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

The State Of Maharashtra And ... vs Abasaheb Babu Shelar And Others
2017 Latest Caselaw 5007 Bom

Citation : 2017 Latest Caselaw 5007 Bom
Judgement Date : 25 July, 2017

Bombay High Court
The State Of Maharashtra And ... vs Abasaheb Babu Shelar And Others on 25 July, 2017
Bench: V.K. Jadhav
                                                                         fa3284.15
                                         -1-


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                           FIRST APPEAL NO. 3284 OF 2015


 1.       The State of Maharashtra,
          Through the Collector, Beed

 2.       The Executive Engineer,
          M.I.L.S. Division, Beed
          Tq. and District Beed                          ...Appellants

                  versus

 1.       Popat s/o Kondiba Bandal,
          Age major, Occ. Agriculture,
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed

 2.       Ramdas s/o Kondiba Bandal,
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed

 3.       Balu s/o Kondiba Bandal,
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed                                  ...Respondents

                                      WITH
                           FIRST APPEAL NO. 3285 OF 2015


 1.       The State of Maharashtra,
          Through the Collector, Beed

 2.       The Executive Engineer,
          M.I.L.S. Division, Beed
          Tq. and District Beed                          ...Appellants

                  versus

 1.       Abasaheb s/o Babu Shelar
          Age major, Occ. Agriculture,
          R/o. Shelarwadi, Tq. Ashti,
          District Beed

 2.       Dadasaheb s/o Dattu Shelar,


::: Uploaded on - 27/07/2017                    ::: Downloaded on - 08/08/2017 01:37:50 :::
                                                                          fa3284.15
                                         -2-

          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed

 3.       Mandabai s/o Dyandeo Shelar
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed                                  ...Respondents


                                      WITH
                           FIRST APPEAL NO. 3286 OF 2015


 1.       The State of Maharashtra,
          Through the Collector, Beed

 2.       The Executive Engineer,
          M.I.L.S. Division, Beed
          Tq. and District Beed                          ...Appellants

                  versus

 1.       Ranjanabai Bapurao Sase
          Age major, Occ. Agriculture,
          R/o. Shelarwadi, Tq. Ashti,
          District Beed

 2.       Dadasaheb s/o Rakhmaji Sase,
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed                                  ...Respondents


                                      WITH
                           FIRST APPEAL NO. 3287 OF 2015


 1.       The State of Maharashtra,
          Through the Collector, Beed

 2.       The Executive Engineer,
          M.I.L.S. Division, Beed
          Tq. and District Beed                          ...Appellants

                  versus

 1.       Rakhmaji s/o Kashinath Sase
          Age major, Occ. Agriculture,
          R/o. Shelarwadi, Tq. Ashti,


::: Uploaded on - 27/07/2017                    ::: Downloaded on - 08/08/2017 01:37:50 :::
                                                                            fa3284.15
                                       -3-

          District Beed

 2.       Bapu s/o Kashinath Sase
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed

 3.       Murlidhar s/oKashinath Sase
          Age major, Occ. Agriculture
          R/o. Kerul/Shelarwadi, Tq. Ashti,
          District Beed                                    ...Respondents


                                    .....
 Mr. A.M. Phule, AGP for the appellants
 Mr. C.K. Shinde, advocate for respondents
                                    .....

                                              CORAM : V. K. JADHAV, J.

DATED : 25th JULY, 2017

ORAL JUDGMENT:-

1. Being aggrieved by the common judgment and award dated

23.12.2011, passed by the District Judge-2, Beed in L.A.R. No. 542 of

2010 and other three connected reference petitions, the respondent

State and Acquiring body have preferred these appeals.

2. Brief facts giving rise to the present appeals are as follows:-

a) The agricultural lands, owned and possessed by the respondents

original claimants came to be acquired by the Government for the

purpose of construction of village tank No.4 Kerul/Shelarwadi project at

Kerul. Notification under Section 4 was published on 02.02.2006. The

S.L.A.O., vide his award under Land Acquisition Act, on 11.7.2008

fa3284.15

awarded the compensation for the acquired lands at the rate of Rs.820/-

per R. except the land admeasuring 29 R of claimant in L.A.R. No. 829

of 2010, in which the S.L.A.O. has awarded the compensation at the

rate of Rs.920/- per R. Being dissatisfied with the inadequate

compensation awarded by the S.L.A.O, the respondents-claimants

preferred aforesaid reference petitions. It has been contended that the

compensation awarded by the S.L.A.O. was extremely meager,

inadequate and not as per the prevailing market price. The S.L.A.O.

has not called upon the sale transactions/sale deeds and on the basis of

information supplied by the village Talathi, awarded the compensation.

According to the respondents-claimants at the time of issuance of

notification under Section 4, minimum market price of the acquired land

was Rs.1,00,000/- per acre i.e. Rs.2500/- per R. Accordingly, they have

claimed the compensation at the enhanced rate of Rs.2000/- per R

alongwith statutory benefits.

b) The appellant State and the acquiring body resisted the said

reference petitions by filing written statement. It has been contended

that the S.L.A.O. has called upon detail information from village Talathi

as to the sale transactions and thereupon considering the sale

transactions and market rate, has awarded just and reasonable

compensation to the respondents-claimants.

c) The respondents-claimants adduced oral and documentary

fa3284.15

evidence in L.A.R. No. 542 of 2010 and filed pursis in other reference

petitions to read the evidence adduced in L.A.R. No. 542 of 2010. The

appellant State and acquiring body have not adduced any evidence.

The learned District Judge-2, Beed, by impugned judgment and award

dated 23.12.2011, partly allowed the said reference petitions and

awarded the compensation at the enhanced rate of Rs.2000/- per R.

