Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shuglabai Prabhakar Choudhari ... vs The State Of Maharashtra
2018 Latest Caselaw 201 Bom

Citation : 2018 Latest Caselaw 201 Bom
Judgement Date : 9 January, 2018

Bombay High Court
Shuglabai Prabhakar Choudhari ... vs The State Of Maharashtra on 9 January, 2018
Bench: M.S. Sonak
                                      (1)                     947 FA 53 of 2003 & ors.



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                         FIRST APPEAL  NO. 53 OF 2003

.     Prabhakar S/o Ramling Choudhari
      Age : 52 Years, Occu.: Agri.,
      R/o. At present Latur Tq. &
      Dist. Latur                                      .. Appellant
                                                       (Orig. Claimant)
                VERSUS

1.    The State of Maharashtra 

2.    The Special Land Acq1uisition Officer
      ( S.P.) at Latur.

3.    The Collector,
      Latur.                             .. Respondents 
                                        (Orig. Opponents)
=-=-=-=-=--=-=-=-=--=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              FIRST APPEAL  NO. 54 OF 2003

.     Smt.Sugalabai W/o Prabhakar Choudhari
      Age : 47 Years, Occu. Household,
      R/o. At present Latur.              ..Appellant
                                        (Orig. Claimant)
             VERSUS

1.    The State of Maharashtra,

2.    The Special Land Acquisition Officer
      (S.P.) at Latur.

3.    The Collector,
      Latur.                             ..Respondents
                                       (Orig. Opponent)
=-=-=-=-=--=-=-=-=--=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=



     ::: Uploaded on - 19/01/2018             ::: Downloaded on - 20/01/2018 00:26:28 :::
                                     (2)                   947 FA 53 of 2003 & ors.



=-=-=-=-=--=-=-=-=--=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              FIRST APPEAL  NO. 55 OF 2003

1)    Smt. Sugalabai W/o Prabhakar Choudhari
      Age : 47 Years, Occu. Household,
      R/o. At present Latur, 
      Tq. & Dist.Latur

2)    Shantibhushan S/o.Prabhakar Choudhari 
      Age: 28 years, Occu.: Agril 
      R/o.Bhatangali, Tq. & Dist.Latur.    ..Appellants
                                      (Orig. Claimants)
             VERSUS

1.    The State of Maharashtra,

2.    The Special Land Acquisition Officer
      (S.P.) at Latur.

3.    The Collector,
      Latur.                             ..Respondents
                                        (Orig. Opponent)
=-=-=-=-=--=-=-=-=--=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=


              FIRST APPEAL  NO. 56 OF 2003
                        
Shri. Prabhakar s/o Ramling Choudhari
Age : 52 Years, Occu. Agril,
R/o. Bhatangali Tq. & Dist. Latur.       ..Appellant
                                       ( Orig. Claimant)
     VERSUS

1.    The State of Maharashtra,

2.    The Special Land Acquisition Officer
      (S.P.) at Latur.




     ::: Uploaded on - 19/01/2018         ::: Downloaded on - 20/01/2018 00:26:28 :::
                                     (3)                     947 FA 53 of 2003 & ors.



3.    The Collector,
      Latur.                             Respondents
                                       (Orig. Opponent)
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-

                              ...
           Advocate for Appellants : Mr.H.I.Pathan
        Advocate for respondents/State : Mr.A.M.Phule 
                              ...


                                    CORAM :  M.S.SONAK, J.

DATE : 9th JANUARY, 2018

ORAL JUDGMENT:-

1) Heard Mr.H.I.Pathan, learned counsel for the

appellants and Mr.A.M.Phule, learned AGP for the

respondents in these appeals. The learned counsel for

the parties agreed that all these appeals can be disposed

of by common Judgment and order taking into consideration

the fact that the acquisition was for one and the same

Project.

2) The First Appeal Nos.53 of 2003 and 56 of 2003 have

been instituted by Mr.Prabhakar Ramling Choudhari in

respect of acquisition of his agricultural lands from Gut

(4) 947 FA 53 of 2003 & ors.

No.453 ad-measuring 28 Are and 72 Are. In First Appeal

Nos.53 of 2003 and 56 of 2003 the Notification under

Section 4 was issued on 22.2.1990. The Special Land

Acquisition Officer has determined compensation in

respect of land ad-measuring 28 Are @ Rs.32,000/- per

Hectare and compensation in respect of land ad-measuring

72 Are @ Rs.35,000/- per Hectare.

3) The appellant in First Appeal Nos.53 of 2003 and 56

of 2003, Mr.Prabhakar Ramling Choudhari applied for

enhancement and the References came to be registered as

LAR Nos.473 of 1995 and 872 of 1997. The Reference

Court has determined the compensation @ Rs.85,000/- per

Hectare. It is the case of the appellant that such

determination is not reflecting the actual market value

as on date of Notification under Section 4 i.e.

22.2.1990. Hence, the two appeals.



4)    The First Appeal Nos.54 of 2003 and 55 of 2203 have





                                     (5)                     947 FA 53 of 2003 & ors.



been instituted by Smt.Sugalabai w/o Prabhakar Choudhari.

