Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Municipal Corporation, Aurangabad Thr ... vs Padamraj Dalichand Surana (Died) Thr ...
2025 Latest Caselaw 4429 Bom

Citation : 2025 Latest Caselaw 4429 Bom
Judgement Date : 2 April, 2025

Bombay High Court

Municipal Corporation, Aurangabad Thr ... vs Padamraj Dalichand Surana (Died) Thr ... on 2 April, 2025

2025:BHC-AUG:9668
                                             1
                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD.
                                  FIRST APPEAL NO.548 OF 2017

               Municipal Corporation, Aurangabad
               Through its Authorized Officer,                      ... Appellant
               Aurangabad                                    (Original Respondent No.1)

                     Versus

               1.    Padmaraj s/o. Dulichand Surana
                     Died Through LRs

                     1/1. Kushal s/o. Padmaraj Surana,
                          Age : 44 years, Occu : Business,

                     1/2. Ajeet s/o. Padmaraj Surana,
                          Age : 42 Years, occu : Business,

                     1/3. Kaushik s/o. Padmaraj Surana
                          Age : 39 years, Occu : Business,

                     1/4. Shobha wd/o. Padmaraj Surana,
                          Age : 63 Years, Occu : Household,

                           Above all R/o. Rangal Galli,
                           Kushal Niwas, Aurangabad.

               2.     The State of Maharashtra
                      Through Special Land Acquisition Officer,
                      (Special Unit) Aurangabad                       ... Respondents
                                                      .....
               Shri. Anand P. Bhandari, Advocate for the Appellant
               Shri. Shaikh Kayyum Najir, Advocate for the Respondents No.1/1 to 1/4.
               Shri. D. J. Patil, AGP for the Respondent No.2 / Sate.
                                                   .....

                                                 AND

                                  FIRST APPEAL NO.1333 OF 2017

               Padmaraj s/o. Dulichand Surana (Died)
               Through LRs :-

                     A.    Kushal s/o. Padmaraj Surana,
                                 2
             Age : 44 years, Occu : Business,

      B.     Ajeet s/o. Padmaraj Surana,
             Age : 42 Years, Occu : Business,

      C.     Kaushik s/o. Padmaraj Surana
             Age : 39 years, Occu : Business,

      D.     Shobha wd/o. Padmaraj Surana,
             Age : 63 Years, Occu : Household,

             All above R/o. Rangar Galli,                  ... Appellants
             Kushal Niwas, Aurangabad.                  (Orig. Claimants)

                    Versus

      1.     State of Maharashtra,
             Through Special Land Acquisition Officer,
             (Special Unit), Aurangabad.

      2.     The Commissioner,                             ... Respondents
             Municipal Corporation, Aurangabad.         (Orig. Respondents)
                              ....

Shri. Shaikh Kayyum Najir, Advocate for the Appellants
Shri. D. J. Patil, AGP for the Respondent No.1 / State.
Shri. Anand P. Bhandari, Advocate for the Respondent No.2
                                     .....

                        CORAM                 :    NEERAJ P. DHOTE, J.
                        RESERVED ON           :    18.03.2025
                        PRONOUNCED ON :            02.04.2025

COMMON JUDGMENT :-

1.           Both the Appeals filed under Section 54 of the Land

Acquisition Act (hereinafter referred to as the 'LA Act') are directed

against the Judgment and Order / Award passed by the learned Civil

Judge,     Senior   Division   (Corporation       Court),   Aurangabad      in

Land Acquisition Reference (hereinafter for short, 'LAR') No.88/2010
                                 3
(Old LAR No.152/06). The said Reference was filed by the Original

Claimant, namely, Padmaraj s/o. Dulichand Surana (Appellant in First

Appeal No. 1333 of 2017) wherein State of Maharashtra was

Respondent No.1 and Municipal Corporation, Aurangabad (Acquiring

Body) was Respondent No.2.



2.    The facts, giving rise to the present Appeals, are as under :



2A.    The Land Acquisition Proceedings were initiated for the purpose

of broadening the road connecting City Police Station and Kumbharwad

corner (Rangar Galli), Aurangabad pursuant to the Development Plan.

