Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kisan Narayanrao Bhujbal vs The State Of Maharashtra
2017 Latest Caselaw 4110 Bom

Citation : 2017 Latest Caselaw 4110 Bom
Judgement Date : 6 July, 2017

Bombay High Court
Kisan Narayanrao Bhujbal vs The State Of Maharashtra on 6 July, 2017
Bench: V.K. Jadhav
                                       1
                                               935 FIRST APPEAL 47 OF 2013 & ORS.odt


           THE HIGH COURT OF JUDICATURE AT BOMBAY,
                    BENCH AT AURANGABAD.

                         FIRST APPEAL NO.:47 OF 2003

Kisan S/o Narayanrao Bhujbal,
Age 51 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                     ... APPELLANT
                                                        (Ori. Claimant)
       V E R S U S

The State of Maharashtra,
Through the Collector Latur.                      ... RESPONDENT
                                                        (Ori. Respondent)

                                    WITH
                         FIRST APPEAL NO.:48 OF 2003

1.     Madhukar S/o Tukaram Bhujbal,
       Age 31 yrs, Occu. Agri.
       R/o Bhosa, Tq. & Dist. Latur.

2.     Bhaskar S/o Tukaram Bhujbal,
       Age 33 yrs, Occu. Agri.
       R/o Bhosa, Tq. & Dist. Latur.              ... APPELLANTS
                                                        (Ori. Claimants)
       V E R S U S

The State of Maharashtra,
Through the Collector Latur.                      ... RESPONDENT
                                                        (Ori. Respondent)

                                    WITH
                         FIRST APPEAL NO.:49 OF 2003

Bajirao S/o Narayanrao Bhujbal,
Age 53 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                     ... APPELLANT
                                                        (Ori. Claimant)
       V E R S U S




 ::: Uploaded on - 11/07/2017                ::: Downloaded on - 13/07/2017 00:14:44 :::
                                       2
                                               935 FIRST APPEAL 47 OF 2013 & ORS.odt



The State of Maharashtra,
Through the Collector Latur.                      ... RESPONDENT
                                                        (Ori. Respondent)

                                    WITH
                         FIRST APPEAL NO.:50 OF 2003

Pandit S/o Tatyarao Bhapkar,
Age 54 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                     ... APPELLANT
                                                        (Ori. Claimant)
       V E R S U S

The State of Maharashtra,
Through the Collector Latur.                      ... RESPONDENT
                                                        (Ori. Respondent)

                                    WITH
                         FIRST APPEAL NO.:51 OF 2003

Laxman S/o Rama Chavan,
Age 41 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                     ... APPELLANT
                                                        (Ori. Claimant)
       V E R S U S


The State of Maharashtra,
Through the Collector Latur.                      ... RESPONDENT
                                                        (Ori. Respondent)

                                    WITH
                         FIRST APPEAL NO.:52 OF 2003

Nagnath S/o Rama Chavan,
Age 46 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                     ... APPELLANT
                                                        (Ori. Claimant)
       V E R S U S




 ::: Uploaded on - 11/07/2017                ::: Downloaded on - 13/07/2017 00:14:45 :::
                                           3
                                                      935 FIRST APPEAL 47 OF 2013 & ORS.odt



The State of Maharashtra,
Through the Collector Latur.                             ... RESPONDENT
                                                               (Ori. Respondent)
                                        AND
                            FIRST APPEAL NO.:57 OF 2003

Rajaram S/o. Rama Chavan,
Age 51 yrs, Occu. Agri.
R/o Bhosa, Tq. & Dist. Latur.                            ... APPELLANT
                                                               (Ori. Claimant)
          V E R S U S


The State of Maharashtra,
Through the Collector Latur.                             ... RESPONDENT
                                                               (Ori. Respondent)

                                        ...
Mr. V. V. Ingale, h/f Mr. M. S. Patil Almalekar, Advocate for Appellants.
Mr. A. M. Phule, A.G.P. for Respondent / State.
                                        ...


                                           CORAM  : V. K. JADHAV, J.
                                           DATE     :  06th July, 2017.


ORAL JUDGMENT: 
 

.                 Being   aggrieved   by   the   common   judgment   and   award

dated 14th December, 2001 in LAR No.145 of 1993 alongwith six

connected reference petitions passed by the Joint District Judge,

Latur, the original Claimants have preferred these appeals to the

extent of quantum as awarded by the Reference Court.

