Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maha vs Boraji Hanumantrao Bade
2021 Latest Caselaw 6794 Bom

Citation : 2021 Latest Caselaw 6794 Bom
Judgement Date : 28 April, 2021

Bombay High Court
The State Of Maha vs Boraji Hanumantrao Bade on 28 April, 2021
Bench: Anil S. Kilor
                                                                          fa210.02
                                          1



       IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


                        FIRST APPEAL NO.210 OF 2002

 The State of Maharashtra
                                                           ...APPELLANT
                                                      (Orig. Respondent)
        VERSUS

 Bonaji Hanumantrao Bade
 Age-70 years, Occu:Agri.,
 R/o-Wadgaon/Chinchpur Pangul,
 Taluka-Pathardi,
 District-Ahmednagar.
                                                            ...RESPONDENT
                                                           (Orig. Claimant)

                  ...
      Mr.S.S. Dande, A.G.P. for Appellant.
      None present for Respondent.
                  ...

                CORAM:          ANIL S. KILOR, J.

                 DATE :        28th APRIL, 2021


 ORAL ORDER :


 1.               This is an appeal arising out of Judgment and award

 dated 23rd November 1990 passed by IInd Joint Civil Judge,

 Senior Division, Ahmednagar in Land Reference No. 101 of 1986




::: Uploaded on - 05/05/2021                        ::: Downloaded on - 09/09/2021 06:56:56 :::
                                                                    fa210.02
                                     2


 granting enhancement to the tune of Rs.800 per R for irrigated

 land and Rs.335/- per R for non-irrigated land.



 2.               I have heard learned AGP appearing for the appellant

 - State. None present for respondent.



 3.               Learned AGP submits that the amount granted by the

 learned reference court is exorbitant and          the reference court

 failed to consider the sale instances considered by the Special

 Land Acquisition Officer while issuing the award.



 4.               After going through the record and proceedings and

 impugned Judgment and award, I have no hesitation to hold that

 the learned reference court after considering relevant factors for

 determining the amount of compensation has arrived at Rs.800/-

 per R in relation to irrigated land and Rs.335/- per R for non-

 irrigated land. In absence of any perversity in the impugned

 Judgment and award or in absence of any contra evidence, I do

 not find any merit in this matter and therefore, no interference is

 needed in this matter.




::: Uploaded on - 05/05/2021                 ::: Downloaded on - 09/09/2021 06:56:56 :::
                                                                          fa210.02
                                           3


 5.                 Moreover, there is no dispute that enhanced amount

 of compensation is within four times than the amount awarded

 by the Special Land Acquisition Officer. In view of the policy

 decision of the State Government, as per Government Resolution

 dated 3rd November 2016 and corrigendum issued to the to the

 same, whereby it was resolved not to file or contest any appeal

 wherein the amount is well within four times and therefore, on

 this count also,             I do not find any reason to interfere with the

 Judgment and award impugned in the present matter.



 6.                 However, the Judgment and award              requires to be

 modified to the extent of the amount of interest under Section

 28 of the Land Acquisition Act which is granted from the date of

 possession, whereas it should have been from the date of award

 as per the Judgment of the Full Bench of this Court in a case of

 State of Maharashtra vs. Kailash Shiva Rangari1.


 8.                 Accordingly, the present appeal needs to be partly

 allowed, as under:-


                                  ORDER

(I) The appeal is partly allowed.

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





                                                                   fa210.02




(II) The clause (3) of the operative part of the Judgment and award dated 23rd November 1990 passed by IInd Joint Civil Judge, Senior Division, Ahmednagar in Land Reference No. 101 of 1986 is modified, 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 first year the interest would be at the rate of 9% per annum and for the subsequent period it would be at the rate of 15% per annum till realization of the entire amount of the Award.

(III) No order as to costs.

(IV) Pending civil application No.9733 of 2004 is allowed

and disposed of.

[ANIL S. KILOR, J.]

asb/APR21

 
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