Citation : 2017 Latest Caselaw 2614 Bom
Judgement Date : 24 May, 2017
Judgment. fa703.07
1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
FIRST APPEAL NOs. 703 OF 2007
AND 325 OF 2012.
........
FIRST APPEAL NO. 703/2007.
Pandurang s/o Shamraoji Pande, Aged about 58 years, Occupation - Agriculturist, resident of Mitnapur, Tq. Babhulgaon, District Yavatmal. ..... APPELLANT.
VERSUS
1.State of Maharashtra, Through Collector, Yavatmal.
2.The Special Land Acquisition Officer, Bembla Project, Yavatmal Tq. and District Yavatmal.
3.The Executive Engineer, Bembla Canal Division, Yavatmal, Tq. and District Yavatmal. ..... RESPONDENTS.
Judgment. fa703.07
--------------------------
None for the Appellant.
Ms. Haider, A.G.P. for Respondents.
--------------------------
WITH
FIRST APPEAL NO. 325/2012.
Vidarbha Irrigation Development Corporation, through its Executive Engineer, Bembla Canal Division, Yavatmal. ..... APPELLANT.
VERSUS
1.Haribhau s/o Shamrao Pande, Aged about 61 years, Occupation - Nil, resident of Mitnapur, at post Naigaon, Tq. Babhulgaon, District Yavatmal.
2.The State of Maharashtra, Through Collector, Yavatmal.
3.The Special Land Acquisition Officer, Bembla Project No.1, Yavatmal.
4.Pandurang Shamrao Pande, Judgment. fa703.07 Aged about 60 years, Occupation - Labour,
resident of Mitnapur, Tah. Babhulgaon, Tahsil Babhulgaon, District Yavatmal. ..... RESPONDENTS.
--------------------------
Shri S.K. Bhoyar, Advocate h/f. Shri J.B. Kasat, Advocate for the Appellant.
--------------------------
CORAM : B.P. DHARMADHIKARI,
J.
DATE : MAY 24, 2017.
ORAL JUDGMENT :
Matters are listed in Summer Vacation with previous
notice to the parties. Same were called out on 23.05.2017 and
at the request of Shri S.K. Bhoyar, learned Counsel holding for
Advocate Shri J.B. Kasat and Ms. Haider, learned A.G.P. the
same came to be adjourned to today. Shri D.A. Sonone,
learned counsel appearing for Pandurang Shamraoji Pande was
absent yesterday and is not present even today.
Judgment. fa703.07
2. It is not in dispute that the appellant V.I.D.C. has
acquired the land ad-measuring 2 H. 3 R forming survey no.54
of village Naigaon, Tahsil Babhulgaon, District Yavatmal.
Notification under Section 4 of the Land Acquisition Act, 1894
is dated 04.01.2000 and award has been passed by the Land
Acquisition Officer on 03.09.2001. Compensation has been
awarded @ Rs.66,648/- per hector. Respondent Haribhau
Shamrao Pande contested the land acquisition proceedings.
3. Not satisfied with the compensation awarded,
Haribhau filed Land Acquisition Case No.524/2006 and
claimed compensation @ Rs.2,50,000/- per hector. His brother
Pandurang filed an application in those proceedings and
pointed out his separate title for the part of the acquired land.
He claimed that Gut Nos. 54/1 and 54/2 needed to be shown
separately and acquired accordingly by the V.I.D.C. He claimed
to be owner of and therefore, entitled to compensation for 1.36
H of acquired land. His application was allowed and
accordingly he has participated in Land Acquisition Case
Judgment. fa703.07
No.524/2006.
4. Joint Civil Judge, Senior Division, Yavatmal has vide
judgment dated 02.02.2011 awarded rate of Rs. 1,45,000/- per
hector along with other benefits. This enhancement is
questioned by the acquiring body namely V.I.D.C. in Appeal No.
