Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Daga Suka Patil And Others vs The Special Land Acquisition ...
2022 Latest Caselaw 1060 Bom

Citation : 2022 Latest Caselaw 1060 Bom
Judgement Date : 31 January, 2022

Bombay High Court
Daga Suka Patil And Others vs The Special Land Acquisition ... on 31 January, 2022
Bench: R. G. Avachat
                                                First Appeal No.7/2014 with
                                                    connected First Appeals
                                      :: 1 ::



           IN THE HIGH COURT OF JUDICATURE OF BOMBAY
                               BENCH AT AURANGABAD


                    FIRST APPEAL NO.7 OF 2014 WITH
                   CIVIL APPLICATION NO.5644 OF 2014


 1.       Daga Suka Patil, through L.Rs.

 A)       Bhatabai w/o Daga Khandekar,
          Age 75 years, Occu. Household

 B)       Sau. Sayankabai Sukdeo Halor
          Age 53 years, Occu. Household

 C)       Sau. Ginyabai Umaji Masule,
          Age 51 years, Occu. Household

 D)       Sau. Sindhubai Raghunath Bagul
          Age 49 years, Occu. Household

 E)       Shri Lotan Daya Khandekar,
          Age 47 years, Occu. Agriculture

          All R/o village Satmane, Post Balsane,
          Tal, Sakri, District Dhule

 2.       Shri Digambar Suka Patil,
          Age 64 years, Occu. Agriculture

 3.       Shri Bhagwan Suka Patil,
          Age 55 years, Occu. Agriculture

 4.       Shri Nanabhau Suka patil,
          Age 65 years, Occu. Agriculture

          All are residing at Satmane,
          Tal. Sakri, District Dhule             ... APPELLANTS

          VERSUS

 1.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule




::: Uploaded on - 01/02/2022                     ::: Downloaded on - 02/02/2022 05:49:57 :::
                                              First Appeal No.7/2014 with
                                                 connected First Appeals
                                   :: 2 ::



 2.       The Executive Engineer-1,
          Medium Irrigation Project, Dhule

 3.       The State of Maharashtra
          through the Collector, Dhule        ... RESPONDENTS

                                .......
 Mr. M.M. Bhokarikar, Advocate for appellants
 Mr. K.S. Patil, A.G.P. for respondents No.1 and 3
 Mr. A.D. Pawar, Advocate for respondent No.2.
                                .......


                                   WITH

                 CIVIL APPLICATION NO.7359 OF 2021 IN
                       FIRST APPEAL NO.7 OF 2014

 The Executive Engineer,
 Medium Irrigation Project, Dhule             ... APPLICANT

          VERSUS

 1.       Daga Suka Patil,
          Age 75 years, Occu. Agri.

 2.       Digambar Suka Patil,
          Age 69 years, Occu. Agri.

 3.       Bhagwan Suka Patil,
          Age 59 years, Occu. Agri.

 4.       Nanabhau Suka Patil,
          Age 54 years, Occu. Agri.

          All R/o Satmane,
          Tq. Sakri, Dist. Dhule

 5.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule

 6.       The State of Maharashtra
          through the Collector,




::: Uploaded on - 01/02/2022                  ::: Downloaded on - 02/02/2022 05:49:57 :::
                                              First Appeal No.7/2014 with
                                                 connected First Appeals
                                 :: 3 ::


          District Dhule                      ... RESPONDENTSS

                                 .....
 Shri A.D. Pawar, Advocate for applicant
 Shri M.M. Bhokarikar, Advocate for respondents No.1 to 4
 Shri K.S. Patil, A.G.P. for respondents No.5 and 6
                                 .....


                                 WITH

                    FIRST APPEAL NO.83 OF 2014 WITH
                   CIVIL APPLICATION NO.5642 OF 2014

 Shri Indrasingh Rajesingh Girase,
 Age major, Occu. Agriculture
 R/o Divi, Tal. Sindkheda, Dist. Dhule        ... APPELLANT

          VERSUS

 1.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule

 2.       The Executive Engineer-1,
          Medium Irrigation Project, Dhule

 3.       The State of Maharashtra
          through the Collector, Dhule        ... RESPONDENTS

                                .......
 Mr. M.M. Bhokarikar, Advocate for appellant
 Mr. K.S. Patil, A.G.P. for respondents No.1 and 3
 Mr. A.D. Pawar, Advocate for respondent No.2.
                                .......


