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

M.I.D.C. Thru. Its. C.E.O vs Saraswati Daulat Warghane & 2 Ors
2017 Latest Caselaw 9139 Bom

Citation : 2017 Latest Caselaw 9139 Bom
Judgement Date : 29 November, 2017

Bombay High Court
M.I.D.C. Thru. Its. C.E.O vs Saraswati Daulat Warghane & 2 Ors on 29 November, 2017
Bench: S.B. Shukre
                      J-fa745.06.odt                                                                                                 1/15   


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


                                                 FIRST APPEAL No.745 OF 2006
                                                            AND
                                                CROSS OBJECTION No.10 OF 2008
                                                        =========


                                                    FIRST APPEAL No.745 OF 2006


                      Maharashtra Industrial Development Corporation,
                      having its office a Marol Industrial Estate, Andheri, 
                      East, Mumbai and having its Regional Office at 
                      Udyog Bhavan, Civil Lines, Nagpur,
                      through its Chief Executive Officer.                       :      APPELLANT

                                         ...VERSUS...

                      1.    Sau Saraswatibai w/o. Daulat Warghane,
                             Aged about major.

Amendment carried     2.    Shri Daulat s/o. Mahadeo Warghane (Dead),
out as per Court's           Aged about major, 
order dt.23.7.2013.       
                             Both Resident of V.H.B. Colony, 
                             Flat No.13/8,
                             Priyadarshani Nagar, Dharampeth,
                             Nagpur.
                       
                             L.Rs. of Respondent No.2 :

                            I)   Smt. Gangubai Daulatrao Warghane,
                                  R/o. Motibag, Resident of Collector,
                                  Amrai Road Sangli (Maharashtra).

                             II)   Shri Prabhakar Daulatrao Warghane,
                                    R/o. Plot No.405, Jagat Towers, 
                                    Tilak Nagar, Nagpur-10.




              ::: Uploaded on - 29/11/2017                                              ::: Downloaded on - 30/11/2017 02:00:01 :::
                       J-fa745.06.odt                                                                                                 2/15   


                             III)  Shri Anant Daulatrao Warghane,
                                      R/o. 13/8, Priyadarshani Apartment,
                                      Near RTO Office, Nagpur.

                              IV)   Sau. Mangala Prabhakar Dhopte,
                                       R/o. Sanmitra Mandal, Samdhi Ward,
                                       Chandrapur.

                               V)   Shri Shyam Daulatrao Warghane,
                                      R/o. Motibag, Residence of Collector,
                                      Amrai Road Sangli (Maharashtra)

                               VI)   Shri Ramesh Daulatrao Warghane (Dead),
Amendment carried                      R/o. Kapil Towers, Canal Road,
out as per Court's                     New Ramdaspeth, Nagpur.
order dt.24.7.2017.
                                       L.Rs. of Respondent No.2VI :

                                         2VI-a)  Seema wd/o. Ramesh Warghane
                                                     Aged 50 years,
                                                     Occupation : Household.

                                         2VI-b)  Akash Ramesh Warghane
                                                    Aged 28 years,
                                                    Occupation : Household.

                                         2VI-c)  Surabhi s/o. Ramesh Warghane
                                                    Aged about 25 years,
                                                    Occupation : Education,
                                    
                                                    Respondent Nos.(2VI-a) to (2VI-c) are
                                                    R/o. Plot No.6, Kapil Towers,
                                                    Canal Road, Ramdaspeth, Nagpur.

                      3.    The Collector, Nagpur,
                              (Special Land Acquisition Officer,
                               General) Nagpur.                                                           :      RESPONDENTS


                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                      Shri M.M. Agnihotri, Advocate for the Appellant.
                      Shri Anand Parchure, Advocate for the Respondent Nos.1 and 2.
                      Miss H.N. Jaipurkar, Asstt. Government Pleader for Respondent No.3.
                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-




              ::: Uploaded on - 29/11/2017                                              ::: Downloaded on - 30/11/2017 02:00:01 :::
         J-fa745.06.odt                                                                                                 3/15   


                                                               AND

                                  CROSS OBJECTION No.10 OF 2008


        Maharashtra Industrial Development Corporation,
        having its office at Marol Industrial Estate, Andheri, 
        East, Mumbai and having its Regional Office at 
        Udyog Bhavan, Civil Lines, Nagpur,
        through its Chief Executive Officer.                       :      APPELLANT

                           ...VERSUS...

