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

Ramrao Yadavrao Kabade vs The State Of Mah And Anr
2017 Latest Caselaw 5133 Bom

Citation : 2017 Latest Caselaw 5133 Bom
Judgement Date : 27 July, 2017

Bombay High Court
Ramrao Yadavrao Kabade vs The State Of Mah And Anr on 27 July, 2017
Bench: P.R. Bora
                                             1                            2262.2012FA.doc


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

                        FIRST APPEAL NO. 2262 OF 2012

 Ramrao S/o Yadavrao Kabade,
 Age : 55 years, Occu. Agri.,
 R/o. Rani Wahegaon, Tq. Partur, Dist. Jalna.                    ... Appellant
                                                                 (Orig. 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. 2403 OF 2012

 Ansiram S/o Yeshwantrao Manvatkar,
 Age : 70 years, Occu. Agri.,
 R/o. Rani-Wahegaon, Tq. Partur, 
 District- Jalna.                     ... Appellant
                              (Orig. Claimant)
        VERSUS

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

 2.    The Special Land Acquisition 
        Officer (M.I.W.) Jalna, Tq. 
        and Dist. Jalna.

 3.    The Executive Engineer,




::: Uploaded on - 04/08/2017                             ::: Downloaded on - 08/08/2017 01:52:45 :::
                                              2                            2262.2012FA.doc

        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2417 OF 2012

 Baliram S/o Chandrabhan Bobade,
 Age : 45 years, Occu. Agri.,
 R/o. Rani-Wahegaon, Tq. Partur, 
 District- Jalna.                                  ... Appellant

         VERSUS

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

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

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2421 OF 2012

 Chandrabhan S/o Nathuba Bobade,
 Died through his L.Rs.

 1.  Smt. Asrabai W/o Chandrabhan Bobade,
      Age : 60 years, Occu. Agril & Household,
      R/o. Rani-Wahegaon, Tq. Partur,
      Dist. Jalna.

 2.  Baliram S/o. Chandrabhan Bobade,
      Age : 40 years, Occu. Agril.,
      R/o. As above.

 3.  Muktiram S/o Chandrabhan Bobade,
      Age : 45 years, Occu. Agril.,




::: Uploaded on - 04/08/2017                             ::: Downloaded on - 08/08/2017 01:52:45 :::
                                              3                            2262.2012FA.doc

      R/o. As above.                                       ... Appellants

         VERSUS

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

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

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2423 OF 2012

 Rajebhau S/o Govindrao Manvatkar,
 Age : 40 years, Occu. Agril.,
 R/o. Rani-Wahegaon, Tq. Partur,
 Dist. Jalna.                    ... Appellant
                                (Orig. Claimant)
        VERSUS

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

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

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2426 OF 2012

 Muktiram S/o Chandrabhan Bobade,
 Age : 42 years, Occu. Agril.,




::: Uploaded on - 04/08/2017                             ::: Downloaded on - 08/08/2017 01:52:45 :::
                                              4                            2262.2012FA.doc

 R/o. Rani-Wahegaon, Tq. Partur,
 Dist. Jalna.                   ... Appellant

         VERSUS

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

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

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2420 OF 2012

 Dnyanoba S/o Babasaheb Manwatkar,
 Age : 28 years, Occu. Agril.,
 R/o. Rani-Wahegaon, Tq. Partur,
 Dist. Jalna.                    ... Appellant

         VERSUS

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

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

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents


                                    WITH
                        FIRST APPEAL NO. 2422 OF 2012




::: Uploaded on - 04/08/2017                             ::: Downloaded on - 08/08/2017 01:52:45 :::
                                              5                            2262.2012FA.doc

 Atmaram S/o Yeshvantrao Manwatkar,
 Age : 65 years, Occu. Agril.,
 R/o. Rani-Wahegaon, Tq. Partur,
 Dist. Jalna.                    ... Appellant

         VERSUS

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

 2.    The Special Land Acquisition 
        Officer (M.I.W.) Jalna, Tq. 
        and Dist. Jalna.

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                    WITH
                        FIRST APPEAL NO. 2425 OF 2012

 Achyut S/o Ansiram Manwatkar,
 Age : 50 years, Occu. Agril.,
 R/o. Rani-Wahegaon, Tq. Partur,
 Dist. Jalna.                    ... Appellant

         VERSUS

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

 2.    The Special Land Acquisition 
        Officer (M.I.W.) Jalna, Tq. 
        and Dist. Jalna.

 3.    The Executive Engineer,
        Lower Dudhana Project,
        Sailu Division, Sailu,
        Dist. Parbhani.                                  ... Respondents

                                          --------
                                              6                            2262.2012FA.doc


                             In all matters:

Mr. P.R. Kadam & Mr. M.P. Tripathi, Advocate for the appellant

Mr Kailas B. Jadhav, Advocate for appellant in First Appeal No.2262 of 2012

Mr R. B. Bagul, AGP for respondent/State

In all matters Mr. T.B. Bhosale, Advocate for Respondent No.3

Mr. Survase, advocate for Respondent no.3 in First Appeal No.2262 of 2012

--------

CORAM : P.R. BORA, J.

                                                 DATE      :  27TH JULY, 2017.

ORAL JUDGMENT :

 .                Heard the learned Counsel appearing for the appellants 

and the learned Counsel appearing for the acquiring body.

2. The present appeals are arising out of the acquisition proceedings for Lower Dudhna Project from village Rani Wahegaon. It is brought to my notice by the learned Counsel appearing for the parties that, this Court in First Appeal No.1779/2012 with connected appeals decided on 17.07.2017, has enhanced the amount of compensation by determining the market value of the acquired lands at the rate of Rs.1500/- per Are for non - irrigated lands.

3. The lands which are involved in the present appeals are acquired for the same Lower Dudhna project. It is brought to my notice that, the present lands were also acquired vide notification dated 23.06.1995 issued under Section 4 of the Land Acquisition Act (hereinafter referred to as the 'Act'). For the reasons recorded by me

7 2262.2012FA.doc

in First Appeal No.1779/2012, the present appeals also deserve to be allowed and the amount of compensation needs to be enhanced as per the category of the lands involved in each of the present appeals.

4. The only issue, which additionally requires to be considered, is an objection raised by the learned Counsel appearing for the acquiring body as about the interest awarded by the Reference Court under Section 34 of the Act from the date of possession, when the same was liable to be awarded only from the date of award. In view of the Full Bench Judgment of this Court in case of State of Maharashtra Vs. Kailash Shiva Rangari , [2016 (3) Mh.L.J.] 457 , the learned Counsel for the appellant / original claimants have conceded for passing appropriate orders. In view of the above, the following order is passed.

ORDER

1. The market value of the lands which are the subject matter in the present appeals be determined at the rate of Rs.1500/- per Are for non- irrigated lands, Rs.2250/- per Are for seasonally irrigated lands, Rs.3000/- per Are for perennially irrigated lands and Rs.750/- per Are for pot kharaba lands as per the categorization made by the Special Land Acquisition Officer of the subject lands.

2. It is clarified that, the appellants are entitled to the statutory interest under the provisions of law.

3. It is further clarified that, as undertaken by the appellants they shall not be entitled for the statutory benefits or the interest for the

8 2262.2012FA.doc

period of delay on the enhanced amount of compensation.

4. It is further clarified that, the interest under Section 34 of the Act shall be made payable only from the date of Award under Section 11 of the Act.

5. The appeals stand allowed in the aforesaid terms.

( 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