                                 WITH

                    FIRST APPEAL NO.84 OF 2014 WITH
                   CIVIL APPLICATION NO.5646 OF 2014

 1.       Shri Rohidas Vana Girase
          Age major, Occu. Agriculture




::: Uploaded on - 01/02/2022                  ::: Downloaded on - 02/02/2022 05:49:57 :::
                                              First Appeal No.7/2014 with
                                                 connected First Appeals
                                 :: 4 ::


 2.       Shri Chindha Vana Girase,
          Age major, Occu. Agriculture

 3.       Shri Ravindra Vana Girase,
          Age majnor, Occu. Agriculture

 4.       Shri Bhimkor Vana Girase
          Age major, Occu. Agriculture

          All R/o Divi, Tal. Sindkheda,
          Dist. Dhule                         ... APPELLANTS

          VERSUS

 1.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule

 2.       The Executive Engineer-1,
          Medium Irrigation Project, Dhule

 3.       The State of Maharashtra
          through the Collector, Dhule        ... RESPONDENTS

                                .......
 Mr. M.M. Bhokarikar, Advocate for appellant
 Mr. K.S. Patil, A.G.P. for respondents No.1 and 3
 Mr. A.D. Pawar, Advocate for respondent No.2.
                                .......


                                 WITH

                    FIRST APPEAL NO.85 OF 2014 WITH
                   CIVIL APPLICATION NO.5645 OF 2014

 Shri Mohansingh Rajesingh Girase,
 Age major, Occu. Agriculture
 R/o Divi, Tal. Sindkheda, Dist. Dhule        ... APPELLANT

          VERSUS

 1.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule




::: Uploaded on - 01/02/2022                  ::: Downloaded on - 02/02/2022 05:49:57 :::
                                              First Appeal No.7/2014 with
                                                 connected First Appeals
                                 :: 5 ::


 2.       The Executive Engineer-1,
          Medium Irrigation Project, Dhule

 3.       The State of Maharashtra
          through the Collector, Dhule        ... RESPONDENTS

                                .......
 Mr. M.M. Bhokarikar, Advocate for appellant
 Mr. K.S. Patil, A.G.P. for respondents No.1 and 3
 Mr. A.D. Pawar, Advocate for respondent No.2.
                                .......


                                 WITH

                    FIRST APPEAL NO.86 OF 2014 WITH
                   CIVIL APPLICATION NO.5643 OF 2014


 1.       Shri Pramodsingh Subhash Girase,
          Age major, Occu. Agriculture

 2.       Mangalabai Subhash Girase,
          Age major, Occu. Agriculture

          Both R/o Divi, Tal. Sindkheda,
          Dist. Dhule                         ... APPELLANTS

          VERSUS

 1.       The Special Land Acquisition Officer,
          Medium Irrigation Project, Dhule

 2.       The Executive Engineer-1,
          Medium Irrigation Project, Dhule

 3.       The State of Maharashtra
          through the Collector, Dhule        ... RESPONDENTS


                                .......
 Mr. M.M. Bhokarikar, Advocate for appellants
 Mr. K.S. Patil, A.G.P. for respondents No.1 and 3
 Mr. A.D. Pawar, Advocate for respondent No.2.




::: Uploaded on - 01/02/2022                  ::: Downloaded on - 02/02/2022 05:49:57 :::
                                                    First Appeal No.7/2014 with
                                                       connected First Appeals
                                     :: 6 ::


                                      .......

                                CORAM :        R. G. AVACHAT, J.

                  Date of reserving judgment : 10th August 2021
                  Date of pronouncing judgment : 31st January, 2022


 JUDGMENT:

This group of five appeals is being decided by this

common judgment since common questions of facts and law

arise therein. Moreover, all the appeals in the group arise

from the judgments and awards passed by the Court of 3 rd Jt.

