Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Baliram Baburao Late vs The State Of Mah And Ors
2017 Latest Caselaw 5499 Bom

Citation : 2017 Latest Caselaw 5499 Bom
Judgement Date : 3 August, 2017

Bombay High Court
Baliram Baburao Late vs The State Of Mah And Ors on 3 August, 2017
Bench: V.K. Jadhav
                                   1             FA 861.2013+group.odt

      IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 BENCH AT AURANGABAD

                       FIRST APPPEAL NO. 861 OF 2013

     Sampat Uttam Late.
     Age. 35 years, Occu. Agriculture,
     R/o. Deola, Taluka Partur,
     Dist. Jalna.                                       
                                                  ..APPELLENT...

             Versus

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                                   ...RESPONDENTS
                                     ...   
                                    WITH
                       FIRST APPPEAL NO. 864 OF 2013

     Dagdu Narayan Late,
     Age. 50 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                  ...APPELLANT

             VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.

     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                    2             FA 861.2013+group.odt

             Having his office at collector
             office, Jalna.


     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS

                                        ...
                                       WITH
                          FIRST APPPEAL NO. 1180 OF 2013

     Lahannuappa Kundlik Misal,
     Age. 85 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                 ...APPELLANT

                      VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS


     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                    3             FA 861.2013+group.odt

                                            ...
                                          WITH
                          FIRST APPPEAL NO. 1183 OF 2013

     Kisan Namdeo Misal,
     Age. 55 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                   ...APPELLANT..

             VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 1184 OF 2013

     Atmaram Dattatraya Late,
     Age. 40 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                ...APPELLANT

                      VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.


     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                   4              FA 861.2013+group.odt

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 1185 OF 2013

     Bharat Dattatraya Late,
     Age. 45 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                  ...APPELLANT

                      VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 1186 OF 2013




     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                   5              FA 861.2013+group.odt

     Udhav Dattatraya Late,
     Age. 42 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                   ...APPELLANT

             VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 1322 OF 2013

     Baliram Baburao Late,
     Age. 55 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur, 
     Dist. Jalna.                                   ...APPELLANT

                      VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector


     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                   6              FA 861.2013+group.odt

             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 1325 OF 2013

     Baliram Baburao Late,
     Age. 55 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                  ...APPELLANT

                      VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                         ...RESPONDENTS
                                     ...
                                    WITH
                       FIRST APPPEAL NO. 3146 OF 2013

     Uttam Namdeo Misal,
     Age. 55 years, Occu. Agriculture,
     R/o. Deola, Tal. Partur,
     Dist. Jalna.                                 ...APPELLANT


     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                    7             FA 861.2013+group.odt


             VERSUS

     1.      The State of Maharashtra,
             Through the Collector, Jalna.
             Having his office at collector
             office, Jalna.

     2.      The Special Land Acquisition
             Officer, M.I.W. Jalna.
             Having his office at Collector
             office, Jalna.

     3.      The Executive Engineer,
             Nimna Dudhna Project,
             Having his office at Jayakwadi,
             Selu, Tq. Selu, Dist- Parbhani.
                                            ...RESPONDENTS
                                        ...
                                     WITH
                FIRST APPPEAL STAMP NO. 25209 OF 2017

                              Vitthal Dajiba Late
                                    Versus
                  The State of Maharashtra and Others
                                         ...
                                       WITH
                 FIRST APPPEAL STAMP NO. 25111 OF 2017

                             Uttam Narayan Chaval
                                    Versus
                   The State of Maharashtra and Others
                                         ...
                                       WITH
                 FIRST APPPEAL STAMP NO. 25211 OF 2017

                              Guna Ashroba Late
                                     Versus
                    The State of Maharashtra and Others
                                          ...
                                       


     aaa/-




::: Uploaded on - 07/08/2017                  ::: Downloaded on - 08/08/2017 02:39:51 :::
                                     8              FA 861.2013+group.odt


                                 WITH
                   FIRST APPPEAL STAMP NO.25220 OF 2017

                         Rukhminibai Dnyanoba Late
                                     Versus
                    The State of Maharashtra and Others
                                        ...
                                       WITH

                   FIRST APPPEAL STAMP NO. 25218 OF 2017

                         Ganesh Uddhavrao Late
                              Versus
              The State of Maharashtra and Others
                                ...
      Advocate for Appellants/Claimants:Mr. D. M. Kakade.
     Advocate for Respondent Nos.1 & 2: Mr.A.M.Phule/
                                        S S Dande/B V Virdhe.
     Advocate for Respondent No.3 : Mr. S. G. Bhalerao/
                                       Mr. T. B. Bhosale.
                                ...
                   CORAM : V.K. JADHAV, J.

Dated: August 03, 2017 ...