935 FIRST APPEAL 47 OF 2013 & ORS.odt

2 Brief facts giving rise to the present appeals are as

follows:

a) Agricultural lands owned and possessed by the

Appellants / Claimants came to be acquired by the

Government for construction of percolation tank at

village Bhosa. Notification under Section 4 was

published on 25th February, 1988 and the Special

Land Acquisition Officer has awarded the

compensation for the acquired lands at the rate of

Rs.13,000/- to Rs.15,000/- per Hectare. Being

dissatisfied with the inadequate compensation

awarded by the Special Land Acquisition Officer,

the Appellants / original Claimants filed reference

petitions as stated above. It has been contended in

those reference petitions that the acquired lands

were of good quality and fertility. They used to

receive net income of Rs.10,000/- per Acre per year

excluding the costs of cultivation. However, the

Reference Court has not considered all these

935 FIRST APPEAL 47 OF 2013 & ORS.odt

aspects and awarded meager amount of

compensation by treating the acquired lands as

Jirayat lands. It has also been contended that the

acquired lands are Bagayat lands and the

Appellants / Claimants used to take the Bagayat

crops including the sugarcane crop. The Appellants

/ Claimants have accordingly claimed the

compensation at the enhanced rate of

Rs.1,00,000/- per Hectare.

b) The Respondent / State has resisted all the

reference petitions by filing the written statement. It

has been denied that the acquired lands are

Bagayat lands. It has been contended that the

acquired lands are dry lands. The Special Land

Acquisition Officer has considered the sale instance

of the lands situated in village Bhosa and awarded

the just and reasonable compensation.

c) The Appellants / Claimants have adduced oral and

documentary evidence in support of their

935 FIRST APPEAL 47 OF 2013 & ORS.odt

contentions. The Respondent / State has not

adduced any evidence. The Joint District Judge,

Latur vide its impugned judgment and award 14th

December, 2001 awarded the compensation at the

enhanced rate of Rs.40,000/- per Hectare. Hence,

these appeals.

3 The learned counsel for Appellants / Claimants submits

that though the Appellants / Claimants have produced on record 7/12

extracts Exhibits 12 to 17 and even though the Reference Court on

perusal of the said 7/12 extracts observed the Bagayat crops in the

acquired lands, awarded the compensation at the enhanced rate by

treating the acquired lands as Jirayat lands. The learned counsel

submits that the Appellants / Claimants mainly relied upon the sale

instance Exhibit 20. In the year 1988, the agricultural land situated at

village Bhosa itself, sold for a consideration of Rs.37,500/- per

Hectare. The land under sale instance is a Jirayat land and since the

acquired lands are Bagayat lands, the Appellants / Claimants are

entitled to double the amount of consideration amount as shown in

the sale instance Exhibit 20. However, the Reference Court has

935 FIRST APPEAL 47 OF 2013 & ORS.odt

discarded this sale instance Exhibit 20 on the ground that the land

under the sale instance is Bagayat land and not dry land as the

acquired lands. The Reference Court has discarded the sale instance

Exhibit 20 on the ground that the same is not worth to be considered.

The learned counsel submits that on perusal of sale-deed Exhibit 20,

it appears the transaction about the land under sale instance had

taken place much prior to the execution of the sale-deed and the sale-

deed, however, was executed on 12th December, 1988. There is a

recital in the sale instance about the receipt of the part consideration

prior to the execution of the sale-deed. Furthermore, the Appellants /

Claimants have also produced on record the certified copies of

mutation Exhibits 29 and 30 respectively to show that the sale

instances Exhibits 20 and 21 are not fake and not prepared with some

ulterior motive to help the agriculturists, whose lands came to be

acquired for construction of percolation tank of village Bhosa.

4 The learned AGP submits that the Special Land

Acquisition Officer has awarded the compensation by treating the

acquired lands as dry lands. So far as, the 7/12 extracts Exhibits 12

to 16 are concerned, though sugarcane crop is shown in the 7/12

extracts, the source of water is not shown. The irrigation facility is

935 FIRST APPEAL 47 OF 2013 & ORS.odt

only available in respect of the acquired land Gat No.171 vide 7/12

extract Exhibit 17. The learned AGP submits that the sale instance

Exhibit 20 is post notification sale instance and the Reference Court

has rightly discarded the said sale instance. As per the record, the

possession of the acquired lands was taken way back in the year

1986 and the Appellants / Claimants have admitted in their cross-

examination that the construction of the canal of village Raigavan and

the percolation tank of village Bhosa was completed within six months

difference. The learned AGP submits that the Reference Court has

awarded just and reasonable compensation. No interference is

required.

