Citation : 2021 Latest Caselaw 9642 Bom
Judgement Date : 23 July, 2021
56FA53.11withXOB11.15.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
NAGPUR BENCH, NAGPUR.
FIRST APPEAL NO. 53 OF 2011
WITH
CROSS-OBJECTION NO. 11 OF 2015
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project, Yavatmal
...APPELLANT
VERSUS
1. Dnyanoba Tukaram Jawade
Aged Major,
R/o. C/o. Hansraj Jawade,
Near Kaslikar Sangeet Vidhyalaya,
House No. 5, Vidarbha Housing Society,
Bajoria Nagar, Yavatmal
1.(i) Hansraj Dyanoba Jawade (dead)
Aged about 67 yrs.,
R/o. Near Kashlikar Sangeet Vidyalaya,
House No. 5, Vidarbha Housing Society,
Bajoriya Nagar, Yavatmal
1.(i) A. Smt. Ratnamala wd/o Hansraj Jawade,
aged 61 yrs., Occ. - Housewife,
1.(i) B. Prafulla s/o Hansraj Jawade,
aged 40 yrs., Occ. - Private Job,
1.(i) C. Vaishali D/o Hansraj Jawade,
aged 39 yrs., Occ. - Household Work,
1.(i) D. Smita D/o Hansraj Jawade,
aged 37 yrs., Occ. - Service,
Respondent Nos. 1.(i)A. to 1.(i)D. R/o.
Vidarbha Houseing Society,
Bajoriya Nagar, Yavatmal,
Tq. & Distt. Yavatmal
::: Uploaded on - 29/07/2021 ::: Downloaded on - 22/09/2021 20:58:59 :::
56FA53.11withXOB11.15.odt 2
1.(i) E. Shilpa D/o Hansraj Jawade,
After Marriage
Shilpa Chandrashekhar Shambharkar,
Aged 39 yrs., Occ. - Household Work,
R/o. Wana Dongari, Nagpur,
Tq. & Distt. Nagpur
through Power of Attorney Holder
Shri Ghanshyam Jawade
1.(ii) Ghanshyam Dyanoba Jawade,
Aged Major, Occ. Agriculturist,
1.(iii) Prakash Dyanoba Jawade,
Aged Major, Occ. Agriculturist,
1.(iv) Smt. Kusum Shankarrao Bhasrne,
Aged Major,
1.(ii) to 1.(iv) R/o. Near Kashlikar
Sangeet Vidyalaya, House No. 5,
Vidarbha Housing Society,
Bajoriya Nagar, Yavatmal.
2. The State of Maharashtra,
through its Collector, Yavatmal
3. The Special Land Acquisition Officer,
Benefited Zone, Yavatmal
...RESPONDENTS
______________________________________________________________
Mr. A.B. Patil, Advocate for appellant.
Shri S.V. Ingole, Advocate for the cross-objectors.
Ms. H.N. Jaipurkar, A.G.P. for respondent Nos. 2 to 3.
______________________________________________________________
CORAM:- PUSHPA V. GANEDIWALA, J.
DATED :- JULY 23, 2021.
::: Uploaded on - 29/07/2021 ::: Downloaded on - 22/09/2021 20:58:59 :::
56FA53.11withXOB11.15.odt 3
JUDGMENT :
Heard.
2. This appeal challenges the Judgment and Award of the
Reference Court in L.A.C. No. 212/2006 dated 24/02/2010 passed by
the Adhoc District Judge-1, Yavatmal.
Land admeasuring 3 H 21 R from Gat No. 91 situated at
village Barad, Tah. Baghulgaon, District Yavatmal was the subject
matter of acquisition for the purposes of the Bembla River Project.
Notification under Section 4 of the Land Acquisition Act, 1894 is dated
24/07/2003. The Land Acquisition Officer granted an amount of
Rs. 79,253/- per hectare towards compensation with all other statutory
benefits. In the reference proceedings filed by the claimants the
amount of compensation for the land has been enhanced to
Rs. 1,70,000/- per hectare. This judgment is impugned in this appeal.
3. Shri S.V. Ingole, learned counsel for the cross-objectors
vide Pursis stamp No. 02/2021 submitted that this appeal is covered by
the judgment passed by this Court in First Appeal No. 399/2011 along
with First Appeal No. 916/2013 dated 07/03/2019. In this judgment,
it is submitted that this Court fixed the amount of compensation at
Rs. 2,10,000/- for the land situated in Barad, Tq. Babhulgaon which
was acquired vide Notification under Section 4 of the act on
24/07/2003. Learned counsel requests this Court to decide the matter,
considering the judgment in the aforesaid appeals.
4. Shri A.B. Patil, learned counsel for the appellant/V.I.D.C.
could not point out as to how the lands which are subject matter in the
aforesaid appeals are not similarly situated with the subject land in
question.
5. A perusal of the record of the present matter and the
judgment in the aforesaid appeals would reflect that the subject lands
in both the appeals are from the same village Barad, Tah. Babhulgaon,
District Yavatmal and were acquired out of the same notification under
Section 4, published on 24/07/2003.
6. Considering these facts, this Court find no reason to take a
different view in the matter and, therefore, the claimants are entitled to
receive compensation at the rate of Rs. 2,10,000/- per hectare with all
other statutory benefits and interests. Consequently, the cross-objection
needs to be allowed in part and the appeal of the acquiring body needs
to be dismissed and the same is accordingly dismissed.
7. In the result, the following order is passed -
(i) The judgment in L.A.C. No. 212/2006 dated
24/02/2010 is partly modified.
(ii) The compensation for the land is determined at
Rs. 2,10,000/- per hectare for the acquired land from Gat
No. 91 admeasuring 3 H 21 R situated at Barad,
Tah. Babhulgaon, District Yavatmal after deducting the
amount of compensation which has been paid. The
amount would be paid with all statutory entitlements.
(iii) The first appeal filed by the V.I.D.C is dismissed and
cross-objection is partly allowed.
(iv) If the amount of compensation has not been
deposited by the acquiring body, same shall be deposited
within five months in this Court. On such deposit the
claimants are entitled to withdraw the same.
JUDGE *DB
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!