Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

V.I.D.C. Thr. Exe. Engineer, Nimna ... vs Namdeo Ramaji Umate And Others
2024 Latest Caselaw 14747 Bom

Citation : 2024 Latest Caselaw 14747 Bom
Judgement Date : 8 May, 2024

Bombay High Court

V.I.D.C. Thr. Exe. Engineer, Nimna ... vs Namdeo Ramaji Umate And Others on 8 May, 2024

Author: G. A. Sanap

Bench: G. A. Sanap

2024:BHC-NAG:5759



                                   64 fa 358.2020+12 covered judgment of land acquisition.odt
                                                  1



                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         NAGPUR BENCH, NAGPUR.

                                     FIRST APPEAL NO. 358 OF 2020
                                     FIRST APPEAL NO. 161 OF 2021
                                     FIRST APPEAL NO. 162 OF 2021
                                     FIRST APPEAL NO. 165 OF 2021
                                     FIRST APPEAL NO. 389 OF 2021
                                     FIRST APPEAL NO. 537 OF 2021
                                     FIRST APPEAL NO. 540 OF 2021
                                     FIRST APPEAL NO. 379 OF 2022
                                     FIRST APPEAL NO. 1018 OF 2022
                                     FIRST APPEAL NO. 170 OF 2023
                                      FIRST APPEAL NO. 143 OF 2024
                                      FIRST APPEAL NO. 06 OF 2020
                                  ...............................................................

                                         FIRST APPEAL NO. 358 OF 2020

                         Vidarbha Irrigation Development Corporation,
                         through Executive Engineer,
                         Nimna Painganga Project Division,
                         Yavatmal, Tq. and Distt. Yavatmal                     ... APPELLANT

                                                    // V E R S U S //

                    1.   Devidas Shamrao Tijare (Deceased)
                         Through his legal heirs
                         (a) Smt. Indubai Devidas Tijare,
                         Aged 78 Yrs., Occu.: Housewife,
                         (b) Sau Suman Bharatrao Raut,
                         Aged 48 Yrs., Occu.: Housewife,
                         (c) Sau Geeta Dnyaneshwar Dondal,
                         Aged 45 Yrs., Occu.: Housewife,
                         (d) Shri Dhanraj Devidas Tijare,
                         Aged 44 Yrs., Occu.: Agriculturist,
                         (e) Shri Hemraj Devidas Tijare,
                         Aged 42 Yrs., Occu.: Agriculturist,
                         (f) Shri Jagdish Devidas Tijare,
                         Aged 39 Yrs., Occu.: Agriculturist,
                         R/o. Chikhali, Tal Ralegaon,
                         Distt. Yavatmal
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     2



2.       State of Maharashtra,
         through Collector, Yavatmal
         Dist. Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project Yavatmal,
         Tq. and Dist. Yavatmal                                                  ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Mr. H. D. Marathe, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent Nos. 1(a) to 1(f)
          Ms Sonia Thakur, AGP for respondent Nos. 2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 161 OF 2021

         Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Bembla Irrigation Division,
         (Earlier known as Bembla Canal Project),
         Yavatmal, District Yavatmal                                                ... APPELLANT

                                          // V E R S U S //

1.       Dhanraj Kavduji Umate,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tq. Ralegaon,
         District Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project, Yeotmal
         District- Yavatmal                                                      ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent No.1
         Mr S. C. Joshi, AGP for respondent Nos.2 and 3/State.
 -------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 162 OF 2021

         Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Nimna Painganga Project Division
         Yavatmal, (Earlier known as Bembla
         Canal Project Division), Yavatmal,                                         ... APPELLANT
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     3



         District Yavatmal

                                          // V E R S U S //

1.       Hanuman Kavduji Umate,
         Aged Major, Occu.: Agriculturist,
         All R/o. Chikhali, Tq. Ralegaon,
         District Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal

3.       The Special Land Acquisition Officer,
         Bembla Project, District- Yavatmal                                      ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent No.1
          Ms Kavita Bhondge, AGP for respondent Nos.2 and 3/State.
 -------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 165 OF 2021

         Executive Engineer,
         Nimna Painganga Project Division,
         Yavatmal, Tahsil and District Yavatmal                                     ... APPELLANT

