Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajesh Sudhakar Patil vs The Collector, Jalgaon And Others
2017 Latest Caselaw 4319 Bom

Citation : 2017 Latest Caselaw 4319 Bom
Judgement Date : 11 July, 2017

Bombay High Court
Rajesh Sudhakar Patil vs The Collector, Jalgaon And Others on 11 July, 2017
Bench: P.R. Bora
                                     1       FA NOS./1376/2014 & Ors.

        IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                   BENCH AT AURANGABAD


                       FIRST APPEAL NO.1376 OF 2014

  Digambar Rajaram Patil
  deceased through legal heirs

  1.       Kishor Digambar Patil
           Age: 44 years, Occu. Agri

  2.       Ramdas Digambar Patil
           Age: 35 years, Occu.Agri.,

  3.       Sau. Sandhyabai Kishor Patil
           Age: 41 years, Occu. Agri.,

  4.       Sau. Mandabai Rajendra Mahajan
           Age: 37 years, Occu.Agri.,

  5.       Vidyabai Ganesh Patil
           Age: 29 years, Occu. Agri

  6.       Smt. Kamalbai Digambar Patil
           Age: 63 years, Occu. Agri.

           Nos. 1, 2 and 6
           R/o. Nimbol, Tq. Raver, 
           Dist. Jalgaon,
           Nos. 3, 4 and 5 R/o. Ainpur

  7.       Sudhakar Sitaram Patil
           Age:   years,  Occu. Agri.,
           R/o. Nimbaol, Tq. Raver, 
           Dist. Jalgaon               =         APPELLANTS
                                              (Ori. Petitioner)

           VERSUS

  1.       The Collector, Jalgaon
           Tq. and Dist. Jalgaon

  2.       The Special Land Acquisition 




::: Uploaded on - 14/07/2017               ::: Downloaded on - 15/07/2017 00:27:59 :::
                                        2       FA NOS./1376/2014 & Ors.

           Officer
           Uppar Tapi Project, Hatnur (1),
           Jalgaon

  3.       Executive Engineer,
           Hatnur Project Division, 
           Jalgaon                            =    RESPONDENTS 
                                               (Ori. Respondents)

                                     WITH
                         FIRST APPEAL NO.1748 OF 2015

  Kishor Digambar Patil
  Age: 44 years, Occu.Agri,

  R/o. Nimbol, Tq. Raver,
  Dist. Jalgaon                               =    APPELLANT
                                                (Ori. Petitioner)

           VERSUS

  1.       The Collector, Jalgaon
           Tq. and Dist. Jalgaon

  2.       The Special Land Acquisition 
           Officer
           Uppar Tapi Project, Hatnur (1),
           Jalgaon

  3.       Executive Engineer,
           Hatnur Project Division, 
           Jalgaon                            =    RESPONDENTS
                                               (Ori. Respondents) 


                                     WITH
                         FIRST APPEAL NO.1749 OF 2015

  Digambar Rajaram Patil
  deceased through legal heirs

  1.       Kishor Digambar Patil
           Age: 44 yeras, Occu. Agri

  2.       Ramdas Digambar Patil
           Age: 35 years, Occu.Agri.,

  3.       Sau. Sandhyabai Kishor Patil




::: Uploaded on - 14/07/2017                 ::: Downloaded on - 15/07/2017 00:27:59 :::
                                        3         FA NOS./1376/2014 & Ors.

           Age: 41 years, Occu. Agri.,

  4.       Sau. Mandabai Rajendra Mahajan
           Age: 37 years, Occu.Agri.,

  5.       Vidyabai Ganesh Patil
           Age: 29 years, Occu. Agri

  6.       Smt. Kamalbai Digambar Patil
           Age: 63 years, Occu. Agri.              =  APPELLANTS
                                                  (Ori. Petitioner)

           VERSUS

  1.       The Collector, Jalgaon
           Tq. and Dist. Jalgaon

  2.       The Special Land Acquisition 
           Officer
           Uppar Tapi Project, Hatnur (1),
           Jalgaon

  3.       Executive Engineer,
           Hatnur Project Division, 
           Jalgaon                              =    RESPONDENTS
                                                 (Ori. Respondents)


                                     WITH
                         FIRST APPEAL NO.1750 OF 2015

  Rajesh Sudhakar Patil
  Age: Major, Occu. :Agri
  R/o. Nimbol, Tq. Raver, 
  Dist. Jalgaon                            =        APPELLANT
                                                (Ori. Petitioner)

           VERSUS

  1.       The Collector, Jalgaon
           Tq. and Dist. Jalgaon

  2.       The Special Land Acquisition 
           Officer
           Uppar Tapi Project, Hatnur (1),
           Jalgaon




::: Uploaded on - 14/07/2017                   ::: Downloaded on - 15/07/2017 00:27:59 :::
                                             4         FA NOS./1376/2014 & Ors.

  3.       Executive Engineer,
           Hatnur Project Division, 
           Jalgaon                                   =    RESPONDENTS
                                                      (Ori. Respondents)


                               ====================

       Adv.for Appellants  : Mr. Vijay B. Patil, For 
              Appellant/s No 1 To 6. - claimants
         Mr. CV Dharurkar, AGP for Resp.Nos. 1 & 2;
           Mr. Chillarge Subhash S. Adv. For R/3. 
                                      -----
                                  CORAM :  P.R.BORA, J.

DATE :

11 th

July,2017.

