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

Rama Bapu Telange vs The State Of Mah And Ors
2017 Latest Caselaw 4584 Bom

Citation : 2017 Latest Caselaw 4584 Bom
Judgement Date : 17 July, 2017

Bombay High Court
Rama Bapu Telange vs The State Of Mah And Ors on 17 July, 2017
Bench: P.R. Bora
                                     1        FA NOS.1779/2012 & ORS

        IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                   BENCH AT AURANGABAD

                       FIRST APPEAL NO.1779 OF 2012

  Rama s/o. Bapu Telange
  Age 65 years, Occu. Agri.,
  R/o. Rani Wahegaon, Tq. Partur,
  Dist. Jalna                     =    APPELLANT
                                    (Ori. Claimant)
       VERSUS

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

  2.       The Special Land Acquisition officer,
           (M.I.W.) Jalna,
           Tq. & Dist. Jalna

  3.       The Executive Engineer
           Nimna Dudhana Project,
           Sailu, Division Sailu,
           Dist. Parbhani                   =        RESPONDENTS 

                                   WITH
                       FIRST APPEAL NO.1777 OF 2012

  Ashok s/o. Rambhau Telange,
  Age: 41 years, occu. Agri.,
  R/o. Rani Wahegaon, Tq. Partur,
  Dist. Jalna                     =    APPELLANT
                                    (Ori. Claimant)
       VERSUS

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

  2.       The Special Land Acquisition officer,
           (M.I.W.) Jalna,
           Tq. & Dist. Jalna




::: Uploaded on - 21/07/2017               ::: Downloaded on - 22/07/2017 00:05:33 :::
                                          2          FA NOS.1779/2012 & ORS

  3.       The Executive Engineer
           Nimna Dudhana Project,
           Sailu, Division Sailu,
           Dist. Parbhani                         =        RESPONDENTS 

                                   WITH
                       FIRST APPEAL NO.1778 OF 2012

  Kashinath s/o. Rambhau Telange
  Age 39 years, Occu. Agri.,
  R/o. Rani Wahegaon, Tq.Partur,
  Dist. Jalna                                     =    APPELLANT
                                                    (Ori. Claimant)
           VERSUS

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

  2.       The Special Land Acquisition officer,
           (M.I.W.) Jalna,
           Tq. & Dist. Jalna

  3.       The Executive Engineer
           Nimna Dudhana Project,
           Sailu, Division Sailu,
           Dist. Parbhani                         =        RESPONDENTS 

                        -----
  Mr. Kailas B. Jadhav, Advocate for Appellant/s;
  Mr. S.P. Sonpawale, AGP for Respondent/State;
  Mr. B.R. Surwase, Advocate for acquiring 
  body/Respondent.
                                   -----
                               CORAM :  P.R.BORA, J.

DATE :

17 th

July,2017.

ORAL JUDGMENT:

  1)               Print dispensed with.  Since the present 





                                   3        FA NOS.1779/2012 & ORS

appeals are filed challenging the common Judgment

and Award passed by District Judge-2, Jalna on

21st April, 2009 (hereinafter referred to as the

Reference Court) in LAR No.325/2002 with three

other connected LARs, I deem it appropriate to

decide all these appeals by a common reasoning.

2) The lands, which are the subject matter

of the present appeals were acquired for lower

Dudhana Project from village Rani Wahegaon.

Notification under Section 4 of the Land

Acquisition Act, 1894 (for short, the Act) in

that regard was published in the official gazette

on 23rd June, 1995 and award under Section 11 came

to be passed on 25th November, 1999. The Special

Land Acquisition Officer had offered the

compensation @ Rs.817/- per Are for dry land. In

some matters, it was awarded @ Rs.830/- per Are

and in some matters @ Rs.786/- per Are.

Dissatisfied by the compensation, so offered, the

appellants preferred applications under Section

18 f the Act to Collector, Jalna, who in turn

4 FA NOS.1779/2012 & ORS

forwarded the said applications for adjudication

to the District court at Jalna. The claimants

had claimed compensation @ Rs.2,000/- per Are.

The Reference Court, after having assessed the

oral and documentary evidence brought on record

before it, determined the market value of the

acquired lands @ Rs.1200/- per Are for non-

irrigated land and accordingly enhanced the

amount of compensation. The appellants have

preferred the present appeals seeking enhancement

in the amount of compensation so awarded by the

Reference Court.

