Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Mah. Thr. Collector, ... vs Kaushalyabai Arjuna Khawale And 5 ...
2017 Latest Caselaw 8364 Bom

Citation : 2017 Latest Caselaw 8364 Bom
Judgement Date : 2 November, 2017

Bombay High Court
State Of Mah. Thr. Collector, ... vs Kaushalyabai Arjuna Khawale And 5 ... on 2 November, 2017
Bench: S.B. Shukre
                                           1




        IN THE HIGH COURT OF JUDICATURE AT BOMBAY,

                 NAGPUR BENCH : NAGPUR

First  Appeal No.  637 of 2006 

Appellant :              State of Maharashtra, through Collector,
                         Washim

                         Versus

Respondents:             1.  Kaushalyabai Arjuna Khawale
                         2.  Shobha Arjuna Khawale
                         3.  Lata Arjuna Khawale
                         4. Vishvanath Arjuna Khawale
                         5. Rukhmini Arjuna Khawale
                         6. Lanka Arjuna Khawale   ...  Deleted

                         1A. Madan Arjun Khawale, aged about 
                         55 years, resident of Malegaon, Dist. Washim
                         (LR of respondent no. 1) 

                         Substituted respondents -

                         1A. Madan Arjuna Khawale, aged about 50 years,
                         Occ: Agriculturist

                         2) Shobha Arjuna Khawale, aged about 45 years,
                         resident of Mehkar, District Buldana

                         3) Lata Arjuna Khawale, aged about 30 years,
                         resident of Jabhroon Parande, Dist. Washim

                         4) Vishvanath Arjuna Khawale, aged about 38 
                         years, Occ: Agriculturist, resident of Malegaon, 
                         District Washim

                         5) Rukhmini Arjuna Khawale, aged about 25
                         years, resident of Naigaon, Tahsil Mehkar, 
                         District Buldana

                         6) Lanka Arjuna Khawale, aged about 50 years,
                         resident of Karli, Tahsil Malegaon, Dist. Washim


     ::: Uploaded on - 06/11/2017                      ::: Downloaded on - 07/11/2017 01:21:36 :::
                                                   2




-------------------------------------------------------------------------------------------

Shri M. A. Kadu, Asst. Govt. Pleader for appellant Shri R. L. Khapre, Advocate for respondents

-------------------------------------------------------------------------------------------

Coram : S. B. Shukre, J

Dated : 2nd October 2017

Oral Judgment

1. This appeal by the State of Maharashtra challenges the

legality and correctness of the judgment and order commonly passed in

four Land Acquisition Cases including LAC No. 97 of 2004 on 28 th April

2005 by the Additional District Judge, Washim.

2. I have heard Shri M. A. Kadu, learned Assistant Government

Pleader for the appellant and Shri R. L. Khapre, learned counsel for the

respondents. I have perused record and proceedings of the case including

the impugned judgment and order.

3. The only point that arises for my determination is :-

Whether the compensation awarded by the Reference

Court is just and proper ?

4. Learned Assistant Government Pleader submits that as the

evidence available on record has not been appreciated properly, valuation

of the land done by the Reference Court is on higher side which is,

however, disagreed by learned counsel for the respondents. Learned

counsel for the respondents submits that the issue involved in this appeal

is squarely covered by the view taken by this Court in connected appeal.

On this aspect of the matter, learned Assistant Government Pleader also

specifically agrees. Therefore, I find that this appeal deserves to be

disposed of on the same line as has been done by this Court in connected

appeal where this Court has found that the valuation of the land fixed at

Rs. 2,35,000/- per hectare for the irrigated land is correct. This Court

did not find fault with the fixation of valuation of dry-crop land by the

Reference Court in that case to be at Rs. 1,20,000/- per hectare. In the

present case also, the land is dry-crop land and thus its valuation would

have to be fixed at Rs. 1,20,000/- per hectare which I do so. However, a

slight correction in respect of grant of interest will be necessary by

modifying the impugned Award.

5. Appeal is partly allowed. The valuation of the acquired land

done by the Reference Court at the rate of Rs. 1,20,000/- per hectare is

confirmed. All statutory benefits granted by the Reference Court are also

confirmed except for the benefit regarding grant of interest under Section

28 of the Land Acquisition Act and as regards this, it is directed that

interest @ 9% per annum shall be granted under Section 28 of the Act

from the date of Award i.e. 24th March 2001 for a period of one year and

thereafter @ 15% per annum till the actual realization. No costs.

S. B. SHUKRE, J

joshi

 
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 : MAIMS

 
 
Latestlaws Newsletter