Citation : 2017 Latest Caselaw 4239 Bom
Judgement Date : 10 July, 2017
1 FA st No. 13202/16 & Ors.
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL STAMP NO.13202 OF 2016
1. The Executive Engineer,
Minor Irrigation Division,
Osmanabad, Through
Godawari Marathawada Irrigation
Development Corporation,
Aurangabad
2. The State of Maharashtra,
Through the Collector,
Osmanabad = APPELLANTS
(Ori. Respondents)
VERSUS
Anil S/o. Somnath Yele,
Age: 56 years, Occ. Agri.,
R/o. Wakwad, Tq. Bhoom,
Dist. Osmanabad = RESPONDENT
(orig.Claimant)
WITH
FIRST APPEAL STAMP NO.13412 OF 2016
1. The Executive Engineer,
Minor Irrigation Division,
Osmanabad, Through
Godawari Marathawada Irrigation
Development Corporation,
Aurangabad
::: Uploaded on - 13/07/2017 ::: Downloaded on - 15/07/2017 00:19:57 :::
2 FA st No. 13202/16 & Ors.
2. The State of Maharashtra,
Through the Collector,
Osmanabad = APPELLANTS
(Ori. Respondents)
VERSUS
1. Girjappa S/o. Shiva Yele,
Age 75 years, Occ. Agri.,
2. Nama S/o. Shiva Yele
Age 73 years, Occ. Agri.,
3. Sopan S/o. Baji Yele,
Age: 73 years, Occ. Agri.,
All R/o. Wakwad, Tq. Bhoom,
Dist. Osmanabad = RESPONDENTS
(Ori. Claimants)
WITH
FIRST APPEAL STAMP NO.13420 OF 2016
1. The Executive Engineer,
Minor Irrigation Division,
Osmanabad, Through
Godawari Marathawada Irrigation
Development Corporation,
Aurangabad
2. The State of Maharashtra,
Through the Collector,
Osmanabad = APPELLANTS
(Ori. Respondents)
VERSUS
1. Limba S/o. Shankar Yele,
Age: 80 years, Occ. Agri.,
2. Mahadeo S/o. Limba Yele,
Age: 55 years, Occu. Agri.,
Both R/o. Wakwad, Tq. Bhoom,
Dist. Osmanabad = RESPONDENTS
(Ori. Claimants)
::: Uploaded on - 13/07/2017 ::: Downloaded on - 15/07/2017 00:19:57 :::
3 FA st No. 13202/16 & Ors.
WITH
FIRST APPEAL STAMP NO.13425 OF 2016
1. The Executive Engineer,
Minor Irrigation Division,
Osmanabad, Through
Godawari Marathawada Irrigation
Development Corporation,
Aurangabad
2. The State of Maharashtra,
Through the Collector, Osmanabad
= APPELLANTS
(Ori. Respondents)
VERSUS
Parubai W/o. Ambu Yele
Age: Major, Occ. Agri
& Household,
R/o. Wakwad, Tq. Bhoom,
Dist. Osmanabad = RESPONDENT
(Ori. Claimant)
-----
Mr. Dheple Shantaram R. Advocate for Appellant/s;
Mr. A.N. Nagargoje, Advocate for Respondent/s.
-----
CORAM : P.R.BORA, J.
DATE :
10 th
July,2017.
ORAL JUDGMENT:
1) In view of the order passed by this
Court on civil Applications for condonation of
delay in the present matters, the present appeals
are taken up for final disposal with the consent
of the learned Counsel for the parties.
2) Shri Dheple, leaned Counsel appearing
for the acquiring body, submitted that the
Reference Court without there being any
sufficient evidence, has enhanced the amount of
compensation unreasonably from Rs. 270/- per Are
to Rs.1500/-. The learned Counsel further
submitted that only one sale instance was placed
on record by the claimants and that too
pertaining to a very small piece of land
admeasuring 14 Are and relying upon the said sale
instance, the Reference Court has determined the
amount of compensation. The learned Counsel
further submitted that the Reference Court has
failed in appreciating that the sale deed which
was filed on record was not of a comparable land,
and as such could not have been the basis for
determining the market value of the subject
lands. The learned Counsel further submitted
that the Reference Court has also misconstrued
the provisions of Limitation Act and has wrongly
held the Reference Applications to have been
filed within period of limitation. On both the
counts, the learned Counsel submits that the
impugned awards deserve to be quashed and set
aside.
