Citation : 2018 Latest Caselaw 666 Bom
Judgement Date : 18 January, 2018
(1) 943-FA 113 of 2013 & ors.
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
943 FIRST APPEAL NO.113 OF 2003
. The State of Maharashtra
through Special Land Acquisition
Officer, Aurangabad. ..Appellant
VERSUS
Shaikhlal Nadram Rajput
Deceased - L.R.s
I. Shivsing Shaikhlal Chhanval
Age: 45 years, Occu.: Agriculture
II. Bharsing Shaikhlal Chhanval
Age: 42 years, Occu.: Agriculture
Both R/o.Parsoda, Tq.Vaijapur,
Dist.Aurangabad. ..Respondents
...
AGP for Appellant : Mr.S.P.Deshmukh
Advocate for Respondent Nos.1 & 2 : Mr.A.B.Kale (absent)
...
WITH
FA/116/2003 WITH FA/117/2003 WITH FA/123/2003 WITH
FA/124/2003
...
CORAM : M.S.SONAK, J.
DATE : 18th January, 2018
(2) 943-FA 113 of 2013 & ors.
ORAL JUDGMENT-
1) Heard Mr.S.P.Deshmukh learned AGP for the appellant.
The respondents though served neither present nor
represented.
2) In all these appeals, which are arising out of one
and same Notification dated 24.7.1988, the Reference
Court has enhanced the compensation from Rs.70,000/- per
hectare to Rs.78,000/- per hectare for Bagayat land and
from Rs.35,000/- per hectare to Rs.39,000/- per hectare
for Jirayat land.
3) From the perusal of the record as well as the
impugned award now it is seen that the Reference Court
has discussed the reasoning which prompted it to arrive
at these rates. In particular, the Reference Court has
relied upon the Sale-Deed at Exh.36 dated 3.1.1984, which
is from the adjoining village. The Reference Court has
also made reference to the Special Land Acquisition
(3) 943-FA 113 of 2013 & ors.
Officer's award in which, the Special Land Acquisition
Officer has relied upon the sale instances from adjoining
villages in order to determine the rate of compensation.
On this basis, the Reference Court has concluded that
there can be no bar to taking into consideration the sale
instances from adjoining villages particularly because
sale instances from the same village are not available.
On this basis, the Reference Court has determined the
compensation in respect of Jirayat land @ Rs.39,000/- per
hectare. Since, some of the lands, which are subject
matter of these appeals, are Bagayat lands, the Reference
Court has rightly doubled the rate and determined the
compensation in respect of Bagayat lands @ Rs.78,000/-
per hectare. There is no real case made out to interfere
with the determination made by the Reference Court in the
impugned award.
4) Apart from this, the enhanced rate in the present
case is well within the limits prescribed in the
(4) 943-FA 113 of 2013 & ors.
Government Resolution dated 3.11.2016 as amended from
time to time. This Government Resolution relates to the
policy of the State Government that it shall not
institute or pursue appeals where the enhanced
compensation is less than four times of the Ready
Reckoner Rate prevalent on the date of the issue of
Section 4 Notification.
5) For the aforesaid reasons, these appeals are liable
to be dismissed and hereby dismissed.
6) There shall be no order as to costs. 7) As the appeals are dismissed, the civil
applications, if any do not survive and are disposed of.
[M.S.SONAK, J.] SPT/943-FA 113 of 2013 & ors.
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!