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

The State Of Maharashtra And ... vs Thanaji Pralhad Tekale And ...
2017 Latest Caselaw 3808 Bom

Citation : 2017 Latest Caselaw 3808 Bom
Judgement Date : 30 June, 2017

Bombay High Court
The State Of Maharashtra And ... vs Thanaji Pralhad Tekale And ... on 30 June, 2017
Bench: P.R. Bora
                                      1                901 FA 1926/16 and others


       IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                  BENCH AT AURANGABAD

                901 FIRST APPEAL NO. 1926 OF 2016

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

  2.       The Executive Engineer,
           Minor Irrigation Division (L.S.),
           Beed.                                         ...        Appellants

           VERSUS

  1.       Thanaji s/o Pralhad Tekale,
           Age : Major, Occu.: Agriculturist,
           R/o.: Chinchpur, Tq. And Dist. Beed.

  2.       Ashok s/o Pralhad Tekale,
           Age : Major, Occu. And
           R/o.: As above.                ....        Respondents

                               WITH
                    FIRST APPEAL NO.1925 OF 2016

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

  2.       The Executive Engineer,
           Minor Irrigation Division (L.S.),
           Beed.                                         ...        Appellants

           VERSUS

  1.       Sharad s/o Kailas Tekale,
           Age : Major, Occu.: Agriculturist,
           R/o.: Chinchpur (Ghat), Tq. and
           Dist. Beed.

  2.       Sandeep s/o Kailas Tekale,
           Age : Major, Occu. and R/o.:
           As above.                            ...        Respondents.




::: Uploaded on - 07/07/2017                   ::: Downloaded on - 08/07/2017 00:11:37 :::
                                       2                901 FA 1926/16 and others

                                 WITH
                       FIRST APPEAL NO. 1927/2016

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

  2.       The Executive Engineer,
           Minor Irrigation Division (L.S.),
           Beed.                                         ...        Appellants

           VERSUS

           Kakasaheb s/o Rambhau Satpute,
           Age : Major, Occu.: Agriculturist,
           R/o.: Chinchpur, Tq. & Dist. Beed. ...               Respondent

                                 WITH
                       FIRST APPEAL NO.1928/2016


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

  2.       The Executive Engineer,
           Minor Irrigation Division (L.S.),
           Beed.                                         ...        Appellants

           VERSUS

  1.       Deelip Kishan Satpute,
           Age : Major, Occu.: Agriculturist,
           R/o.: Chinchpur, Tq. & Dist. Beed.

  2.       Kanta Kishan Satpute,
           Age : Major, Occu. & R/o.: As above.

  3.       Madan Kishan Satpute,
           Age : Major, Occu. & R/o.: As above.

  4.       Yeshwanta Kishan Satpute,
           Age : Major, Occu. & R/o.: As above.

  5.       Santosh Kishan Satpute,




::: Uploaded on - 07/07/2017                   ::: Downloaded on - 08/07/2017 00:11:37 :::
                                              3                901 FA 1926/16 and others

           Age : Major, Occu. & R/o.:
           As above.                                  .....    Respondents


                                 WITH
                       FIRST APPEAL NO.1929/2016

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

  2.       The Executive Engineer,
           Minor Irrigation Division (L.S.),
           Beed.                                               ...        Appellants

           VERSUS

           Madan Namdeo Takale,
           Age : Major, Occu.: Agriculturist,
           R/o.: Chinchpur, Tq. & Dist.
           Beed.                                              ..    Respondent

                                 ...
         Advocate for the appellants : Shri D. R. Kale, AGP.
       Advocate for the respondents : Shri C. K. Shinde, Adv.
                                 ...

                                   CORAM         :    P.R. BORA, J.
                                   DATE          :    June 30, 2017


  ORAL JUDGMENT :

  1.               Heard finally with the consent of the learned
  Counsel of the parties.


  2.               The         State   has   filed   the      present       appeals
  challenging the common judgment and award dated
  29.04.2008 passed by Ad-hoc District Judge-1 at Beed in
  Land Acquisition Reference No. 419/2006 with four other
  connected Land Acquisition References.




::: Uploaded on - 07/07/2017                         ::: Downloaded on - 08/07/2017 00:11:37 :::
                                            4              901 FA 1926/16 and others



  2.               The lands which are the subject matter of the
  present appeals were acquired for the construction of
  percolation tank at Chinchpur, Tq. Ashti, District Beed. In
  the acquisition proceedings the land acquisition officer had
  offered the compensation to the claimants at the rate of
  Rs.750/- to Rs.785/- per Are.                The Reference Court has
  enhanced the amount of compensation by determining the
  market value of the acquired lands at the rate of Rs.1,500/-
  per Are.


  3.               Though, the learned AGP assailed the impugned
  award on the ground of determination of market value on
  higher side, on perusal of the judgment it does not appear
  to me that the Reference Court has committed any error in
  determining the market value of the acquired lands at the
  rate of 1500/- per Are.               Moreover, it was also informed
  during the course of arguments by learned AGP himself
  that in few earlier matters out of the same acquisition, this
  Court has declined to cause any interference in the amount
  of compensation enhanced by the Reference Court in the
  said matters.                Learned AGP submitted that in the said
  matters also the compensation was enhanced by the
  Reference Court by determining market value of the lands
  acquired in the said matters at the rate of Rs.1,500/- per
  Are.


  4.               Learned AGP disputed the impugned award
  further on the ground that the Reference Court has




::: Uploaded on - 07/07/2017                      ::: Downloaded on - 08/07/2017 00:11:37 :::
                                       5              901 FA 1926/16 and others

  committed an error in awarding interest under Section 34
  of the Act from the date of possession.                  Learned AGP
  submitted that in view of the Full Bench judgment of this
  court in the case of State of Maharashtra Vs. Kailas
  Shiva Rangari reported in 2016(4) ALL MR 513 the
  interest under Section 34 of the Land Acquisition Act
  (hereinafter referred to as said Act) can only be awarded
  from the date of award and not from the date of
  possession.           Learned AGP submitted that in the earlier
  similar matters this Court has set aside the awards
  impugned in the said appeals by directing modification to
  the aforesaid extent. Learned AGP tendered copy of the
  order passed by this court on 24 th November, 2016 in First
  Appeal No. 1824/2016            and submitted that the present
  matters can also be disposed of on similar lines.


  5.               Shri. C. K. Shinde, learned Counsel appearing for
  the respondents i.e. original claimants, submitted that in
  earlier matters also he has represented the original
  claimants.           He, therefore, submitted that the present
  appeals also can be decided on similar lines.


  6.               In view of the judgment of the Full Bench of this
  Court in the case of Kailas Shiva Rangari (supra), the
  interest under Section 34 of the Act can only be awarded
  from the date of award under Section 11 of the Act and not
  from the date of possession.            The impugned common
  award, therefore, needs to be modified to that extent.




::: Uploaded on - 07/07/2017                 ::: Downloaded on - 08/07/2017 00:11:37 :::
                                        6             901 FA 1926/16 and others

  7.               In view of the above, the following order is
  passed.
                                  ORDER

1. The common judgment and award impugned in the present appeals so far as it relates to grant of interest under Section 34 of the Act from the date of possession stands modified to the effect that such interest shall be payable from the date of award under Section 11 of the Act.

2. The other part of the award is maintained as it is.

3. The appeals stand partly 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