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

The Executive Engineer, Minor ... vs Vachalabai Madhukar Gholwe And ...
2021 Latest Caselaw 9458 Bom

Citation : 2021 Latest Caselaw 9458 Bom
Judgement Date : 19 July, 2021

Bombay High Court
The Executive Engineer, Minor ... vs Vachalabai Madhukar Gholwe And ... on 19 July, 2021
Bench: R. G. Avachat
                                     1           FA-3071-2018+group.doc



             IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                        BENCH AT AURANGABAD

                      FIRST APPEAL NO. 3071 OF 2018
                  WITH CIVIL APPLICATION NO. 4845 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 1.   Shankar Vithoba Deshmukh
      (Died- through L.Rs.)
 1-A] Lata Mahadev Nimbalkar and others             ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3070 OF 2018
                  WITH CIVIL APPLICATION NO.4866 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
       Versus
 Shivaji Kashinath Raut and others                  ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3072 OF 2018
                  WITH CIVIL APPLICATION NO. 4858 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Mahadeo Bhagwan Bangar and others                  ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3073 OF 2018
                  WITH CIVIL APPLICATION NO. 4852 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
       Versus
 Trivenibai Mahadeo Dhas
 [Died] through L.Rs and others                     ... Respondents


                                                                          1 of 8




::: Uploaded on - 06/09/2021               ::: Downloaded on - 22/09/2021 05:46:11 :::
                                      2           FA-3071-2018+group.doc




                                   WITH
                      FIRST APPEAL NO. 3074 OF 2018
                  WITH CIVIL APPLICATION NO. 4856 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Vaibhav Vikas Gaikwad and others                   ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3075 OF 2018
                  WITH CIVIL APPLICATION NO. 4864 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Trimbak Tukaram Gholwe and others                  ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3076 OF 2018
                  WITH CIVIL APPLICATION NO. 4843 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus

 Sadashiv Tukaram Gholwe and others                 ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3077 OF 2018
                  WITH CIVIL APPLICATION NO.4854 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Bhanudas Sona Bangar                               ... Respondents




                                                                          2 of 8




::: Uploaded on - 06/09/2021               ::: Downloaded on - 22/09/2021 05:46:11 :::
                                      3           FA-3071-2018+group.doc




                                   WITH
                      FIRST APPEAL NO. 3078 OF 2018
                  WITH CIVIL APPLICATION NO. 4876 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
       Versus
 Chintaman Bapurao Dhas and others                  ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3079 OF 2018
                  WITH CIVIL APPLICATION NO. 4841 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Shantabai Ramchandra Gholwe and others             ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3080 OF 2018
                  WITH CIVIL APPLICATION NO. 4870 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Kalyan Gorakh Kedar and others                     ... Respondents


                                   WITH
                      FIRST APPEAL NO. 3081 OF 2018
                  WITH CIVIL APPLICATION NO. 4878 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Yekant Dagdu Dhas and others                       ... Respondents




                                                                          3 of 8




::: Uploaded on - 06/09/2021               ::: Downloaded on - 22/09/2021 05:46:11 :::
                                      4           FA-3071-2018+group.doc




                                   WITH
                      FIRST APPEAL NO. 3082 OF 2018
                  WITH CIVIL APPLICATION NO. 4862 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Babu Tukaram Gholve and others                     ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3083 OF 2018
                  WITH CIVIL APPLICATION NO. 4872 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Bhimrao Venkati Gholwe and others                  ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3084 OF 2018
                  WITH CIVIL APPLICATION NO. 4868 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Vachalabai Madhukar Gholwe and others              ... Respondents

                                   WITH
                      FIRST APPEAL NO. 3085 OF 2018
                  WITH CIVIL APPLICATION NO. 4860 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                        ... Appellant
      Versus
 Eknath Satwa Dhas
 [Died] Through his L.Rs.
 Kashinath Eknath Dhas and others                   ... Respondents



