
        



    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..





    Laxman S/o Shamrao Asutkar,
    aged about 60 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)





                              (12)   FIRST APPEAL NO.1343/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)
         ..V/s..

    Anil S/o Gosai Bobade,


             ::: Uploaded on - 25/10/2016                                ::: Downloaded on - 26/10/2016 00:23:24 :::
                                             5                                                                fa1348.09

    aged about 48 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.




                                                                                                      
                                                                              (Ori. Applicant on R.A.)




                                                                         
                              (13)  FIRST APPEAL NO.1344/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 




                                                                        
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..




                                                     
    Warlu S/o Ramchandra Kharwade,    
    aged about 51 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)
                                     
                              (14)   FIRST APPEAL NO.1345/2009

    Western Coalfields Ltd., 
           


    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
        



    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)

         ..V/s..





    Tukaram S/o Vithoba Dethe,
    aged about 60 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                    ..Respondent.
                                                                              (Ori. Applicant on R.A.)





                              (15)  FIRST APPEAL NO.1346/2009

    Western Coalfields Ltd., 
    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                          ..Appellant.
                                                                        (Ori. Respondent On .R.A.)
         ..V/s..

    Balaji S/o Narayan Dethe,


             ::: Uploaded on - 25/10/2016                                ::: Downloaded on - 26/10/2016 00:23:24 :::
                                                                                         6                                                                fa1348.09

    aged about 62 Yrs., Occu. Agriculturist, 
    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                                                                                                (..Dead)




                                                                                                                                                                             
    L.Rs. of respondent. 




                                                                                                                                  
    1A.  Ashok S/o Balaji Dethe. 

    1B.  Suresh Balaji Dethe.




                                                                                                                                 
    1C.  Smt. Sajjubai Wd/o Balaji Dethe,
         All R/o Gowari, Tah. Wani, 
         Distt. Yavatmal. 




                                                                                                       
    1D. Smt. Manda W/o Shankar Dauagharkar, 
        R/o Pimpari, Tq. and Distt. Yavatmal.                       
    1E.  Smt. Kunda Ramesh Belekar, 
         R/o Pedur, Tq. and Distt. Yavatmal.                                                                                                             ..Respondent.
                                                                   
                                                                                                                                         (Ori. Applicant on R.A.)


                                                      (16)   FIRST APPEAL NO.1347/2009
                  


    Western Coalfields Ltd., 
               



    through Chief General Manager, 
    Wani North Area, Bhallar Township, 
    Tq. Wani, Distt. Yavatmal.                                                                                                                    ..Appellant.
                                                                                                                                  (Ori. Respondent On .R.A.)





               ..V/s..

    Gosai S/o Kashinath Bobade,
    aged about 48 Yrs., Occu. Agriculturist, 





    R/o Gowari, Tq. Wani, Distt. Yavatmal.                                                                                                               ..Respondent.
                                                                                                                                         (Ori. Applicant on R.A.)
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 
               Shri S.C. Mehadia, Advocate for the appellant.                                                                                                      ..(in all appeals)
               Shri O.W. Gupta, Advocate for the respondent.                                                                                                       ..(in all appeals)
      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 


                                                                     CORAM :  Z.A.HAQ, J.

DATED : 20.10.2016.

                                             7                                                                fa1348.09

    ORAL COMMON JUDGMENT




                                                                                                      
                                                                         

1. Heard Shri S.C. Mehadia, Advocate for the appellant and Shri O.W.

Gupta, Advocate for the respondent.

2. As all these appeals raise common questions of law, the appeals are

disposed by common judgment.

3.

The appellant has challenged the awards passed by the Special

Tribunal constituted under Section 14(2) of the Coal-Bearing Areas

(Acquisition and Development) Act, 1957 (for short "Act of 1957") directing

the appellant to pay interest under Section 17(3) of the Act of 1957 on the

amount paid by the appellant to the respective respondents in the appeals for

getting the lands vacated from the respective respondents.

4. By notification under Section 9 of the Act of 1957 published on 10 th

February, 1990 Survey No.9/1 owned by Shri Namdeo Bobade and Survey

No.9/2 owned by Nandkishor Mahadeo Bobade were acquired. After

completing the necessary formalities, the amount of compensation was paid to

Shri Namdeo Bobade and Shri Nandkishor Bobade. According to the appellant,

the acquired lands could not be utilized and were lying vacant. In 1993, village

Gowari, where the lands are situated, was flooded by Wardha river and taking

8 fa1348.09

advantage of the situation, some villagers including the present respondents,

encroached on the acquired lands and unauthorizedly constructed structures.

