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

The State Of Maharashtra vs Haribhau Dhondiba Salunke
2016 Latest Caselaw 5712 Bom

Citation : 2016 Latest Caselaw 5712 Bom
Judgement Date : 29 September, 2016

Bombay High Court
The State Of Maharashtra vs Haribhau Dhondiba Salunke on 29 September, 2016
Bench: P.R. Bora
                                         1                 FA No.956/16 & Ors.

            IN THE HIGH COURT OF JUDICATURE OF BOMBAY




                                                                         
                       BENCH AT AURANGABAD




                                                 
                            FIRST APPEAL NO.956 OF 2016


      The State of Maharashtra




                                                
      through Collector, Osmanabad,
                                      ...APPELLANT 
                                    (Ori. Respondent)
             VERSUS             




                                      
      Atmaram Sitaram Salunke,
      Age:40 years, Occu.: Agri.,
                             
      R/o. Ghargaon, Tq. Kallam, 
      Dist. Osmanabad.   
                                      ...RESPONDENT
                            
                                      (Ori. Claimant)

                                       WITH
      

                            FIRST APPEAL NO.957 OF 2016
   



      The State of Maharashtra,
      through The Collector, 
      Osmanabad,                                   ...APPELLANT 
                                                 (Ori. Respondent)





             VERSUS             

      Babu Sitaram Salunke,
      Age:50 years, Occu.:Agri,
      R/o. Ghargaon, Tq. Kallam, 





      Dist. Osmanabad.
                                                   ...RESPONDENT
                                                  (Ori. Claimant)

                                        WITH
                            FIRST APPEAL NO.958 OF 2016

      The State of Maharashtra,
      through The Collector,
      Osmanabad,                                   ...APPELLANT 




    ::: Uploaded on - 30/09/2016                 ::: Downloaded on - 05/10/2016 00:27:41 :::
                                                2                 FA No.956/16 & Ors.

                                                       (Ori. Respondent)
             VERSUS             




                                                                               
      Haribhau Dhondiba Salunke,




                                                       
      Age:40 years, Occu.: Agri.,
      R/o. Ghargaon, Tq. Kallam,
      Dist. Osmanabad.                                   ...RESPONDENT
                                                        (Ori. Claimant)




                                                      
                                             WITH

                            FIRST APPEAL NO.959 OF 2016




                                            
      The State of Maharashtra,
      through The Collector, 
      Osmanabad,                                          ...APPELLANT 
                                                       (Ori. Respondent)
             VERSUS 
                            
      Kisan Shamrao Salunke,
      Age:50 years, Occu.: Agri.,
      R/o. Ghargaon, Tq. Kallam,
      

      Dist. Osmanabad.                                   ...RESPONDENT
                                                        (Ori. Claimant)
   



                           ...
         Mr. G.O. Wattamwar, A.G.P. for Appellant/s. 
           Mr. V.V. Ingale, Advocate for Respondent/s. 





                                            -----
                     CORAM :  P.R.BORA, J.

                                    
                                   RESERVED ON :  12
                                                     th
                                                         AUGUST,2016
                                                                    





                                    
                                   PRONOUNCED ON: 29
                                                       
                                                     th
                                                         SEPTEMBER,2016
                                                                       
                                                         
      JUDGMENT:

1) Heard. Admit. By consent of the learned

Counsel appearing for the parties, taken up for

final disposal.

2) The State of Maharashtra has filed the

present appeals, challenging the common Judgment

and Award passed by Joint civil Judge, Senior

Division, at Osmanabad on 17.7.2007 in LAR

No.68/1992 with connected Land Acquisition

References.

. Since all these appeals arise out of

common Judgment and Award passed by the court

below, common arguments were heard of the parties

and I deem it appropriate to decide all these

appeals by a common reasoning.

3) The lands, which are the subject matter

of the present appeals, were acquired for

construction of percolation tank at village

Tadgaon, Tq. Kallamb, District Osmanabad.

Notification in that regard under Section 4 of

the Land Acquisition Act, 1894 (hereinafter

referred to as the Act) was published in the

Government Gazette on 4th February, 1988 whereas

Award under Section 11 of the Act came to be

passed on 31st March, 1990.

Special Land Acquisition Officer (for short,

S.L.A.O.) had fixed the market value of the

acquired lands @ Rs.7,800/- per acre and has

accordingly determined the amount of compensation

to be offered to the respective claimants.

Dissatisfied with the amount so offered, the

land-holders preferred the applications under

Section 18 of the Act to the Collector,

Osmanabad, who in turn forwarded the said

applications for adjudication to the Civil Court

at Osmanabad (hereinafter referred to as the

Reference Court).

4) Before the Reference Court the claimants

had claimed the compensation @ Rs.40,000/- per

acre. In order to substantiate the claim so

made, each of the claimants deposed before the

Reference Court on oath. In so far as evidence

as about the sale instance is concerned, common

evidence was adduced on behalf of the claimants.