        1.    Sau Saraswatibai w/o. Daulat Warghane,
               Aged about major.

        2.    Shri Daulat s/o. Mahadeo Warghane,
               Aged about major, 

               Both 1 and 2 R/o. 13/8, Priyadarshani Nagar,
               Dharampeth, Nagpur.

        3.    The Collector, Nagpur,
                (Special Land Acquisition Officer,
                 General) Nagpur.                                                           :      RESPONDENTS


        1.    Sau. Saraswatibai w/o. Daulat Warghane,
              
        2.    Shri Daulat s/o. Mahadeo Warghane.       :      CROSS-OBJECTORS
               
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
        Shri M.M. Agnihotri, Advocate for the Appellant.
        Shri Anand Parchure, Advocate for the Cross-objectors.
        Miss H.N. Jaipurkar, Asstt. Government Pleader for Respondent No.3.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-

                                                      CORAM  :   S.B. SHUKRE, J.

th DATE : 29 NOVEMBER, 2017.

ORAL JUDGMENT :

1. This appeal and the cross-objection dispute grant of

J-fa745.06.odt 4/15

enhanced compensation by the Reference Court in an application filed

under Section 34 of the Maharashtra Industrial Development Act, 1961

(in short, "MID Act") by the Court of 2 nd Joint Civil Judge, Senior

Division, Nagpur, in Land Acquisition Case No.88/1993, by the judgment

and order dated 29th April, 2006, on the respective grounds that it is on

the higher side for the appellant - beneficiary and on the lower side for

the claimants/cross-objectors.

2. The land of the original claimants, one of whom (respondent

No.2) is now dead, bearing Survey No.52, admeasuring 1.66 HR, situated

at mouza Rengapar, Tahsil Hingna, District Nagpur was acquired by the

State(respondent No.3) for the purpose of development of industrial area

by the appellant. Parties to the appeal and the cross-objection are

hereinafter referred to as the "Beneficiary" (appellant), claimants (cross-

objectors) and the State (Respondent No.3), for the sake of clarity.

3. Notification under Section 1(3) of the MID Act was published

by the State in the Government Gazette on 27 th October, 1988 and it was

given effect from 28th February, 1988. Notification under Section 32(2)

of the MID Act was published in the Government Gazette on 22 nd

February, 1990. The claimants were called upon to deliver possession of

the acquired land on 20th June, 1992 on payment of compensation. The

award granting compensation was passed by the Special Land Acquisition

Officer on 25-3-1991 and as the claimants were not satisfied with the

J-fa745.06.odt 5/15

compensation so granted, they moved an application under Section 34 of

the MID Act read with Section 18 of the Land Acquisition Act, which was

referred for adjudication to the 2nd Joint Civil Judge, Senior Division,

Nagpur.

4. The application was contested on merits by the Beneficiary.

The Reference Court, however, found that the compensation awarded by

the Special Land Acquisition Officer was inadequate and therefore,

enhancing the same, the Reference Court granted compensation by fixing

the market value of the acquired land to be at Rs.1,25,000/- per hectare.

The Reference Court also granted some additional compensation on

account of dura, mango trees, jambhul trees and other trees. The

judgment and order in this regard were passed on 29.4.2006. Not being

satisfied with the same, the appellant and the claimants are before this

Court in the present appeal and the cross-objection.

5. I have heard Shri M.M. Agnihotri, learned counsel for the

Beneficiary and Shri Anand Parchure, learned counsel for the

claimants/cross-objectors and Ms. H.N. Jaipurkar, learned Assistant

Government Pleader for the State. I have also gone through the record of

the case including the impugned judgment and order.

6. Now, the only point which arises for my determination is :

Whether the compensation granted by the Reference Court is just and proper ?