Civil Judge, Senior Division, Dhule in respective Land

Acquisition References, L.A.R. Nos.15/2020, 21/2020,

23/2020, 22/2020 and 24/2020 respectively.

2. Facts giving rise to the present appeals are as

follows :-

The appellants were the owners, in possession of

agricultural lands, specifically described in paragraph No.1 of

the memorandums of respective appeals. These lands came

to be acquired for resettlement of project affected persons.

In short, the lands came to be acquired for establishment of a

new gaothan of the village, "Divi", Taluka Sindkheda, District

First Appeal No.7/2014 with connected First Appeals :: 7 ::

Dhule. Notifications under Section 4 of the Land Acquisition

Act came to be published in the month of December 2005.

The Land Acquisition Officer/s passed the award/s in October

2008. The appellants herein felt to have not been paid

adequate compensation for the agricultural lands compulsorily

acquired and, therefore, preferred Land Acquisition

References. The learned Reference Court, vide her judgments

and awards dated 2/1/2012 and 22/12/2011, allowed all the

References, granting compensation of Rs.2,25,000/- per

hector for jirayat land and Rs.1,25,000/- per hector for Pot

Kharab land with all the consequential benefits. Still, feeling

to have not been granted adequate enhancement in the

amount of compensation, the appellants have preferred the

present appeals.

3. Heard. Shri M.M. Bhokarikar, learned counsel for

the appellants would submit that, the lands have been

acquired for establishment of a village (i.e. non-agricultural

purpose). Surrounding the land acquired, is a residential

area. The appellants herein had placed on record comparable

sale instances. The Reference Court ought to have considered

those sale deeds for grant of compensation. The learned

First Appeal No.7/2014 with connected First Appeals :: 8 ::

counsel has relied on a bunch of authorities as under :-

(1) State of Maharashtra Vs. Prashram Jagannath Aute [2007 (5) AIR Bom R. 94]

Law must state reasons and reasons should have

reasonable nexus to facts of case. There is no straitjacket

formula to resolve all controversies uniformly, parties have to

lead evidence to show that lands have greater potential and

value. In doing so by the instances method, the Court has to

corelate the market value reflected in the most comparable

instance which provides the index of market value.

(2) Goa Housing Board Vs. Rameshchandra Govind Pawaskar & anr. [ AIR 2012 SC 193 ]

If the land is used only for the agricultural

purposes, it may not be possible to arrive at the market value

thereof with reference to the market value of nearby

residential plots.

(3) Chanabasappa Vs. Karnataka Neeravari Nigam Ltd.

[2020 (2) Scale 289]

Interest to be awarded from the date of

possession. Onus to prove entitlement to higher compensation

is upon claimants - Parties have to lead evidence to show that

First Appeal No.7/2014 with connected First Appeals :: 9 ::

lands have greater potential and value.

(4) U.P. Avas Evam Vikas Parishad Vs. Ganga Saran (Dead) Thr. L.Rs. & ors. [ AIR 2019 SC (Supp) 1. ]

Sale Deeds of comparable sales of small area can

be considered by making suitable deduction for fixing market

value.

(5) Kamalabai Etc. Vs. Assistant Commissioner-cum-Land Acquisition Officer, Bijapur, Karnataka & ors. Etc. [ AIR 2017 SC (Supp) 777 ]

Determination of compensation.

(6) Ali Mohammad Beigh Vs. State of J. and K.

[ AIR 2017 SC 1518 ]

Acquired lands situated nearby, identical and

similar, and for same purpose, it would not be proper to

discriminate between the landowners unless there are strong

reasons.

 (7)      Om Prakash Vs. State of Haryana
          [ AIR 2016 SC 1341 ]


Rate is awarded as compensation in respect of

land situated in adjoining having same potentiality as that of

First Appeal No.7/2014 with connected First Appeals :: 10 ::

land in question. Not granting same land value to questioned

land is not proper.

(8) Digambar & ors. Vs. State of Maharashtra [ AIR 2013 SC 3532 ]

Acquired land was in near proximity of residential

lay-out and there is possibility of township of getting

development in future for enhancing market value of acquired

land cannot be said to be wrong.