5 On careful perusal of the evidence and the judgment and

award passed by the Reference Court, it appears that the Reference

Court has unnecessarily discarded the sale instance Exhibit 20 from

consideration. On perusal of sale instance Exhibit 20, it appears that

one Veernath and Siddheshwar sold their land from Survey No.103 to

the extent of 81 Ares to one Pralhad Bhosale for a consideration of

Rs.30,000/-. It further appears from the contents of the said sale

instance that the land under sale instance is a dry land. The

Appellants / Claimants have also examined Witness No.1 Raosaheb

935 FIRST APPEAL 47 OF 2013 & ORS.odt

Jadhav, who happened to be a witness of the said sale instance

Exhibit 20. He has also deposed that the land under sale instance is

a dry land. He has further explained that the land under sale instance

is towards north of the village and the acquired lands are also situated

towards north of the village. He has further deposed that the quality

and fertility of the acquired lands is better than the land under the sale

instance. There is a distance of 2-3 kilometers in between the

acquired lands and the land under sale instance. The Respondent /

State has not adduced any evidence in rebuttal. However, it appears

that notification under Section 4 was published in respect of the

acquired lands in the month of February 1988 whereas the said sale-

deed executed in the month of December 1988. However, there is a

recital in the sale instance about the receipt of the part consideration

before execution of the sale-deed. Furthermore, mutation entries

came to be sanctioned on the basis of the said sale instance and the

same is marked as Exhibit 29. I do not think that the sale instance

Exhibit 20 is a fake sale instance prepared with a sole intention to

help the present Appellants / Claimants for getting the compensation

at the higher rates from the Government as well as in the Court.

However, it also appears that the sale-deed was executed in the

935 FIRST APPEAL 47 OF 2013 & ORS.odt

month of December 1988 and it is a post notification sale instance.

Considering the admission given by the Appellants / Claimants about

the construction of canal of Raigavan and construction of percolation

tank at Bhosa, it would be just and appropriate if 30% amount from

the consideration amount of sale instance Exhibit 20 is deducted to

determine the correct market value of the agricultural land at village

Bhosa. Thus, after carrying out the said deductions at the rate of

30%, the market rate of the agricultural Jirayat land comes to

Rs.25,900/- per Hectare rounded to Rs.25,000/- per Hectare. As per

the 7/12 extracts Exhibits 12 to 17, the crop pattern indicates that the

acquired lands are the Bagayat lands and as such, the Appellants /

Claimants are entitled for double of the amount as worked out

hereinbefore. Thus, the Appellants / Claimants are entitled for the

compensation at the enhanced rate of Rs.50,000/- per Hectare

against the rate awarded by the Reference Court to the tune of

Rs.40,000/- per Hectare. The Appellant / Claimants are entitled for all

the statutory benefits as awarded by the Reference Court. The

impugned judgment and award thus, requires modification to that

extent. Hence, the following order:

935 FIRST APPEAL 47 OF 2013 & ORS.odt

O R D E R

I. First Appeal Nos.47 of 2003 (Kisan S/o Narayanrao

Bhujbal Vs. The State of Maharashtra), First Appeal

No.48 of 2003 (Madhukar S/o Tukaram Bhujbal and

another Vs. The State of Maharashtra), First Appeal

No.49 of 2003 (Bajirao S/o Narayanrao Bhujbal Vs.

The State of Maharashtra), First Appeal No.50 of

2003 (Pandit S/o Tatyarao Bhapkar Vs. The State

of Maharashtra), First Appeal No.51 of 2003

(Laxman S/o Rama Chavan Vs. The State of

Maharashtra), First Appeal No.52 of 2003 (Nagnath

S/o Rama Chavan Vs. The State of Maharashtra)

and First Appeal No.57 of 2003 (Rajaram S/o.

Rama Chavan Vs. The State of Maharashtra), are

hereby partly allowed with proportionate costs.

II. The common judgment and award passed by the

Joint District Judge, Latur dated 14th December,

2001 in LAR No.145 of 1993 alongwith six

connected reference petitions, is hereby modified in

the following manner:

935 FIRST APPEAL 47 OF 2013 & ORS.odt

"In LAR No.145 of 1993 (Kisan S/o

Narayanrao Bhujbal Vs. The State of

Maharashtra), LAR No.146 of 1993

(Madhukar S/o Tukaram Bhujbal and another

Vs. The State of Maharashtra), LAR No.147

of 1993 (Bajirao S/o Narayanrao Bhujbal Vs.

The State of Maharashtra), LAR No.148 of

1993 (Pandit S/o Tatyarao Bhapkar Vs. The

State of Maharashtra), LAR No.151 of 1993

(Laxman S/o Rama Chavan Vs. The State of

Maharashtra), LAR No.150 of 1993 (Nagnath

S/o Rama Chavan Vs. The State of

Maharashtra) and LAR No.149 of 1993

(Rajaram S/o. Rama Chavan Vs. The State

of Maharashtra), the Claimants are entitled

for the compensation at the enhanced rate of

Rs.50,000/- per Hectare for the acquired

lands."

III. The Claimants are entitled for all the statutory

935 FIRST APPEAL 47 OF 2013 & ORS.odt

benefits as awarded by the Reference Court.

IV. Rest of the judgment and award stands confirmed.

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

VI. All the appeals are accordingly disposed of.

[ V. K. JADHAV, J. ] ndm

 
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 : IDRC

 
 
Latestlaws Newsletter