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

Sumanbai Trimbak Deshpande vs The State Of Mah
2017 Latest Caselaw 939 Bom

Citation : 2017 Latest Caselaw 939 Bom
Judgement Date : 22 March, 2017

Bombay High Court
Sumanbai Trimbak Deshpande vs The State Of Mah on 22 March, 2017
Bench: V.K. Jadhav
                                                                               fa861.07
                                           -1-


               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                          BENCH AT AURANGABAD

                           FIRST APPEAL NO. 861 OF 2007


 The State of Maharashtra
 Through the Collector
 for Special Land Acquisition Officer
 at Osmanabad                                                ...Appellant

          versus

 Trimbak s/o Narharrao Deshpande
 Age 57 years, Occ. Service
 R/o. Dhoki,
 Tq. and District Osmanabad                                  ...Respondent

                                        .....
 Mr. B.V. Virdhe, A.G.P. for the appellant
 Mr. A.R. Devkate, advocate for the respondent
                                        .....

                                  WITH
                   CROSS OBJECTION (ST.) NO. 16407 OF 2007
                                        IN
                        FIRST APPEAL NO. 861 OF 2007

 Trimbak s/o Narharrao Deshpande
 Age 68 years, Occ. Service & Agri.
 R/o. Dhoki,
 Tq. and District Osmanabad                                  ...Applicant

          versus

 The State of Maharashtra
 Through the Collector
 the Special Land Acquisition Officer
 at Osmanabad                                                ...Respondent

                                       .....
 Mr. A.R. Devkate, advocate for the applicant
 Mr. B.V. Virdhe, A.G.P. for the respondent
                                       .....

                                       ALONGWITH
                               FIRST APPEAL NO. 862 OF 2007


 The State of Maharashtra
 Through the Collector


::: Uploaded on - 27/03/2017                        ::: Downloaded on - 28/03/2017 00:40:16 :::
                                                                               fa861.07
                                        -2-

 for Special Land Acquisition Officer
 at Osmanabad                                               ...Appellant

          versus

 Smt. Suman w/o Trimbakrao Deshpande
 Age 60 years, Occ. Nil
 R/o. Dhoki,
 Tq. and District Osmanabad                                 ...Respondent

                                        .....
 Mr. B.V. Virdhe, A.G.P. for the appellant
 Mr. A.R. Devkate, advocate for the respondent
                                        .....

                                  WITH
                   CROSS OBJECTION (ST.) NO. 16405 OF 2007
                                        IN
                        FIRST APPEAL NO. 862 OF 2007

 Smt. Suman w/o Trimbakrao Deshpande
 Age 50 years, Occ. Nil
 R/o. Dhoki,
 Tq. and District Osmanabad                                 ...Applicant

          versus

 The State of Maharashtra
 Through the Collector
 the Special Land Acquisition Officer
 at Osmanabad                                               ...Respondent

                                       .....
 Mr. A.R. Devkate, advocate for the applicant
 Mr. B.V. Virdhe, A.G.P. for the respondent
                                       .....

                                              CORAM : V. K. JADHAV, J.

DATED : 22nd MARCH, 2017

ORAL JUDGMENT:-

1. Being aggrieved by the common judgment and award dated

21.9.2006, passed by the learned Civil Judge, Senior Division, Osmanabad

in L.A.R. No. 335 of 1996 and 166 of 1997, the respondent State has

preferred first appeal Nos. 861 of 2007 and 862 of 2007 respectively,

fa861.07

whereas the original claimants have filed cross objections.

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

a) The State Government has acquired the lands owned and

possessed by the claimants for the purpose of extension of Gaothan of

village Deolali. Notification under section 4 was published in the

Government gazette on 14.3.1991. The Special Land Acquisition officer

had passed award on 17.8.1995 and awarded the compensation at the

rate ranging from Rs.25,800/- to Rs. 34,000/- per hectare. Being

aggrieved and dissatisfied with the inadequate compensation awarded by

the S.L.A.O. the claimants preferred L.A.R. No. 335 of 1996 and 166 of

1997 respectively. It has been contended in the said reference petitions

that the acquired lands are situated at village Deolali, a village near to

Osmanabad city. There are facilities of transport to Barshi, Osmanabad

and Dhoki. It has been also contended that the main base of

acquisition purpose are resettlement/residential purpose. The

distance of Osmanabad city and Deolali is short and the acquired

lands thus become portion of Osmanabad city. However, the

S.L.A.O. has not considered the same and he has determined the

compensation merely on the basis of revenue assessment.

Accordingly, the claimants have claimed the compensation at the

enhanced rate of Rs.15/- per sq. ft. for the acquired lands.

fa861.07

b) The appellant State has strongly resisted those reference

petitions on the ground that at the time of acquisition, the price of the

land was not at the rate of Rs.15/- per sq. ft. The appellant State has

also denied the averments made in the reference petitions, including

the distance of village Deolali and Osmanabad city, etc.

c) The claimants have adduced their oral as well as documentary

evidence in support of their contentions. The appellants State has

not adduced any evidence. Learned C.J.S.D. Osmanabad, by

judgment and award dated 21.9.2006 awarded the compensation at

the enhanced rate of Rs.9/- per sq. ft. for the acquired lands

alongwith other statutory benefits. Being aggrieved by the same, the

State has preferred aforesaid two first appeals whereas the claimants

have also preferred cross objections.

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

Reference court has considered the sale instance Exh.39, which is of

village Kajala. The claimants have placed their reliance on the

agreement of sale in respect of agricultural land situated at village

Deolali for which the claimant Trimbak Deshpande was party,

however, those transactions were not concluded owing to the

publication of notification about acquisition of the said land. The

learned A.G.P. submits that village Kajala is not adjoining village and

fa861.07

as per the location shown in the Google map, village Kajala is at a

distance of near about 30 kilometers from acquired land. The

learned A.G.P. submits that the reference court has relied upon the

sale instance Exh.39 and accordingly awarded the compensation at

exorbitant rate. The learned A.G.P. submits that the S.L.A.O. has

awarded compensation on square feet rate by treating the land as

non agricultural land. Even the Reference court has not considered

25% deduction towards development of aforesaid land, if at all, the

reference court has considered and treated the non agricultural

potentiality of the acquired lands.

4. Learned counsel for the respondents/original claimants

submits that the claimant Trimbak has examined himself and also

examined five witnesses in respect of contentions raised in

reference petitions. So far as the sale deed at Exh.39 is concerned,

the claimants have examined the witness, purchaser - Tanaji

Madhukar Kshirsagar. He has deposed that distance between

villages Kajala and Deolali is about 5 kilometers. As per the contents

of sale deed Exh.39 and as deposed by this witness, he has

purchased open plot measuring 33x33 sq. ft. out of survey No. 1/12

situated at village Kajala from one Abhaykumar Deshpande for

consideration of Rs.10,000/-, under registered sale deed dated

26.3.1985. He has further made it clear that the distance between

fa861.07

the acquired land owned and possessed by Trimbak Deshpande and

purchased land is about 4 kilometers. He has also deposed that he

has purchased the above said plot as per the prevailing market price

considering the situation, facilities and valuation of the surrounding

area, convenience and potentialities. As per the consideration shown

in the sale instance Exh.39, it appears that he has purchased the

said plot at Rs.9.20 per sq. ft.

5. Learned counsel for the respondents/claimants submits that

State has only suggested the distance between two villages as 30

kilometers which he has denied. However, the appellant State has

not adduced any evidence to substantiate the said contention.

Learned counsel submits that though reference court has not

considered the agreements of sale Exh.41 and 42, respectively,

executed in the year 1989, as the transactions in the said agreement

of sale were not concluded, still then, those agreements of sale

speak about market price of said land, having N.A. Potentiality in the

said area. Learned counsel submits that the reference court, after

considering the sale instance Exh.39, has not added 10% in the

consideration price of the said sale instance, as the date of

notification is of the year 1991 whereas the sale deed Exh.39 came

to be executed in the year 1985. Learned Judge of the reference

court without any discussion and ignoring the aforesaid aspect

fa861.07

awarded enhanced compensation at the rate of Rs.9/- per sq. ft. The

Reference court ought to have awarded the compensation as

claimed by the claimants. In view of the consideration shown in the

sale instance Exh.39 and after considering the addition of 10% per

year, the rate of Rs.14.16 per sq. ft. should have been considered by

the Reference court.

6. Learned counsel for the respondents/claimants submits that

this Court had an occasion to deal with the first appeal No. 634 of

2003 in respect of land from the same village acquired in the year

1985 in which notification under Section 4 was published by the

State Government on 10.7.1985. This court has considered the

evidence on record and sale instances from the said area and

confirmed the order passed by the Reference court awarding

compensation at the enhanced rate of Rs.6/- per sq. ft. Learned

counsel submits that in the year 1985, this court has considered the

market value of the land having N.A. potentiality of village Deolali and

awarded compensation at the rate of Rs.6/- per sq. ft. and in the

present acquisition the date of notification is almost after a period of

six years.

7. Learned counsel for the respondent original claimants submits

that from the same award wherein the Reference court has awarded

fa861.07

compensation at the rate of Rs.7/- per sq. ft., the respondent State

has preferred first appeal No. 1213 of 2015 and other connected

appeals and this court in those appeals, by judgment and order dated

29.7.2015, though come to the conclusion that the claimants are

entitled for compensation at the enhanced rate of Rs.11/- per sq. ft.,

confirmed the order passed by the Reference court for the reason

that original claimants in those petitions restricted their claim to the

extent of compensation at the rate of Rs.7/- per sq. ft..

8. On careful perusal of pleadings, evidence and judgment and

award passed by the Reference court, it appears that the lands

owned and possessed by the claimants were acquired for the

purpose of extension of Gaothan. Reference court has rightly

considered the N.A. potentiality of the acquired lands and awarded

compensation on the basis of square feet. Even this court has

considered the same and accordingly confirmed the order passed by

the Reference court considering that the acquired land is N.A. land or

having potentiality of N.A. land.