COMMON JUDGMENT :

1. The present appeals have been filed by the original

Claimants seeking enhancement in the amount of

compensation awarded by the Reference Court in their

respective land acquisition reference petitions. The

lands which are the subject matter of present appeals

came to be acquired by the Government for Lower

Dudhana Project. Notification under Section 4 of the

aaa/-

9 FA 861.2013+group.odt

Land Acquisition Act was published in the Government

Gazette on 14th July, 1995. The Special Land Acquisition

Officer has awarded the compensation ranging from

Rs.489/- per Are to Rs.551/- per Are. Being aggrieved

by the inadequate compensation awarded by the Special

Land Acquisition Officer, the Claimants preferred the

land acquisition reference petitions under Section 18 of

the Land Acquisition Act. It has been contended in the

said reference petitions that the Special Land

Acquisition Officer has not followed the proper method

of valuation. The acquired lands are the fertile having

black cotton soil. The market value of the acquired

lands is not less than Rs.2,000/- to Rs.2,500/- per Are.

However, the Special Land Acquisition Officer has not

taken into consideration the increase in the market

value of the acquired land in Mantha Taluka due to

Lower Dudhana Project.

2. Respondent Nos.1 and 2 have strongly resisted

those reference petitions by filing the written statement.

It has been contended that the Claimants have claimed

aaa/-

                                     10             FA 861.2013+group.odt

     the   compensation   at   the   exorbitant   rate.     The   Special 

Land Acquisition Officer has considered the location of

the acquired lands and also considered the other factors

for assessing the true market value of the acquired

lands as on the date of acquisition. The Special Land

Acquisition Officer has also classified the lands on the

basis of quality of soil and also considered the genuine

sale instances in respect of the lands which are

comparable to the lands under acquisition. The Special

Land Acquisition Officer has awarded the just and

reasonable compensation.

3. The learned Judge of the Reference Court has

awarded the compensation at the enhanced rate of

Rs.1,200/-, Rs.1000/- per Are for dry lands, Rs.30/- per

Are for Potkharab lands, Rs.1800/- per Aar for semi

irrigated land. Being aggrieved by the same, the

Claimants have preferred these appeals seeking

enhancement of compensation.

4. The learned counsel for Appellants/original

aaa/-

11 FA 861.2013+group.odt

Claimants submits that the lands from 22 villages came

to be acquired for the Lower Dudhana Project from three

different Talukas namely Selu, Partur and Mantha

respectively. The learned counsel submits that this

Court in First Appeal No.2740 of 2016 and other

connected appeals from the same project and under

same notification published under Section 4 of the Land

Acquisition Act, awarded the compensation at the

enhanced rate of Rs.1,500/- per Are for non-irrigated

lands, Rs.2,250/- per Are for seasonally irrigated lands,

Rs.3,000/- per Are for perennially irrigated lands and

Rs.750/- per Are for Potkharab lands as categorized by

the Reference Court in the respective awards. This

Court has also upheld and maintained the statutory

benefits as awarded by the Reference Court.

5. I have also heard the learned AGP for the State

and the learned counsel appearing for the acquiring

body. They have not disputed the above aspect.

6. On perusal of the judgment and order passed by

aaa/-

12 FA 861.2013+group.odt

this Court in First Appeal No.2740 of 2016 and other

connected appeals from the same award, it appears that

this Court had an occasion to deal with the sale

instances considered by the Reference Court and the

submissions made on behalf of the State by the learned

AGP and on behalf of the acquiring body by the

respective counsel. This Court has dealt with each and

every aspect of the case and awarded the compensation

at the enhanced rate of Rs.1,500/- per Are for non-

irrigated lands, Rs.2,250/- per Are for seasonally

irrigated lands, Rs.3,000/- per Are for perennially

irrigated lands and Rs.750/- per Are for Potkharab

lands as categorized by the Reference Court in the

respective awards. The judgment and award impugned

in the appeals are thus, modified to the extent of the

enhanced rate of compensation. This Court has further

upheld and maintained the statutory benefits as

awarded by the Reference Court. There is not reason to

take any other view. Hence, the following order:

O R D E R I. The appeals, are hereby partly allowed with proportionate costs.

aaa/-

                                           13              FA 861.2013+group.odt

              
             II.      The  judgments   and  awards  impugned 

in the present appeals are modified to the extent that the Respondents are made jointly and severally liable to pay compensation to the Appellants at the rate of Rs.1,500/- per Are for non-

irrigated lands, Rs.2,250/- per Are for seasonally irrigated lands, Rs.3,000/- per Are for perennially irrigated lands and Rs.750/- per Are for Potkharab lands as categorized by the Reference Court in the respective awards.

III. The statutory benefits awarded by the Reference Court are upheld and maintained.

IV. Award be drawn up as per the above modification.

V. As undertaken by the Appellants, they shall not be entitled for the statutory benefits and interest in respect of the period of delay caused in filing the appeals by them.

VI. Deficit Court fees, if any, be paid by the Appellants within four weeks from the date of this order.

aaa/-

                                       14           FA 861.2013+group.odt

              
             VII.     All   the   appeals   are   accordingly 
                      disposed of.
              

             VIII.    Pending civil applications, if any, stand 
                      disposed of.


                                                   sd/-
                                             [ V. K. JADHAV, J. ] 
                                      ...




     aaa/-





 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter