Citation : 2022 Latest Caselaw 9767 Bom
Judgement Date : 26 September, 2022
1
13463.22CA+
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
22 CIVIL APPLICATION NO.13463 OF 2022
IN FA/3349/2018 WITH CA/13468/2022 IN
FA/3348/2018 WITH CA/13469/2022 IN FA/3342/2018
WITH CA/13467/2022 IN FA/3343/2018 WITH
CA/13466/2022 IN FA/3347/2018 WITH CA/13464/2022
IN FA/3344/2018 WITH CA/13465/2022 IN
FA/3346/2018
VILAS TOPAJI KHANDARE
VERSUS
THE UNION OF INDIA AND ORS
...
Mr. C.K. Shinde, advocate for the applicants
Mr.M.N. Navandhar, advocate for respondent nos.1 and 2.
Mr. S.S. Dande, AGP for respondent/State.
...
CORAM : S.G.DIGE, J.
DATE : 26.09.2022
P.C. :
1. Heard the learned counsel for the applicants.
2. The learned counsel for the applicants submits
that the applicants' lands are acquired by respondent no.1
in the year 2011. Since then the applicants have not
received the compensation in respect of their lands.
Reference Court has enhanced the amount of compensation
of the applicants' lands. The said judgment and order is
challenged by respondent nos.1 and 2 before this Court.
The applicants are poor farmers. They need the amount for
daily expenses. Hence requested to allow the applications.
::: Uploaded on - 29/09/2022 ::: Downloaded on - 01/10/2022 00:02:22 :::
2
13463.22CA+
3. The learned counsel for respondent nos.1 and 2
submits that the exorbitant compensation is awarded by the
Reference Court. The learned Reference Court has
considered the six sale instances and on that basis the
enhanced amount of compensation is awarded, which is
impugned by respondent nos.1 and 2 by way of appeals. If
the applicants are permitted to withdraw the amount and
respondent nos.1 and 2 succeed in the appeals, it will be
difficult for respondent nos.1 and 2 to recover the amount.
Hence requested to dismiss the applications.
5. I have heard all the learned counsel.
6. Admittedly, the lands of the applicants are
acquired in the year 2011. The applicants have not received
any compensation about their acquired lands. The
Reference Court has enhanced the compensation. The
applicants are poor farmers. They require the amount for
their daily expenses. Hence I pass the following order :-
ORDER
(i) The applications are allowed.
(ii) The applicant/applicants is/are permitted to withdraw 50% amount out of 50% amount deposited along with accrued interest thereon on furnishing the undertaking.
(iii) Respondent nos.1 and 2 have deposited 50% amount
13463.22CA+
before this Court, it be transmitted to the Reference Court, Beed for withdrawal.
(iv) The applicants shall file undertaking before the Reference Court, Beed.
(v) The applications are disposed of accordingly.
[S.G.DIGE] JUDGE SGA
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!