9. On careful perusal of the contents of sale instance Exh.39, it

appears that witness Tanaji Kshirsagar had purchased open plot

measuring 33x33 sq. ft. situated at village Kajala from one

Abhaykumar Deshpande for consideration of Rs.10,000/- under

fa861.07

registered sale deed 10.7.1985. Witness Tanaji has also mentioned

the distance between acquired land and the land under sale

instance. Though he was subjected to cross examination at length,

there is nothing in his cross examination to disbelieve his version.

Though learned A.G.P. orally submitted about the distance between

acquired land and village Kajala on the basis of some modern

technology, however, failed to substantiate the same by adducing

any evidence before this Court or by filing any application seeking

appropriate reliefs in this regard. Even though the suggestion is given

to witness Tanaji Kshirsagar about distance between the acquired

land and the land under sale instance, the respondent State has not

bothered to adduce any evidence. Even the respondent State has

not produced the adjoining village maps on record. As per the

consideration shown in the sale instance Exh.39, it appears that

witness Tanaji had purchased the said plot at the rate of Rs.9.20/-

per sq. ft. So far as the notification under Section 4 in respect of

acquired land is concerned, the same was published in the year

1991. Learned counsel for the respondents/claimants have not

made any submissions in respect of evidence of the valuer, which is

not considered by the Reference Court. The learned Judge of the

Reference Court has not considered the addition of amount at the

rate of 10% per annum from the date of sale deed till issuance of

notification under Section 4 in respect of acquired land. However,

fa861.07

the distance, as discussed above, between the acquired land and the

land under sale instance matters in this case.

10. On careful perusal of award Exh.74, the S.L.A.O. has also

mentioned that the land under acquisition at village Deolali is 8

kilometers away from Osmanabad town. The S.L.A.O., while

determining the compensation for the acquired land, considered the

sale instances prior to issuance of notification of the acquired land

from adjoining villages and those are mentioned in the award as

Ruibhar and Shekapur villages. The claimants have also placed their

reliance on the sale instance Exh.40 of the year 1985, wherein the

land under sale instance situated at village Ruibhar was sold at the

rate of Rs.5.12/- per sq. ft. and after considering 10% addition per

year from the date of sale instance and date of notification of the

acquired land, the price of the said land comes to Rs.8.20/- per sq. ft.

Witness Tanaji Kshirsagar has deposed about distance between

village Kajala and that of acquire lands. The Reference court has

considered the potentiality and N.A. use of the acquired land and

accordingly awarded the compensation at square feet rate. In such

case, the distance hardly matters. Thus consideration of fertility,

similarity of the agriculture land in the adjoining villages and distance

hardly matters. In the instant case, S.L.A.O. has observed in the

award about the distance between village Deolali and Osmanabad

fa861.07

city. The learned counsel for the respondents-claimants has also

submitted that village Deolali is comparatively larger than village

Kajala. In view of this also, the land at village Deolali having N.A.

potentiality would fetch more price compared to similar land situated

at village Kajala. Thus, considering the sale instance Exh.40 and 39,

average of both the sale instances considered and after addition 10%

per year from the date of those sale instances, till issuance of

notification under Section 4 of the acquired land, the market rate in

the prevailing area comes to Rs.11/- per sq. ft..

11. Even this Court in first appeal No. 1213 of 2015 and other

connected appeals, in para 6 of the order though considered

enhancement at the rate of Rs.11/- per sq. ft. however, confirmed the

order passed by the Reference court thereby awarding the

compensation at the rate of Rs.7/- per sq. ft. on the ground that the

claimants in those petitions restricted their claim of compensation at

the rate of Rs.7/- per sq. ft..

12. In view of above discussion and in the light of the observations

made by this court, in the aforesaid appeal, the claimants are entitled

for compensation at the rate of Rs.11/- per sq. ft. with all other

statutory benefits those are available to them. Thus, the appeals

preferred by the State are liable to be dismissed whereas the cross

fa861.07

objections are required to be partly allowed to the extent as

discussed above. Hence, I proceed to pass the following order:-

ORDER

I. First appeal Nos. 861 of 2007 and 862 of 2007 are

hereby dismissed. No costs.

II. The cross objection (st.) No. 16407 of 2007 and cross

objection (st.) No. 16405 of 2007 are hereby partly allowed.

III. The claimants are entitled for compensation at the rate of

Rs.11/- per sq. ft. for their acquired lands with all

statutory benefits and the judgment and award dated

21.9.2006, passed by the learned Civil Judge, Senior

Division, Osmanabad in L.A.R. Nos. 335 of 1996 and 166 of

1997, stand modified accordingly.

          IV.     The award be drawn up accordingly.



          V.      Both the appeals as well as the cross objections are

                  disposed of.





                                                                               fa861.07


          VI.     Needless to say that any bank guarantee is furnished by

                  the     respondents-claimants,    while      withdrawing          the

amount of compensation, as directed by this court, the

same shall stand discharged.

( 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