3) Shri Jadhav, learned Counsel appearing

for the appellants, submitted that in one of the

Land Acquisition References bearing LAR No.

59/2002 arising out of the same acquisition

proceedings and the same notification, the

Reference Court has awarded the compensation @

Rs.2,500/- per Are. The learned counsel

submitted that the said judgment has not been

challenged by the acquiring body or by the State

5 FA NOS.1779/2012 & ORS

and, therefore, the appellants in the present

appeals are entitled to receive the compensation

at par with the compensation awarded by the

Reference Court in LAR No.59/2002. The learned

counsel further submitted that even otherwise,

the Reference Court has failed in properly

appreciating the sale instances brought on record

by the appellants. The learned counsel,

therefore, prayed for allowing the appeals by

enhancing the amount of compensation to

Rs.2,500/- per Are.

. The learned counsel further submitted

that in some of the matters, which were brought

in appeal before the High court, arising out of

the same acquisition proceedings for the same

project, the High court has enhanced the amount

of compensation @ Rs.3,000/- per Are for the

irrigated land. The learned Counsel has tendered

across the Bar a copy of the judgment of this

court (Coram: V.K.Jadhav,J.) delivered in First

Apeal No.2733/2013 on 3rd July, 2017.

                                      6         FA NOS.1779/2012 & ORS

  4)               Shri   Surwase,   learned   counsel   appearing 

for the acquiring body opposed the submissions

made on behalf of the appellants. The learned

counsel submitted that the decision rendered by

the Reference Court in LAR No.59/2002 would not

apply to the facts of the present case since the

lands, which are the subject matter of the

present appeals are admittedly Jirayat lands and

the land which was the subject matter of LAR No.

59/2002 was fully irrigated land. The learned

Counsel further submitted that this court, while

deciding First Appeal No.2733/2013 also has not

awarded the compensation @ Rs.2,500/- per Are for

non-irrigated land. The learned counsel pointed

out that this court has determined the market

value of the lands in the said appeals @ Rs.

1500/- per Are for non-irrigated land; @ Rs.

2250/- for semi-irrigated land and Rs.3,000/- per

Are for fully irrigated land. The learned

Counsel submitted that in view of the decision of

this court in the aforesaid first appeal as well

as other companion appeals, appropriate orders

7 FA NOS.1779/2012 & ORS

may be passed.

5) I have carefully considered the

submissions advanced by learned counsel appearing

for the respective parties. It is not in dispute

that the lands, which are the subject matter of

the present appeals were acquired for Lower

Dudhana Project. The lands were acquired for the

said project from 22 different villages. From

the evidence which has come on record, there is

reason to believe that all these villages are

adjacent to each other and also situated in

Circle. Having considered the position as above

and having considered the fact that in the

companion appeals, this court has determined the

market value of the lands acquired from villages

Devala, Kedar Wakadi and Rani Wahegaon, the same

criterion needs to be applied for determining the

market value of the lands involved in the present

appeals. To that extent, the amount of

compensation needs to be enhanced.

                                      8         FA NOS.1779/2012 & ORS

  6)               In   the   judgment   delivered   in   First 

Appeal No.2733/2013 and other connected

appeals, , this Court has relied upon the earlier

judgment delivered by this court in First Appeal

No.2740/2016, wherein this court has enhanced

the amount of compensation by determining the

market value at the rate of Rs.1,500/- per Are

for non-irrigated land. It is not in dispute

that the lands, which are involved in the present

appeals are all non-irrigated lands. The

appellants are, therefore, entitled to receive

compensation @ Rs.1500/- per Are for their

acquired non-irrigated lands and @ Rs.750/- per

Are for pot kharab lands.

7) For the reasons stated above, following

order is passed, -

ORDER

i) The appellants are entitled for

the compensation @ Rs.1500/- per Are for

non-irrigated lands and @ Rs.750/- per

Are for charabanc lands;

                                             9         FA NOS.1779/2012 & ORS



                   ii)             The   appellants   are   also 

entitled for the statutory benefits and

the interest in accordance with law;

iii) The impugned order to the

extent of interest granted under section

34 of the Act, stands set aside. Such

interest is made payable from the date

of the Awad under Section 11 of the Act;

                   iv)             The   Award   be   accordingly 

                   modified;



                   v)              The   appeals   stands   allowed   in 

                   the   aforesaid   terms.     Pending   civil 

application, if any stands disposed of.

(P.R.BORA) JUDGE

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 : IJJ

 

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

 
 
Latestlaws Newsletter