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

Vidarbha Irrigation Development ... vs Gulab S/O Motideo Malapure & ...
2017 Latest Caselaw 5011 Bom

Citation : 2017 Latest Caselaw 5011 Bom
Judgement Date : 25 July, 2017

Bombay High Court
Vidarbha Irrigation Development ... vs Gulab S/O Motideo Malapure & ... on 25 July, 2017
Bench: S.B. Shukre
                                               1




                IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                                   NAGPUR BENCH : NAGPUR



First Appeal No. 480 of 2005



Appellant               :          Vidarbha Irrigation Development Corporation,

                                   through Executve Engineer, Medium Project

                                   Division, Nagpur

                                   versus

Respondents             :          1)   Daulat son of Motideo Malapure, aged 

                                   about  65 years, Occ: Agriculturist, resident

                                   of  Mendki, Tahsil Narkhed, Dist. Nagpur

                                   2) The State of Maharashtra, through Special

                                   Land Acquisition Officer, Kanoli Nalha Project,

                                   having its Office at Collectorate, Nagpur



Shri V. G. Palshikar, Advocate for appellant 

Shri M. G. Bhangde, Senior Advocate and Shri S. M. Bhangde, Advocate

with him for respondent no. 1

Shri S. B. Bissa, Asst. Govt. Pleader for respondent no. 2

                        ------

First Appeal No. 465 of 2005

Appellant : Vidarbha Irrigation Development Corporation,

through Executve Engineer, Medium Project

Division, Nagpur

versus

Respondents : 1. Mangal Laludeo Kukde, aged about 50

years, Occ: Agriculturist ... since deceased,

through his Legal Representatives -

1a) Maltibai wd/o Mangaldeo Kukde (wife),

aged about 72 years, Occ: Household

1b) Jayashree Sunil Rahate (married daughter),

aged about 26 years, Occ : Household

1c) Amol Mangaldeo Kukde (son), aged about

27 years, Occ: Agriculturist

1d) Nilesh Mangaldeo Kukde (son), aged about

23 years, Occ: Agriculturist

1a to 1d all residents of Mendki, Post Sonoli,

Tahsil Katol, District Nagpur

2. The State of Maharashtra, through Special

Land Acquisition Officer, Kanholi Nalha Project,

having its Office at Collectorate, Nagpur

Shri V. G. Palshikar, Advocate for appellant

Shri C. B. Dharmadhikari, Advocate for respondents 1a to 1d

Shri Shamal Kadu, Asst. Govt Pleader for respondent no. 2

--------

First Appeal No. 492 of 2005

Appellant : Vidarbha Irrigation Development Corporation,

through Executve Engineer, Medium Project

Division, Nagpur

versus

Respondents : 1) Gulab son of Motideo Malapure, aged

about 65 years, Occ: Agriculturist, resident

of Mendki, Tahsil Narkhed, Dist. Nagpur

2) The State of Maharashtra, through Special

Land Acquisition Officer, Kanoli Nalha Project,

having its Office at Collectorate, Nagpur

Shri V. G. Palshikar, Advocate for appellant

Shri M. G. Bhangde, Senior Advocate and Shri S. M. Bhangde, Advocate

with him for respondent no. 1

Shri S. B. Bissa, Asst. Govt. Pleader for respondent no. 2

------

Coram : S. B. Shukre, J

Dated : 25th July 2017

Oral Judgment

1. These appeals challenge the legality and correctness of the

Award passed by the Reference Court in LAC No. 77 of 1990, LAC No. 83

of 1990 and LAC No. 82 of 1990 on 21 st April 2005. These appeals are

disposed of by this common judgment for the reasons that the lands

acquired in these cases are covered by one and the same notification

under Section 4 of the Land Acquisition Act issued on 21.7.1987; acquired

lands were situated at mouza Mendki; common Award dated 30 th

December 1980 was passed by the Land Acquisition Officer and the all the

lands were acquired for Chincholi Nallah Project (Medium Project

Division).