325/2012. Pandurang has already filed First Appeal claiming
further enhancement vide First Appeal No. 703/2007. He is
seeking rate of Rs. 2,50,000/- per hector. Both these appeals
are placed together for final hearing. Record shows that VIDC
was directed to deposit amount as awarded by the Reference
Court and claimant was permitted to withdraw the amount on
furnishing security to the satisfaction of the Trial Court. After
this order dated 04.03.2012 in Civil Application No. (F)
203/2011, it appears that prayer for withdrawal was
considered again on 02.02.2013 when Civil Application No.
884/2013 was looked into. This Court then found that
withdrawal can be permitted on the basis of a joint praecipe
signed by Haribhau as well as Pandurang, and subject to
furnishing security to the satisfaction of the Reference Court.
Judgment. fa703.07 Time of two weeks was given to file that praecipe. After this
order dated 02.07.2013, that amount allowed to be withdrawn
on 04.07.2012, continued to lie with the Reference Court only.
On 16.07.2013 after hearing all counsel, this Court has
granted time of one week as last chance to file joint pursis
before the Reference Court. Material on record does not show
whether any joint pursis was filed within the stipulated time by
Haribhau and Pandurang. It is not clear whether the amount
deposited by VIDC is still with the Reference Court or it has
been withdrawn by the two brothers namely - Haribhau and
Pandurang. Shri Bhoyar, learned counsel fairly states that he
has no instructions about subsequent developments.
5. Short contention of Shri Bhoyar, learned counsel is
enhancement from Rs. 66,648/- per hector awarded by the
Land Acquisition Officer to Rs. 1,45,000/- by the Reference
Court is without recording any reasons. He has invited
attention to relevant discussion as contained in paragraph
no.17 of the judgment to urge that after holding that sale of
land at village Mitnapur vide Exh.32 was not a comparable
Judgment. fa703.07
sale instance, inconsistent approach is adopted in paragraph
no.17. Though there is time gap of one year only in said sale
instance and date of notification under Section 4 of Land
Acquisition Act in present matter, the trial Court has mentioned
the same to be of 9 years and has also added escalation of 15%
per annum for a period of 9 years. He therefore, contends that
the judgment dated 02.02.2011 in Land Acquisition Case
No.524/2006 is unsustainable and liable to be quashed and set
aside.
6. Without prejudice he points out that Pandurang
brother of Haribhau has filed separate Land Acquisition Case
No.106/2004 under Section 18 of the Land Acquisition Act,
allegedly to the extent of 1 H 36 R and vide judgment delivered
on 29.04.2006 the Reference Court namely 4th Joint Adhoc
Additional District Judge, Yavatmal has awarded compensation
@ Rs. 70,000/- per hector. He submits that thus, in relation to
very same land the Reference Court has arrived at two different
rates in two different proceedings. He contends that in this
situation, as non-application of mind is apparent, the matter
Judgment. fa703.07
needs to be placed back before the Reference Court for fresh
consideration.
7. Ms. Haider, learned A.G.P. appearing on behalf of
the State Government states that she has no instructions on
merits as office of the Government Pleader is trying to search
out necessary papers and instructions are still awaited.
However, she points out that judgment dated 29.04.2006 in
Land Acquisition Case No.106/2004 may not have been
pointed out to the Reference Court when it decided Land
Acquisition Case No.524/2006 on 02.02.2011.
8. In the light of these arguments the only question
which needs to be looked into by this Court is - Whether Land
Acquisition Case Nos.524/2006 and 106/2004 could have
been decided by separate judgments by the Reference Court ?
9. It is not in dispute that both the Land Acquisition
Reference cases arise out of Land Acquisition Case
No.41/47/2000-01 of village Naigaon wherein Survey No. 54
Judgment. fa703.07
ad-measuring 2 H 3 R land came to be acquired. In judgment
delivered on 29.04.2006 in Land Acquisition Case
No.106/2004, date of notification under Section 4 is stated to
be 24.02.2000, while in judgment dated 02.02.2011 in Land
Acquisition Case No.524/2006 it is stated to be 04.01.2000.
However, date of award is same i.e. 03.09.2011 and
compensation awarded is also the same i.e. Rs. 66,648/- per
hector. It is not in dispute that very same acquisition i.e. very
same land was questioned in two different proceedings under
Section 18 of the Act by two brothers.