The claimants had relied upon three sale

instances. Sale instance at Exh.22 pertains to

sale of the agricultural land admeasuring 9 Ares,

which was duly registered on 2nd April, 1986 and

the amount of consideration received to the

vendor was Rs.9,000/-. One Subhadrabai Salunke had

sold the said land to one Kalawatibai Salunke.

Sale instance at Exh. 23 was executed on 29 th

December, 1988. Vide the said sale deed, Ganpat

Gundiba Khot and Shivdas Kondiba Khot had sold

the said land by registered sale deed to Janak

Namdeo Giri for the consideration of Rs.10,000/-.

Whereas the land, which is the subject matter of

sale deed at Exh. 24 was admeasuring 3 ½ Ares and

was sold for the consideration of Rs.7,000/- by a

registered sale deed executed on 17.6.1988. The

land involved in the sale deed at Exh.21 was

situated at village Ghargaon. The land which was

the subject matter of Exh.22 was of village Mauje

Pimpri Shiradhod, whereas the land which was the

subject matter of Exh.23 was of village Mauje

Dhorala. The lands which are the subject matter

of the present appeals are from village Tadgaon,

Tq. Kallamb District Osmanabad.

5) The learned Reference Court, after

considering the oral and documentary evidence

brought before it, determined the market value of

the acquired lands @ Rs.30,000/- per acre and

accordingly enhanced the amount of compensation.

The Reference Court also made the claimants

entitled to the statutory benefits under the Act,

i.e. 12% component, 30% solatium and interest

under Section 28 and 34 of the Act. Aggrieved by

the Award so passed, the State of Maharashtra

has preferred the present appeals.

6) Shri Wattamwar, learned AGP appearing

for the State, criticized the the impugned

judgments on various grounds. The learned AGP

submitted that the sale instances, which are

relied upon by the Reference Court while

determining the amount of compensation, cannot be

said to be comparable sale instances so as to

determine the market value of the acquired lands.

The learned AGP further submitted that none of

the sale instances relied upon by the claimants

is of the lands situated at village Ghargaon or

of the adjacent village.

7) The learned AGP further submitted that

the S.L.A.O. Had determined the market value of

the acquired lands by taking into account overall

circumstances and by actually visiting the

acquired lands and as such, the Reference Court

should not have interfered in the price so fixed

by the S.L.A.O and the compensation so offered

by him. The learned AGP, therefore, prayed for

setting aside the impugned Judgment and Award

and to confirm the Awards passed by the S.L.A.O.

8) Shri Ingale, learned counsel appearing

for the respondents - original claimants,

supported the impugned Judgment and Award .

Learned counsel submitted that the Reference

Court has correctly determined the market value

of the acquired lands and has accordingly

enhanced the amount of compensation. The learned

counsel submitted that no interference is

required in the impugned Judgment and Award .

9) After having carefully considered the

submissions advanced by the learned AGP and the

learned Counsel appearing for the respective

parties and after having gone through the

impugned judgment and the evidence on record,

apparently, I do not see any reason to cause any

interference in the impugned Judgment and Award.

Admittedly, no oral or documentary evidence was

adduced by the appellant - State. Whatever

evidence was available on record was from the

side of the respondents - claimants. There were

three sale instances placed on record of the

Reference Court respectively at Exhibits-22 to

24. All the sale instances were of the period

prior to issuance of Section 4 notification

pertaining to the acquired lands. The price

received to the lands which wre the subject

matters of the respective sale instances was

Rs.1,000/- in two matters and Rs.2,000/- per Are

in one matter. As has come on record, village

Ghargaon, village Mauje Pimpri Shiradhod and

village Tadgaon are adjacent to each other and

within the distance of 5 kms from eah other. In

the circumstances, it does not appear to me that

the Reference Court has committed any error in

determining the market value of the acquired

lands @ Rs.30,000/- per acre, i.e. at the rate of

Rs.750/- per Are.

10) From the discussion made by the

Reference Court, it is quite evident that the

evidence which was brought before it was

objectively assessed by the Court and considering

the plus and minus factors attached to the

acquired lands, ultimately, the market value of

the acquired lands was fixed by the Reference

Court. Since the Reference Court has awarded a

very reasonable amount by way of compensation and

the compensation assessed by the Reference Court

is based on the evidence on record, I do not see

any reason to cause any interference in the

impugned Judgment and Award. Appellant/State has

failed in pointing out any error on the part of

the Reference Court in determining the market

value of the acquired lands @ Rs.30,000/- per

acre. Similarly, there appears no substance in

the objection raised by the appellant that on

account of trees, compensation awarded by the

Reference Court is on higher side. The appeals

filed by the State are without any merit and

deserve to be dismissed and accordingly are

dismissed, however, without any order as to

costs. Pending Civil Application, if any,

stands disposed of.

(P.R.BORA) JUDGE

title - Kodgire bdv/jt.

Fldr 22.9.16

 
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