(9) Trishila Jain Vs. State of Uttaranchal [ AIR 2011 SC 2458 ]

Determination of market value and deduction

towards development charges.

(10) Special Land Acquisition Officer Vs. M.K. Rafiq Saheb [ AIR 2011 SC 3178 ]

Acquired land is situated in residential locality and

in midst of highly developed industrial locality, it is to be

considered as non-agricultural land for determination of

compensation. Sale instances of small piece of land can be

relied in certain circumstances.

(11) Thakur Kuldeep Singh Vs. Union of India [ AIR 2010 SC 1272 ]

First Appeal No.7/2014 with connected First Appeals :: 11 ::

Factors to be considered for determination of

compensation. Acquired land located within developed

commercial hub of locality.

(12) Dy. Collector, Land Acquisition, Gujrat Vs. Madhubhai Gobarbhai [ AIR 2009 SC (Supp) 2566 ]

Distinction between agricultural land and non-

agricultural land should be taken into consideration. Only

because land is situated within jurisdiction of Gram Panchayat

by itself would not go to show that value of lands. There may

be case where lands situated on one side of the road was

within Gaon Sabha and other side within municipality.

(13) Sharadamma Vs. Special Land Acquisition Officer [ 2007 AIR SCW 1109 ]

Acquired land was surrounded by factories, having

industrial potential, situated adjoining to national highway and

near corporation.

(14) Trishila Jain Vs. State of Uttaranchal [ AIR 2011 SC 2458 ]

High Court should have allowed application

particularly when entire evidence sought to be produced by

way of additional evidence challenged by the very basis of

First Appeal No.7/2014 with connected First Appeals :: 12 ::

judgment of High Court. Held, facts stated in that application

can be examined by Supreme Court as they were already part

of judicial record in C.A. which had been listed for hearing.

4. The learned counsel for the appellants ultimately

urged for grant of substantial enhancement in the amount of

compensation.

5. Shri A.D. Pawar, learned counsel for the

respondent No.2 acquiring body would, on the other hand,

submit that, on the date of notification under Section 4 of the

Land Acquisition Act, 1894 (for short the Act), all the lands

were agricultural lands. The lands were jirayat as well.

Relying on the authoritative pronouncement of the Apex

Court, he would submit that, future development and

potential, prospective use of the acquisition, cannot be taken

into consideration. Section 24 of the Act expressly prohibits

and puts an embargo on the Court in taking the factum

therein as relevant in determining the market value, under

which future development and potential respective use, is not

relevant. According to learned counsel, the Reference Court

has granted enhancement more than five times of the amount

First Appeal No.7/2014 with connected First Appeals :: 13 ::

of compensation offered by the Collector. He, therefore,

urged for dismissal of the appeals. Learned counsel has relied

on the following authorities.

(3) Tarlochan Singh Vs. State of Punjab [ 1995 (2) SCC 424 ]

(4) Land Acquisition Officer, Eluru Vs. Jasti Rohini [ 1995 (1) SCC 717 ]

(5) Rajashekar Sankappa Taradandi Vs. Asstt.

Commissioner and Land Acquisition officer [ 1996 AIR (SC) 3222 ]

(6) Basant Kumar Vs. Union of India [ 1996 (11) SCC 542 ]

(7) Chandrashekar (D) by L.Rs. & ors. Vs. Land Acquisition Officer & anr. [ 2012 AIR (SC) 446 ]

(8) State of Maharashtra Vs. Hitesh Deoraj Gosar & ors.

[ 2021 (3) Mh.L.J. 748 ]

(9) Maya Devi (Dead) through L.Rs. & ors. Vs. State of Haryana & anr. [ 2018 AIR (SC) 645 ]

(10) State of Maharashtra Vs. Kailash Shiva Rangari [ 2016 AIR (Bom.) 141 ]

6. Considered the submissions advanced. Perused

the impugned judgments and awards. The Reference Court

has observed the appellants to have not produced the

evidence to show that the lands in question were situated in

close proximity of the lands covered by the sale instances

relied on. It also observed that, there is no direct evidence to

First Appeal No.7/2014 with connected First Appeals :: 14 ::

prove that the quality of land in question is not same as of the

lands sold under the respective sale instances. It, therefore,

did not place reliance on the sale deeds relied on. It also

found that, all the lands acquired were unirrigated (jirayat)

lands.

