Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kesharbai Shrinivas Adsul vs The Ex. Engineer, Minor ...
2021 Latest Caselaw 6398 Bom

Citation : 2021 Latest Caselaw 6398 Bom
Judgement Date : 9 April, 2021

Bombay High Court
Kesharbai Shrinivas Adsul vs The Ex. Engineer, Minor ... on 9 April, 2021
Bench: Anil S. Kilor
                                   1                              935-FA-1950-20.odt




         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD


                    FIRST APPEAL NO.1950 OF 2020
                 WITH CA/2676/2021 IN FA/1950/2020
                 WITH CA/11040/2019 IN FA/1950/2020


1.      The Executive Engineer,
        Minor Irrigation Division, Osmanabad.

2.      The State of Maharashtra,
        Through the Collector, Osmanabad.

3.      The Special Land Acquisition Ofcer,
        (P.T. & M.I.D.No.1), Medium Project,
        Osmanabad.                                    ..       Appellants
                                                           (Original Respondents)
                 Versus

Kesharbai Shrinivas Adsul,
Age 55 years, Occu. Household and Agri.
R/o. Bhogaji, Taluka Kallam,
District Osmanabad.                                   ..       Respondent
                                                              (Original claimant)

                                   ...
Mr. Ruturaj C. Patil, Advocate for Appellant No.1 Acquiring Body.
Mr. B. V. Virdhe, A.G.P. for Appellants No. 2 and 3.
Mr. Rahul D. Khadap, Advocate for Respondent-sole.
                                   ...

                                       CORAM : ANIL S. KILOR, J.

                                       DATE      :    9th APRIL, 2021

ORAL ORDER :-


        This is an appeal preferred by appellant- Acquiring Body i.e.

Executive Engineer, Minor Irrigation Division, Osmanabad and

State of Maharashtra along with Special Land Acquisition Ofcer

questioning the correctness of the Judgment and Award dated



::: Uploaded on - 20/04/2021                  ::: Downloaded on - 06/09/2021 05:07:06 :::
                                                2                           935-FA-1950-20.odt



07-11-2014 passed by the learned Joint Civil Judge, Senior

Division, Osmananbad, in Land Acquisition Reference No. 339 of

2008.


2.      I have heard the learned counsel appearing for the

respective parties.


3.      Mr. Patil, learned counsel appearing for the appellant

Acquiring Body raises only a ground that the learned Reference

Court has granted interest under Section 28 of the Land

Acquisition Act, 1894, from the date of notifcation under Section

4 of the Act of 1894, whereas, as per well settled principle of law

as laid down in a Judgment of the Full Bench of this Court in a

case      of    State          of    Maharashtra       Versus         Kailash         Shiva

Rangari1, it should be from the date of Award. He, therefore,

submits        that      the        impugned       Judgment     and      Award        needs

modifcation to that extent.


4.      Mr. Khadap, learned counsel appearing for the respondent-

claimant is not disputing above referred legal position and he has

no objection to allow the present appeal to the extent of

modifying the clause (4) of the operative part of the Judgment to

the extent that the interest granted by the learned Reference

Court, "from the date of notifcation" should be "from the date of

Award".


1 2016(4) ALL MR 513 (F.B.)


::: Uploaded on - 20/04/2021                            ::: Downloaded on - 06/09/2021 05:07:06 :::
                                             3                            935-FA-1950-20.odt



5.            In that view of the matter, as the above issue is no more

res-integra and as it has already been held in the Judgment of

State           of   Maharashtra         Versus      Kailash       Shiva        Rangari

(supra), I am of the opinion that the present appeal needs to be

partly allowed. Accordingly, I pass the following order -

                                        ORDER

(I) The appeal is partly allowed.

(II) The clause (4) of the operative part of the Judgment and Award dated 07-11-2014 passed by the learned Joint Civil Judge, Senior Division, Osmananbad, in Land Acquisition Reference No. 339 of 2008, is modifed, and, it is held that the claimant is entitled for the interest under Section 28 of the Land Acquisition Act, 1894, from the date of Award, for the frst year @ 9% per annum and for the subsequent period @ 15% per annum till realization of the entire amount of the Award.

(III) Since the appeal is disposed of in above terms, the claimant is permitted to withdraw the amount deposited by the appellant in this Court along with interest accrued, if any, thereon.

      (IV)      No order as to costs.

      (V)       In view of disposal of the appeal, Civil Applications No.

2676 of 2021 and 11040 of 2019 are also disposed of.

( ANIL S. KILOR ) JUDGE

rrd

 
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