The Special Land Acquisition Officer (in short, 'Spl. LAO') issued

Notification under Section 6 of the LA Act by publication on 08.10.1998.

The land of the Claimant admeasuring 15.10 Sq. Meters out of total area

admeasuring 106.3 Sq. Meters from C.T.S. No.4096 came to be acquired

for the said purpose. The Spl. LAO declared the Award under Section 11

of the LA Act on 07.03.2006 and granted compensation @ Rs.7000/-

(Rs. Seven Thousand) per Sq. Meter to the Claimant.



2B.   The Claimant, being not satisfied with the compensation granted

by the Spl. LAO, preferred the Reference under Section 18 of the LA Act

for enhanced compensation.      According to the Claimant, the Award

passed by the Spl. LAO was passed without following principles of law
                                4
and   undervalued    the   acquired   land    and   granted   inadequate

compensation. The acquired land was situated in the heart of the city.

The Claimant was running the shop of selling Tobacco and Jarda under

the name and style as 'A-1 ZARDA STORE'. The sale transaction, which

took place in respect of the land situated in the vicinity of the acquired

land, was not considered and the Claimant was liable for enhanced

compensation @ Rs.25,000/- (Rs. Twenty Five Thousand) per Sq. Meter

and consequently was entitled to receive Rs.3,00,000/- (Rs. Three Lakh)

as the compensation towards the acquired land. In support of the

reference, the Claimant relied on the sale instance in respect of the

house property situated at City Chowk, Aurangabad.



2C.   The reference was resisted by the Acquiring Body / State

by filing Written-statement at Exh.5. The claim for enhanced

compensation was denied. It was contended that the Spl. LAO followed

all the procedure laid down in the LA Act while acquiring the land of the

Claimant. The Award was passed by the Spl. LAO after taking into

consideration the sale instances of the locality and after considering

topography of the acquired land and appropriate compensation was

granted to the Claimant.



2D.   On the basis of the pleadings, the learned Reference Court framed

the Issues at Exh.9, which reads as under :
                                    5


                                         " ISSUES
             1]    Whether claimant prove that market value of the
                   land acquired by the SLAO is incorrect and
                   improper ?
             2]    Whether       claimant entitled for   enhanced
                   compensation as prayed along with solatium and
                   interest as prayed ?
             3]    Whether reference is within limitation ?

             4]    What order ?"



2E.           The Claimant examined himself by filing evidence Affidavit

at Exh.13.    The copy of Sale-deed, the copy of notice issued under

Section 12 (2) of the LA Act and the copy of the Objection Receipt by

the Claimant during the acquisition proceedings were brought on

record vide       Exhs.21, 22 and 23, respectively.           The Claimant was

cross-examined on behalf of the Respondents. The final Award passed

by the Spl. LAO was brought on record at Exh.29.                   The learned

Reference Court on considering the evidence available on record passed

the impugned Judgment and Award. The Claimant challenged the same

for enhanced compensation and the Acquiring Body challenged the same

for enhancing the compensation by the learned Reference Court.



3.            Heard the learned Advocate for the Claimants, the learned

Advocate for the Acquiring Body and the learned AGP for the State.

Scrutinized the evidence available on record.
                                 6
4.           It is submitted by the learned Advocate for the Claimants

that Section 6 Notification was issued on 08.10.1998 and the possession

of the land was taken on 06.05.2006. The sale instance, which was of

pre-notification date in respect of the land situated within the vicinity of

the acquired land, was brought on record and therefore, the Claimant

was entitled for the enhanced compensation to the tune of Rs.15,000/-

(Rs. Fifteen Thousand) and more per Square Meter.             The learned

Reference Court did not consider the evidence available on record and

granted the compensation to the tune of Rs.10,000/- (Rs. Ten

Thousand) per Sq. Meter which was inadequate in the light of the

Judgments in the case of Major General Kapil Mehra and Others vs.