2. I have heard Shri V. G. Palshikar, learned counsel for

appellant; Shri M. G. Bhangde, learned Senior Advocate for respondent

no. 1 in First Appeal Nos. 480 of 2005 and 482 of 2005; Shri C. B.

Dharmadhikari, learned counsel for respondent no. 1 in FA No. 465 of

2005 and Shri S. B. Bissa, learned Assistant Government Pleader for

respondent no.2 in all these appeals. I have gone through the record of

the case including impugned judgments and orders.

3. The only point that arises for my determination is as under :

Whether the compensation granted by the Reference

Court for orange trees is just and proper ?

4. Shri V. G. Palshikar, learned counsel for the appellant

submits that the compensation granted by the Reference Court for the

orange trees is exorbitant. According to him, the evidence of expert PW 2

Dadan Borkar was liable to be rejected on the ground that he never

visited the site where orange trees were standing and had no occasion to

personally inspect those orange trees. In support, he invites my attention

to certain admissions given by this witness. He also submits that in the

year 1987 the bulk rate of oranges was not more than Rs. 2/- per kg.

5. Learned Senior Advocate submits that it was not possible for

the expert to personally inspect the orange trees and he relied upon the

yield figures given by the State Department of Horticulture and he had

reason to disagree with the production figure of 40 kg per tree as given

by the Deputy Director of Horticulture. He submits that PW 2 Dadan

Borkar, after considering the report of the Government Department of

Horticulture, found that the average annual yield per tree was 1000-1200

fruits and the price of the oranges then prevailing was Rs. 4/- per kg. He

also invites my attention to relevant portions from the evidence of PW

Dadan Borkar in this regard. Shri Dharmadhikari, learned counsel for the

claimant in FA No. 465 of 2005 adopts the arguments of learned Senior

Advocate.

6. Considering the evidence of PW 2 Dadan and report of the

Department of Horticulture, I find that there is no force in the submission

of learned counsel for the appellant and find merit in the submission of

learned Senior Advocate for the claimants.

7. The evidence of the horticulture expert P.W. 2 Dadan is

important for determining the issue involved in this case. It is seen from

his evidence that he prepared his valuation report only on the basis of

the opinion given in the report of Deputy Director of Horticulture, Nagpur

in Appendix E to the Award in LAC No. 64/A-65/85-86 of village

Mendki, Tahsil Narkhed, District Nagpur. It is seen from his evidence that

so far as the data and other factual details given in the report of the

Deputy Director were concerned, he accepted them as they were. But, he

disagreed with the opinion of the Deputy Director in respect of two

observations, one about the orange yield per tree per year and the other,

in respect of rate of oranges per kilogram. He stated that as per the Hand

Book on Agriculture published by the Indian Council of Agriculture

Research Institute, New Delhi (1984) page 1059, usually the full crop of

the oranges is harvested from 7th year and onward and the actual

productive life of an orange tree is of 18-20 years. Using his experience

and the research data, he opined that the average annual fruit production

per tree per year ranged from 1000-1200 fruits and given the weight of

an individual fruit, the yield of oranges per tree per year would be of 125-

150 kg. For calculating the yield in terms of weight, PW 2 Dadan took

into consideration the fact that about 6-8 oranges would constitute

together one kilogram. P.W. 2 Dadan, for determination of per kilogram

salable rate of oranges, relied upon the rate determined in LAC No.

