Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Havasrao Jagannath Bhosle vs State Of Mah
2017 Latest Caselaw 4793 Bom

Citation : 2017 Latest Caselaw 4793 Bom
Judgement Date : 20 July, 2017

Bombay High Court
Havasrao Jagannath Bhosle vs State Of Mah on 20 July, 2017
Bench: P.R. Bora
                                                  1                                FA3398.2008

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

                     910 FIRST APPEAL NO. 3398 OF 2008

 Sitaram S/o. Bapu Marade,
 Age : 62 years, Occu. Agricultural,
 R/o. Poundul, Tq. Patoda,
 Dist. Beed.                                                          .. Appellant

         Versus

 State of Maharashtra
 Through Collector Beed.                                              .. Respondent
                                           -----------

                  Mr N. P.  Bangar, Advocate for the appellant 
                 Mr S. M. Ganachari, AGP for respondent/State
                                     ----------

                                    WITH
                        FIRST APPEAL NO. 3395 OF 2008

 Havasrao S/o. Jagannath Bhosle,
 Age : 53 years, Occu. Agricultural,
 R/o. Poundul, Tq. Patoda,
 Dist. Beed.                                                          .. Appellant

         Versus

 State of Maharashtra
 Through Collector Beed.                                              .. Respondent

                                     -----------
                  Mr N. P.  Bangar, Advocate for the appellant 
                 Mr S. M. Ganachari, AGP for respondent/State
                                      ----------

                                    WITH
                        FIRST APPEAL NO. 3396 OF 2008

 Bhujang S/o Sahebrao Marade
 Age : 60 years, Occu. Agricultural,
 R/o. Poundul, Tq. Patoda,




::: Uploaded on - 01/08/2017                                 ::: Downloaded on - 08/08/2017 00:45:14 :::
                                                     2                                FA3398.2008

 Dist. Beed.                                                            .. Appellant

          Versus

 State of Maharashtra
 Though Collector Beed.                                                 .. Respondent
                                             -----------
                   Mr N. P.  Bangar, Advocate for the appellant 
                  Mr S. M. Ganachari, AGP for respondent/State
                                      ----------

                                      WITH
                          FIRST APPEAL NO. 3397 OF 2008

 1.  Uttam Sahebrao Marade,
      Age : 65 years, Occu. Agricultural,
      R/o. Poundul, Tq. Patoda,
      Dist. Beed.

 2.  Chandrakant S/o. Uttam Marade
      Age : 42 years, Occ & R/o. As above.

 3.  Prakash S/o. Uttam Marade,
      Age : 37 years, Occu & R/o. As above.

 4.  Bapu S/o. Uttam Marade,
      Age : 22 years, Occu & R/o. As above.                             .. Appellants.

          Versus

 State of Maharashtra 
 Through Collector Beed.                                                .. Respondent.
                                      -----------
                   Mr N. P.  Bangar, Advocate for the appellant 
                  Mr S. M. Ganachari, AGP for respondent/State
                                       ----------

                                                      CORAM : P. R. BORA, J.

Dated: July 20, 2017

ORAL JUDGMENT :-

1. All these appeals can be decided by a common Judgment

3 FA3398.2008

since they are arising out of a common Judgment and the Award

passed by the reference Court. The lands which are subject matter in

the present appeals were acquired for the purpose of Narayan Gad

Medium Project at village Poundul, Tal. Patoda, Dist. Beed.

Notification under Section 4 of the Land Acquisition Act (hereinafter

referred to as the 'Act') was published on 10.10.1988 and the Award

under Section 11 came to be passed on 12.07.1991. The Special Land

Acquisition Officer had offered the compensation at the rate of

Rs.170/- & Rs.210/- Per Are. Dissatisfied with the amount of

compensation so offered, the appellants had preferred the reference

applications under Section 18 of the Act. All those reference

applications were decided by a common Judgment and Award passed

on 07.04.2005. The Reference Court determining the market value of

the acquired lands at the rate of Rs.500/- per Are for jirayat lands,

enhanced the amount of compensation. The present appeals are filed

seeking enhancement in the amount of compensation so awarded by

the Reference Court.

2. The learned Counsel at the outset brought to my

notice that, the companion appeals arising out of the same

acquisition proceedings and filed against the same common

Judgment and Award have been decided by this court

(Coram: Shri. S.V. Gangapurwala, J.) on 21.12.2013. The learned

4 FA3398.2008

Counsel tendered across the bar the copy of the said Judgment

delivered in First Appeal No.233/2006 with the connected appeals.

