Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Executive Engineer, Minor ... vs Namdeo Waman Suste
2018 Latest Caselaw 842 Bom

Citation : 2018 Latest Caselaw 842 Bom
Judgement Date : 23 January, 2018

Bombay High Court
The Executive Engineer, Minor ... vs Namdeo Waman Suste on 23 January, 2018
Bench: M.S. Sonak
                                         (1)                   918-FA 4244 of 2016 & ors.



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                  BENCH AT AURANGABAD

                     918 FIRST APPEAL NO.4244 OF 2016


1.    The Executive Engineer,
      Minor Irrigation Division No.1,
      Sinchan Bhavan, Jalna Road,
      at Aurangabad.

2.    State of Maharashtra
      Through Special Land Acquisition
      Officer, Collector Office,
      Aurangabad.                                       ..Appellants

                                VERSUS

Laxman Jairam Dhokale
Age: 49 years, Occu.: Agri,
R/o.Pendgaon, Tq.Sillod,
Dist.Aurangabad.                                        ..Respondent

                               ...
          Advocate for Appellants : Mr.Rajale Gulab B.
           Advocate for Respondents : Mr.Adkine S. K.
                               ...
                               WITH
                  FIRST APPEAL NO.2167 OF 2017
                              WITH
                  FIRST APPEAL NO.2151 OF 2017
                              WITH
                  FIRST APPEAL NO.2165 OF 2017
                              WITH
                  FIRST APPEAL NO.2166 OF 2017
                              WITH
                  FIRST APPEAL NO.2092 OF 2017
                              WITH



     ::: Uploaded on - 29/01/2018              ::: Downloaded on - 31/01/2018 00:59:56 :::
                                       (2)                       918-FA 4244 of 2016 & ors.



                         FIRST APPEAL NO.2163 OF 2017
                                     WITH
                         FIRST APPEAL NO.2093 OF 2017
                                     WITH
                         FIRST APPEAL NO.1808 OF 2017
                                     WITH
                         FIRST APPEAL NO.1807 OF 2017
                                     WITH
                         FIRST APPEAL NO.2094 OF 2017
                                     WITH
                         FIRST APPEAL NO.2095 OF 2017
                                     WITH
                         FIRST APPEAL NO.1795 OF 2017
                                     WITH
                         FIRST APPEAL NO.2149 OF 2017
                                      ...

                                              CORAM :  M.S.SONAK, J.

DATE :23.1.2018

ORAL JUDGMENT:-

1) Learned counsel for the parties submit that along

with this First Appeal, connected First Appeal Nos.2167

Of 2017, 2151 Of 2017, 2165 Of 2017, 2166 Of 2017, 2092

Of 2017, 2163 Of 2017, 2093 Of 2017, 1808 Of 2017, 1807

Of 2017, 2094 Of 2017, 2095 Of 2017, 1795 Of 2017 and

2149 of 2017 be taken on board and disposed of today

itself.

                                     (3)                      918-FA 4244 of 2016 & ors.



2)    In   view   of   the   aforesaid,   even   connected   matter

though not on board, are called for and are taken on

board for the purpose of disposal.

3) Learned counsel for the parties point out that all

these appeals infact challenge common Judgment and award

dated 3.5.2013, by which the Reference Court has enhanced

the compensation in respect of the acquired lands from

Rs.995/- per Are to Rs.2,500/- per Are in respect of

seasonally irrigated land and Rs.1,667/- per Are in

respect of Jirayat land.

4) The learned counsel for the respondents-claimants

had infact mentioned all these matters earlier for final

disposal and today he points out that the Reference

Court, by another Judgment and award dated 27.10.2014 has

enhanced the compensation from Rs.950/- per Are to

Rs.6,200/- per Are in respect of seasonally irrigated

land, which came to be acquired under the very same

(4) 918-FA 4244 of 2016 & ors.

Section 4 Notification from the same village and for the

same Project. He points out that the acquiring body or

the State of Maharashtra had not preferred any appeal to

question the Judgment and award dated 27.10.2014, which

means that they have accepted such rate.

5) Aforesaid statement of the learned counsel for the

respondents-claimants is not disputed by Mr.G.B.Rajale

learned counsel for the appellants.

6) In view of the aforesaid, it is only appropriate

that these appeals be disposed of as requested by the

learned counsel for the appellants and respondent-

claimants.

7) Apart from this, the enhanced rate in the present

case is well within the limits prescribed in the

Government Resolution dated 3.11.2016 as amended from

time to time. This Government Resolution relates to the

(5) 918-FA 4244 of 2016 & ors.

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.

8) For the aforesaid reasons, all these appeals are

liable to be dismissed and the same are hereby dismissed.

9) The Civil Applications do not survive and the same

are also disposed of.

10) In view of the disposal of the appeals, the

compensation amount deposited by the appellants can now

be withdrawn by the respondents-claimants alongwith

interest if any, which may have accrued thereon, subject

to the usual verification procedure to be undertaken by

the Registry.

[M.S.SONAK, J.] SPT/918-FA 4244 of 2016 & 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