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

State Of Mah Thr Collector Latur & ... vs Laxman Chavdas Patil
2018 Latest Caselaw 1101 Bom

Citation : 2018 Latest Caselaw 1101 Bom
Judgement Date : 29 January, 2018

Bombay High Court
State Of Mah Thr Collector Latur & ... vs Laxman Chavdas Patil on 29 January, 2018
Bench: M.S. Sonak
                                     (1)                    96-FA 688 of 2005 & ors



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                      96 FIRST APPEAL NO. 688 OF 2005

1.    The State of Maharashtra
      and the Spl. Land Acquisition 
      Officer, M.I.W., Jalgaon.

2.    The Executive Engineer,
      M.I.W., Jalgaon.                               ..Appellants.

                       VERSUS

1.    Baburao Madhav Patil, Age 65,

2.    Gopal Madhav Patil, Age 48,

3.    Sitaram Janardhan Patil, Age 40,

4.    Chameli Janardhan Patil, Age 68,

5.    Subhadra Vasant Wani, Age 54,
      All Agriculturists,
      R/o.Nashirabad, Taluka and
      District Jalgaon.                              ..Respondents

                                  ...
                   AGP for Appellants : Mr.A.M.Phule
                Advocate for Respondents : Mr.A.B.Kale
                                  ...

                           WITH 
 X-OBJST/23323/2011 IN FA/688/2005 WITH FA/689/2005 WITH
 FA/690/2005 WITH X-OBJST/23320/2011 IN FA/690/2005 WITH
 FA/691/2005 WITH X-OBJST/23327/2011 IN FA/691/2005 WITH
      FA/692/2005 WITH FA/693/2005 WITH FA/694/2005




     ::: Uploaded on - 01/02/2018           ::: Downloaded on - 02/02/2018 01:51:12 :::
                                     (2)                     96-FA 688 of 2005 & ors



                                    CORAM :  M.S.SONAK, J.

DATE : 29.1.2018

ORAL JUDGMENT:-

1) Heard Mr.A.M.Phule learned AGP for the appellants

and Mr.A.B.Kale for the respondents.

2) Mr.A.M.Phule learned AGP points out that all these

appeals pertain to the lands which came to be acquired

for the Murdapur Project. The lands acquired are from

village Nashirabad, Tq. and Dist. Jalgaon. He points out

that this Court by its Judgment and order dated 17.1.2018

in First Appeal No.645 of 2005 has dismissed identical

appeal instituted on behalf of the appellants. He points

out that by further Judgment and order dated 18.1.2018 in

First Appeal No.641 of 2005, identical First Appeal as

well as Cross-Objection came to be disposed of by this

Court in relation to acquisition for the very same

Murdapur Project. He points out that this Court relying

upon the aforesaid two Judgments and orders, also

disposed of a batch of First Appeals and Cross-Objections

(3) 96-FA 688 of 2005 & ors

in relation to acquisition of lands from Nashirabad,

which were also acquired for very same Murdapur Project.

These were First Appeal Nos.429 of 2005 and connected

matters.

3) Since this batch of matters stand covered by the

aforesaid Judgments and orders, this batch of First

Appeals and Cross-Objections are also disposed of for the

reasons recorded in the aforesaid Judgments and orders.

4) The First Appeals and Cross-Objections are

consequently dismissed.

5) There shall be no order as to costs.

6) Pending civil applications, do not survive and stand

disposed of.

[M.S.SONAK, J.] SPT/96-FA 688 of 2005 & ors

 
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