Citation : 2022 Latest Caselaw 12494 Bom
Judgement Date : 2 December, 2022
1 107.FA.846-2019 JUDGMENT.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
FIRST APPEAL NO. 846 OF 2019
1. Shamrao Laxman Navghare
2. Salunkabai Shamrao Navghare
Deceased Through Legal Heirs
1. Ashok Shamrao Navghare
Age 50 Yrs. Occ. Agriculture
2. Govind Shamrao Navghare,
Age 58 yrs. Occ. Agriculture
3. Damodhar Shamrao Navghare
Age 53 Yrs. Occ. Agriculture
4. Savita Shamrao Navghare
Age 45 Yrs. Occ. Household
5. Lalita Shamrao Navghare
Age 45 Yrs. Occ. Household
All R/o. Ghuikhed, Tq. Chandur Rly.
District Amravati. APPELLANTS
Versus
1. The State of Maharashtra,
Through the Collector, Camp,
Amravati.
2 107.FA.846-2019 JUDGMENT.odt
2. The Special Land Acquisition Officer,
Upper Wardha Project No.4, Amravati
Collector's Compound, Amravati, Tq.
& Dist. Amravati.
3. The Executive Engineer,
Bembla Project Division, Yeotmal,
Tq. & District Yeotmal. RESPONDENTS
-----------------------------------------------
Mr. N.S. Bhelkar, Advocate for the Appellants.
Ms. Sangeeta Jachak, AGP for Respondent Nos. 1 & 2.
Ms. Mallika Babhulkar, Advocate for Respondent No.3.
-----------------------------------------------
CORAM : AVINASH G. GHAROTE, J.
DATED : 2nd DECEMBER, 2022.
ORAL JUDGMENT :-
Heard Mr. Bhelkar, learned Counsel for the
appellants, Ms. Jachak, learned AGP for the respondent Nos.1
and 2/State and Ms. Babhulkar, learned Counsel for the
respondent No.3.
2. The factual position in the present appeal is as
under -
3 107.FA.846-2019 JUDGMENT.odt
BEMBLA RIVER PROJECT, DISTRICT YAVATMAL
DATE OF NOTIFICATION U/S 4 OF THE LAC ACT 26.10.2005
Property Area of property LAO Award Dated Ref. Court details 06.09.2008 Award Dated 26.07.2016
Plot No:303 Plot Area : 119 Rs.140/- per Rs.500/- per Village: Sq.mtr. Sq.mt Sq.mtr.
Ghuikhed Tahsil Construction: Rs.3551/- per Rs.4794.80/- Chandur 100 Sq.mtr. Sq. mtr. per Sq. mtr. Railway District :
Amravati
3. The appeal challenges the judgment of the learned
Reference Court dated 26.07.2016, whereby the learned
Reference Court has enhanced the compensation for the open
plot to Rs.500/-per sq.mtr. and has granted compensation for
the constructed area at the rate of Rs.4794.80/- per sq.mtr., in
respect of plot No.303 as detailed above.
4. In First Appeal No. 1378/2018 (Sharad Gangadhar
Gulhane Vs. State of Maharashtra & Ors.) and First Appeal No.
389 of 2018 (Lilabai Omkarrao Giri and others Vs. State of
Maharashtra & Ors.) decided on 06.09.2021, this Court, while 4 107.FA.846-2019 JUDGMENT.odt
considering the claim for enhancement of compensation in
respect of plots at Village Ghuikhed had decided the
compensation to Rs.575/- per sq.mtr. The fixing of the said rate,
of open plot, was based upon the fact that the said Village is
located on the border of the State Highway i.e. Aurangabad -
Nagpur Highway, about half kilometer from the highway, from
there is an approach road to the Village and considering the sale
deed dated 30.03.1995 of the same village, the compensation
was enhanced considering the escalation / increase per year for
a period of 10 and half years and the aforesaid rate of Rs.575/-
per sq.mtr. for open plot has been fixed.
5. In the instant matter, no material, has been brought
to my notice existing on record, for me to take a different view
than what has been already taken by this Court in First Appeal
No. 1378/2018 (Sharad Gangadhar Gulhane Vs. State of
Maharashtra & Ors.) (Supra).
6. The evidence of PW-2 Chandrashekhar Wankhade at
Exh.34 the valuer, who claims the market rate to be Rs.1,000/-
per sq.mtr. for open plot, would demonstrate, that he has not 5 107.FA.846-2019 JUDGMENT.odt
inquired about any sale instance, from the same Village or from
the neighboring Village, in order to arrive at the rate as been
quoted in his report at Exh. 35. He further, admits in his
cross-examination that for the purpose of determining the value
of the plot, the value of the neighboring properties, has to be
ascertained, which has not been done by him, neither he has
inquired from the Gram Panchayat, when the construction has
been made, apart from which, there is nothing in his report or
on record to indicate the nature of the construction. However,
the rate awarded by the learned Reference Court cannot be
interfered with, though it appears to be on the higher side, as
there is no cross appeal by the acquiring body regarding the rate
of construction as awarded by the learned Reference Court.
7. That being the position, in view of the rate of open
plot for Village Ghuikhed, having already being determined by
this Court at Rs.575/- per sq.mtr., the appellant, would only be
entitled to that benefit and nothing else.
8. Insofar as the rate for construction is concerned, though
PW-2 Chandrashekhar has claimed Rs. 15,000/- per sq.mtr. in 6 107.FA.846-2019 JUDGMENT.odt
his report, again his report suffers from lack of material for
arriving at this rate, considering which, the rate for
construction as granted by the learned Reference Court, though
on the higher side cannot be interfered, in view of the fact, that
there is no appeal or cross objection by the respondent No.3 and
therefore, needs no interference.
9. In the result, the appeal is partly allowed and the
impugned judgment under reference is modified by enhancing
the rate of open plot as granted by the learned Reference Court
at Rs.500/- per sq.mtr. to Rs.575/- per sq.mtr, as held in Sharad
Gangadhar Gulhane (supra). Rest of the judgment of the
learned Reference Court is maintained.
10. The difference in the amount of compensation and
all ancillary benefits arising therefrom as per the provisions of
the Land Acquisition Act, as applicable thereto be calculated
and deposited in the Reference Court within a period of eight
weeks from today. The difference in court fees, if any, shall also
be deposited by the appellant with this Court within eight
weeks.
7 107.FA.846-2019 JUDGMENT.odt
11. The First Appeal is partly allowed in the above
terms. No costs.
12. Pending applications, if any, shall stand disposed of
accordingly.
( AVINASH G. GHAROTE, J.)
S.D.Bhimte
Signed By:SHRIKANT DAMODHAR BHIMTE
Signing Date:06.12.2022 17:55
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!