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

Deorao S/O Ganpatrao Gawande ... vs The State Of Maharashtra Through ...
2017 Latest Caselaw 8011 Bom

Citation : 2017 Latest Caselaw 8011 Bom
Judgement Date : 10 October, 2017

Bombay High Court
Deorao S/O Ganpatrao Gawande ... vs The State Of Maharashtra Through ... on 10 October, 2017
Bench: S.B. Shukre
FA (ST)  23027/16                                             1                           Judgment

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

                            FIRST APPEAL (ST)  N
                                                  O
                                                     . 23
                                                        027
                                                            /20
                                                               16
                                                                  

Deorao S/o Ganpatrao Gawande
(Dead) through Legal Heirs-

1.       Mohan S/o Deorao Gawande,
         Aged 41 Years, Occ: Service,

2.       Pramod S/o Deorao Gawande,
         Aged 38 Years, Occ: Agriculturist,
         Nos.1 & 2 R/o Village Bori,
         Tah. Digras, Dist. Yavatmal.

3.       Sau. Nirmala W/o Rameshrao Mahule,
         Aged 54 Years, R/o Shastrinagar,
         Digras, Tah. Diggras, Dist. Yavatmal.


4.       Sau. Premila W/o Balaji Choure,
         Aged 46 Years, R/o Suyog Nagar,
         Yavatmal, Tah. & Dist. Yavatmal.

5.       Sau. Nalini W/o Vishwanath Choudhari,
         Aged 44 Years, Occ.:  Orthal, 
         Tah. Darwah, Dist. Yavatmal.                                              APP ELL
                                                                                          ANT
                                                                                             
                                        
                                              .....VERSUS.....


1.       The State of Maharashtra.

2.       The Collector, Yavatmal.

3.       Special Land Acquisition Officer,
         Benefitted Zone, Arunawati Project,
         Digras, Tah. Diggras, Dist. Yavatmal.                                RESPONDE
                                                                                       NT
                                                                                          S
                                                                                                    
                                           


                            Shri BR.J. Shinde, Counsel for the appellant.
                            Shri N.D. Dubey, A.G.P. for the respondents.


                                                      CORAM    :         S. B. SHUKRE
                                                                                                 ,  J.

DATE : 10 OCTO BER , 2017 .

                                                                             TH





 FA (ST)  23027/16                                    2                          Judgment

ORAL JUDGMENT 




Heard learned counsel for the appellant and learned A.G.P.

for respondents.

ADMIT.

There is no need to call for record and proceedings as the

issue involved in this appeal is squarely covered by the Judgment of this

Court in Civil Application (F) No.2830 with First Appeal St. No.

20562/2015 and First Appeal No.871/2017 decided on 26.07.2017.

2. The land of the appellant was acquired for the purposes of

Arunavati Irrigation Project which was admeasuring 13 hectare situated

at village Kalsa, District Yavatma.. The acquired land comprised irrigated

portion and non-irrigated portion. The Reference Court, by its Judgment

and order dated 13.04.1992, determined the market value of the irrigated

portion to be at Rs.60,000/- per hectare and thus partly allowed the

reference under Section 18 of the Land Acquisition Act. In Civil

Application (F) No.2830/2016 with First Appeal St. No.20562/2015,

decided on 1st February, 2017, this Court found that the rate of the land

from the same area, which is irrigated one, should have been of Rs.

1,30,000/-. Same is the ratio taken by this Court in First Appeal No.

871/2017.

FA (ST) 23027/16 3 Judgment

3. In the present case, the acquired land is similarly situated as

the land is involved in Civil Application (F) No.2830/2016 with First

Appeal St. No.20562/2015, decided on 1st February, 2017 (irrigated one)

and First Appeal No.871/2017 decided on 26.07.2017. There is no

dispute about this fact. Therefore, I am of the view that even for the

acquired land in the instant case, same rate as was determined by this

Court in the above referred appeals, would have to be fixed for giving just

and proper compensation.

4. In the circumstances, I find that the market value of the

acquired land in the present case is of Rs.1,30,000/- per hectare, it being

irrigated land and accordingly, the compensation deserves to be given at

this rate to the appellant and it is so given.

5. The appellant would also be entitled to receive other benefits

regarding interest, solatium etc. at the same rates as given by the

Reference Court in its judgment and order dated 04.03.1992, however,

with the modification that interest granted by the Reference Court at 9%

p.a. on excess amount shall be for one year from the date of possession.

It is made clear that the appellant would not be entitled to receive

interest on the enhanced compensation, according to this order for the

period from 13.04.1992 till date. The appeal is allowed accordingly.

6. The impugned judgment and order stands modified in the

above terms.

FA (ST) 23027/16 4 Judgment

7. If there is any deficit on account of payment of Court fees,

same be made over and paid within two weeks from the date of order.

No costs.

The appeal is disposed of.

JUDGE

SHRIPAD

 
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