Citation : 2017 Latest Caselaw 5935 Bom
Judgement Date : 14 August, 2017
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH : NAGPUR
First Appeal No. 124 of 2009
Appellant : Sangita Govindrao Dukare, aged Major,
Occ: Agriculturist, resident of Shivni Armal,
Tahsil Deolgaon Raja, Dist. Buldana
versus
Respondents : The State of Maharashtra, through the
Special Land Acquisition Officer, Buldhana
Shri S. V. Deshmukh, Advocate for appellant
Shri M. A. Kadu, Asst. Govt. Pleader for respondent
------
First Appeal No. 126 of 2009
Appellant : Parashram Vithoba Nagre, aged about 54
years, Occ: Agriculturist, resident of Shivni
Armal, Tahsil Deolgaon Raja, District
Buldhana
versus
Respondents : 1) The State of Maharashtra, through the
Special Land Acquisition Officer, Collector
Office, Buldhana
2) The Executive Engineer, Minor Irrigation
Division, Chikhali, Dist. Buldhana
Shri S. V. Deshmukh, Advocate for appellant
Shri M. A. Kadu, Asst. Govt. Pleader for respondent
Coram : S. B. Shukre, J
Dated : 14th August 2017
Oral Judgment
1. Both these appeals are being disposed of by this common
judgment after hearing them together, for the reason that the appellants
have relied upon the same sale instance vide index entry no. II dated
26.9.1989 in order to prove their claim for enhanced compensation in
respect of their respective lands acquired for the purpose of Chikhli Small
Irrigation Project covered by one and the same notification.
2. Upon hearing learned counsel for the appellants and learned
Assistant Government Pleader appearing for respondents and on going
through the record of the case, following point arises for my
determination:
Whether the respective cases of the appellant deserve to be
remitted back to the Reference Court for deciding them afresh ?
3. It is seen from the record that the Reference Court did not
place any reliance upon the sale instance dated 26.9.1989 vide index
entry no. II and it could not find sufficient material to make comparison
of the acquired land with the land involved in the sale instance. In fact,
what was produced by these appellants, was only a sheet containing index
entry no. II in respect of sale instance dated 26.9.1989 which made a
reference to existence of two wells on the land covered by the sale
instance which was admeasuring 20 R and which fetched a consideration
of Rs. 1,00,000/- per hectare. This sale instance vide Index No. II was
also relied upon by other claimants who had filed three appeals viz. FA
No. 858 of 2008; FA No. 854 of 2008 and FA No. 861 of 2008 wherein
the Reference Court similarly discarded the said sale instance. While
deciding those three appeals vide common judgment delivered on 25 th
May 2017, this Court in paragraph 18 observed thus :
"18. The appellants before this Court are struggling for
receiving just compensation for their acquired lands since
long. Material produced by them demonstrates that they are
entitled to some increase. Reference Court has accordingly
granted it to them. However, whether that increase is just or
not, cannot be looked into at this stage for want of
completed document of sale deed i.e. sale obtained by P. W.
Pundlik. I am, therefore, inclined to give an opportunity to
appellants to produce that document on record. If the said
document comes on record, recitals therein can definitely
help the Reference Court in finding out why rate of Rs.
1000/- per R or Rs. 1 lakh per hectare was paid by Pundlik."
4. The facts discussed earlier would show that even these two
appeals are covered by the judgment of this Court delivered in afore-
stated group of appeals on 25th May 2017 and, therefore, even these two
appeals would deserve their remittance to the Reference Court for
decision afresh in their respective Reference Applications, in accordance
with law. The point is answered as in the affirmative.
5. In the result, both these appeals are allowed. The impugned
judgment and order are quashed and set aside. The cases of the
appellants are remitted back to the Reference Court for decisions afresh
on their respective Reference Applications, in accordance with law. The
Reference Court shall finally dispose of these cases in accordance with law
at the earliest and in any case within nine months from the date of receipt
of this order by it. Both sides shall be at liberty to adduce additional
evidence in the matter. Parties to bear their own costs.
S. B. SHUKRE, J
joshi
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!