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

The Executive Engineer Nandur ... vs The State Of Mah & Ors
2017 Latest Caselaw 5488 Bom

Citation : 2017 Latest Caselaw 5488 Bom
Judgement Date : 3 August, 2017

Bombay High Court
The Executive Engineer Nandur ... vs The State Of Mah & Ors on 3 August, 2017
Bench: R.V. Ghuge
                                     1

         IN THE HIGH COURT OF JUDICATURE OF BOMBAY   
                     BENCH AT AURANGABAD

                        WRIT PETITION NO.4064 OF 2006

The Executive Engineer,
Nandur Madhmeshwar Canal Division,
Vaijapur, Tq.Vaijapur, Dist.Aurangabad              -  PETITIONER 

VERSUS

1. The State of Maharashtra,
    through Collector, Aurangabad, 

2. The Special Land Acquisition Officer,
    Jaikwadi Project No.2, Collector Office,
    Aurangabad, Tal. And dist.Aurangabad,

3. Kacharu Rakhamaji Bhosale,
    Age-50 years, Occu-Agriculturist,
    R/o Vaijapur, Tq. Vaijapur,
    Dist.Aurangabad                                 -  RESPONDENTS 

WITH WRIT PETITION NO.4067 OF 2006

The Executive Engineer, Nandur Madhmeshwar Canal Division, Vaijapur, Tq.Vaijapur, Dist.Aurangabad - PETITIONER

VERSUS

1. The State of Maharashtra, through Collector, Aurangabad,

2. The Special Land Acquisition Officer, Jaikwadi Project No.2, Collector Office, Aurangabad, Tal. And dist.Aurangabad,

3. Govind Narayanrao Bhosale, Age-80 years, Occu-Agriculturist, R/o Vaijapur, Tq. Vaijapur, Dist.Aurangabad - RESPONDENTS

khs/AUGUST 2017/4064-d

WITH WRIT PETITION NO.4066 OF 2006

The Executive Engineer, Nandur Madhmeshwar Canal Division, Vaijapur, Tq.Vaijapur, Dist.Aurangabad - PETITIONER

VERSUS

1. The State of Maharashtra, through Collector, Aurangabad,

2. The Special Land Acquisition Officer, Jaikwadi Project No.2, Collector Office, Aurangabad, Tal. And dist.Aurangabad,

3. Walmik Tukaram Bornare, Age-45 years, Occu-Agriculturist, R/o Vaijapur, Tq. Vaijapur, Dist.Aurangabad - RESPONDENTS

WITH WRIT PETITION NO.4065 OF 2006

The Executive Engineer, Nandur Madhmeshwar Canal Division, Vaijapur, Tq.Vaijapur, Dist.Aurangabad - PETITIONER

VERSUS

1. The State of Maharashtra, through Collector, Aurangabad,

2. The Special Land Acquisition Officer, Jaikwadi Project No.2, Collector Office, Aurangabad, Tal. And dist.Aurangabad,

3. Kamlabai w/o Rikhibdas Sancheti, Age-62 years, Occu-Agriculturist and Household, R/o Vaijapur, Tq. Vaijapur, Dist.Aurangabad - RESPONDENTS

khs/AUGUST 2017/4064-d

WITH WRIT PETITION NO.4074 OF 2006

The Executive Engineer, Nandur Madhmeshwar Canal Division, Vaijapur, Tq.Vaijapur, Dist.Aurangabad - PETITIONER

VERSUS

1. The State of Maharashtra, through Collector, Aurangabad,

2. The Special Land Acquisition Officer, Jaikwadi Project No.2, Collector Office, Aurangabad, Tal. And dist.Aurangabad,

3. Kacharu Rakhamaji Bhosale, Age-50 years, Occu-Agriculturist, R/o Vaijapur, Tq. Vaijapur, Dist.Aurangabad - RESPONDENTS

WITH WRIT PETITION NO.4271 OF 2006

The Executive Engineer, Nandur Madhmeshwar Canal Division, Vaijapur, Tq.Vaijapur, Dist.Aurangabad - PETITIONER

VERSUS

1. The State of Maharashtra, through Collector, Aurangabad,

2. The Special Land Acquisition Officer, Jaikwadi Project No.2, Collector Office, Aurangabad, Tal. And dist.Aurangabad,

3. Jaganath Shamrao Saluke, Age-56 years, Occu-Agriculturist, R/o Vaijapur, Tq. Vaijapur, Dist.Aurangabad. - RESPONDENTS

khs/AUGUST 2017/4064-d

Mr.V.R.Sonwalkar, Advocate for the petitioner. Mr.P.F.Patni, Advocate for respondent No.3. Mr.S.K.Tambe, AGP for respondent Nos. 1 and 2. Mr.A.B.Kale, Advocate for respondent No.3 in WP No.4074/2006.

( CORAM : Ravindra V.Ghuge, J.) DATE : 03/08/2017

ORAL JUDGMENT :

1. In all these petitions, this Court had passed a detailed order on

17/04/2007 by which these petitions were admitted and ad-interim

relief staying the impugned awards, which were passed u/s 28-A of

the Land Acquisition Act, 1894 was granted. These petitions were to

be heard alongwith First Appeal Stamp No.19676/2006 wherein the

Awards u/s 18 have been challenged.

2. Since the petitioner is the identical acquiring body and the

respondents are identically placed claimants whose lands have been

acquired in a public project, it would be sufficient to reproduce the

prayer put forth in these petitions by way of a specimen hereunder -

"B. By issuing a writ of certiorari and any appropriate writ and/ or directions and/or orders the impugned award passed by respondent No.2 in Land Acquisition Case No. LAQ/JP/2/AR/59/87, dated 18/02/2005, on application of the respondent No.3 u/s 28-A of the Land Acquisition Act, be quashed and set aside. And application of the respondent No.3, filed u/s 28-A of the Land Acquisition Act, be rejected with costs."

khs/AUGUST 2017/4064-d

3. The petitioner herein has challenged the impugned awards

primarily on two grounds. Firstly, that the petitioner/Acquiring Body

was not arrayed as party defendant and secondly, no oral evidence was

led even on behalf of the State.

4. After considering the submissions of the learned Advocates, I

find that the impugned awards in these petitions are based on the

awards delivered by the L.A.R. Court in various LAR proceedings

initiated by the original claimants u/s 18 of the Land Acquisition Act,

1894. There is no dispute that the proceedings u/s 28-A are

essentially and necessarily based upon the verdict of the L.A.R.Code in

the Section 18 proceedings. The judgment delivered in the group of

LAR proceedings involving these claimants is dated 11/10/1999 which

is a common judgment in the LAR proceedings. Vide the said

judgment, the L.A.R. Court has granted compensation to each of these

claimants alongwith interest on the original amount of compensation

as well as on the enhanced compensation.

5. The first appeals filed by the petitioner / acquiring body bearing

Nos. 2158/2009 and a group of first appeals challenging the award

u/s 18, were considered by this Court (Coram : S.V.Gangapurwala,J.)

and by judgment dated 13/08/2012, the impugned awards were

khs/AUGUST 2017/4064-d

quashed and set aside. The matters were remitted to the Reference

Court for a decision afresh and it was specifically directed that the

petitioner/acquiring body shall be impleaded as a respondent in each

of the LAR proceedings. As such, the basis of the impugned award in

these petitions which is the award u/s 18, has been set aside.

Mr.Patni learned Advocate for some of the claimants has tendered a

photo-state copy of the judgment dated 25/06/2015 delivered by the

Reference Court in LAR No.10/2013 (Old LAR No.396/1993) in the

matter of Hiralal Kishansing (now deceased).

6. As such, considering the judgment of this Court dated

13/08/2012 in the group of first appeals, the LAR proceedings u/s 18

have now been adjudicated upon after remand by the Reference Court.

The petitioner/acquiring body was added as respondent No.2 under

the orders of this Court. Consequentially, the first grievance of the

petitioner herein that it was not added as a respondent, stands

redressed as it has already been added as a defendant. The second

grievance of the petitioner is also redressed in the sense that since the

award u/s 18 has been set aside, the impugned award u/s 28-A will

also have to be set aside as 'fait accompli'.

7. Considering the above, all these petitions are partly allowed. The

khs/AUGUST 2017/4064-d

impugned awards u/s 28-A mentioned in the prayer clauses of these

petitions stand quashed and set aside and the following land

acquisition proceedings u/s 28-A stand restored to the Special Land

Acquisition Officer-Cum-S.D.O. Vaijapur in the light of the subsequent

amendments.

8. Needless to state, the claimants shall move the S.L.A.O. for

seeking amendment to their applications if felt necessary and shall

place on record a copy of the judgment of the Reference Court in their

respective LAR proceedings. By consent, the parties are agreeable to

appear before the S.L.A.O.-cum-S.D.O. Vaijapur on 28/08/2017 at

3.00 p.m. and formal notices need not be issued. The claimants shall

forthwith add the Acquiring Body as a respondent in each of their

application.

9. Considering the passage of time and the round of litigations

suffered by the litigating sides, the S.L.A.O.-cum-S.D.O. Vaijapur shall

decide the said proceedings as expeditiously as possible and preferably

on or before 29/12/2017. It is expected that the acquiring body shall

be sensitive in making prompt payment of the amounts as may be

settled by the S.L.A.O., subject to their further rights of litigation.

( Ravindra V.Ghuge, J.)

khs/AUGUST 2017/4064-d

 
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