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

Atmaram Gobra Rathod vs State Of Maha. Thr. Its Secretary, ...
2021 Latest Caselaw 9639 Bom

Citation : 2021 Latest Caselaw 9639 Bom
Judgement Date : 23 July, 2021

Bombay High Court
Atmaram Gobra Rathod vs State Of Maha. Thr. Its Secretary, ... on 23 July, 2021
Bench: Pushpa V. Ganediwala
  CAF 1392.2021.odt                              1



              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        NAGPUR BENCH, NAGPUR.

                         FIRST APPEAL NO. 286 OF 2006

  1. The State of Maharashtra

  2. The Collector, Yavatmal, District Yavatmal.

  3. The Special Land Acquisition Officer,
     Benefitted Zone, Arunawati Project, Digras,
     District Yavatmal.
                                                             ...APPELLANTS

                    Versus

  Atmaram s/o Gobra Rathod (Banjari),
  aged about 37 years, Occ. Agriculturist,
  R/o Mokh, Tq. Digras, District Yavatmal.
                                                           ...RESPONDENT

                                  WITH
                  CIVIL APPLICATION (F) NO. 1392 OF 2021
                                  WITH
                     FIRST APPEAL ST. NO. 579 OF 2019

  Atmaram Gobra Rathod,
  aged about 65 years, Occ. Cultivator,
  R/o Mokh, Tq. Digras, District Yavatmal.
                                             ...APPLICANT/ APPELLANT

                    Versus

  1. The State of Maharashtra
     Through its Secretary, Revenue and Forest Department,
     Mantralaya, Mumbai.

  2. The Collector, Yavatmal, District Yavatmal.

  3. The Special Land Acquisition Officer,
     Benefitted Zone, Arunawati Project, Digras,
     District Yavatmal.
                                                         ...RESPONDENTS


::: Uploaded on - 26/07/2021                  ::: Downloaded on - 22/09/2021 20:58:47 :::
   CAF 1392.2021.odt                              2



  Shri A.P. Tathod, Advocate for the claimant.
  Ms. H.N. Jaipurkar, A.G.P. for the State.
                     .....

                                 CORAM : PUSHPA V. GANEDIWALA, J.
                                 DATED : JULY 23, 2021.

  JUDGMENT :

CIVIL APPLICATION (F) NO. 1392/2021.

By this application, the applicant/ claimant, in

reference proceedings for enhancement of the compensation,

seeks condonation of delay in filing the appeal. The reasons for

delay are mentioned in para Nos. 8 to 13 of the application.

Reliance is placed upon the judgment of the Hon'ble Supreme

Court delivered in the case of Imrat Lal And Others Vs. Land

Acquisition Collector And Others, reported in (2014) 14 SCC

133. It is further stated that the applicant is willing to forego

interest on the amount of compensation, if enhanced.

2. The application is opposed by Ms. Jaipurkar,

learned A.G.P., on the ground that reasons furnished are not

sufficient.

3. Considering the reasons mentioned in the

application, so also considering the ratio laid down by the

Hon'ble Supreme Court in Imrat Lal (supra), which has further

been relied on by this Court while condoning long delay in the

case of Shalikrao Deorao Thakre (dead) thr. Lrs Vs. The State

of Maharashtra & Ors. (Civil Application (F) No. 2830/2016

with First Appeal (St) No. 20562/2015 decided on

01/02/2017), the delay is condoned, subject to the applicant

not being entitled for interest on the enhanced amount of

compensation for the period 12/03/2004 till date. Civil

Application is allowed and disposed of.

FIRST APPEAL NO. 286 OF 2006 AND FIRST APPEAL ST. NO. 579 OF 2019

4. As the points raised in these appeals have already

been decided, the appeals which arose out of the same

judgment and award are taken up for final disposal with the

consent of learned counsel for the parties.

5. Notice for final disposal is made returnable

forthwith.

6. Ms. Jaipurkar, learned A.G.P., waives notice on

behalf of State.

7. These appeals take exception to the judgment and

award dated 12/12/2003 passed by the Civil Judge, Senior

Division, Pusad in L.A.C. No. 954/1990 with another connected

matter, whereby the Reference Court enhanced compensation

@ Rs.1,25,000/- per acre, i.e., Rs.3,12,500/- per hectare for

the land bearing Survey No. 126/1/D admeasuring 1.46

hectares situated at Village Mokh, which was acquired by the

Special Land Acquisition Officer under L.A.C. No. 5/65/85-86

of Village Mokh for the purpose of extension of living area

(gaothan) of Village Mokh, i.e., establishment of new gaothan

of Village Mokh. The date of issuance of notification under

Section 4 of the Land Acquisition Act was 13/02/1986, and the

award was declared on 13/12/1987.

8. The learned counsel on behalf of both the sides

drew attention of this Court to the judgment of this Court

delivered in the case of Deosing s/o Gobra Rathod (dead) thr.

LRs Vs. The State of Maharashtra and Ors. (First Appeal No.

348/2003 decided on 17/10/2018) wherein this Court

adjudicated the enhanced compensation @ Rs.6,50,000/- per

hectare for the land bearing Survey No. 126/1-A situated at

Village Mokh, Taluka Digras, District Yavatmal.

It is further stated that the Hon'ble Supreme Court

in the case of Baliram Vs. The State of Maharashtra & Ors.

(Civil Appeal No(s) 5146-5147/2011 decided on 11/04/2018)

determined the rate for the land situated at Village Mokh,

which was acquired under notification dated 25/09/1986, @

Rs.6,50,000/- per hectare.

9. Considering the aforesaid facts, as the subject

matter of the appeals is similarly situated to the subject matter

in the above cited appeals, there is no reason for this Court to

take a different view.

10. In this view of the matter, the State's appeal, i.e.,

First Appeal No. 286/2006 needs to be dismissed for want of

merits and the same is accordingly dismissed. Consequently,

the claimant's appeal, i.e., First Appeal St. No. 579/2019 is

allowed, and the impugned judgment and order dated

12/12/2003 passed by the Civil Judge, Senior Division, Pusad

in L.A.C. No. 954/1990 with another connected matter, is

modified as under :

i. The State shall pay compensation to the claimant

for the acquired land @ Rs.6,50,000/- per hectare with all

other statutory benefits by deducting therefrom the

compensation which has already been received by the

claimant.

ii. Needless to say that the claimant is not entitled for

interest for the delayed period, i.e., from 12/03/2004 till date.

iii. The appeal be registered for the statistical

purposes.

iv. Both the appeals stand disposed of. No costs.

JUDGE ****** Sumit

 
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