Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Maharashtra Thru ... vs Nathu Abhiman Patil
2021 Latest Caselaw 6818 Bom

Citation : 2021 Latest Caselaw 6818 Bom
Judgement Date : 28 April, 2021

Bombay High Court
State Of Maharashtra Thru ... vs Nathu Abhiman Patil on 28 April, 2021
Bench: Anil S. Kilor
                                                                  fa785.02+
                                        1



      IN THE HIGH COURT OF JUDICATURE AT BOMBAY

                               BENCH AT AURANGABAD


                        FIRST APPEAL NO.785 OF 2002

 The State of Maharashtra,
 (Through the Special Land Acquisition
 Officer, Jalgaon, District-Jalgaon).
                                                    ...APPELLANT
                                               (Orig. Respondent)
        VERSUS

 Tejosing Abhiman Patil,
 Age-Major, Occu:Agri.,
 R/o-Ozarkheda, Taluka-Bhusawal,
 District-Jalgaon
                                                     ...RESPONDENT
                                                    (Orig. Claimant)

                AND

                        FIRST APPEAL NO.786 OF 2002

 The State of Maharashtra,
 (Through the Special Land Acquisition
 Officer, Jalgaon, District-Jalgaon).
                                                    ...APPELLANT
                                               (Orig. Respondent)
        VERSUS

 Vishwanath Shrawan Namade (deceased)
 LR's
 Vasant Vishwanath Namade and others
 Occu:Agri., R/o-Ozarkheda,
 Taluka-Bhusawal,
 District-Jalgaon
                                                     ...RESPONDENTS
                                                    (Orig. Claimant)




::: Uploaded on - 05/05/2021                 ::: Downloaded on - 09/09/2021 06:30:28 :::
                                                                         fa785.02+
                                         2



                   AND


                        FIRST APPEAL NO.787 OF 2002

 The State of Maharashtra,
 (Through the Special Land Acquisition
 Officer, Jalgaon, District-Jalgaon).
                                                          ...APPELLANT
                                                     (Orig. Respondent)
        VERSUS

 Nathu Abhiman Patil
 Age-Major, Occu:Agri.,
 R/o-Ozarkheda, Taluka-Bhusawal,
 District-Jalgaon
                                                           ...RESPONDENT
                                                          (Orig. Claimant)

                   ...
      Mr.S.S. Dande, A.G.P. for Appellant in all appeals.
      Mr.A.B. Kale, Advocate for Respondents in all appeals.
                   ...

                CORAM:         ANIL S. KILOR, J.

                 DATE :        28th APRIL, 2021


 ORAL JUDGMENT :


 1.               These are the appeals arising out of common

 Judgment and award dated 18th August 1997 passed by the IInd

 Joint Civil Judge, Senior Division, Jalgaon in Land Acquisition

 Reference Nos. 105 of 1994, 106 of 1994, 107 of 1994 and 111

 of 1994 granting enhancement to the tune of Rs.600 per R for




::: Uploaded on - 05/05/2021                       ::: Downloaded on - 09/09/2021 06:30:28 :::
                                                                  fa785.02+
                                     3


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

 Rs.500/- per R for irrigated land.



 2.               I have heard learned counsel appearing for the

 respective parties.



 3.               Learned A.G.P. 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

 on perusing the 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.600/- per R in relation to

 irrigated land whereas Rs.335/- per R for non-irrigated land. In

 absence of any contra evidence or perversity in the findings

 recorded by the Reference Court in Para 18 and 19 of the

 impugned Judgment, wherein the learned Reference Court has

 rightly relied upon the sale instanced produced by the claimants,




::: Uploaded on - 05/05/2021                ::: Downloaded on - 09/09/2021 06:30:28 :::
                                                                  fa785.02+
                                     4


 which are admittedly of a period prior to issuance of Section 4

 notification, no interference is needed in this matter.



 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, it has been resolved that no appeal shall be filed or

 contested where the amount is well within four times and

 therefore, I do not find any substance in the contention of the

 learned AGP that the amount of compensation granted by the

 Reference Court is exorbitant.



 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 Rangari, (supra).



 7.               Accordingly, the present appeals need to be partly




::: Uploaded on - 05/05/2021                ::: Downloaded on - 09/09/2021 06:30:28 :::
                                                                     fa785.02+
                                       5




 allowed, as under:-


                               ORDER

(I) The appeals are partly allowed.

(II) The clauses in respect of the granting interest under Section 28 of the Land Acquisition Act, 1894, from the date of possession, of the operative part of the Judgment and award dated 18th August 1997 passed by the reference Court i.e. IInd Joint Civil Judge, Senior Division, Jalgaon in Land Acquisition Reference Nos. 105 of 1994, 107 of 1994 and 111 of 1994 are modified, and it is held that the claimants are 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.

[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