                                          // V E R S U S //

1.       Vilas Kaduji Umate,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tah. Ralegaon &
         Dist: Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal
         Tahsil and District Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project, Yavatmal,
         Tah. & Dist. Yavatmal                                                   ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms I. P. Khisti, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent No.1
          Mr M. A. Kadu, AGP for respondent Nos.2 and 3/State.
 -------------------------------------------------------------------------------------------------------
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     4



                                        AND
                            FIRST APPEAL NO. 389 OF 2021

         Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Nimna Painganga Project Division,
         (Earlier known as Bembla Project
         Division), Yavatmal, District Yavatmal                                     ... APPELLANT

                                          // V E R S U S //

1.       Rambhau Keshav Barde,

2.       Sundarabai Rambhau Barde,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tq. Ralegaon,
         District Yavatmal

3.       State of Maharashtra,
         Through its Collector, Yavatmal

4.       The Special Land Acquisition Officer,
         Bembla Project, Yavatmal,
         District- Yavatmal                                                      ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr Ashish Nakshane, Advocate for respondent Nos.1 and 2
          Ms M. R. Kavimandan, AGP for respondent Nos.3 and 4/State.
 -------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 537 OF 2021

         Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Nimna Painganga Project Division,
         (Earlier known as Bembla Canal
         Project Division), Yavatmal,
         District Yavatmal                                                          ... APPELLANT

                                          // V E R S U S //

1.       Namdeo Ramaji Umate,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tq. Ralegaon,
         District Yavatmal

2.       State of Maharashtra,
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     5



         Through its Collector, Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project, Yeotmal, District- Yavatmal                             ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent No.1
          Ms Prachi Joshi, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 540 OF 2021

         Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Bembla Irrigation Division,
         (Earlier known as Bembla Canal
         Project), Yavatmal                                                         ... APPELLANT

                                          // V E R S U S //

1.       Rangrao S/o. Lakshaman Khaire,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tah. Ralegaon &
         Dist: Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal

3.       The Special Land Acquisition Officer,
         Bembla Project Canal Division, Yavatmal                                 ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr A. R. Ingole, Advocate for respondent No.1
          Ms Sonia Thakur, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 379 OF 2022

         Vidarbha Irrigation Development Corporation,
         Through Executive Engineer,
         Bembla Canal Division, Yavatmal
         Taluka and District Yavatmal                                               ... APPELLANT

                                          // V E R S U S //

1.       Sadanand Mohan Turale,
         Aged Major, Occu.: Agriculturist,
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     6



         R/o. Chikhali (Vadhona Bazar),
         Taluka Ralegaon, District Yavatmal

2.       The State of Maharashtra,
         Through its Collector, Yavatmal
         District Yavatmal

3.       The Special Land Acquisition Officer,
         Bembla Project, Yavatmal
         Taluka & District Yavatmal                                              ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Mr Amit Kukday, Advocate for the appellant.
          Ms Kavita Bhondge, AGP for respondent Nos.2 and 3/State.
 -------------------------------------------------------------------------------------------------------
                                                 AND
                            FIRST APPEAL NO. 1018 OF 2022

1.       Vidarbha Irrigation Development Corporation,
         through its Executive Engineer,
         Irrigation Division and Bembla Canal
         Division, Yavatmal, Tq. and Dist. Yavatmal

2.       The Executive Engineer,
         Bembla Canal Division, Yavatmal                                           ... APPELLANTS

                                          // V E R S U S //

1.       Ashok Mohan Turale,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali (Vadhona Bazar),
         Tq. Ralegaon, Dist: Yavatmal

2.       The State of Maharashtra,
         through its Collector, Yavatmal

3.       The Special Land Acquisition Officer,
         Bembla Project Yavatmal,
         Tq. Dist. Yavatmal                                                      ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Mr M. A. Kadu, Advocate for the appellants.
          Ms M. R. Kavimandan, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 170 OF 2023

         Vidarbha Irrigation Development Corporation,
         through Executive Engineer,
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     7



         Nimna Painganga Project Division,
         Yavatmal, Tq and Dist. Yavatmal                                            ... APPELLANT

                                          // V E R S U S //

1.       Bandu Meghshyam Vankar,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tq. Ralegaon,
         Dist. Yavatmal

2.       State of Maharashtra,
         Through Collector, Yavatmal
         Dist. Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project, Yavatmal
         Tq & Dist. Yavatmal                                                     ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Mr H. D. Marathe, Advocate for the appellant.
          Mr A. B. Nakshane, Advocate for respondent No.1
          Mr M. A. Kadu, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                             FIRST APPEAL NO. 143 OF 2024

         Vidarbha Irrigation Development Corporation,
         Through its Executive Engineer,
         Bembla Irrigation Division,
         (Earlier known as Bembla Canal
         Project Division), Yavatmal
         District Yavatmal                                                          ... APPELLANT

                                          // V E R S U S //

1.       Niranjan Maroti Naranje,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Taq. Ralegaon,
         District Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal

3.       The Special Land Acquisition Officer,
         Minor Irrigation Works No.2, Yavatmal
         District Yavatmal                                                      ... RESPONDENTS
                       64 fa 358.2020+12 covered judgment of land acquisition.odt
                                     8



---------------------------------------------------------------------------------------------------------
          Ms Ashwini Athalye, Advocate for the appellant.
          Mr A. B. Nakshane, Advocate for respondent No.1
          Ms Prachi Joshi, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                                                 AND
                              FIRST APPEAL NO. 06 OF 2020

         Executive Engineer,
         Nimna Painganga Project Division,
         Tahsil and District Yavatmal                                                ... APPELLANT

                                          // V E R S U S //

1.       Bhaskar Nago Nagpure,
         Aged Major, Occu.: Agriculturist,
         R/o. Chikhali, Tah. Ralegaon &
         Dist: Yavatmal

2.       State of Maharashtra,
         Through its Collector, Yavatmal
         Tahsil and District Yavatmal

3.       Special Land Acquisition Officer,
         Bembla Project, Yavatmal,
         Tah. & Dist. Yavatmal                                                   ... RESPONDENTS
---------------------------------------------------------------------------------------------------------
          Ms Ira P. Khisti, Advocate for the appellant.
          Mr A. B. Nakshane, Advocate for respondent No.1
          Mr M. A. Kadu, AGP for respondent Nos.2 and 3/State.
---------------------------------------------------------------------------------------------------------
                             CORAM : G. A. SANAP, J.
                             DATE : 08/05/2024

ORAL JUDGMENT :
1                  Heard finally with the consent of learned

Advocates for the parties.


2                  The lands in all these appeals were acquired for the

64 fa 358.2020+12 covered judgment of land acquisition.odt

purpose of the Bembla Project. Out of these appeals, the lands

in First Appeal No. 1018 of 2022 and First Appeal No. 379 of

2022 were seasonally irrigated and the lands in rest of the

appeals were dry crop lands. The market price determined by

the reference Court for seasonally irrigated lands was

Rs.6,08,248/- (Rupees Six Lacs Eight Thousand Two

Hundred and Forty Eight only) per hectare and for dry crop

lands @ Rs.4,46,050/-(Rupees Four Lacs Forty Six Thousand

Fifty only) per hectare. In all the references, the land was

situated at village Chikhli and for the purpose of determining

the market price, the sale deed dated 30.05.2007 of a land

bearing Gat No. 149/2 situated at village Wadhona Bazar, Tq.

Ralegaon has been taken into consideration. In view of this, all

the appeals are being disposed of by common judgment.

3 The land in all the appeals was acquired pursuant

to the notification published in the official gazette under

Section 4 of the Land Acquisition Act, 1894 dated 64 fa 358.2020+12 covered judgment of land acquisition.odt

13.03.2008 and 03.01.2008. The award was passed on

08.06.2009 and 10.12.2009. The land acquisition officer

determined the market price of the land in all the appeals @ of

Rs.90,000/- per hectare for dry crop land and Rs.81,200/- per

hectare for seasonally irrigated land. The respective claimants/

land owners in all the appeals filed the reference before the

Collector, Yavatmal. The Collector, Yavatmal made over the

references to the Civil Judge Senior Division, Yavatmal (for

short 'the reference Court').

4 The parties adduced the evidence before the

reference Court. Learned reference Court in the references

pertaining to dry crop land determined the market price @ of

Rs.4,46,050/- per hectare and pertaining to seasonally

irrigated land @ of Rs.6,08,248/- per hectare. Being aggrieved

by this, the acquiring body has filed these appeals.

5 I have heard learned Advocates for the parties.

64 fa 358.2020+12 covered judgment of land acquisition.odt

Perused the record and proceedings.