This relates to acquisition of her land in Gut No.460 ad-

measuring 1 Hectare 22 Are and 1 Hectare 99 Are

respectively. The Special Land Acquisition Officer

determined compensation @ Rs.51,000/- per Hectare and the

Reference Court has enhanced the same to Rs.85,000/- per

Hectare. Smt.Sugalabai has appealed the determination by

the Reference Court since according to her, the market

value of the acquired land was Rs.1,50,000/- per Hectare.

5) Mr.Pathan, learned counsel for the appellants

submits that there is ample evidence on record, which

establishes that the acquired lands were Bagayat lands.

He submits that the Reference Court has relied upon the

Sale Deed dated 18.3.1992 (Exh.25) in First Appeal No.56

of 2003 in respect of land ad-measuring 82 Are situated

in village Bhatangali, Tq. & Dist.Latur, which is the

same village where the acquired lands were situated. He

submits that from reading of the Sale Deed itself and

(6) 947 FA 53 of 2003 & ors.

also from the oral evidence led on behalf of the

appellants, it is quite clear that the Sale Deed pertains

to Jirayat lands and the rate as per the Sale Deed is

Rs.1,50,000/- per Hectare. Mr.Pathan submits that as a

Thumb Rule, compensation in respect of Bagayat land has

to be twice the rate at which Jirayat land can be sold or

purchased. On this basis, Mr.Pathan submits that

compensation could have been determined at the rates,

which is higher than Rs.1,50,000/- per Hectare and in any

case the amount as claimed by the appellants i.e.

Rs.1,50,000/- per Hectare should have been awarded to

them by the Reference Court.

6) Mr.A.M.Phule, learned AGP for the State submits that

there is neither any evidence to establish that the

acquired lands were Bagayat lands nor that the land,

which is subject matter of Exh.25 was Jirayat land.

Mr.Phule, submits that the Sale Deed dated 18.3.1992 is

quite irrelevant in so far as determination of

(7) 947 FA 53 of 2003 & ors.

compensation in respect of lands, which were the subject

matter of Notification under Section 4 dated 22.2.1990

i.e. the First Appeal Nos.53 of 2003 and 56 of 2003

instituted by Mr.Prabhakar Ramling Choudhari. Mr.Phule,

learned AGP submits that in the absence of any cogent

evidence on record, there is no reason to interfere with

the impugned Awards made by the Reference Court and

therefore, all these appeals may be dismissed.

7) In so far as the First Appeal Nos.53 of 2003 and 56

of 2003 instituted by Mr.Prabhakar Ramling Choudhari are

concerned, obviously the Sale Deed dated 18.3.1992

(Exh.25) cannot be regarded as extremely relevant

documentary evidence. Normally, Sale Deeds in respect of

transactions prior to Notification under Section 4 are

relevant for determining the market value. Though,

there is no absolute bar to refer to post Notification

Sale Deeds, such reference is usually for the purposes of

establishing the trend of escalation and not for the

(8) 947 FA 53 of 2003 & ors.

purposes of actual market value.

8) In First Appeal Nos.53 of 2003 and 56 of 2003, upon

perusal of the evidence on record, it appears that the

claimants had produced the sale instance, which was

marked as Exh.15. This sale instance was dated 4.3.1989

in which the vendor sold his land ad-measuring about 3

Acres for consideration of Rs.1,20,000/-. The Reference

Court has however, noted that the land in question had

been mortgaged by the vendor to the vendee. The

Reference Court has noted that the Sale Deed itself

states that the vendee would execute a re-conveyance of

sold lands after one year on 3.3.1990. The Reference

Court has noted that except of said sale instance, no

other sale instance has produced on record by the

appellants to determine the market price in respect of

acquired lands situated in the vicinity of the acquired

land.

                                     (9)                     947 FA 53 of 2003 & ors.



9)    In these appeals also, no material was pointed out

on the basis of which, the claim of Rs.1,50,000/- per

Hectare could be justified. The sale instance dated

4.3.1989 was quite rightly excluded from consideration by

the Reference Court.

10) The Reference Court, has taken into consideration

the Award in LAR No.278 of 1995 (Exh.40) in which

compensation determined @ Rs.1,25,000/- per Hectare in

respect of lands situated at Village Shivani (BK), Taluka

Ausa. The Reference Court has observed that though this

field is not adjacent to the village in which the

acquired lands are situated, some sustenance can be drawn

from the award and after making suitable allowance for

the differences in the quality and fertility to the lands

in question, compensation can be determined @ Rs.85,000/-

per Hectare. In the lands of this nature, some amount of

guesswork is inevitable. The State has also accepted

this determination of compensation of Rs.85,000/- per

( 10 ) 947 FA 53 of 2003 & ors.

Hectare. There is no case made out to order further

enhancement. Accordingly First Appeal Nos.53 of 2003 and

56 of 2003 are liable to be dismissed and hereby

dismissed.

