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

Midc, Thru. Regional Officer vs Shoeb Turab Ali Hassonjee & 2 Ors
2017 Latest Caselaw 2581 Bom

Citation : 2017 Latest Caselaw 2581 Bom
Judgement Date : 22 May, 2017

Bombay High Court
Midc, Thru. Regional Officer vs Shoeb Turab Ali Hassonjee & 2 Ors on 22 May, 2017
Bench: B.P. Dharmadhikari
                                       1                                                                fa922.07

                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                              NAGPUR BENCH : NAGPUR


                              FIRST APPEAL NO.922/2007


Maharashtra Industrial Development Corporation, 
through its Regional Officer having its office at 
Marol Industrial Estate, Andheri East, Mumbai and 
having its Regional Office at By-pass Road, Amravati.                                       ..Appellant.

           ..Vs..

1.    Shoeb S/o Turab Ali Hassonjee,
      aged about 35 Yrs., Occu. Agriculturist, 
      R/o Shrikrishna Peth, Amravati. 

2.    State of Maharashtra,
      through its Collector, Amravati. 

3.    Special Land Acquisition Officer cum
      Sub-Divisional Officer, Amravati.                                              ..Respondents.

                          AND FIRST APPEAL NO.691/2008


Maharashtra Industrial Development Corporation, 
having its office at Marol Industrial Estate,
Andheri East, Mumbai and having its Regional
Office at By-pass Road, Amravati, through its 
Chief Executive Officer.                                                                    ..Appellant.

           ..Vs..

1.    Habib Khan S/o Dulekhan,
      aged about Major, R/o Swardi, 
      Taluka and District Amravati. 

2.    State of Maharashtra,
      through Collector, Amravati. 

3.    Sub-Divisional Officer and Special Land
      Acquisition Officer, Amravati.                                                 ..Respondents.


        ::: Uploaded on - 23/05/2017                              ::: Downloaded on - 24/05/2017 00:57:36 :::
                                        2                                                                fa922.07


                         AND FIRST APPEAL NO.1059/2008


Maharashtra Industrial Development Corporation, 
through its Regional Officer having its office at
Marol Industrial Estate, Andheri East, Mumbai 
and having its Regional Office at By-pass Road,
Amravati.                                                                                   ..Appellant.

           ..Vs..

1.    Rizwanabai W/o Qaizar Hussain Darghahwalla, 
      aged about 37 Yrs., R/o Tandapeth, Bengali
      Punja, Nagpur, Tq. and District Amravati.

2.    State of Maharashtra,
      through its Collector, Amravati. 

3.    Special Land Acquisition Officer cum
      Sub-Divisional Officer, Amravati.                                              ..Respondents.

                         AND FIRST APPEAL NO.1053/2008


Maharashtra Industrial Development Corporation, 
having its office at Marol Industrial Estate, Andheri
East, Mumbai and having its Regional Office at
By Pass Road, Amravati.                                                                     ..Appellant.

           ..Vs..

1.    Hajrabee W/o Sk. Amad, 
      aged about 40 Yrs., R/o Near Samaj Mandir, 
      Bichu Tekdi, Amravati.

2.    State of Maharashtra,
      through Collector, Amravati. 

3.    Special Land Acquisition Officer cum
      Sub-Divisional Officer, Amravati, Tq. and 
      Distt. Amravati.                                                               ..Respondents.




        ::: Uploaded on - 23/05/2017                              ::: Downloaded on - 24/05/2017 00:57:36 :::
                                                                                        3                                                                fa922.07

  - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 
              Shri M.M. Agnihotri, Advocate for the appellant.
              Shri V.S. Giramkar, Advocate h/f Shri A.H. Lohiya & Shri S.P. Deshpande, Advocates for 
              respondent No.1 (land owners).
              Ms. N.P. Mehta, A.G.P. for respondent Nos.2 and 3 (State of Maharashtra and Land 
              Acquisition Officer).
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - 




                                                                 CORAM :  B.P. DHARMADHIKARI, J.
                                                                 DATE  :     22.5.2017.




ORAL JUDGMENT

1.                        Heard   Shri   M.M.   Agnihotri,   Advocate   for   the

appellant - Development Corporation, Shri V.S. Giramkar, Advocate h/f Shri

A.H. Lohiya and Shri S.P. Deshpande, Advocates for respondent No.1 (land

owners) and Ms. N.P. Mehta, A.G.P. for respondent Nos.2 and 3 (State of

Maharashtra and Land Acquisition Officer).

2. During hearing, attention has been drawn to judgment delivered on

30th August, 2016 in First Appeal No.486/2011 by this Court. That first appeal

arose out of very same land acquisition proceedings which form subject matter

of these four appeals. Notification under Section 32(2)(1) of Maharashtra

Industrial Development Act and other relevant dates are identical.

3. It appears that initially First Appeal No.734/2008 was decided by

this Court on 15th June, 2012 accepting the rate of Rs.89,000/- per hector

granted by Reference Court. This judgment has been acted upon and applied

4 fa922.07

on 30th August, 2016 in First Appeal No.486/2011.

4. It is obvious that all these matters needed to be placed together on

15th June, 2012 when First Appeal No.734/2008 was disposed of or thereafter

on 30th August, 2016 when First Appeal No.486/2011 came to be disposed of.

5. It appears that because of administrative problems the matters could

not be placed together.

6. It needs to be mentioned that in First Appeal No.1053/2008 land

which forms subject matter is from village Talkhanda. The Land Acquisition

Officer awarded compensation of Rs.1500/- per hector only by treating the

land as uncultivable (potkharab). It has been enhanced to Rs.60,000/- per

hector by Reference Court vide its judgment dated 5th September, 2007. The

perusal of said judgment itself reveals that the concerned officer has admitted

in cross-examination that in revenue records land was not recorded as

potkharab at all. In this situation, award of compensation at Rs.1500/- per

hector i.e. at rate of 15 naya paisa per Sq. Ft. is unsustainable. The Reference

Court has awarded compensation at 60 naya paisa per Sq. Ft. This

enhancement therefore cannot be said to be exorbitant. No case is therefore

made out warranting interference.

5 fa922.07

7. In view of the fact that controversy is concluded against present

appellants by the above judgments of this Court, no interference is possible in

these matters. Accordingly all appeals are dismissed with no orders as to

costs. Rule discharged.

JUDGE

Tambaskar.

 
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