The learned Counsel pointed out that, in so far as the lands involved

in the present appeals are concerned, sufficient evidence was on

record showing that, the lands were fully irrigated lands. The learned

Counsel submitted that, in each of the said land, the existence of well

is evident from the 7/12 extract of the respective lands. The learned

Counsel taking me through the description of the respective

properties as are mentioned in the memo of appeal submitted that, in

some of the matters there are two wells and in one matter there are

four wells. The learned Counsel further submitted that, the crop

statements in respect of each of the subject land reveals that, fruit

bearing trees were existing in all those lands prima facie evidencing

that, there was a facility of water available for the said land. The

learned Counsel submitted that, the Reference Court has however

applied only one parameter and holding all these lands to be dry

lands has enhanced amount of compensation determining the market

value of the acquired lands at the rate of Rs.500/- per Are. The

learned Counsel submitted that, in view of the Judgment delivered by

this Court in the companion appeals, the lands which are the subject

matter of the present appeals required to be held as fully irrigated

lands and the compensation needs to be enhanced in all these

5 FA3398.2008

appeals by determining the market value of the subject lands at the

rate of Rs.1000/- per Are.

3. Shri. Ganachari, the learned AGP opposed the

submissions made by the learned Counsel appearing for the

appellants. The learned AGP inviting my attention to the discussion

made by this Court in the Judgment delivered in First Appeal

No.233/2006 submitted that, there was no sufficient evidence as

about the irrigation facility and it was not proved that the lands were

fully irrigated or seasonally irrigated and as such the Reference Court

has correctly awarded the compensation considering the said lands to

be non irrigated lands. The learned AGP submitted that, even if it is

accepted that, the existence of well is noticeable from the 7/12

extract of the respective lands, the claimants have not adduced any

further evidence to establish that, the well water was being used

effectively for taking crops by them. According to the learned AGP,

the Reference Court was right in holding all those lands to be dry

lands and therefore, no interference is required in the impugned

Judgment and award.

4. I have carefully considered the submissions advanced by

the learned Counsel appearing for the appellants and the submissions

made by the learned AGP appearing for the respondent / state. I have

6 FA3398.2008

also carefully perused judgment in the case of First Appeal

No.233/2006 with the connected appeals delivered on 21.12.2013 by

the learned Single Judge of this court (Coram: S.V. Gangapurwala,

J.). It is not in dispute that, the aforesaid appeals were also filed

against the same common Judgment and Award passed by the

Reference Court, which has been impugned in the present appeals.

5. In the above circumstances, I do not see any reason to

take a different view than recorded in the said Judgment by this

Court. The learned Single Judge in para no.8 of the Judgment has

made the following observations :

8. The evidence appears to have been led in one Reference. Various 7/12 extracts are filed on record. In the aforesaid appeals filed by the claimants it appears that either there is a well in the land acquired or the claimants have right/share in the well water. It appears that the claimants have been awarded compensation for well so also in many of the cases the 7/12 extracts show that the claimants have right to take well water. The learned Asstt. Govt. Pleaders have also verified the said fact. Considering the above, there would no difficulty in treating the lands acquired as seasonally irrigated lands. Of-course, there is no positive evidence about the lands being perennially irrigated but the fact that there is existence of well, fruit bearing trees, pipeline. The lands can be assumed as at least seasonally irrigated even though oral evidence is lacking. The documentary evidence can be considered.

6. In light of the observation made as above, when I

7 FA3398.2008

scrutinized the evidence in the present matter and more particularly

the documentary evidence placed on record, it is revealed that, in

each of the subject land the existence of well is noticed. It is also true

that, in some of the lands there are more than one well and the

existence of fruit bearing trees is also noticeable. However, it is also a

fact that, the respective claimants have failed in brining on record

any further evidence as about the full use of the well water

evidencing that, the lands were fully irrigated lands. In such

circumstances, relying on the observations made by this Court in the

First Appeal No.233/2006, I also deem it appropriate to hold the

lands which are the subject matters in the present appeals to be

seasonally irrigated lands. It is thus evident that, the appellants in all

these appeals are entitled for enhancement in the amount of

compensation by determining the market value of their acquired

lands at the rate of Rs.750/- per Are and the Award needs to be

modified to the aforesaid extent. Order accordingly. Save and except

the above, the other part of the award is maintained as it is.

The appeals stand partly allowed in the aforesaid terms.

No order as to costs.

( P. R. BORA, J. ) ggp

 
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