Citation : 2024 Latest Caselaw 6766 Bom
Judgement Date : 1 March, 2024
1 915-CA.874-24 & ors.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
915 CIVIL APPLICATION NO. 874 OF 2024
IN FAST/20419/2023
DEVIDAS GANGADHAR JADHAV
VERSUS
EXECUTIVE ENGINEER MINOR IRRIGATION DIV.
CHHATRAPATI SAMBHAJINAGAR AND ANR
WITH CIVIL APPLICATION NO. 8659 OF 2023 IN
FAST/20419/2023
WITH CIVIL APPLICATION NO. 8660 OF 2023 IN
FAST/20419/2023
.....
Advocate for Applicants : Mr. Shelke Avishkar S.
AGP for Respondents-State : Mrs. M. L. Sangit.
Advocate for Respondent No.1 : Ms. Ranjana D. Reddy.
.....
CORAM : S. G. MEHARE, J.
DATE : 01.03.2024
PER COURT :-
1. Heard the respective learned counsels.
2. The house of the applicant has been acquired under
Land Acquisition Act. Considering the market price and
shortage of the residential premises, the award has been
granted only for Rs.2,33,861/-. It is really surprising that for
such a meager amount the State is expending money on
litigation. The applicant has good case. Hence, the following
order is passed :
2 915-CA.874-24 & ors.odt
ORDER
(i) The application is allowed.
(ii) Applicant is permitted to withdraw entire amount deposited with this Court with accrued interest with an undertaking to deposit the money, if the impugned judgment and award is reversed.
(iii) The applicant being old, the money deposited with this Court be transferred to the Court of Senior Division, Vaijapur. After received the amount, the Reference Court should release the amount to the applicant on the above undertaking.
(iv) List the matter in due course.
(S. G. MEHARE, J.)
...
vmk/-
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!