3) Shri Nagargoje, leaned counsel appearing
for the original claimants, resisted the
submissions made on behalf of the acquiring body.
The learned Counsel submitted that the Reference
Court has rightly held the appeals to have been
filed within period of limitation. The learned
Counsel submitted that the award under Section 11
of the Act was passed in absence of the original
claimants and the claimants came to know about
the awards only after section 12(2) notice was
served upon them. The learned Counsel submitted
that after service of the notice under Section
12(2) of the Act, within six weeks the Reference
Applications are filed and they are perfectly
within period of limitation.
4) The discussion made by the Reference
Court reveals that the claimants had filed the
Reference Applications within the period of six
weeks after having come to know about passing of
the awards. I do not see any reason to cause any
interference in the finding of fact so recorded
by the Reference Court as about the limitation.
5) In so far as the objection raised by the
acquiring body as about the error committed by
the Reference Court in determining the market
value, is concerned, I have carefully perused the
discussion made by the Reference Court in that
regard. It is true that only one sale instance
has been relied upon by the Reference Court in
determining the market value of the acquired
land. However, from the record, it is quite
evident that, that was the only evidence before
the Reference Court, since neither the acquiring
body nor the State has adduced any oral or
documentary evidence before the Reference Court
so as to oppose the claim made by the claimants.
In the circumstance, the Reference Court was
having the only option to determine the market
value, may be by doing some guess work on the
basis of the evidence which was adduced before
it.
6) Secondly, it does not appear to me that
the Reference Court has committed any error in
relying upon the said sale instance. The
evidence on record reveals that the sale deed at
Exh.18, which has been relied upon by the
Reference Court was pertaining to 14 Are land,
which was sold by registered sale deed on 6 th May,
1992 for the total consideration of Rs.40,000/-.
Per hectare rate of the said sale instance comes
to Rs. 2857/- per Are. The learned Reference
Court has made a detailed discussion pertaining
to the said sale instance. Since the said sale
instance was pertaining to the year 1992, i.e.
three years prior to issuance of the notification
under Section 4 of the Act, (in the present
matter, Section 4 notification was issued on
24.2.1993 and the Award under Section 11 was
passed on 11.8.1998), the Reference Court has
given increase @ 10% every year and thus total
30% increase was given. After giving the
increase, the Reference Court has discussed the
nature, quality and the location of the said land
and accordingly has determined the value of the
subject land.
7) The Reference Court has not implicitly
relied upon the said sale instance. Though in
the year 1992, the said land was sold @
Rs.28,755/- per Are, having considered the
advantageous position of the said land, the
appropriate deductions are made by the Reference
Court while determining the market value of the
subject lands and the subject lands have been
given the market rate of only Rs.1500/- per Are,
which comes to practically half of the rate which
was received to the said land. It does not
appear to me that the Reference Court has
determined the market value arbitrarily or
excessively or unreasonably on higher side. On
the contrary, it appears that the Reference Court
has considered all plus and minus factors while
determining the market value of the subject
lands. The Reference Court has awarded the
compensation at half of the rate for the Jirayat
lands, which was forming the part of the
acquisition and has accordingly enhanced the
amount of compensation.
8) In so far as the objection that the sale
instance relied upon was of small piece of land,
it has to be noted that majority lands which are
involved in the present appeals, are also small
pieces of lands. The chart, which is reproduced
in the order clause reflects that majority of the
lands were averagely of the same area and only
one Gut No. 59(1) was admeasuring 2 hectares and
25 Are. In the circumstances, the objection
raised by the appellant, that the same criterion
could not have been liable while determining the
market value of the subject lands, cannot be
entertained.
9) After having considered the entire
evidence on record, it does not appear to me that
the Reference Court has committed any error in
determining the market value of the acquired
lands and in enhancing the amount of compensation
accordingly. The appeals being devoid of any
substance, deserve to be dismissed and are
accordingly dismissed, however, without any order
as to cots. Pending civil applications, if any,
stand disposed of.
(P.R.BORA) JUDGE bdv/
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!