Union of India and another, [2015 (4) Mh.L.J.] and in the case of

Administrator, City and Industrial Development Corporation (CIDCO),

Aurangabad vs. Padmakar s/o. Haribhau Muley and Others, [2020 (3)

Mh.L.J.]. The Claimant's Appeal be allowed and the Appeal filed by the

Acquiring Body be dismissed.



5.           It is submitted by the learned Advocate for the Acquiring

Body that, though the Claimants claimed enhanced compensation due to

loss of business, no independent evidence was placed before the learned

Reference Court in support of the claim for enhanced compensation. The

sale instance, which was relied by the Claimants before the learned

Reference Court was in respect of constructed house and the property
                                7
acquired in the case at hand was the open land. The Spl. LAO has

granted appropriate compensation which was increased by the learned

Reference Court. The Appeal of the acquiring body be allowed and the

compensation awarded towards loss of business be set aside. In support

of his contention, he cited the Judgment in Chimanlal Hargovinddas vs.

Special Land Acquisition Officer, Poona and Anr, AIR 1988 SC 1652.



6.          In Chimanlal Hargovinddas (supra) which were the Appeals

pertaining to the land acquisition proceedings and the controversy was

in respect of the valuation of the lands under acquisition.      Certain

factors are enumerated to be kept on the mental screen while dealing

with the matters in respect of the valuation and compensation in the

land acquisition proceedings. To refer the same, in short, they are,

Reference under Section 18 of the LA Act is not an Appeal against the

Award, the Award of the Land Acquisition Officer is merely an offer, the

Reference is to be treated as the original proceedings and the market

value has to be determined afresh on the basis of material available on

record, the Claimant was in the position of the plaintiff who has to show

that the price offered for his land in the Award was inadequate on the

basis of materials available before the Court, the market value of land

under Acquisition has to be determined as on the date of publication of

the Notification under Section 4 of the LA Act, the determination of

valuation is to be worked out as if the valuer is hypothetical purchaser
                                 8
willing to purchase the land from the open market and prepared to pay

a reasonable price as on that day and it has to be assumed that the

vendor is willing to sell the land at a reasonable price, the Court has to

correlate the market value reflected in the most comparable instance

which provides index of market value, only genuine instances have to be

taken into account, even post notification instances can be taken into

account, if they are very proximate, genuine and the acquisition itself

has not motivated the purchaser to pay a higher price on account of the

resultant improvement in development prospects, the most comparable

instances are to be identified on two aspects: (i)   Proximity from time

angle, (ii) Proximity from situation angle, the balance sheet of plus

and minus factors may be drawn for this purpose and the relevant

factors may be evaluated in terms of price variation as a prudent

purchaser would do, the market value of the land under acquisition has

thereafter to be deducted by loading the price reflected in the instance

taken as the norm for plus factors and unloading it for minus factors,

the exercise has to be undertaken in a common sense manner as a

prudent man of the world of business would do, there cannot be any

hard and fast or rigid rule and the evaluation of such factors depends on

the facts of each case, every case must be dealt with on its facts pattern

bearing in mind all these factors as a prudent purchaser of land in which

position the Judge must place himself.
                                 9
7.            In Major General Kapil Mehra (supra), the factors to be kept

in mind while fixing the market value of the acquired land are stated to

be (a) existing geographical situation of the land; (b) existing use of the

land; (c) available advantages, like proximity to National or State

Highway or road and/or developed area, and (d) market value of other

land situated in the same locality/village/area or adjacent or very near

to the acquired land.      It is further observed that, while checking

comparable sales method of valuation of land for fixing the market

value of the acquired land, the factors which are to be borne in mind

were (1) when sale is within a reasonable time of the date of

notification under Section 4(1), (2) It should be a bona fide transaction,

(3) It should be of the land acquired or of the land adjacent to the land

acquired; and it should possess similar advantages.


8.            In   Administrator,   City   and   Industrial   Development

Corporation (CIDCO), Aurangabad (supra), the aforesaid principles are

reiterated.