6 In the facts and circumstances, following points

fall for my determination:

(i) Whether the market price of the seasonally

irrigated land determined @ of Rs.6,08,248/- per

hectare is just, proper and reasonable ?

(ii) Whether the market price of the dry crop

land determined @ of Rs.4,46,050/- per hectare

is just, proper and reasonable ?

7 Learned Advocate for the appellant-acquiring body

submitted that the reference Court has awarded excessive and

exorbitant compensation by relying upon the sale deed of an

adjacent village. Learned Advocate submitted that the reasons

recorded by the reference Court for placing implicit reliance

on the said sale deed are not convincing. Learned Advocate

submitted that there is no iota of evidence on record to prove

that the market price determined by the land acquisition 64 fa 358.2020+12 covered judgment of land acquisition.odt

officer was not just, proper and reasonable.

8 Learned Advocates appearing for the claimants

submitted that there was no sale instance available from village

Chikhli where the lands in all the appeals are situated.

Learned Advocates submitted that the sale deed which has

been made the basis for determining the compensation was of

a land situated at Wadhona Bazar. Village Wadhona Bazar is

not far away from village Chikhli. Learned Advocates

submitted that the claimants have proved that the said sale

deed was a genuine sale transaction and therefore, the reliance

placed on the said sale deed by the reference Court was in

accordance with law. Learned Advocates further pointed out

that considering the minus factors vis-a-vis the land situated at

village Chikhli, the reference Court has made a 15% deduction

from the market value of the land mentioned in the sale deed.

Learned Advocates submitted that the exemplar sale deed was

in respect of land admeasuring 1.70 hectares.

64 fa 358.2020+12 covered judgment of land acquisition.odt

9 I have perused the record and proceedings. I have

gone through the judgment and award passed by the reference

Court in all the reference cases. The land subject matter of

relied sale deed is located on the Ralegaon-Wadaki State

Highway. There are hardly 4 to 5 fields in between the

acquired land in all the appeals and village Wadhona Bazar.

Compared to Wadhona Bazar, Chikhli is a small town. It is

evident from the award that Ralegaon-Wadki Road is 100

mtrs. away from village Chikhli. Village Chikhli is at a distance

of 12 km from Tahsil place Ralegaon. Considering the

distance between the acquired land and the land of the sale

instance, the reference Court in all the references concluded

that the sale deed of village Wadhona Bazar, subject to

reasonable deductions, can be made basis for determining the

market price of the land acquired in all the references.

10 The exemplar sale deed was executed on

30.05.2007. It was in respect of 1.70 hectare of land. The 64 fa 358.2020+12 covered judgment of land acquisition.odt

acquiring body has not adduced oral evidence to rebut the

evidence adduced by the claimants. On the basis of the

evidence adduced by the claimants, it has been proved that the

sale transaction was a bona fide sale transaction. As per the

sale deed, the land was sold @ of Rs.4,77,058/- per hectare.

The reference Court has recorded the reasons for placing

implicit reliance on the sale deed. It needs to be stated that in

the absence of a sale instance of a particular village for the

relevant period, the sale instance of the land from the adjacent

village can be taken into consideration. However, while

determining the price on the basis of such a sale deed, the

Court has to consider plus and minus factors. In this case, the

reference Court has recorded the reasons for placing implicit

reliance on the said sale deed. There is hardly any evidence to

show that this sale deed was brought into existence to inflate

the price of the land in anticipation of the acquisition of the

land in the area. It has been proved that for the relevant 64 fa 358.2020+12 covered judgment of land acquisition.odt

period there was no sale instance of a land at village Chikhli.

The reference Court has made a 15% deduction and came to

the conclusion that the market price of the acquired land on

the date of the Section 4 notification would be Rs.4,46,050/-.

On going through the materials on record, I am satisfied that

the reference Court has not committed any mistake or error.

The oral evidence adduced by the claimants in all the

references, as well as the documentary evidence, is sufficient to

conclude that there is no substance in all these appeals.

Accordingly, I answer point Nos. 1 and 2 in the affirmative.

11 In view of this finding, the appeals deserve to be

dismissed. Accordingly, all first appeals stand dismissed. No

order as to costs. Pending applications, if any, stand disposed

of.

(G. A. SANAP, J.)

Namrata

Signed by: Miss Namrata Suryawanshi Designation: PA To Honourable Judge Date: 22/05/2024 11:13:30

 
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