J-fa745.06.odt 6/15

7. Shri M.M. Agnihotri, learned counsel for the Beneficiary

submits that the Reference Court has wrongly relied upon the sale

instances vide Exhs.-59 and 72 while fixing the market value of the

acquired land. He submits that the evidence available on record

indicated that these were not the comparable sale instances and

therefore, ought not to have been considered by the Reference Court. He

also submits that the Reference Court while fixing the market value of

the acquired land to be at Rs.1,25,000/- per hectare and of the trees,

adopted the reasoning not supported by any evidence on record. Thus,

he would submit that this is a fit case for making interference with the

impugned judgment and order.

8. Learned counsel for the claimants submits that the Reference

Court has appropriately considered the evidence available on record and

granted the compensation, albeit on a lower side. According to him, the

sale instances vide Exh.-59 and 72 were of comparable lands because

lands involved in these sale instances were situated within a radius of 1

Km. of the acquired land and there is evidence to show that in terms of

soil quality, and the irrigation facilities the acquired land stood on much

higher footing than the lands involved in those sale instances. Thus, he

submits that the interference, if made, with the impugned judgment and

order be made for enhancing the compensation appropriately. He,

however, supports the valuation carried out by the Reference Court in

J-fa745.06.odt 7/15

respect of dhura and trees.

9. It is seen from the impugned award that even though the

Reference Court has found the land involved in the sale instance

vide Exh.-59, was of inferior quality, it was comparable in all other

respects with the acquired land and therefore, it was thought fit by the

Reference Court to place its reliance to some extent on this sale instance.

It is further seen that similar was the treatment given by the Reference

Court to another sale instance vide Exh.-72. The Reference Court,

however, rejected the evidence of the Beneficiary's witness, one Ashok

Ramkrishna Nimkarde , Surveyor (Exh.-85) on the ground that he did

not file any report or notes about the plantation existing on the acquired

land and that he had exceeded his brief which was confined only to

measuring the land being a Surveyor and not extending to giving an

opinion about the quality and potentiality of the land. Thus, the

Reference Court considered that the acquired land, which was in the

vicinity of the National Highway and which was not far away from the

lands involved in the sale instances had a commercial and industrial

potential and therefore, it deserved the assessment of a higher value.

While evaluating the market price that the acquired land was likely to

fetch, the Reference Court considered that rate of Rs.50,000/- per acre

which comes to about Rs.1,25,000/- per hectare as the proper rate, as

against the rate of land involved in sale instance vide Exh.-59 which was

J-fa745.06.odt 8/15

of about Rs.1,95,000/- per hectare and the rate of land in another sale

instance vide Exh.-72 which was of about Rs.90,000/- per hectare. The

Reference Court gave no reasons as to how the rate of Rs.1,25,000/- per

hectare was fixed by it. The only reason, if it is to be called so, I could

notice is that the Reference Court in its mind did some "(+) and (-)"

calculations in order to arrive at such market value of the land, as

observed in paragraph 22 of the impugned judgment and order. So, now

it would be the job of this Court to make an attempt to assess the market

value of the acquired land in a just and fair manner by screening the

evidence available on record.

10. The claimants have placed heavy reliance upon the sale

instances and Exhs.-59 and 72. The sale-deed at Exh.-59 is of 7.9.1989

and its agreement to sale was executed between the parties on 5.12.1988

which is at Exh.-62. In this agreement to sale itself the consideration or

price of the land agreed to be purchased has been indicated and when

converted into per hectare value, it comes to about Rs.1,95,000/- per

hectare. Notification under Section 1(3) was published in Government

Gazette on 27.10.1988 and its effect was given from 28 th February, 1988.

So, from 27.10.1988 and onwards, it was well known that the land

involved in this appeal and the surrounding lands were under acquisition

for the public purpose. Possession of such knowledge on the part of the

buyer of the land in Exh.-59 has been admitted by the claimants' second

J-fa745.06.odt 9/15

witness Deorao Doifode, who was the Secretary of Shikshak

Gruhanirman Sahakari Sanstha Limited, which purchased Exh.-59 land.

