Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shashikala Jagannath Bhagat vs The State Of Maharashtra And Anr
2017 Latest Caselaw 5269 Bom

Citation : 2017 Latest Caselaw 5269 Bom
Judgement Date : 31 July, 2017

Bombay High Court
Shashikala Jagannath Bhagat vs The State Of Maharashtra And Anr on 31 July, 2017
Bench: P.R. Bora
                                          1                             13 fa 2471-16+.odt

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD


                          FIRST APPEAL NO. 2471 OF 2016

        1.       Jalindar s/o Jagannath Bhagat,
                 Age:  56 years, Occu.:  Agril.,
                 R/o.:  Kinhi, Tq. Ashti, Dist. Beed.

        2.       Bebi Jalindar Bhagat,
                 Age :  48 years, Occu.: Agril.,
                 R/o.:  As above.                          ....      APPELLANTS.

                 VERSUS

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

        2.       The Executive Engineer,
                 M.I.L.S. Beed.                            ....      RESPONDENTS.


                                     WITH 
                          FIRST APPEAL NO. 2472 OF 2016

                 Shashikala Jagannath Bhagat,
                 Age:  72 years, Occu.:  Agril.,
                 R/o.:  Kinhi, Tq. Ashti, Dist. Beed.
                                                           ....      APPELLANT.

                 VERSUS

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

        2.       The Executive Engineer,
                 M.I.L.S. Beed.                            ....      RESPONDENTS.


                                     WITH   
                          FIRST APPEAL NO. 2473 OF 2016

        1.       Sarjerao s/o Dagdu Kakade,
                 Age:  70 years, Occu.:  Agril.,
                 R/o.:  Kinhi, Tq. Ashti, Dist. Beed.

VSM
::: Uploaded on - 01/08/2017                       ::: Downloaded on - 06/08/2017 00:22:07 :::
                                           2                              13 fa 2471-16+.odt


        2.       Sunil s/o Sarjerao Kakade,
                 Age :  50 years, Occu.: Agril.,
                 R/o.:  As above.   
                                                            ....      APPELLANTS.

                 VERSUS

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

        2.       The Executive Engineer,
                 M.I.L.S. Beed.                             ....      RESPONDENTS.


                                     WITH  
                          FIRST APPEAL NO. 2474 OF 2016


        1.       Bhimrao s/o Bapurao Kakade,
                 Age:  64 years, Occu.:  Agril.,
                 R/o.:  Kinhi, Tq. Ashti, Dist. Beed.

        2.       Arjun s/o Bapurao Kakade,
                 Age :  56 years, Occu.: Agril.,
                 R/o.:  As above.

        3.       Sampat s/o Bapurao Kakade,
                 Age :  52 years, Occu.:  Agril.,
                 R/o.:  As above.

        4.       Dattatraya s/o Bapurao Kakade,
                 Age :  48 years, Occu.:  Agril.,
                 R/o.:  As above.
                                                            ....      APPELLANTS.

                 VERSUS

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

        2.       The Executive Engineer,
                 M.I.L.S. Beed.                             ....      RESPONDENTS.
 




VSM
::: Uploaded on - 01/08/2017                        ::: Downloaded on - 06/08/2017 00:22:07 :::
                                             3                             13 fa 2471-16+.odt

                                     WITH 
                          FIRST APPEAL NO. 2475 OF 2016

        1.       Shivaji s/o Bapu Kakade,
                 Age:  48 years, Occu.:  Agril.,
                 R/o.:  Kinhi, Tq. Ashti, Dist. Beed.

        2.       Sunil Bapu Kakade,
                 Age :  45 years, Occu.: Agril.,
                 R/o.:  As above.

        3.       Sahaji s/o Bapu Kakade,
                 Age :  42 years, Occu.:  Agril.,
                 R/o.:  As above. 
                                                             ....      APPELLANTS.

                 VERSUS

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

        2.       The Executive Engineer,
                 M.I.L.S. Beed.                              ....      RESPONDENTS.
 
                                          ......

             Advocate for Appellants : Shri Shinde Chandrakant K. 
                  AGP for Respondent: Shri. C.V. Dharurkar  
                                       ... 


                                                CORAM        :  P. R. BORA, J. 
                                                DATE         :  31.07.2017

ORAL JUDGMENT :


1)               With   consent   of   the   learned   Counsels   appearing   for   the 

parties heard finally.



2)                The learned Counsel for the appellants submitted that the 




VSM
::: Uploaded on - 01/08/2017                         ::: Downloaded on - 06/08/2017 00:22:07 :::
                                             4                              13 fa 2471-16+.odt

appellants   are   now   restricting   their   claim   only   to   the   non-grant   of 

interest by the Reference Court under Section 28 & Section 34 of the 

Land Acquisition Act.  He, therefore, sought leave to make the necessary 

amendment in the petition as well as in the prayer clause.  Leave sought 

is granted.  Necessary amendment be carried out forthwith.



3)               Shri   Shinde,   the   learned   Counsel   for   the   appellants 

restricted his argument only to the extent of the error committed by the 

Reference Court in not awarding the interest under Sections 28and 34 of 

the Land Acquisition Act on the enhanced amount of compensation.  The 

learned Counsel submitted that though in the body of the judgment the 

Reference Court has accepted the right of the appellants to receive the 

interest under Section 28 & Section 34 of the Act in accordance with the 

provisions   thereunder,   in   the   order   clause,   no   such   order   has   been 

passed by the Reference Court.  The learned Counsel, therefore, prayed 

for modification of the impugned order accordingly.   The learned AGP 

submitted   that   the   appropriate   order   may   be   passed   in   view   of   the 

submission made on behalf of the appellants.



4)               Perusal of the impugned order shows that the Tribunal has 

failed   in   awarding   the   interest   to   the   appellants   /   claimants   on   the 

enhanced amount of compensation under Section 28 & Section 34 of the 

Act.  It need not be stated that the appellants are entitled to receive the 

interest on the enhanced amount of compensation under Section 28 & 

VSM
::: Uploaded on - 01/08/2017                          ::: Downloaded on - 06/08/2017 00:22:07 :::
                                           5                             13 fa 2471-16+.odt

Section 34 of the Act in accordance with the said provisions.  The award 

to the said extent, therefore, needs to be modified.  Hence, the following 

order.

                                          ORDER

1. The appellants are held entitled for the interest on

the enhanced amount of compensation as has been

enhanced by the Reference Court under Sections 28 &

34 of the Land Acquisition Act in accordance with law.

2. The award be modified accordingly.

3. The appeals stand allowed in the aforesaid terms.

(P. R. BORA) JUDGE

VSM

 
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