33/LND/47/86-87 of mouza Khumari, Tahsil Kalmeshwar, District

Nagpur. There is hardly anything in his cross-examination to enable this

Court to express doubt about or have difference of opinion with the

opinion of PW 2 Dadan Borkar. After all, he is an expert horticulturist

and has relied upon the same data used even by the Deputy Director of

Horticulture, Nagpur which formed the basis for the Land Acquisition

Officer to assess the valuation of every orange tree. He differed with the

opinion of the Deputy Director only on two aspects, as stated above and

for that purpose, he gave the reasons. The reasons given by him cannot

be dismissed as being unfounded or outlandish having regard to his

experience as well as absence of necessary facts in the cross-examination

to do so. Therefore, report of PW 2 Dadan as well as his evidence can be

accepted in a broader terms and accordingly, it could be found that the

average annual fruit production of orange trees in the instant case was

somewhat more than what was found by the Deputy Director of

Horticulture and the salable rate of oranges in bulk prevailing at the time

when Section 4 notification was issued in the present case was not Rs. 2/-

per kg as determined by the Deputy Director, but was of Rs. 4/- per kg

accepted in LAC No. 33/LND/47/86-87.

8. Now, the question would be, what could have been the

average annual yield of the orange trees in the instant case - Was it

1000-1200 = 125-160 kg per tree per year as found by PW 2 Dadan or

was it somewhat lower than that, but higher than what was found by the

Deputy Director of Horticulture ?

9. In finding the average annual yield per year of 1000-1200 =

125-160 kg, PW 2 Dadan, as per his evidence, appears to have relied upon

the research work carried out by the Indian Council of Agriculture

Research Institute, New Delhi and taken into account, 6-8 fruits going

into 1 kg of fruits. PW 2 Dadan Borkar, however, has not reflected

anywhere in his evidence on the general condition of the orange trees.

The general condition of the orange trees has been described in Appendix

E by the Deputy Director of Horticulture. It is of "good" category. So, it

was necessary for PW 2 Dadan to have expressed his mind over each

category of orange trees yielding which number of fruits per year. We all

know by our common experience that general condition of an orange tree

or for that matter, any fruit bearing plant can be categorised into such

grades as below average, average, good, very good and excellent.

Obviously, an average annual yield for each of these categories would be

different. It is also clear that there being no evidence available on record

in this behalf that this Court would have to do some guesswork. To be

fair to both sides, this Court would have to consider an average annual

yield of 1000-1200 fruits per year considered by PW 2 Dadan to be that of

very good or excellent quality orange tree. In the instant case,

admittedly, the orange trees were of good quality and not of very good or

excellent quality. Therefore, the average annual yield would have to be

reduced from what has been found by PW 2 Dadan to about 600 fruits per

tree per year. Although PW 2 Dadan has taken into consideration, 6-8

number of oranges as making up 1 kilogram of the weight, by common

knowledge, one can say that the number could of 10 oranges in every one

kilogram. So,by these calculations, the average annual yield per tree in

the instant case would be of 60 kg. I have already found that the salable

rate of oranges in bulk which was prevailing at the relevant time was of

Rs. 4/- per kg. So, every orange tree can be considered to be yielding

income of Rs. 240/- per annum. In such a case, as held in the case of

Airports Authority of India v. Satyagopal Roy & ors reported in (2002)

3 SCC 527, the multiplier of "8" would have to be applied and applying

the same, I find that average valuation of every orange tree would be of

Rs. 1920/- which being very close to the one done by the Reference

Court could be raised to Rs. 2000/-.

10. In the instant case, the Reference Court reduced the rate

determined by PW 2 Dadan which was based upon the net income of Rs.

3524/- per tree per year to Rs. 2000/- per tree per annum. However, I

could not find any reason given by the Reference Court for such reduction

of the valuation of the orange trees nor learned Senior Advocate nor

learned Assistant Government Pleader could point out to me any single

reason. However, reasons or no reasons, ultimately what has turned out

is the fact that the determination of the valuation of the orange trees done

by the Reference Court has come as near as possible to the one done by

this Court for reasons stated earlier. Therefore, such determination of the

valuation of the orange trees carried out by the Reference Court could not

be termed as unreasonable and so, I find that there is no merit in these

appeals. The point is answered accordingly.

11. In the result, appeals are dismissed. Parties to bear their own

costs.

S. B. SHUKRE, J

joshi

 
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