So, the sale instance vide Exh.-59 would have to be taken as a post

notification sale instance and therefore, its relevance would have to be

determined by considering whether or not the rate reflected in this sale-

deed is true and genuine, un-influenced in any manner by publication of

Section 1(3) of MID Act notification. Then, situation of this land, having

been admittedly situated about 1 Km. away from the acquired land and

surrounded by residential houses, unlike the acquired land would also

have to be examined from the view point of its comparability with the

acquired land.

11. In the case of Goa Industrial Development Corporation vs.

Maria Tereza N. Quadros e Cruz Carvotta and another, reported in

2016(3) ALL MR 810, learned Single Judge of this Court has held that

even a post notification sale instance could be found to be relevant, in a

given case if the facts and circumstances brought on record show that

there has been a very small gap of a five months between publication of

the notification and the sale transaction and there are no circumstances

present on record showing that the purchaser was motivated to pay

higher price due to its development prospects. Relying on this judgment

and the evidence available on record, learned counsel for the claimants

would submit that in the present case, there being no evidence to show

J-fa745.06.odt 10/15

that the consideration of the sale-deed at Exh.-59 was influenced by the

development prospects of the land, and the gap between the notification

and the agreement to sale being of just about a month or so, the sale

instance of Exh.-59 must form the basis for evaluating the market value

of the acquired land. He also submits that in any case, the sale deed at

Exh.-72 being of the date of 16.3.1988 was a pre-notification sale

instance and would hold out as a reasonable guide for assessing the true

market value of the acquired land. Shri M.M. Agnihotri, learned counsel,

however, has expressed his disagreement in this regard and in order to

substantiate the same, he has taken me through the admissions given by

the witnesses of the claimants.

12. On going through the evidence available on record, I do not

find any admission or any circumstance reasonably indicating that the

consideration for sale of the land in Exh.-59 was agreed between the

parties quite on the higher side because of the development prospects

that the land showed following publication of Section 1(3) of MID Act

notification on 27.10.1988 and so I find substance in the argument of

learned counsel for the claimants made in this regard. But, that would

not solve our difficulty. We also have to see that the land of Exh.-59 sale

instance is a comparable land, offering reliable guidance for determining

the market value of the acquired land. On this score, I must say, the

evidence brought on record by the claimants fails, as rightly submitted by

J-fa745.06.odt 11/15

the learned counsel for the Beneficiary.

13. Deceased claimant - Daulat Warghane, in his evidence has

admitted that the acquired land was situated about 1 Km. away from the

land involved in the sale instance at Exh.-59. The claimants' second

witness, Deorao Doifode, Secretary of the Society which purchased the

land in Exh.-59, has admitted in his cross-examination taken on behalf of

the appellant that before agreeing to purchase the land, he had surveyed

the entire area of village Rengapar and having been satisfied about better

location of the land that his Society preferred to purchase that land only.

He also admits that there were some houses already in existence

surrounding the land of Exh.-59 sale instance. As against this evidence,

there is no evidence adduced by the claimants that surrounding the

acquired land there were in existence some houses also, and that their

land had a better prospect of being developed into a residential zone.

The cumulative effect of these admissions and such evidence would be

that the land involved in sale instance vide Exh.-59 is not the land

comparable in any respect with the acquired land. The land involved in

Exh.-59 had a better location as well as better potential for there were

already in existence some houses surrounding it. Then, the map of

village Rengapar filed on record by the appellant also does not show that

the acquired land was abutting or just adjacent to National Highway

No.7 and very near to Butibori Railway Station. This would only fortify

J-fa745.06.odt 12/15

the conclusion made by me that the acquired land promised no

development or commercial potential, unlike the land involved in the

sale instance at Exh.-59. So, the sale instance Exh.,-59 could be of no

assistance to us in the present case.