Hence, these appeals.

3. Learned A.G.P. for the appellant State submits that the

respondents claimants have relied upon three sale instances, Exh.19,

20 and 21 respectively. Though the reference court in para 6 of the

judgment has observed that in all those three sale instances, the land of

the purchasers in those sale instances is situated adjacent to the land

under sale instance and as such, the purchasers might have paid more

price of the land than its market value and however, by relying upon

those sale instances awarded compensation at the enhanced rate of

Rs.2000/- per R. So far as the sale instance Exh.21 is concerned,

though the sale deed is of the year 2000, the agricultural land was sold

alongwith 4 Anna share in the bore well, however, the reference court

has not considered the same and awarded the compensation at the

enhanced rate, without any basis. Learned A.G.P. submits that in terms

of clause 6 of operative part of the judgment, the reference court has

erroneously awarded the interest at the rate of 9% p.a. under Section 34

of the Land Acquisition Act on the awarded amount, from the date of

fa3284.15

taking possession instead of date of award till actual payment of the

award. Learned A.G.P. submits that in view of the ratio laid down by the

Larger Bench of this Court in the case of State of Maharashtra vs.

Kailash Shiva Rangari, reported in 2016 (3) Mh.L.J. 457, the

respondents claimants are entitled for the interest under Section 34 of

the Act from the date of award and not from the date of possession.

4. Learned counsel for the respondents-claimants submits that

Section 4 notification in respect of acquired land was published on

02.02.2006. The sale instances Exh.19, 20 and 21 are of the year 2003,

2004 and 2002, respectively. Though the Reference Court has not

increased the amount of consideration of those sale instances by 10%

every year, deducted the amount on the count that purchaser's land is

situated adjacent to the land under sale instances. Though the

reference court has observed that the market price of the land under

those sale transactions and the market price on the date of notification

under Section 4(1) of the Land Acquisition Act would be more than

Rs.2000/- has awarded the compensation at the enhanced rate of

Rs.2000/- per R only. No interference is required so far as the

enhanced rate as awarded by the reference court is concerned. The

reference court has awarded just and reasonable compensation.

Learned counsel has however, fairly concedes that in terms of the

judgment of Larger Bench in the case of State of Maharashtra vs.

Kailas Shiva Rangari (supra) the respondents-claimants are entitled

fa3284.15

for interest under Section 34 of the Land Acquisition Act from the date of

passing of award i.e. from 11.7.2008 till the date of actual payment of

amount under award i.e. up to 8.5.2009.

5. On careful perusal of pleadings, evidence and the impugned

judgment and award passed by the reference court, it appears that the

reference court has considered the sale instances Exh.19, 20 and 21

which are from same village, where the acquired lands are situated.

Notification under Section 4 in respect of acquired land was published

on 02.02.2006. The first sale transaction Exh.19 is dated 29.9.2003 and

as per the consideration paid, the market rate comes to Rs.2273/- per

R. The sale deed Exh.20 is about alienation of agricultural land on

13.7.2004 and as per the consideration paid, the market price comes to

Rs.2500/- per R. As per the sale transaction Exh.21, the sale deed was

executed on 16.9.2002 and market rate comes to Rs.2500/- per R.

Even though all these three sale instances Exh.19, 20 and 21,

respectively executed prior to Section 4 notification published in respect

of the acquired land, the reference court has not made any addition,

year wise, in the consideration amount of those lands under sale

instances. However, the reference court has deducted the amount from

consideration amount of those sale instances on the ground that the

purchaser's land is adjacent to the lands under sale instances. Even in

para 6 of the judgment, the reference court has observed that the

market price as on the date of section 4 Notification would be more than

fa3284.15

Rs.2000/- in respect of acquired land.

6. In view of above discussion, I do not find any fault in the judgment

and award passed by the reference court except clause 6 of operative

part of the order. The reference court awarded the interest under

section 34 of the Land Acquisition Act from the date of possession

instead from the date of award. In view of ratio laid down by the Larger

Bench in the case of State of Maharashtra vs. Kailash Shiva

Rangari, reported in 2016 (3) Mh.L.J. 457, the respondents claimants

are entitled for interest under section 34 of the Land Acquisition Act

from the date of award i.e. from 11.7.2008 till the date of actual payment

of amount under award i.e. up to 8.5.2009. Thus, with this modification,

these appeals can be disposed of. Hence, I proceed to pass the

following order:-

ORDER

I. The first appeal No. 3284 of 2015 (The State of Maharashtra and another vs. Popat Kondiba Bandal and others), first appeal No. 3285 of 2015 (The State of Maharashtra and another vs. Abasaheb Babu Shelar and others), first appeal No. 3286 of 2015 (The State of Maharashtra and another vs. Ranjanabai Bapurao Sase and another), first appeal No. 3287 of 2015 (The State of Maharashtra and another vs. Rakhmaji Kashinath Sase and others), are hereby partly allowed. No costs.

II. The common judgment and award dated 23.12.2011 passed by the District Judge-2, Beed, in L.A.R. Nos. 542 of 2010, 829

fa3284.15

of 2010, 540 of 2010 and 541 of 2010, is hereby modified to the extent of clause 6 of operative part of order in the following manner:-

"The respondents (appellants herein) do pay interest at the rate of 9% p.a. under Section 34 of Land Acquisition Act on the awarded amount, from the date of passing of the award till the date of actual payment of the awarded amount i.e. from 11.7.2008 to 8.5.2009."

III. Rest of the judgment and award stands confirmed.

IV. The award be drawn up as per the above modification.

        V.     The appeals are accordingly disposed of.




                                                    ( V. K. JADHAV, J.)

 rlj/





 

 
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