ORAL JUDGMENT :

1) First Appeal Nos.1748/2015; 1749/2015 &

1750/2015 are not board. Taken on Board.

2) With consent of learned Counsel

appearing for the parties, taken up for final

disposal.

3) The present appeals are filed against

common Judgment and Award passed by Joint

Civil Judge, Senior Division, Jalgaon

(hereinafter referred to as the Reference

Court on 3rd February, 2011 in LAR No.

5 FA NOS./1376/2014 & Ors.

1849/2005 with connected LARs.

4) It is not in dispute that the present

appellants had not preferred any application

under Section 18 of the Land Acquisition Act,

1894 (for short, the Act), seeking enhancement

in the amount of compensation, as was offered

by the Special Land Acquisition Officer.

After some of the land acquisition reference

applications filed under Section 18 of the Act

by the other claimants, whose lands as well as

house properties were acquired for the same

project and under the same Notification, were

decided by the Reference Court, the present

appellants invoking the provisions under

Section 28-A of the Act, preferred the

applications to Collector, Jalgaon to re-

determine the amount of compensation.

Accordingly, the amount of compensation was

determined by the Collector, Jalgaon.

  However,   since  the    appellants      were 





                                    6       FA NOS./1376/2014 & Ors.

not satisfied with the compensation so

determined by the Collector, the appellants

moved application to the Collector requesting

him to prefer the matter for adjudication to

the civil court. Accordingly, the said

applications were referred under Section 28(3)

of the Act for adjudication to the Civil Court

at Jalgaon.

5) The learned Reference Court, after

having assessed the oral and documentary

evidence brought before it, determined the

amount of compensation @ Rs. 225/- per sq.mtr

for open plot and Rs. 1200 per sq.mtr for

built up area on the basis of the award

earlier passed by it in LAR No. 2/1991 with

the connected LARs arising out of the same

acquisition proceedings. Dissatisfied with

the amount of compensation so determined by

the Reference Court, the appellants have

7 FA NOS./1376/2014 & Ors.

preferred the present appeals.

6) Shri V.B.Patil, learned Counsel

appearing for the appellants, submitted that

the claimants in LAR No. 2/1991 to 4/1991 had

preferred appeal before the High Court and

thereafter to the Hon'ble Apex Court and the

Hon'ble Apex Court, vide its judgment

delivered on 11th November, 2010 in Civil

Appeal No. 2819/2005 with connected appeals,

has enhanced the compensation for the

constructed area @ Rs. 1200 per sq.mtr. The

learned Counsel submitted that in view of the

judgment of the Hon'ble Apex Court, the amount

of compensation needs to be enhanced in the

matters of the present appellants also.

7) The submissions made on behalf of the

appellants are resisted by Shri Chillarge,

learned Counsel appearing for the acquiring

8 FA NOS./1376/2014 & Ors.

body. The learned Counsel submitted that

under Section 28-A of the Act, the appellants

can seek re-determination of the compensation

on the basis of the award of the Reference

Court in the matters arising out of the same

acquisition proceedings and not on the

judgment of the High Court or the Hon'ble Apex

Court. In order to support his contention,

the learned Counsel relied upon the judgment

of the Hon'ble Apex Court in the case of

Bhagti (Smt.)(Deceased) Through Her Lrs. Jagdish

Ram Sharma Vs. State of Haryana - (1997) 4 SCC

473. The learned Counsel submitted that the

appeals filed by the appellants are devoid of

any substance and, therefore, prayed for

dismissal of the appeals.

8) I have carefully considered the

submissions advanced by the learned Counsel

appearing for the parties. I have also

perused the impugned Judgment and Award and

9 FA NOS./1376/2014 & Ors.

the other material placed on record. It is

not in dispute that the present appellants had

not preferred the application under Section 18

of the Act. The appellants preferred the

applications under Section 28-A of the Act

after the Reference Application arising out of

the same acquisition proceedings and under the

same notification were decided by the

Reference Court, claiming compensation as was

enhanced in the said matters by the Reference

Court. It is further not in dispute that the

Reference Court has accordingly enhanced the

amount of compensation in the maters of the

appellants also. Thereafter the appellants

have now come in appeals challenging the order

passed by the Reference Court alleging that in

some matters, wherein the claimants approached

the Hon'ble Apex Court, the Hon'ble Apex Court

has enhanced the amount of compensation for

the constructed area @ Rs. 1700 per sq.mtr.

10 FA NOS./1376/2014 & Ors.

The objection so raised by the appellants in

exception to the impugned Judgment and Award

is liable to be rejected at the threshold in

view of the law laid down by the Hon'ble Apex

Court in the case of Bagti (cited supra). In

the said matter, the Hon'ble Apex Court has

held that the claimants can seek re-

determination of the compensation on the basis

of the award of the Reference Court and not

the judgment of the High Court. Once the

appellants had availed the remedy under

Section 28-A(1) of the Act, it was not open

for them to claim any further enhancement in

the amount of compensation without filing any

appeal merely on the basis of the judgment

passed by the Hon'ble Apex Court in the

appeals filed by some other claimants. I,

therefore, do not see any merits in the

appeals filed by the appellants.

                                         11        FA NOS./1376/2014 & Ors.

  9)               In   the   result,   following   order   is 

  passed, -

                                   ORDER

i) The appeals are dismissed, however

without any order as to costs;

ii) Pending civil application, if any,

stands disposed of.

(P.R.BORA,J.)

bdv/

 
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