14. Now, coming to the sale instance vide Exh.-72, a

pre-notification one, having been executed about 7 and ½ months prior

to Section 1(3) of MID Act notification, I would say that this is the only

sale instance available in this record, which could be put to use

substantially, if not fully for determining the true market value of the

land. This sale-deed is regarding the sale of an agricultural land, which

has been stated by another witness, Namdeo Narayan Bhandakkar,

purchaser of this land, to be a dry crop land of inferior quality. On the

other hand, the acquired land had irrigation facilities and had a better

soil quality. There were no houses surrounding the land involved in

Exh.-72 just as the acquired land. The land in Exh.-72 was also not

situated adjacent to the National Highway. There being no other

evidence available on record and there being many similarities between

the acquired land and the land in the sale-deed vide Exh.-72, this sale

instance could be taken as a reference point for determining the true

market value of the land. Added to this is the evidentiary value of

evidence of the Surveyor (Exh.-85) examined by the Beneficiary which

J-fa745.06.odt 13/15

offers no guidance worth mentioning and has been rightly rejected by the

Reference Court. So, Exh.-72 sale instance can be taken as the sole

indicator of market price of the lands in it's vicinity.

15. The per hectare price reflected in the sale deed at Exh.-72

was of Rs.90,000/-. Considering the fact that admittedly this land was

situated about ½ Km. away from the acquired land and also considering

the fact that the acquired land was of better quality, I am of the view that

the rate reflected in the sale instance vide Exh.-72 could be safely taken

to be the rate a land with better quality but situated about half a

kilometer away from it, which is the acquired land, could have fetched in

a reasonable manner at the time of publication of Section 1(3) of MID

Act notification. Had the acquired land been situated adjacent to the

Exh.-72 land, I would have added about 10% more to the rate of Exh.-72

land on account of better quality of the acquired land, which is not the

case here.

16. At this juncture, I would like to deal with the submission of

the learned counsel for the claimants that while determining the market

value of the lands having commercial potential 1/3 rd , deduction must be

made towards the area to be used for roads, drains and other facilities,

subject to certain variations depending upon its nature, location, extent

and development around the area, which is the law laid down by the

Hon'ble Apex Court in the case of Major Gen. Kapil Mehra and others

J-fa745.06.odt 14/15

vs. Union of India and another, reported in 2014 ALL SCR 3728. In

my humble opinion, this principle of law would have no application to

the facts of the present case for the reason that the acquired land was an

agricultural land and based upon the evidence available on record, has

not been treated to be a land having immense commercial potential.

Then, the comparable sale instance (Exh.-72) was not of small developed

plot but was of agricultural land. The argument of learned counsel for

the claimants is, therefore, rejected.

17. Thus, I find that the true market value of the acquired land in

the present case could not have been of Rs.1,25,000/- per hectare but

could have been at the most of Rs.90,000/- per hectare. I further find

that this is the rate i.e. rate of Rs.90,000/- per hectare, at which

compensation must be given to the claimants for their acquired land. In

addition to above, I am also of the opinion that there being available on

record evidence regarding existence of mango trees, jambhul trees and

other trees and no evidence about incurring of special cost on

construction or maintenance of dhura, I am of the view that

compensation granted by the Reference Court of Rs.7,000/-, Rs.3,000/-

and Rs.3,000/- for mango, jambhul and other trees respectively deserves

to be confirmed and the compensation granted for dhura at Rs.5,000/-

deserves to be quashed and set aside.

18. So calculated, the claimants would be entitled to receive

J-fa745.06.odt 15/15

compensation of Rs.90,000/- per hectare for their acquired land and

further compensation of Rs.13,000/- for mango trees, jambhul trees and

other trees only and not for dhura etc. together with all statutory benefits

at same rate as are granted by the Reference Court, but on the amount of

compensation so determined here under. The point is answered

accordingly.

19. The appeal is partly allowed.

20. The Cross-objection is dismissed.

21. It is declared that the claimants are entitled to receive

compensation at the rate of Rs.90,000/- per hectare for their acquired

land and also compensation of Rs.13,000/- for the mango, jambhul and

other trees and same shall be paid to them together with all statutory

benefits at same rates as are granted by the Reference Court, by the

appellant.

22. The impugned judgment and order stand modified in the

above terms.

23. Parties to bear their own costs.

JUDGE wadode

 
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