Later on when the appellant tried to get the lands vacated, the encroachers,

including the appellants, resisted and, therefore, the appellant got the lands

vacated by paying amount as per the Rehabilitation Policy of Coal India

Limited. After the amount as per the Rehabilitation Policy was paid to the

respondents, they filed applications under Section 14(2) read with Section

17(2) of the Act of 1957 praying for enhanced amount of compensation. The

Special Tribunal, by the impugned order, has dismissed the claim of the

respondents for enhanced amount of compensation, however, has directed the

appellant to pay interest as per Section 17(3) of the Act of 1957. The appellant

being aggrieved by the awards, has filed these appeals.

5. The learned Advocate for the appellant has submitted that the

amount which was paid to the respondents in the respective appeals was not

towards compensation for compulsory acquisition of land but was as per

Rehabilitation Policy of Coal India Limited and, therefore, the respondents had

no right to file applications under Section 14(2) read with Section 17(2) of the

Act of 1957 and the claims of the respondents were not maintainable before

the Special Tribunal as the respondents were not owners of the land. It is

submitted that the Special Tribunal has committed an error in holding that the

applications filed by respondents were maintainable and it had the jurisdiction

9 fa1348.09

to decide the applications.

The learned Advocate for the respondents has supported the

impugned awards. It is submitted that the respondents occupied the lands in

question and for loosing the possession and their structures constructed with

the aid received from the Government on the lands in question, the

respondents were entitled for compensation and as the compensation was not

paid within time, the Tribunal has rightly granted interest under Section 17(3)

of the Act of 1957. It is prayed that the appeals be dismissed.

6. After hearing, the following points arise for consideration:

(i) Whether the Special Tribunal had jurisdiction to entertain and decide the applications filed by the

respondents under Section 14(2) read with Section 17(2) of the Act of 1957 ?

(ii) Whether the awards challenged in the appeals are sustainable ?

7. I will deal with the point No.2 first. The documents on record show

that Shri Namdeo Bobade and Shri Nandkumar Bobade were owners of Field

Survey No.9/1 and 9/2 when the notification under Section 9 of the Act of

1957 was published on 10th February, 1990. The appellant has brought on

record sufficient evidence to show that the amount of compensation for

acquisition of Field Survey No.9/1 and 9/2 was paid to Shri Namdeo Bobade

and Shri Nandkishor Bobade.

10 fa1348.09

In the applications filed by the respondents before the Special

Tribunal, the respondents have not pleaded that they owned the lands in

question. The respondents have not led any evidence. The appellant has

pleaded that the respondents occupied the lands unauthorizedly and as they

were not owners of the lands in question their applications were not

maintainable and the Special Tribunal had no jurisdiction to entertain and

decide the applications. Inspite of these pleadings, the respondents have not

led any evidence to prove that they occupied the lands as owners. The

appellant has brought on record sufficient evidence to show that the amount

which was paid to the respondents was as per Rehabilitation Policy of Coal

India Limited and not as compensation determined under Section 14(2) of the

Act of 1957.

8. The provisions of the Act of 1957 cannot be invoked by persons like

the respondents, who are not the owners of lands in question, and such

persons are not entitled for compensation under the Act of 1957. As the

respondents are not entitled for compensation, they are not entitled for interest

on the amount of compensation as granted by the Special Tribunal. The

amount paid to the respondents as per the Rehabilitation Policy of Coal India

Limited cannot be treated on par with the amount of compensation payable

under the Act of 1957. The Special Tribunal has failed to appreciate these

aspects and has wrongly concluded that the respondents are entitled for

11 fa1348.09

interest under Section 17(3) of the Act of 1957. Therefore, the impugned

awards are unsustainable and have to be set aside.

In view of the above conclusions, in my view, the point No.1 is not

required to be dealt with in these appeals.

9. Hence, the following order:

    (i)               The impugned awards are set aside.
                                                 
    (ii)              The appeals are allowed.
                                                
    (iii)             As I find that the respondents made untenable claims, each of the

respondent shall pay costs of Rs.5,000/- (Rs. Five Thousand Only) to the

appellant within two months.

(iv) The amount deposited by the appellant be given to the appellant

with interest on it.

JUDGE

Tambaskar.

 
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