                                                                          4 of 8




::: Uploaded on - 06/09/2021               ::: Downloaded on - 22/09/2021 05:46:11 :::
                                      5            FA-3071-2018+group.doc




                                   WITH
                      FIRST APPEAL NO. 3086 OF 2018
                  WITH CIVIL APPLICATION NO. 4880 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                         ... Appellant
      Versus
 Ramdas Tukaram Gholve and others                    ... Respondents

                                   WITH
                   FIRST APPEAL STAMP NO. 26979 OF 2016
                  WITH CIVIL APPLICATION NO. 4874 OF 2017

 The Executive Engineer
 Minor Irrigation, Ambajogai                    ... Appellant
        Versus
 Uttam Dnyanoba @ Dnyandeo Gaikwad & Ors ... Respondents
                                    ....
 Mr. R. D. Biradar, Advocate for appellant
 Mr. V. M. Chate, Advocate for respondents claimants
 Mr. B. V. Virdhe, AGP for the State
                                    ....


                                  CORAM : R. G. AVACHAT, J.

DATED : 19th JULY, 2021

PER COURT :-

. The acquiring body has taken exception to the award

passed by the Reference Court under Section 18 of the Land

Acquisition Act, 1894.




                                                                           5 of 8





                                       6            FA-3071-2018+group.doc



2. Shri Biradar, learned Advocate for the appellant -

acquiring body would submit that the enhancement of the

compensation granted by the Reference Court is manifold. The

sale-deeds Exh.20 to 26 relied upon by the Reference Court for

enhancement of the compensation, were executed only with a view

to have enhanced compensation. The learned Advocate would also

submit that the interest has been awarded in breach of law laid

down by the Full Bench judgment of this Court in the case of State

of Maharashtra vs. Kailash Shiva Rangari - AIR 2016 BOMBAY 141 .

The learned Advocate, therefore, urged for setting aside of the

impugned award.

3. Learned Advocate for the respondents - claimants

supports the impugned award.

4. Considered the rival submissions. Perused the impugned

awards. Also gone through the appeal memos to find that the basic

challenge to the impugned awards is to grant of interest from the

date of notification under Section 4 of the Act.

5. Perusal of the impugned awards lead me to make

interference therewith the directions contained therein regarding

6 of 8

7 FA-3071-2018+group.doc

grant of interest from the date of notification under Section 4 of the

Act i.e. 14.04.2005. The Full Bench judgment of this Court in the

case of State of Maharashtra v. Kailash Shiva Rangari (supra), has

held thus:-

"33. (a) If the possession is taken before the notification under Section 4(1) of the Land Acquisition Act is published and/or before the award is passed, the landowner would be entitled for interest as per Section 34 necessarily from the date of passing of the award under Section 11 of the said Act, except in cases where the possession is taken in accordance with Section 17 of the said Act, and in that situation only, the provision of Section 34 of the said Act shall start operating from the date of possession."

6. Admittedly, possession of the lands has not been taken

pursuant to Sections 16 and 17 of the Act. Notification under Section

4 was published on 14.04.2005. The award under Section 11 of the

Act has been passed on 11.08.2008. The interest therefore ought to

have been awarded from the date of award and not publication of

notification under Section 4 of the Act. To this extent, Clause [4] and

[5] of the impugned award is modified as under.

7. The date 20.06.2005 appearing in clause [4] of the

impugned award is hereby replaced with the date 11.08.2008 and in

clause [5] also the date 20.06.2005 is hereby replaced with the date

11.08.2008.

                                                                            7 of 8





                                          8            FA-3071-2018+group.doc




8. Rest of the terms of the impugned award to stand

unaltered.

9. The amount of compensation, if any, deposited with this

Court or before the Reference Court, be paid to the claimants-

respondents in terms of the modified award. The excess amount, if

any, be paid back to the acquiring body-appellant in these appeals.

10. The First Appeals are accordingly disposed of.

11. All the pending civil applications are also disposed of.

[ R. G. AVACHAT, J. ]

SMS

8 of 8

 
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