10. Perusal of judgment dated 02.02.2011 in Land
Acquisition Case No.524/2006 shows a finding in paragraph
no.15 where there is reference to judgment of this Court in
First Appeal No.435/1992. The Reference Court finds that
Section 4 notification in that First Appeal was issued on
29.12.1988, while it was dealing with Section 4 notification
issued 12 years thereafter. It further found that in First Appeal
no.435/1992, the High Court has awarded compensation of
Rs.83,500/- per hector. In paragraph no.16 the Reference
Judgment. fa703.07
Court has looked into sale deed at Exh.32 and the land ad-
measuring there is 38 R and year of sale deed is 1999. It is
located at village Bitnapur, which is away from the village
Naigaon. In paragraph no.17 Reference Court has looked into
the crops grown by Haribhau in the acquired land and
concluded that land of Haribhau appeared to be fertile.
11. This application of mind in paragraph no.17 reveals
that sale instance Exh.32, was of the year 1999 and section 4
notification issued in the matter with which it was concerned
was of the year 2000. Thus, it should have held that Section 4
notification was issued after one year of Exh.32, but, than it has
recorded that Section 4 notification issued in the year 2000 was
9 years after Exh.32. It then mentions that escalation at 15%
per annum for said period of 9 years from 1999-2000 needs to
be added and accordingly rate works out to be Rs. 2,10,000/-.
After this calculation, it speaks of crops grown by the owner in
his field, and found that Exh.32 was of a dry crop land and
then jumps to a conclusion that Haribhau was/is entitled to
receive compensation @ Rs. 1,45,000/- per hector. The logic
Judgment. fa703.07
for reaching this figure is not apparent.
12. The other judgment dated 29.04.2006 in Land
Acquisition Case No.106/2004, in paragraph no.18 considers
judgment in Land Acquisition Case No.175/1997 decided on
26.02.2002. There Reference Court has awarded compensation
@ Rs.75,000/- per hector for a land situated at Naigaon.
13. With the assistance of respective learned counsel I
have perused the said judgment of Reference Court at Exh.35
on record of Land Acquisition Case no.106/2004. Exh.35 is the
judgment dated 26.02.2002 and paragraph no.13 shows that
land there was a dry crop land. Award under section 11 was
declared on 25.11.1993, while Section 4 notification was issued
on 14.02.1991. This land is from very same village i.e. village
Naigaon. After this judgment Exh.35 has attained finality.
Rate of Rs. 75,000/- per hector awarded therein as on
14.02.1991 also becomes final. In that event, appropriate
escalation only needs to be allowed from 14.02.1991 till
04.01.2000 or 24.02.2000 when Section 4 notification in the
Judgment. fa703.07
instant matter came to be published. This judgment in Land
Acquisition Case No.175/1997 does not find any consideration
in judgment dated 02.02.2011 in Land Acquisition Case
no.524/2006.
14. In this situation, it is apparent that in relation to
very same land and same acquisition proceedings, two
Reference applications under Section 18 of the Act filed by two
real brothers were entertained and decided on different dates
separately by the Reference Court. Brothers or the acquiring
body did not point out pendency of other matter or its possible
impact to that Court.
15. In this situation, looking to the material available on
record, I find that both the matters should have been decided
together so as to sub-serve the interest of justice and also to
advance the welfare legislation. Hence, only to enable that
course of action, judgment dated 29.04.2006 in Land
Acquisition Case No. 106/2004 and judgment dated
02.02.2011 in Land Acquisition Case No.524/2006 are quashed
Judgment. fa703.07
and set aside. First Appeal Nos. 703/2007 and 335/2012 are
accordingly partly allowed.
16. Reference Proceedings in Land Acquisition Case Nos.
106/2004 and 524/2006 are restored back to the file of
respective Court. The proceedings are clubbed together for
fresh joint consideration and adjudication. Principal District
Judge, Yavatmal to allot both the matters to one court for this
purpose. The adjudication is expedited and the Court receiving
the matters shall attempt to complete the exercise as early as
possible and in any case within a period of one year. No costs.
JUDGE
Rgd.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!