Citation : 2017 Latest Caselaw 1875 Bom
Judgement Date : 20 April, 2017
1 FA 442.2002.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO. 442 OF 2002
The State of Maharashtra. ..Appellant..
VERSUS
Shri Vilas Dattatraya Kulkarni,
Special Power of Attorney Dattatraya
Vasudeo Kulkarni, age 60 yrs,
Occ. Farmer, R/o Chinchkhede BK,,
Tq. Edlabad, Dist. Jalgaon. ...Respondent...
(Orig petitioners)
WITH
FA/443/2002
The State of Maharashtra. ..Appellant..
VERSUS
Shri Kumar Dattatraya Kulkarni,
Special Power of Attorney Dattatraya
Vasudeo Kulkarni, age 60 yrs,
Occ. Farmer, R/o Chinchkheda (Bk),
Tq. Edlabad, Dist. Jalgaon. ...Respondent...
(orig petitioners)
...
AGP for Appellants : Mr R B Bagul
Advocate for Respondents : Mr. L V Sangit h/f V J Dixit
...
CORAM : V.K. JADHAV, J.
Dated: April 20, 2017 ...
ORAL JUDGMENT :-
1. Being aggrieved by the common judgment and
Award dated 11.4.2000 passed in L.A.R.Nos.391/2000
2 FA 442.2002.odt
and connected LAR No.390/2000 by 2nd Jt. Civil Judge,
S.D., Jalgaon, the Respondent-State has preferred this
appeal.
2. Brief facts, giving rise to the present appeals are
as follows :-
a] The respondent is the owner in possession of the
acquired land situated at village Chinchkhede Tq.
Edalbad, Dist. Jalgaon and the same was acquired by
the Government for the purpose of re-settlement of
Project Affected Persons of the same village due to
Hatnoor Dam. The Notification under section 4 of the
Land Acquisition Act was published on 7.7.1983 and the
SLAO has awarded the compensation to the acquired
lands @ Rs.15,000/- per Hectare by treating the
acquired land in LAR No.391/2000 as Bagayat Group 2
and Rs.16,000/- per hectare by treating the land in LAR
No.390/2000 as Jirayat. Being dissatisfied with the
inadequate compensation awarded by the Reference
Court, the respondents-claimants preferred aforesaid
land reference petitions. It has been contended in the
said reference petitions that the S.L.A.O. has not
3 FA 442.2002.odt
considered the prevailing market price of the
agricultural lands of the vicinity and as such awarded
gross in-adequate compensation. It has also been
contended that, the S.L.A.O. has fixed the market price
of the respective lands by dividing them into different
classes without any base.
b] The appellant-State has strongly resisted the
reference petitions by filing written statement. It has
been contended that the SLAO has considered the
location of the acquired lands and also taken into
consideration other factors such as market price of the
lands, revenue assessment, and the SLAO has awarded
just and reasonable compensation. No interference is
required. There is no substance in the reference
petitions. The same are liable to be rejected.
c] The claimants have adduced oral and
documentary evidence in support of their contentions.
Respondent State has not adduced any evidence. The
2nd Jt. Civil Judge S.D., Jalgaon by its impugned
judgment and award dated 11.4.2000 awarded the
4 FA 442.2002.odt
compensation at the enhanced rate of Rs.27,000/- per
Hectare for Jirayat land and double the amount for
Bagayat land. Being aggrieved by the same, the State
has preferred these two appeals.
3. The learned AGP submits that, the Reference
Court has awarded exorbitant amount of compensation
at the enhanced rate. The learned AGP submits that as
per the contents of the sale instance Exh.12, father of
the applicant sold his land for marriage of his daughter,
however, the claimants have failed to adduce any
evidence in that regard. The learned AGP submits that,
the Reference Court has considered the said sale
instance without any further evidence. The learned AGP
submits that, even though, said sale instance Exh.12 is
prior to the notification published under section 4 of the
Land Acquisition Act, the villagers came to know about
the acquisition of the land from the village for the re-
settlement of the Project affected persons and as such,
land sold by the father of the claimant's under sale
instance Exh.12 was not a bonafide and genuine
transaction. However, Reference Court has not
5 FA 442.2002.odt
considered this material aspect. Furthermore, the
Reference Court has also awarded compensation to the
house properties at exorbitant rate.
4. The learned counsel for respondent-claimant
submits that the Reference Court has rightly placed
reliance on the sale instance Exh.12 and as per the
contents of the sale instance Exh.12, if, the land under
sale instance was sold for marriage of the sister of the
claimant, then, certainly, the land under sale instance
would have fetch more price, if, the same would have
been sold without any necessity. The father of the
claimant, one year prior to the notification published
under section 4 in respect of the acquired land sold
major portion of the land gat no.113/1A admeasuring
2H 42R for a consideration of Rs.60,000/-. Reference
Court has rightly held that it is a bonafide and genuine
transaction. The S.L.A.O. as well as reference Court has
rightly treated the acquired land which is a subject
matter of the LAR No.390/2000 as a Bagayat Land. The
SLAO has awarded compensation of Rs.65,000/- for the
house property and reference Court has enhanced said
6 FA 442.2002.odt
compensation by adding Rs.10,000/-only. Thus, there
is no substance in the appeals and both the appeals are
liable to be dismissed.
5. On careful perusal of the evidence and judgment
and Award passed by the Reference Court, it appears
that, the Reference Court has relied upon the sale deed
exh.12. On perusal of the sale instance exh.12, it
appears that, the father of the claimant sold part of the
acquired land gat no.113/1A admeasuring 2H 42R for a
consideration of Rs.60,000/-. The learned Judge of the
Reference Court has rightly held that said sale instance
is genuine and bonafide transaction. There is no
evidence on record to draw inference that the villagers
came to know about the acquisition proceedings prior to
publication of section 4 notification in respect of the
acquired lands. It is not the case that, the possession of
the acquired land was taken by negotiations prior to
publication of section 4 notification and as such the
villagers came to know about the acquisition prior to
section 4 notification. Father of the claimant sold part
of the acquired land gat no.113/1a admeasuring 2H 42R
7 FA 442.2002.odt
for valuable consideration of Rs.60,000/- and as such,
the market rate of the lands in the said vicinity comes to
Rs.24,793/- Per Hectare. The learned Judge of the
Reference Court has rightly considered escalation for
one year and fixed the market price of the acquired land
at Rs.27,000/- per Hectare. I do not find any fault in
the impugned judgment and award.
6. So far as valuation of the house property is
concerned, considering the life of the house, the
Reference Court has rightly awarded compensation of
Rs.10,000/- more compared to the compensation
awarded by the S.L.A.O. to the house property. There is
no substance in both the appeals. Both the appeals are
thus liable to be dismissed. Hence, following order.
O R D E R
I. First Appeal Nos. 442/2002 and 443/2002 are hereby dismissed with costs.
II. First Appeals are accordingly disposed of.
III. Civil Application, if any, stands disposed of.
( V.K. JADHAV, J. )
aaa/- ....
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!