Citation : 2018 Latest Caselaw 413 Bom
Judgement Date : 15 January, 2018
1 220 Jud.FA 612&676.06.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
First Appeal No. 676/2005
with
First Appeal No. 612/2006
......
First Appeal No. 676/2005
Appellants/Ori. Respondent (On R.A.):-
1. The State of Maharashtra,
through the Collector, Nagpur.
2. The Special Land Acquisition
Officer, S.D.O. Katol.
VERSUS
Respondents/Ori Claimant (On R.A.):-
1. Mohandeo S/o Rathudeo Futariya,
Aged Adult, Occ. Agriculturist,
R/o. Isapur, Tal. Katol, Dist.Nagpur.
2. Vidarbha Irrigation Development
Corporation through its Executive
Engineer, Medium Project Division,
Nagpur. (Amended as per order
dated 08.09.2008)
Shri S. M. Ghodeswar, AGP for appellants.
Shri R. M. Bhangde, Advocate for respondents.
___________________________________________________________________________
With
First Appeal No. 612/2006
Appellant (Original Claimant):- Mohandeo S/o Rathudeo Futariya,
Aged Adult, Occ. Agriculturist,
R/o. Isapur, Tal. Katol, Dist.
Nagpur. (On R.A.)
::: Uploaded on - 19/01/2018 ::: Downloaded on - 20/01/2018 01:57:45 :::
2 220 Jud.FA 612&676.06.odt
VERSUS
Respondents(Original Defendants):-
1. The State of Maharashtra through
Collector, Nagpur.
2. The Special Land Acquisition
Officer, S. D. O., Katol. (On R.A.)
Shri R. M. Bhangde, Advocate for appellant.
Shri S. M. Ghodeswar, AGP for respondents.
___________________________________________________________________________
CORAM : MANISH PITALE
, J.
DATE : 15.01.2018. Oral Judgment :-
There are two appeals challenging the judgment and order
dated 24.08.2005 passed by the 9th Ad-hoc Additional District Judge,
Nagpur (hereinafter referred to as "Reference Court") in Land
Acquisition Case No. 274/2002. First Appeal No. 612/2006 has been
filed by the claimant/land owner, being aggrieved by the amount of
compensation granted by the Reference Court, claiming further
enhancement, while First Appeal No. 676/2006 is filed by the State
against the same order of the Reference Court being aggrieved by the
enhancement granted to the claimant. There is no dispute between the
parties that the question of enhancement is limited to the compensation
granted for fruits bearing trees in the land in question. There is no
contention raised in respect of the quantum of compensation granted
for the land acquired in the instant cases.
3 220 Jud.FA 612&676.06.odt
2. The land in question in the present case is located in Survey
No. 85/A, 85/B and Survey No. 106 at Mouza Isapur, Tahsil Katol,
District Nagpur admeasuring 2.83 H.R. The Notification under Section
4 of the Land Acquisition Act, 1894 in the present case was issued on
29.03.1998 and the Notification under Section 6 of the said Act was
issued on 19.11.1998. In pursuance of the conclusion of the land
acquisition proceedings, on 26.12.2000, the Special Land Acquisition
Office, Katol passed award granting total compensation for the land
acquired and the fruit bearing trees at Rs. 15,97,144/-. Out of this, the
amount towards compensation for the fruit bearing trees was Rs.
8,58,294/- and the balance amount was towards the land acquired.
3. Aggrieved by the amount of compensation granted by the
Reference Court, the claimant preferred reference application under
Section 18 of the said Act claiming enhancement of compensation at the
rate of Rs. 20,000/- per tree for the fruit bearing trees. By the
impugned judgment and order, the Reference Court partly allowed the
Reference and granted enhanced compensation at the rate of Rs.
5,000/- per tree for total 526 orange and mosambi trees, Rs. 1500/-
towards two lemon trees and Rs. 500/- each for three Ber trees. It is
against the said judgment and order that these two appeals have been
filed. The claimant contended that the increased compensation granted
by the Reference Court was inadequate and the State contended that
the enhanced compensation was not justified.
4 220 Jud.FA 612&676.06.odt
4. Mr. R. M. Bhangde, learned counsel for the appellant in
First Appeal No. 612/2006, who is the respondent in First Appeal No.
