Citation : 2021 Latest Caselaw 12961 Bom
Judgement Date : 9 September, 2021
F.A. No.1486/2020
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO.1486 OF 2020 WITH
CIVIL APPLICATION NO.7513 OF 2017
Executive Engineer, Medium Project
Division, Osmanabad & anr. ... APPELLANT
VERSUS
Bajirao Vishwanath Gaikwad ... RESPONDENT
.......
Mr. B.A. Shinde, Advocate for appellant
Mr. A.B. Chate, A.G.P. for State
Mr. S.A. Wakure, Advocate for respondent
.......
CORAM : R. G. AVACHAT, J.
DATE : 9th September, 2021
PER COURT :
Learned counsel for the acquiring body submits
that, the enhancement made by the Reference Court is more
than four times. The interest has also been awarded from the
date of notification under Section 4 of the Land Acquisition Act
instead of from the date of the award passed by the Special
Land Acquisition Officer.
2. Perused the impugned award and the judgment as
well to find that the enhancement is little over four times of
the amount offered by the Special Land Acquisition Officer.
::: Uploaded on - 14/09/2021 ::: Downloaded on - 11/10/2021 21:23:23 :::
F.A. No.1486/2020
:: 2 ::
The enhancement is little over four times of the amount of
compensation offered by the Special Land Acquisition Officer,
to be precise, it is more by Rs.60/- per R. in view of the
same, I am not inclined to interfere with the enhancement of
compensation by the Reference Court.
3. However, the Reference Court has awarded the
interest from the date of notification instead of from the date
of award by the Special Land Acquisition Officer. The same is
in breach of the Full Bench judgment of this Court in case of
State of Maharashtra Vs. Kailash Shiva Rangari [2016 (3)
Mh.L.J. 457]. The impugned award, therefore, needs to be
modified to that extent only. Hence the order :-
ORDER
4. Clause 4 of the impugned award is modified as
under :-
(i) The claimants in both petitions are also entitled to
recover solatium at the rate of 30%, interest @ 9% p.a. for
first year and @ 15% p.a. for the subsequent years on the
enhanced compensation amount from the date of award of the
Special Land Acquisition Officer i.e. 27/12/1999.
F.A. No.1486/2020 :: 3 ::
(ii) Rest of the terms of the impugned award to stand
unaltered.
(iii) The amount in deposit be paid to the applicant in
terms of the modified award and the balance amount, if any,
be paid back to the acquiring body along with interest accrued
thereon.
(iv) In view of disposal of the First Appeal, Civil
Application stands disposed of.
( R. G. AVACHAT ) JUDGE
fmp/-
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!