Citation : 2018 Latest Caselaw 717 Bom
Judgement Date : 19 January, 2018
{1}
fa42905.odt
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
(1) FIRST APPEAL NO.429 OF 2005
01 The Special Land Acquisition
Officer, Minor Irrigation,
Jalgaon.
02 The Executive Engineer,
Minor Irrigation, Jalgaon. Appellants
Versus
01 Pitamber Hari Rote,
age: 48 years,
02 Namdeo Soma Rote,
age: 45 years,
03 Bhaskar Pawaji Rote,
age: 55 years,
04 Ashok Shridhar Rote,
age: 35 years,
All R/o Nashirabad,
Taluka and District Jalgaon. Respondents
Mr.A.M.Phule, A.G.P. for appellants.
Mr.A.B.Kale, advocate for respondents-claimants.
WITH
(2) FIRST APPEAL NO.440 OF 2005
01 The Special Land Acquisition
Officer, Minor Irrigation,
Jalgaon.
02 The Executive Engineer,
Minor Irrigation, Jalgaon. Appellants
Versus
01 Tukaram Udhav Rote,
::: Uploaded on - 22/01/2018 ::: Downloaded on - 23/01/2018 01:49:50 :::
{2}
fa42905.odt
age: major,
02 Laxman Udhav Rote,
age: major,
Both Agril., R/o Nashirabad,
Taluka and District Jalgaon. Respondents
Mr.A.M.Phule, A.G.P. for appellants.
Mr.A.B.Kale, advocate for respondents.
WITH
(3) FIRST APPEAL NO.642 OF 2005
01 The State of Maharashtra &
Special Land Acquisition
Officer, M.I.W.,
Jalgaon.
02 The Executive Engineer,
M.I.W. Works Divn., Jalgaon,
District Jalgaon. Appellants
Versus
Ravindra Pundalik Chaudhari,
age: 29 years, Occ: Agri.,
R/o Peth, Nashirabad,
Tq. & District Jalgaon. Respondent
WITH
(4) CROSS OBJECTION APPEAL ST.NO.24758 OF 2011 IN
FIRST APPEAL NO.642 OF 2005
Ravindra Pundlik Chaudhari,
age: 44 years, Occ: Agri.,
R/o Peth Nashirabad,
Tq. & District Jalgaon. Appellant
Versus
01 The State of Maharashtra &
the Special Land Acquisition
::: Uploaded on - 22/01/2018 ::: Downloaded on - 23/01/2018 01:49:50 :::
{3}
fa42905.odt
Officer, MIW, Jalgaon.
02 The Executive Engineer,
Medium Project, Jalgaon. Respondents
Mr.A.B.Kale, advocate for the appellant.
Mr.A.M.Phule, A.G.P. for Respondents.
WITH
(5) FIRST APPEAL NO.643 OF 2005
01 The State of Maharashtra &
Special Land Acquisition
Officer, M.I.W.,
Jalgaon.
02 The Executive Engineer,
M.I.W. Works Divn., Jalgaon,
District Jalgaon. Appellants
Versus
01 Gopal Damu Patil,
age: 48 years, Occ: Agri.,
R/o Peth Nashirabad,
Tq. & District Jalgaon. Respondent
Mr.A.M.Phule, A.G.P. for appellants.
Mr.A.B.Kale, advocate for respondent.
WITH
(6) CROSS OBJECTION APPEAL ST.NO.24768 OF 2011 IN
FIRST APPEAL NO.643 OF 2005
Gopal Damu Patil,
age: 62 years, Occ: Agri.,
R/o Peth Nashirabad,
Tq. & District Jalgaon. Appellant
Versus
01 The State of Maharashtra &
the Special Land Acquisition
Officer, MIW, Jalgaon.
::: Uploaded on - 22/01/2018 ::: Downloaded on - 23/01/2018 01:49:50 :::
{4}
fa42905.odt
02 The Executive Engineer,
Medium Project, Jalgaon. Respondents
Mr.A.B.Kale, advocate for the appellant.
Mr.A.M.Phule, A.G.P. for Respondents.
WITH
(7) FIRST APPEAL NO.646 OF 2005
01 The State of Maharashtra
& the Spl. Land Acquisition
Officer, M.I.W., Jalgaon.
02 The Executive Engineer,
M.I.W. Works Division,
Jalgaon, District Jalgaon. Appellants
Versus
Nivrutti Damu Patil,
age: 48 years, Occ: Agri.,
R/o Peth Nashirabad,
Tq. & District Jalgaon. Respondent
Mr.A.M.Phule, A.G.P. for appellants.
Mr.A.B.Kale, advocate for Respondents (appeared in CA).
WITH
(8) CROSS OBJECTION APPEAL ST.NO.24763 OF 2011 IN
FIRST APPEAL NO.646 OF 2005
Nivrutti Damu Patil,
age: 56 years, Occ: Agri.,
R/o Peth Nashirabad,
Tq. & District Jalgaon. Appellant
Versus
01 The State of Maharashtra &
the Special Land Acquisition
Officer, MIW, Jalgaon.
::: Uploaded on - 22/01/2018 ::: Downloaded on - 23/01/2018 01:49:50 :::
{5}
fa42905.odt
02 The Executive Engineer,
Medium Project, Jalgaon. Respondents
Mr.A.B.Kale, advocate for the appellant.
Mr.A.M.Phule, A.G.P. for Respondents.
CORAM : M.S.SONAK, J.
DATE : 19th January, 2018. ORAL JUDGMENT : 1 For the reasons recorded in the Judgment in First
Appeal No.641/2005 and Cross Objection No.24772/2011 as well as connected matters, delivered on 18th January, 2018, these appeals and Cross Objections, which also relate to acquisition under the same notification and for the same project, are hereby dismissed. There shall be no order as to costs.
2 Pending Civil Applications, if any, do not survive and stand disposed of.
M.S.SONAK JUDGE adb/fa42905
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!