Citation : 2021 Latest Caselaw 7208 Bom
Judgement Date : 5 May, 2021
1 785-2003-FA+Group.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO. 785 OF 2003
THE STATE OF MAHARASHTRA
VERSUS
SWARUPCHAND SHIVJIRAM JAIN
AND
FA/786/2003
AND
FA/840/2003
AND
FA/842/2003
...
AGP for Appellant : Mr. S.S. Dande
Advocate for Respondents-claimants : Mr. Ajeet B. Kale
...
CORAM : ANIL S. KILOR, J.
DATE : 5th MAY, 2021 ORAL ORDER :-
1. At the outset, Mr. A. B. Kale, learned counsel for the
respondents-claimants submits that the issue involved in these Appeals
stands settled by the decision of the Division Bench of this Court in the case
of Special Land Acquisition Officer (III), Jalgaon and another Versus
Bhagwat Vithal Sonwane1, where in respect of acquisition for the very same
Waghur Project, the Division Bench has approved the very rates now
granted by the Reference court in the impugned Judgment and award.
Therefore, he submits that by adopting the reasoning in the case of
Bhagwat Vithal Sonwane (supra), these Appeals are also liable to be
dismissed. The learned AGP is not disputing the said fact.
1 2009(4) Mh.L.J. 308
2 785-2003-FA+Group.odt
2. In view of aforesaid submission, since this Court has already
passed the Judgment and order in the connected matters long back and it
was not challenged in the Apex Court, it would not be appropriate to take
different view, which was taken by the same Judgment, and accordingly, I
adopt the same view.
3. Accordingly, the First Appeals are dismissed. No order as to
costs.
( ANIL S. KILOR ) JUDGE arp/-
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!