676/2006, submitted that the Reference Court had taken into
consideration the valuation reports placed on record on behalf of the
claimant. One of the valuation reports was by an expert produced by
the claimant himself, one Dadan Borkar, who was retired Associate
Professor of Horticulture from the college of Agriculture, Nagpur and
other report was a report relied upon by the Special Land Acquisition
Officer in another acquisition case pertaining to Hingna area of the
same district. The valuation report of the expert produced by the
claimant was marked as Exhibit-17, wherein the expert had shown the
value of orange and mosambi trees at Rs. 6211/- per tree. The other
report which was relied upon in other acquisition proceedings of
Hingna area of the same district which was marked as Exhibit-28, the
valuation was given at Rs. 5825/- per tree, which was accepted by the
Collector. The learned counsel on behalf of the claimant took me
through relevant portions of the judgment of the Reference Court to
show the reason given by the Reference Court in granting enhancement
of compensation as regards fruit bearing trees. It was contended that
since the findings of the Reference Court were based on cogent
documentary and oral evidence on record, the enhanced compensation
granted was justified. On a query as to what specific material was on
record to justify the claim of further enhanced compensation @ Rs.
5 220 Jud.FA 612&676.06.odt
20,000/- per fruit bearing tree, the learned counsel for the claimant
fairly stated that such material was not available on record.
5. On the other hand, Mr. S. M. Godeswar, learned Assistant
Government Pleader appearing on behalf of Appellant - State in First
Appeal No. 676/2006 and respondent in First Appeal No. 612/2006
stated that increased of compensation from Rs. 1800/- per tree to Rs.
5000/- per tree granted by the Reference Court was not justified. It was
also submitted that the report at Exhibit-28 relied upon by the
Reference Court pertained to a different area and that there was
evidence on record to suggest that in the year 1998 when the
Notification under Section 4 of the said Act was issued in the present
case, in Katol area of the district, where the land was situated, the fruit
bearing trees were afflicted by black fly disease (commonly known as
"Kolsi") which certainly had an effect on valuation of the fruit bearing
trees. Learned Assistant Government Pleader submitted that
enhancement of compensation granted by the Reference Court was not
justified and the impugned judgment and order deserved to be set
aside.
6. Having considered the contentions raised on behalf of
respective parties and having perused the impugned judgment and
order and the facts on record, the following points arise for
determination in these appeals:
6 220 Jud.FA 612&676.06.odt
(i) Whether enhancement of compensation granted by the Reference Court in the impugned judgment and order is justified?
(ii) Whether the claimant is entitled for further enhancement as claimed by him?
7. In support of the claim of enhancement of compensation in
respect of trees, the claimant has placed on record valuation report of
the expert who also appeared as witness in support of the contention
raised by the claimant. Perusal of the evidence on affidavit of the said
expert witness at Exhibit-13 and the cross-examination of the said
witness show that the expert had visited the land in question on
15.03.1998 which is very close to the date of issuance of the
Notification under Section 4 of the said Act and that he had taken into
consideration various aspects including the total productive life of the
trees in question, as also the selling rate of the fruits. On this basis, the
said witness had prepared his report recommending a valuation of Rs.
6,211/- per tree. There is nothing shown by the learned Assistant
Government Pleader from the evidence available on record as to why
the Reference Court could not have relied upon the evidence of the said
expert witness.
8. Apart from this, it is brought on record that the Collector,
Nagpur had accepted a report at Exhibit-28 granting valuation of trees
at the rate of Rs. 5825/- per tree in the Hingna Area of the same
7 220 Jud.FA 612&676.06.odt
district. The Reference Court has referred to the said report at Exhibit-
28 and it has also taken into consideration the fact that the orange trees
grown in Katol tahsil i.e. the area where the land in question is located,
have higher quality of yield and therefore, the valuation recommended
by the expert in the instant case and the report at Exhibit-17 were
justified. Therefore, it is clear that there was proper application of mind
to the material placed on record and analysis of the evidence to arrive
at logical findings by the Reference Court. There was nothing that the
learned Assistant Government Pleader could demonstrate from the
record as to why this Court requires to interfere in the findings given by
the Reference Court.
9. Since, the learned counsel for the claimant has fairly
conceded that there is no significant material on record to support his
claim of further enhancement of compensation at Rs. 20,000/- per tree,
the First Appeal No. 612/2006 deserves to be dismissed. I have also
considered the grounds raised in First Appeal No. 676/2016 filed on
behalf of the State challenging the findings of the Reference court. In
this context, the learned Assistant Government Pleader referred to the
ground that the expert who appeared in support of the claim was only
an expert approved valuer for valuation of land and that he was not
qualified to give evidence as regards the valuation of trees. The said
contention raised on behalf of the learned Assistant Government
Pleader deserves to be rejected. It is evident from the material on
8 220 Jud.FA 612&676.06.odt
record that the said expert witness was retired Associate professor of
Horticulture, College of Agriculture, Nagpur and therefore, he was
qualified to give evidence in respect of valuation of trees. Hence, I do
not find any substance in the said submission raised on behalf of the
State and First Appeal No. 676/2006 deserves to be dismissed.
Accordingly, both the appeals are dismissed and the judgment and
order passed by the Reference Court is confirmed.
No order as to costs.
JUDGE Gohane
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!