9.            Coming to the case on hand, there is no controversy in

respect of the acquisition proceedings under which the extent of

Claimant's land acquired and the acquired land was situated within the

city having commercial value.
                                 10
10.          The Claimant, who was granted compensation @ Rs.7000/-

(Rs. Seven Thousand) per Sq. Meter by the Spl. L.A.O, claimed

enhanced compensation on the basis of the sale instance brought on

record at Exh.21. The said sale instance was executed between the

respective   parties   on   29.06.1998   in   respect   of   CTS   No.4025

admeasuring 21.9 Sq. Meters having dwelling house, situated at City

Chowk, Aurangabad. The total sale consideration in the sale deed is

shown as Rs.3,50,000/- (Rs. Three Lakh Fifty Thousand) which shows

that the rate was Rs.15,982/- (Rs. Fifteen Thousand Nine Hundred

Eighty Two) per Sq. Meter. Undoutedly, the said sale instance was also

considered by the Spl. LAO as seen from the observations made in the

impugned Judgment and the contents in paragraph no.5 of the Award.

The said sale instance was in respect of the land having dwelling house.

It is nobodies case that the said sale instance was from the same land

which was the subject matter at hand or of the adjacent land. From the

evidence on record, it is seen that the said land which was the subject

matter of Sale-deed at Exh.21 was around 1000 (one thousand) feet

away from the land which is the subject matter of the present case and it

was situated at City Chowk. So, it cannot be said that the said sale

instance at Exh.21 was of comparable land. Therefore, not enhancing

the compensation @ Rs.15,982/- (Rs. Fifteen Thousand Nine Hundred

Eighty Two) per Sq. Meter by the learned Reference Court cannot be

faulted. Considering all the relevant factors, enhanced compensation @
                                11
Rs.10,000/- (Rs. Ten Thousand) per Sq. Meter granted by the learned

Reference Court appears just and proper.



11.         As regards the compensation awarded by the learned

Reference Court towards loss of business to the tune of Rs.28,200/- (Rs.

Twenty Eight Thousand Two Hundred), the same also does not call for

any interference for more than one reasons. Admittedly, as seen from

the evidence of the Claimant, no documentary evidence was brought on

record in respect of his business of Jarda on the land, the part of which

was acquired. Undoubtedly, in the reference submitted by the Claimant

he made necessary averments in that regard i.e. running of the Tobacco

and Jarda shop on the land, he claimed Rs.20,200/- towards loss of

business. Though the Written-statement was submitted by the State at

Exh.5, the same was to the extent that the Spl. L.A.O. has followed the

necessary procedure and law laid down under the LA Act and

considered all the aspects and awarded appropriate compensation to the

Claimant, the said Written-statement nowhere denied the contentions

raised by the Claimant in the Reference.     By virtue of provisions of

Section 53 of the Land Acquisition Act, the provisions of the Code of

Civil Procedure, 1908 are made applicable to all the proceedings before

the Court under the LA Act. The learned Reference Court has rightly

observed that the oral as well as documentary evidence of the Claimant

remained unchallenged. There is no controversy between both sides
                                                                 12
                             that commercial activity was being carried by the Claimant on the part

                             of the CTS No.4096 of the Claimant. Under such circumstances, grant

                             of compensation towards business loss by the learned Reference Court

                             cannot be faulted.


                             12.              On evaluation of the evidence and material available on

                             record, it is clear that the impugned Judgment and Award is passed on

                             the basis of the evidence available on record. In the backdrop of the

                             above observations, no interference is warranted in the impugned

                             Judgment and Award passed by the learned Reference Court on any

                             count. Thus, both Appeals deserve dismissal and hence the following

                             order :-

                                                                 ORDER

(i) First Appeal No.548 of 2017 is dismissed.

(ii) First Appeal No.1333 of 2017 is dismissed.

(iii) Record and Proceedings be sent back.

(iv) The amount deposited by the Acquiring Body be disbursed

to the Claimant with interest accrued thereon, if not

withdrawn by the Claimant earlier.

( NEERAJ P. DHOTE, J. )

GGP

Signed by: Gajanan G. Punde Designation: PA To Honourable Judge Date: 02/04/2025 17:46:54

 
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