11) Mr.Pathan, learned counsel submitted that the

possession of the acquired land was taken over on

16.10.1987, though the Notification Section 4 was issued

on 22.2.1990. He submits that Reference Court should

have granted atleast some compensation for the period

between 16.10.1987 to 22.2.1990. Since, these are

statutory appeals under the provisions of Land

Acquisition Act, 1894, and since, even the determination

of compensation before the Reference Court was in

proceedings under the Land Acquisition Act, 1894, it may

not be possible to accede to this request. Therefore,

without going into the issue of the date on which the

possession have been taken, suffice to note that this

contention cannot be accepted in the present appeals.

( 11 ) 947 FA 53 of 2003 & ors.

12) In so far as the lands, which are the subject matter

of First Appeal Nos.54 of 2003 and 55 of 2003,

Notification the Section 4 was issued on 30.9.1993 i.e.

after a period of almost three years since the issuance

of Notification under Section 4 dated 22.2.1990 by which

lands which were subject matter of the First Appeal

Nos.53 of 2003 and 56 of 2003 came to be acquired.

13) The determination of market rate @ Rs.85,000/- Per

Hectare by the Reference Court in LAR Nos.473 of 1995 and

872 of 1997, which determination has now been confirmed

in First Appeal Nos.53 of 2003 and 56 of 2003, stands.

Infact, such determination was never questioned by the

State Government or the acquiring body. Thus, the rate

of Rs.85,000/- Per Hectare in respect of acquired lands

at Bhatangadi as on 22.2.1990, will have to be taken as

the basis. If this is taken as the basis, then in

respect of acquisition under Section 4 Notification dated

( 12 ) 947 FA 53 of 2003 & ors.

30.9.1993, escalation of 10% each year on compound basis

will have to be awarded in determining the market value

as on 30.9.1993. On this basis, market value will have

to be determined @ Rs.1,13,050/- per Hectare which can be

safely rounded up to Rs.1,15,000/- Per Hectare. Taking

into consideration the fact that by this time, the work

of the Project had already commenced or was already known

in view of the earlier acquisition under Section 4

Notification dated 22.2.1990, the Reference Court, which

decided all the four lands acquisition references

together was not at all justified in determining the same

rate of compensation in respect of lands from the same

village under two different Notifications issued three

years apart. In respect of the later acquisition,

escalation @ 10% p.a. on compound basis was due and has

been erroneously withheld by the Reference Court.

14) Mr.H.I.Pathan, learned counsel's contention that the

compensation has to be awarded @ Rs.150,000/- per

( 13 ) 947 FA 53 of 2003 & ors.

Hectare, however, cannot be accepted because there is no

cogent evidence on record to establish that the sale

instance dated 18.3.1992 (Exh.25) was in respect of

Jirayat land. Witness, who was examined to prove the

sale instance was not posed any questions as regard the

nature of land. Even the appellants merely stated that

the acquired land was better land than the land, which

was the subject matter of the sale instance Jirayat land

or dry land. Mr.Pathan did make a request to take on

record 7/12 extract, in which, there is an indication

that certain non-essential crops were grown in the land,

which is the subject matter of the sale instance. At

this stage, it is really not possible to take into

consideration such documents and on the basis of the

same, award compensation @ Rs.1,50,000/- per Hectare.

This is not a case where there was any deprivation of any

opportunity to the appellants to produce relevant

evidence on record.

( 14 ) 947 FA 53 of 2003 & ors.

15) The First Appeal Nos.54 of 2003 and 55 of 2003 are

liable to be partly allowed and the compensation amount

is liable to be enhanced from Rs.85,000/- per Hectare to

Rs.1,15,000/- per Hectare. The appeals are therefore,

allowed in the aforesaid terms. The impugned awards,

which are the subject matter of First Appeal Nos.54 of

2003 and 55 of 2003 are modified by substituting the

compensation amount of Rs.85,000/- per Hectare to

Rs.1,15,000/- per Hectare. Save and except such

modification/substitution, the rest of the award is

maintained.

16) The appeals are disposed of by the following order:-

ORDER

(I) First Appeal Nos.53 of 2003 and 56 of 2003 are hereby dismissed.

(II) First Appeal Nos.54 of 2003 and 55 of 2003 are partly allowed and the compensation amount is

( 15 ) 947 FA 53 of 2003 & ors.

enhanced from Rs.85,000/- Per Hectare to Rs.1,15,000/- per Hectare.

(III) In all these appeals, there shall be no order as to costs.

(IV) The appellants in First Appeal Nos.54 of 2003 and 55 of 2003 shall be entitled to consequential benefits like interest, solatium etc. in so far as the enhanced compensation is concerned.

(V) The respondents are directed to pay the

additional compensation together with proportionate

statutory benefits to the appellants in First Appeal

Nos.54 of 2003 and 55 of 2003, within a period of

12 weeks from today.

[M.S.SONAK, J.] SPT/947 FA 53 of 2003 & 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 : IDRC

 
 
Latestlaws Newsletter