7. This Court finds no reason to take a different view.

Admittedly, the acquired lands were agricultural lands, larger

in area. Notifications under Section 4 of the Act were

published in the month of December 2005. It is not in the

oral evidence of the appellants that no sale deed of the month

or year of publication of notification under Section 4 was

available to rely upon. The appellants relied on the two sale

deeds dated 14/12/2001 and 4/1/2002 (Exh "A" of Civil

Application No.5644/2014), whereunder a house site

(Bakhal), admeasuring not more than 72 sq.ft. came to be

sold for Rs.10,000/-. It is reiterated that, the piece of land

comprised under these two sale deeds admeasured not more

than 72 sq.ft. whereas the lands acquired are not less than 1

or 2 Hectors. No reasons are required to be given to state

that these sale deeds can in no way be termed to be the

comparable sale deeds relevant to be relied on for grant of

First Appeal No.7/2014 with connected First Appeals :: 15 ::

compensation.

Another sale deed relied on is dated 31/7/2008

(Exh.A of Civil Application No.5644/2014) i.e. two and half

years after publication of the notification under Section 4 of

the Act. The lands comprised therein are irrigated lands.

Under the said sale deed, the sugar factory (Unique Sugars

Ltd.) purchased the land admeasuring little over 6 acres for

Rs.1,12,24,000/-. The sale deed can also not be termed to be

the comparable sale instance. At the cost of repetition, it is

observed that, the appellants have not produced the sale

deed executed in respect of the agricultural land in the year

2005. It appears that, considering the potential of the lands

acquired, the Reference Court has granted enhancement in

compensation.

8. Both the learned counsel for the appellants and

respondent acquiring body have filed Civil Applications

seeking production of certain documentary evidence. The

Civil Applications are allowed.

9. The appellants have placed on record copies of the

First Appeal No.7/2014 with connected First Appeals :: 16 ::

very sale deeds which were relied on before the Reference

Court as a comparable sale instances. A village map has also

been placed on record. Whereas the learned counsel for the

respondent acquiring body has placed on record five sale

deeds executed some time before publication of notification

under Section 4 of the Act. Those sale deeds are, therefore,

very much relevant to be looked into. The details thereof are

as under :




  Sr. Names of buyer (B) &       Date of   Name     Total   Area Value
  No.      Seller (S)             Sale       of    consider under  per
                                 Deed      Village  ation    sale Hector
  1     (B) Madhukar Ratan      5/5/05     Devi     1,12,500 2 H         47,268
        Masule                                               38 R
        (S) Jaidev Naga Patil &
        ors.
  2     (B) Nilabai Rupsing     15/4/05    Rudane 92,000        1H       63,888
        Girase                                                  44 R
        (S) Bhagwan Rajaram
        Patil
  3     (B) Vimalbai Gotesing   8/6/05     Rudane 32,500        57 R     57,017
        Girase
        (S) Kevalsing
        Narayansing Rajput
  4     Bhatabai Jaising Girase 8/6/05     Rudane 63,500        1H       57,727
        (S) Kevalbai                                            10 R
        Narayasing Girase
  5     (B) Himmatsing          15/4/05    Rudane 92,000        1H       63,448
        Rupsing Girase                                          45 R
        (B) Bhagwan Rajaram
        Patil





                                                    First Appeal No.7/2014 with
                                                       connected First Appeals
                                    :: 17 ::


10. From the aforesaid sale deeds, it does appear that

the Reference Court has granted more compensation. In view

of this Court, the said compensation is adequate one. The

acquiring body has also placed on record the details to have

been spending over Rs.14 Crores for resettlement of the

village Divi. It has been specifically stated on affidavit that

the work of development is still under way/ progress. As

such, the acquired lands would not have fetched market price

more than what has been awarded by the Reference Court. As

such, the appellants have failed to make out a case for

enhancement of compensation. The appeals, therefore, fail.

The same are dismissed.

( R. G. AVACHAT ) JUDGE

fmp/-

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter