Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramchandra @ Vikram Lotan Patil ... vs The Executive Engineer Hatnoor ...
2023 Latest Caselaw 10535 Bom

Citation : 2023 Latest Caselaw 10535 Bom
Judgement Date : 11 October, 2023

Bombay High Court
Ramchandra @ Vikram Lotan Patil ... vs The Executive Engineer Hatnoor ... on 11 October, 2023
Bench: V. V. Kankanwadi, Abhay S. Waghwase
                                                                   ca-10126-2023.odt




                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           BENCH AT AURANGABAD


                        CIVIL APPLICATION NO.10126 OF 2023
                          IN FIRST APPEAL NO.478 OF 2023

1.      Ramchandra @ Vikram s/o Lotan Patil (Died)
        Through His Legal Heirs,

1a.     Devkabai w/o Ramchandra Patil
        Age: 75 years, Occu.: Agri.,

1b.     Santosh s/o Ramchandra Patil
        Age: 50 years, Occu.: Agri.,

1c.     Champalal s/o Ramchandra Patil
        Age; 48 years, Occu.: Agri.,

1d.     Babanrao s/o Ramchandra Patil
        Age: 46 years, Occu.: Agri.,

1e.     Bharat s/o Ramchandra Patil
        Age: 44 years, Occu.: Agri.,

1f.     Ushabai d/o Ramchandra Patil
        Alias Ushabai w/o Prabhakar Chaudhari
        Age: 42 years, Occu.: Agri.,

1g.     Sushilabai d/o Ramchandra Patil
        Alias Sushilabai w/o Vasudev Patil

2.      Sambhaji Tumdu Patil,
        Age: 48 years, Occu.: Agri.,

3.      Yogesh Dattatraya Desale,
        Age: 40 years, Occu.: Agri.,
        All R/o. Padalsare Tq. Amalner,
        Dist. Jalgaon.                                       .. Applicants

                 Versus




                                       [1]

      ::: Uploaded on - 11/10/2023                ::: Downloaded on - 12/10/2023 13:32:25 :::
                                                                           ca-10126-2023.odt




1.     The Executive Engineer,
       Hatnoor Project Chopada,
       Tq. Chopda, Dist. Jalgaon.

2.     The State of Maharashtra
       Through Collector, Jalgaon.

3.     The Special Land Acquisition Officer
       No.1/Assistant Collector, Upper Tapi
       Project (Hatnoor), Jalgaon.
       Dist. Jalgaon.                                               .. Respondents

                                  ...
                                 WITH
           CIVIL APPLICATION NO.8325 OF 2023 IN FA/478/2023
                                 WITH
           CIVIL APPLICATION NO.9652 OF 2023 IN FA/478/2023
                                 WITH
           CIVIL APPLICATION NO.14864 OF 2022 IN FA/478/2023

                                      ...
Mr. H. P. Kshirsagar, Advocate for applicant.
Mr. S. B. Kadu, Advocate for respondent No.1.
Mr. A. M. Phule, APP for respondent Nos.2 and 3 - State.
                                      ...

                                    CORAM :     SMT. VIBHA KANKANWADI AND
                                                ABHAY S. WAGHWASE, JJ.
                         RESERVED ON :          21st August, 2023
                   PRONOUNCED ON :              11th October, 2023

ORDER [Per Smt. Vibha Kankanwadi, J.] :-


.      Present application has been filed for condoning the delay of 1583

days in bringing the legal representatives of applicant No.1 Ramchandra @

Vikram Lotan Patil on record of first appeal.

[2]

ca-10126-2023.odt

2. The applicants - original claimants had filed proceedings for

enhancement in compensation before the Land Acquisition and

Rehabilitation and Resettlement Authority, Nagpur in Matter

No.2222/NSK/JLG/2018 decided on 23.11.2020. The respondent acquiring

body has preferred appeal and the matter is pending for adjudication. It

has been contended that due to financial crisis and medical problems, the

legal heirs of Ramchandra @ Vikram was not brought on record by

applicant No.2 Sambhaji Tumdu Patil. The delay is not deliberate. Sambhaji

was the only person who was looking after the matter. It has been further

stated that Ramchandra @ Vikram has been wrongly shown as party

respondent No.1. In fact, the partition had occurred on or before

2007/2008 and 7/12 extract of Gut No.22 (Khate No.16) has been mutated

showing that applicant - Sambhaji is the sole owner, however, the

respondent authority has not updated the old record. Therefore, by present

application the delay has been sought to be condoned.

3. Heard learned Advocate Mr. H. P. Kshirsagar for the applicant,

learned Advocate Mr. S. B. Kadu for respondent No.1 and learned AGP

Mr. A. M. Phule for respondent Nos.2 and 3 - State. In order to cut short it

can be submitted that the learned Advocate for the applicants and the

respondents in appeal has reiterated the contention as in the application.

4. Learned AGP appearing for respondent Nos.2 and 3 has raised

[3]

ca-10126-2023.odt

objection stating that as per the documents those have been produced now,

said Ramchandra @ Vikram expired on 11.01.2019. If we consider the

impugned judgment by the competent authority, then it appears to have

been filed somewhere in 2018, but decided on 23.11.2020, that means said

Ramchandra @ Vikram Lotan Patil expired when the matter was before the

appropriate authority. No efforts were taken to bring his legal

representatives in the said proceedings. The enhancement that could have

been granted and actually granted has become a joint and several

decree/award. Without the legal heirs of Ramchandra @ Vikram, the

matter would not have proceeded and, therefore, by relying upon the

decision in Gurnam Singh (Died) Through Legal Representatives and others

Vs. Gurbachan Kaur (Died) By Legal Representatives and others, [2017 AIR

(SC) 2419], he submitted that the decree passed by a Court for or against a

dead person is a nullity and therefore, the application cannot be allowed.

5. At the outset, we are unable to consider as to what the applicants

exactly want to say. At one breath, it appears that even the legal heirs of

Ramchandra @ Vikram have executed General Power of Attorney in favour

of applicant No.2 Sambhaji and at another breath, it has been tried to be

stated that there was partition in 2007 and 2008, but the authorities have

not considered the change and respondent No.1 Ramchandra @ Vikram has

been wrongly shown as party respondent No.1. If we consider the

[4]

ca-10126-2023.odt

impugned judgment passed by the competent authority, said Ramchandra

@ Vikram Lotan Patil was applicant No.1. At no point of time before the

competent authority, he has made averment that there was partition.

Sambhaji was the applicant No.2 before the competent authority also and it

appears that he had examined himself. The impugned judgment does not

say that any partition document was produced or Sambhaji had prayed for

deletion of name of Ramchandra @ Vikram. Further the document of

General Power of Attorney now produced before this Court, which is

executed on 31.05.2023, shows that the said land was the ancestral

property of Chandrakant Tumdu Patil and Ramchandra @ Vikram Lotan

Patil. They are sure that they are entitled to get the enhancement in

compensation, but only to receive that money, it is said that they are

authorizing applicant No.2 Sambhaji. That means, they are not giving up

their right to receive the compensation.

6. A fact has to be brought on record that when Ramchandra @ Vikram

expired, Sambhaji was aware about the proceedings which were filed

before the competent authority, yet he has not made any efforts to bring the

legal representatives of Ramchandra @ Vikram on record when the matter

was before the competent authority. Now, when in the appeal filed by the

acquiring body the amount has been deposited, the question arose for

distribution of amount and notice was issued to deceased. Accordingly,

[5]

ca-10126-2023.odt

report has been received that he has expired. It appears that everybody has

woke up. Therefore, certainly conduct of the applicants is required to be

noted. Absolutely no documentary evidence has been produced to support

the contention that applicant No.2 Sambhaji was having some medical

problem from 2018 to 2022.

7. The main aspect that is required to be considered is whether non

bringing of legal representatives of deceased Ramchandra @ Vikram before

the competent authority had amounted to decree/award passed for or

against a dead person is a nullity in view of decision in Gurnam Singh

(Supra). We are also guided by the decision in Delhi Development

Authority Vs. Diwan Chand Anand and others, [2022 (10) SCC 428]. In

this case, two plaintiffs claiming to be the co-owners of the suit property

had filed suit before the Civil Court for declaration and permanent

injunction. The suit was filed for challenging the acquisition proceedings

under the Land Acquisition Act, 1984. The Trial Court had decreed the suit

in spite of preliminary issue regarding the jurisdiction of the Civil Court.

Acquiring body had then preferred appeal before the Hon'ble Delhi High

Court. The appeal was admitted, but thereafter it was found that some of

the defendants/respondents were not served as they had expired and,

therefore, by order dated 09.07.2007, the Hon'ble Delhi High Court had

dismissed the entire appeal as having abated on the point that the legal

[6]

ca-10126-2023.odt

representatives have not been brought on record during the pendency of

the appeal. The earlier decisions were considered by the Hon'ble Supreme

Court, especially on the point of joint and indivisible decree. Special

reference was to the decision in State of Punjab Vs. Nathu Ram, [AIR 1962

SC 89]. The main question that was considered was whether the Court can

proceed with the matter against the surviving respondents/defendants and

in Delhi Development Authority (Supra), the Hon'ble Supreme Court held

that, "the question whether a Court can dealt with such matters or not, will

depend on the facts of each case and therefore no exhaustive statement can

be made about the circumstances when this is possible or is not possible. It

may, however, be stated that ordinarily the considerations which weigh

with the Court in deciding upon this question are whether the appeal

between the appellants and the respondents other than the deceased can be

said to be properly constituted or can be said to have all the necessary

parties for the decision of the controversy before the Court." Further the

basic criteria that is required to be considered is whether the right to sue

survives. Upon the facts of the case that is for challenge to the acquisition

proceedings, it was observed that the Hon'ble High Court has failed to

consider whether right to sue survives against the surviving plaintiffs or not

and, therefore, set aside the order of dismissing the appeal as a whole as

abated and remitted the matter for consideration to the High Court. Here,

we are also required to take into consideration whether the right to sue

[7]

ca-10126-2023.odt

survives against the other claimants when one of the claimant had expired.

As aforesaid, when the claimants themselves had not come with the case

that their shares are different or defined and only one of them is the owner

thereby indicating that the other claimant is not entitled to get

compensation appears to be somewhat mistakenly taken at the Appellate

stage, but what was found by respondent No.3 the land acquisition officer

at the time of initial award was that even Ramchandra @ Vikram was

entitled to get compensation and thereafter he had come before the

competent authority for getting the said compensation enhanced. The

initial award passed by respondent No.3 was in respect of the entire

acquisition and, therefore, even the other claimant/sharer can, by giving

consent, get the entire compensation on behalf of everybody. Under the

said circumstance, when "right to get the compensation enhanced" is

concerned, it can be proceeded even without adding or bringing the legal

representatives of one of the claimants.

8. We would like to consider this position from another angle also.

When the compensation was awarded to more than one claimants and then

one of them expires, as regards the claimant who has expired, his legal

representatives are still entitled to get whatever amount that has been

awarded. The land acquisition enactment has been considered to be

benevolent provision and, therefore, the right to receive compensation

[8]

ca-10126-2023.odt

upon the acquisition of property of a person cannot be so taken away or

curtailed. Therefore, taking liberal view, the delay requires to be condoned.

Application therefore deserves to be allowed. Here, in this case, the

present respondent No.1 in the application is the original appellant and,

therefore, directions are required to be issued to the acquiring body to

bring the legal representatives of deceased Ramchandra @ Vikram Lotan

Patil on record. Hence, the following order :-

ORDER

I) Civil Application No.10126 of 2023 stands allowed and

disposed of.

II) The delay of 1583 days in bringing legal representatives on

record stands condoned.

III) The acquiring body is directed to carry out the amendment to

that effect in the body of the appeal on or before 25.10.2023.

IV) Place the other applications for further consideration on

01.11.2023.

[ ABHAY S. WAGHWASE ]                          [ SMT. VIBHA KANKANWADI ]
       JUDGE                                              JUDGE
scm



                                       [9]


 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter