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

Chanchal Deepak Shewale Alias Malti ... vs Kashinath Motiram Paitl Died Thr Lrs ...
2025 Latest Caselaw 1437 Bom

Citation : 2025 Latest Caselaw 1437 Bom
Judgement Date : 5 August, 2025

Bombay High Court

Chanchal Deepak Shewale Alias Malti ... vs Kashinath Motiram Paitl Died Thr Lrs ... on 5 August, 2025

2025:BHC-AUG:20706
                                                         WP-1844-2014.odt




                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                        WRIT PETITION NO. 1844 OF 2014 WITH
                                   CA/14319/2023

          1.      Kashinath Motiram Patil,
                  Died through LRs,
                  Tulshiram Kashinath Patil,
                  Age: 74 yrs, Occ: Agriculture,

          2.      Narayan Manku Gawali,
                  Died through LRs,

          2A- Ramesh Narayan Gawali (Beedkar),
              Age: 50 yrs, Occ: Agriculture,

          3.      Mahadu Manku Gawali,
                  Died through LRs,

          3-A) Tukaram Mahadu Gawali (Beedkar),
               Age: 47 yrs, Occ: Agriculture,

          3-B) Yamunabai Mahadu Gawali (Beedkar),
               Age: 65 yrs, Occ: Agriculture,

          4.      Subhash Shankar Patil,
                  Age: 60 yrs, Occ: Agriculture,

          5.      Suresh Shankar Patil,
                  Age: 55 yrs, Occ: Agriculture,

          6.      Manjulabai Gulab Patil,
                  Died through Lrs,

          6-A) Anusayabai Pandurang Patil,
               Age: 76 yrs, Occ: Agriculture,

          6-B) Wanubai Vedu Patil
               Age: 70 yrs, Occ: Agriculture,

          7.      Yashwant Kautik Patil,
                  Age: 65 yrs, Occ: Agriculture,

          8.      Prakash Atmaram Patil,

          Umesh                      PAGE 1 OF 25
                                             WP-1844-2014.odt




        Age: 59 yrs, Occ: Agriculture,

        Petitioner No. 1 to 8 All
        R/o: Mahindale, Tq. & Dist. Dhule

9.      Yasin Shaikh Bagwan,
        Died through LRs,
        Manubi Shaikh Yasin
        Died Through L.Rs,

9-A) Rabiyabi Shaikh Yusuf
     Age 50 years Occu: Household
     R/o: Dhule, Tq. & Dist. Dhule

9-B) Nasimbi Isak
     Age 45 years, Occu: Household
     R/o: Dhule, Tq. & Dist. Dhule

10. Gajmal Mahadu Patil,
    Died through LRs,

10A Himmatrao Gajmal Patil,
    Age: 60 yrs, Occ: Agriculture
    R/o: Mahindale, Tq. & Dist. Dhule

11. Rambhau Sambhu Bhoi,
    Died through LRs,

11-A)Sitabai Rambhau More,
     Age: 75 yrs, Occ: Agriculture,

11-B)Vasant Rambhau More
     Age: 55 yrs, Occ: Agriculture,

11-C)Mohan Rambhau More
     Age: 60 yrs, Occ: Agriculture,

11-D)Shailabai Subhash Shinde
     Age: 62 yrs, Occ: Agriculture,

11-E)Suresh Rambhau More
     Age: 50 yrs, Occ: Agriculture,

11-F)Ramesh Rambhau More
     Age: 52 yrs, Occ: Agriculture,

Umesh                      PAGE 2 OF 25
                                                WP-1844-2014.odt




11-G)Ganesh Rambhau More
     Age: 45 yrs, Occ: Agriculture,

11-H)Sanjay Rambhau More
     Age: 46 yrs, Occ: Agriculture,
     All R/o: Dhule Tq. & Dist. Dhule

11-1)Mangala Anil Wadekar
     Age: 40 yrs, Occ: Household,
     R/o: Nashik, Tq. & Dist. Nashik

11-J)Vandana Yuvraj Wadekar
     Age: 45 yrs, Occ: Household,
     R/o: Nashik, Tq. & Dist. Nashik

12. Sadashiv Baburao Patil,
    Age: 77 yrs, Occ: Agriculture,
    R/o: Mahindale, Tq. & Dist. Dhule

13. Govind Arjun Patil,
    Age: 73 yrs, Occ: Agriculture,
    R/o: Mahindale, Tq. & Dist. Dhule

14. Dhrupadabai Arjun Patil
    (Through G.P.A.)

14-A Govind Arjun Patil,
     Age: 73 yrs, Occ: Agriculture,
     R/o: Mahindale, Tq. & Dist. Dhule

15. Dayaram Bhaga Patil,
    Died through LRs,

15-A)Girjabai Dayaram Patil, (died thro LRs]
     Age:-yrs, Occ: Agriculture,

15-B)Kasturabai Vishwas Patil
     Age: 70 yrs, Occ: Agriculture,

15-C)Sumanbai Punwant Patil
     Age: 65 yrs, Occ: Agriculture,

15-D)Venubai Vitthal Patil
     Age: 60 yrs, Occ: Agriculture,

Umesh                   PAGE 3 OF 25
                                                 WP-1844-2014.odt




15-E)Vatsalabai Bhagwan Patil
     Age: 55 yrs, Occ: Agriculture,

15-F)Dhanubai Bhikanrao Patil
     Age: 52 yrs, Occ: Agriculture,

15-G)Nawal Dayaram Patil
     Age: 58 yrs, Occ: Agriculture,

15-H)Kailas Dayaram Patil
     Age: 55 yrs, Occ: Agriculture,

        All R/o: Dhule Tq. & Dist. Dhule    ...Petitioners


VERSUS

1.      The Collector,
        Dhule District, Dhule.

2.      The Deputy Collector/
        Special Land Acquisition Officer,
        (General) Patbandhare Project, Dhule.

3.      The Commander Special Reserve Force (S.R.P.)
        Group No.6, in front of S.P.Office, Dhule
                                            ...Respondents

                           ***
• Mr. A. B. Kale, Advocate for the Petitioners
• Mr. S. K. Shirse, AGP for the Respondents/State
• Mr. S. S. Wagh h/f Mr. S. T. Shelke, Advocate for
  Applicant in CA/14319/2023
                           ***

                           CORAM         : R. M. JOSHI, J
                           RESERVED ON   : JULY 30, 2025
                           PRONOUNCED ON : AUGUST 05, 2025

ORDER :

1. Petitioners take exception to the order dated

29.07.2008 passed by the Civil Judge, Senior Division,

Umesh PAGE 4 OF 25 WP-1844-2014.odt

Dhule dismissing the references filed by the

Petitioners under Section 18 of the Land Acquisition

Act, 1894 (for short 'the Act') and order dated

07.09.2012 passed by the Special Land Acquisition

Officer/Deputy Collector (for short 'SLAO') rejecting

Applications of the Petitioners under Section 28-A of

the Act on the ground that there is no award passed by

the Reference Court under Section 18 of the Act in

order to allow the same compensation to the Petitioner

under Section 28-A of the Act.

2. The facts, which led to the filing of this

Petition, can be narrated in brief as under:

Petitioners are agriculturist and their land

came to be acquired for special reserved police camps.

The acquisition proceedings were initiated by issuing

notification under Section 4 of the Act on 11.09.1979.

An award came to be passed on 09.09.1986 by the SLAO.

The Petitioners challenged the land acquisition

proceedings before Civil Court by filing RCS No.

359/1989. This suit was dismissed in default on

16.09.1995. Petitioners thereafter filed reference

under Section 18 of the Act on 28.04.1992. An

Umesh PAGE 5 OF 25 WP-1844-2014.odt

application came to be filed along with reference

contending that the claims are filed within limitation.

The Registry of the Reference Court objected to the

registration of the references on the ground of

limitation. The 2nd CJSD, Dhule passed order dated

30.08.2000 on applications for condonation of delay

directed the Registry to register the references. The

record indicates that references came to be registered

in the year 2000. The statement of claim was resisted

by the Respondent on merit as well as taking exception

to the maintainability of the reference on the point of

limitation. The reference Court framed issues including

issue of maintainability of the reference on the point

of limitation. There was no objection raised by the

parties to the issues framed. The parties led evidence.

Reference Court by judgment dated 29.07.2008 dismissed

references on the ground of bar of limitation.

3. Petitioners applied for the certified copy of

the said order passed by the Reference Court on

01.10.2008 and received copy on 26.04.2009. Thereafter,

not only the order of Reference Court was not

challenged but an application was moved before the SLAO

Umesh PAGE 6 OF 25 WP-1844-2014.odt

under Section 28-A of the Act claiming the compensation

as determined by the Reference Court in the reference,

which was dismissed on the ground of bar of limitation.

The SLAO by impugned order dated 07.09.2012 rejected

the application by holding that said application would

be maintainable only in case where there is order in

reference under Section 18 of the Act and other

agriculturists/land owners in the common acquisition

can make application for the same compensation.

Petitioner are now challenging the said order of SLAO

of refusing to exercise powers under Section 28-A and

to grant relief and also the order dated 29.07.2008

passed by the CJSD dismissing the reference under

Section 18 of the Act.

4. Learned Counsel for the Petitioners submit

that the Petitioners have lost their agricultural lands

and that they are entitled for reasonable compensation.

It is his submission that the Reference Court though

has rejected references, however, has determined the

market value of the lands which is more than award

passed by SLAO. It is his submission that such enhanced

compensation having been determined by the Reference

Umesh PAGE 7 OF 25 WP-1844-2014.odt

Court, there was no justification for SLAO to reject

the applications under Section 28-A of the Act. It is

his submission that the interpretation of Section 28-A

needs to be done in such manner keeping in mind

legislative intent to benefit the agriculturist who

have lost their land in compulsory acquisition.

5. Without prejudice to the said submissions, it

is argued that the order passed by the Reference Court

rejecting the reference on the point of bar of

limitation is not tenable for the reason that it was

not open for the Reference Court to review the order

passed by the same Court in miscellaneous applications

condoning the delay. According to him, since such order

of condonation of delay was not challenged by the

Respondent, there occurred no occasion for the

Reference Court to enter upon the issue of limitation

and hence, the order of reference Court rejecting the

references deserve interference and that references be

allowed. In support of his submissions, he placed

reliance on following judgments: Shrimant Vithoba Koli

(Since Deceased) vs. State of Maharashtra and Others,

2018 SCC OnLine Bom 7244 & Union of India vs. Hansoli

Umesh PAGE 8 OF 25 WP-1844-2014.odt

Devi and Others, Appeal (Civil) No. 9477/1994.

6. Learned AGP appearing for Respondents opposed

the said submissions by referring to provisions of

Section 28-A of the Act, which according to him would

apply only in case where there is already an award

passed by the Competent Court in favour of any of the

landholders in the same acquisition and it is only then

a person interested in all other lands covered by the

same notification and are aggrieved by the award of the

SLAO are entitled to seek the same amount of

compensation. It is his submission that since there is

no award passed in the references made by the

Petitioners, question of application of Section 28-A

does not arise. He placed reliance on the judgment of

Hon'ble Supreme Court in case of Union of India and

Another vs. Association of Unified Telecom Service

Providers of India and Others, (2011) 10 SCC 543 in

order to submit that Section 5 of the Limitation Act,

1963 has no application to the reference under Section

18 of the Act. He argues that once admittedly there is

delay in filing the reference, the same ought to have

been dismissed without deciding the merit thereof.

Umesh                             PAGE 9 OF 25
                                                              WP-1844-2014.odt




According to him, it is his submission that once the

reference itself was not maintainable, question of

considering the determination of the compensation would

not arise.

7. In order to appreciate the submissions sought

to be made by the rival parties, it would be relevant

to take into consideration certain relevant facts may

be at the cost of repetition which read as follows:

The Petitioners are landholders/agriculturists

of their respective lands situated at Mahindale. By

notification dated 11.09.1979 under Section 4 of the

Act the procedure of acquisition had commenced. Award

came to be passed on 09.09.1986. Admittedly,

Petitioners received the compensation in the year 1989,

which was accepted under protest. Thereafter, RCS No.

359/1989 came to be filed challenging the acquisition

itself and not the compensation paid against the said

acquisition to the Petitioners, nor it was not for

enhancement of compensation. This suit was dismissed

for want of prosecution on 16.09.1995. It is thereafter

references were sought to be made and miscellaneous

applications were filed in the year 1998 for seeking

Umesh PAGE 10 OF 25 WP-1844-2014.odt

condonation of delay. The CJSD, Dhule by order dated

30.08.2000 condoned the delay and directed references

to be registered and put up for further orders and

disposal thereof in accordance with law. References

were registered in the year 2000. The statement of

claim of the Petitioners were resisted by the

Respondents on merit as well as on the point of

limitation.

8. Reference Court framed issues vide Exh. 24.

Amongst other issues on merit, issue of maintainability

of the reference is also framed. The Petitioners did

not challenged the said issue and proceeded to lead

evidence in the matter. After hearing both sides

considering the facts on record, though the Reference

Court has decided the market price of the acquired

land, however, consequently held that references itself

not maintainable and rejected the same. No award came

to be passed holding entitlement of the Petitioners of

the amount of compensation as determined.

9. The above facts clearly indicates that

Petitioners never objected to the framing of the issue

of limitation and subjected themselves to the

Umesh PAGE 11 OF 25 WP-1844-2014.odt

jurisdiction of the said Court for the purpose of

decision on the issue. Thus, now Petitioners are

estopped from claiming that the issue of limitation,

which came to be decided against them, could not have

been gone into by the Reference Court while deciding

the references in view of previous order dated

30.08.2000.

10. Apart from this, perusal of the order passed

by the Reference Court indicates that Reference Court

had taken into consideration the settled position of

law, which does not permit the entertainment of

condonation of delay in preferring reference. At this

stage, it would be relevant to take note of provision

of Section 18 of the Act, which reads thus:

Section 18 - Reference to Court

(1) Any person interested who has not accepted the award may, by written application to the Collector, require that the matter be referred by the Collector for the determination of the Court, whether his objection be to the measurement of the land, the amount of the compensation, the persons to whom it is payable, or the apportionment of the compensation among the persons interested.

(2) The application shall state the grounds

Umesh PAGE 12 OF 25 WP-1844-2014.odt

on which objection to the award is taken:

Provided that every such application shall be made--

(a) if the person making it was present or represented before the Collector at the time when he made his award, within six weeks from the date of the Collector's award;

(b) in other cases, within six weeks of the receipt of the notice from the Collector under section 12, sub-section (2) or within six months from the date of the Collector's award, whichever period shall first expire.

11. Section 18(2) provides that the application

taking objection to the award shall be filed within 6

weeks from the date of Collector's award when the

person making it was present or represented before the

Collector at the time of award. As per clause (b), in

other cases, within six weeks of the receipt of the

notice from the Collector under Section 12, sub-section

(2) or within six months from the date of Collector's

award, whichever period shall first expire. Section

12(2) requires the Collector to give notice of his

award to such person interested who are not personally

present or represented when the award is made. Thus, as

per the said provision, depending upon the

Umesh PAGE 13 OF 25 WP-1844-2014.odt

contingencies as explained therein, the maximum period

of limitation for filing the application for objecting

the award has been provided and in any case, this six

months in maximum from the date of award passed by

Collector. Here in this case, admittedly, in the year

1989 itself the amount of compensation was received by

the Petitioners though under protest. The order passed

by the CJSD dated 30.08.2000 indicates that admitted

delay of 2 years, 3 months and 13 days came to be

condoned. In this regard a reference can be made to the

judgment of Supreme Court in case of State of Karnataka

vs. Laxuman, 2006 (1) Land Acquisition Cases 13/(2005

(8) SCC 709), which has been relied upon by Reference

Court in its order. Thus, it was not open for the said

Court to condone the delay in view of provision of

Section 18(2) and settled position of law by the

Supreme Court.

12. Now question arises as to whether it would be

open for the Petitioners to take exception to the order

of Reference Court and answer thereto would be in

negative for more than one reasons. As recorded

earlier, the Petitioners have never raised objection

Umesh PAGE 14 OF 25 WP-1844-2014.odt

for framing of issue of limitation afresh and subjected

themselves to the jurisdiction of the Court to that

extent. Thus, there was acquiescence on the part of

Petitioners and once no objection was raised then, it

would not be open for the Petitioners now to claim that

the Court had no jurisdiction to decide the said issue,

after it came to be decided against the Petitioners.

Secondly, there was no jurisdiction vested into the

Court to condone delay by applying Section 5 of

Limitation Act. Moreover, the circumstances as they

appear from the record also indicate that the

Petitioners have practically accepted the said judgment

of the Reference Court and therefore, filed an

application under Section 28-A of the Act on the basis

of determination of the market price of the acquired

land. The Petitioners, therefore, are estopped from

taking exception to the order dated 29.07.2008 by

filing Petition in the year 2014 i.e., after over a

period of six years. The principles applicable for

condonation of delay, by keeping in mind the nature of

legislation, cannot be applied to the stage of filing

reference in view of period of limitation prescribed

therefor.

Umesh                                 PAGE 15 OF 25
                                                           WP-1844-2014.odt




13.          Now   coming     to    the       issue   raised    by     the

Petitioners with regard to the applicability of Section

28-A of the Act to the present case, it would be

relevant to refer to said provision, which reads thus:

28A. Re-determination of the amount of compensation on the basis of the award of the Court.-

(1) Where in an award under this Part, the Court allows to the applicant any amount of compensation in excess of the amount awarded by the Collector under section 11, the persons interested in all the other land covered by the same notification under section 4, sub-section (1) and who are also aggrieved by the award of the Collector may, notwithstanding that they had not made an application to the Collector under section 18, by written application to the Collector within three months from the date of the award of the Court require that the amount of compensation payable to them may be re-determined on the basis of the amount of compensation awarded by the Court:

Provided that in computing the period of three months within which an application to the Collector shall be made under this sub- section, the day on which the award was pronounced and the time requisite for obtaining a copy of the award shall be excluded.

(2) The Collector shall, on receipt of an application under sub-section (1), conduct an inquiry after giving notice to all the persons interested and giving them a Umesh PAGE 16 OF 25 WP-1844-2014.odt

reasonable opportunity of being heard, and make an award determining the amount of compensation payable to the applicants.

(3) Any person who has not accepted the award under sub-section (2) may, by written application to the Collector, require that the matter be referred by the Collector for the determination of the Court and the provisions of sections 18 to 28 shall, so far as may be, apply to such reference as they apply to a reference under section 18.

14. A plain reading of the said provision

indicates that it has been brought to the statute book

by way of amendment in the year 1984 by Act 68 of 1984

in order to give benefit of the award passed by the

Reference Court on determination of any amount of

compensation over and above award passed by the

Collector under Section 11 to all other persons

interested in the said lands covered by the said

notification were entitled to the same compensation

without afresh determination, if application is filed

within three months from the date of the award of the

Court. The Collector after receipt of said application

is required to give notice to all person interested and

giving them opportunity of being heard to make an award

determining the amount of compensation payable to them.

Umesh                               PAGE 17 OF 25
                                                                     WP-1844-2014.odt




15. The intention of the statute, therefore, is

that once in an acquisition to any landholder amount

has been granted by way of compensation over and above

compensation granted by Collector, there accrues right

in favour of other land owners/holders from same

acquisition, to seek such compensation determined by

invoking Section 28-A of the Act. At this stage, it

would be relevant to take note of Full Bench judgment

of Supreme Court in case of Union of India and Another

vs. Hansoli Devi and Others, (2002) 7 SCC 273, wherein

it is held that even in case of dismissal of an

application seeking reference under Section 18 of the

Act, on ground of delay, it amounts to not having made

an application. Thus, in case an application is

dismissed on ground of delay or other technical ground,

such person would be entitled to maintain an

application under Section 28-A of the Act. It would be

fruitful to reiterate paragraphs 9 to 11 of the said

judgment, which reads thus:

9. Before we embark upon an inquiry as to what would be the correct interpretation of Section 28-A, we think it appropriate to bear in mind certain basic principles of interpretation of statute. The rule stated by Tindal, CJ in Sussex Peerage case,

Umesh PAGE 18 OF 25 WP-1844-2014.odt

(1844) 11 Cl & Fin 85 : 8 ER 1034, still holds the field. The aforesaid rule is to the effect: (ER p. 1057)

"If the words of the statute are in themselves precise and unambiguous, then no more can be necessary than to expound those words in their natural and ordinary sense.

The words themselves do alone in such cases best declare the intent of the lawgiver."

It is a cardinal principle of construction of statute that when language of the statute is plain and unambiguous, then the court must give effect to the words used in the statute and it would not be open to the courts to adopt a hypothetical construction on the ground that such construction is more consistent with the alleged object and policy of the Act. In Kirkness v. John Hudson & Co. Ltd. 1955 (2) ALL ER 345, Lord Reid pointed out as to what is the meaning of "ambiguous" and held that: (All ER p.366 C-D) "A provision is not ambiguous merely because it contains a word which in different context is capable of different meanings and it would be hard to find anywhere a sentence of any length which does not contain such a word. A provision is, in my judgment, ambiguous only if it contains a word or phrase which in that particular context is capable of having more than one meaning."

It is no doubt true mat if on going through the plain meaning of the language of statutes, it leads to anomalies, injustices and absurdities, then the court may look into the purpose for which the statute has

Umesh PAGE 19 OF 25 WP-1844-2014.odt

been brought and would try to give a meaning, which would adhere to the purpose of the statute. Patanjali Sastri, CJ in the case of Aswini Kumar Ghose v. Arabinda Bose . 1953 SCR 1, had held that it is not a sound principle of construction to brush aside words in a statute as being inapposite surplusage, if they can have appropriate application in circumstances conceivably within the contemplation of the statute. In Quebec Railway, Light Heat & Power Co. v. Vandray AIR 1920 PC 181, it had been observed that the Legislature is deemed not to waste its words or to say anything in vain and a construction which attributes redundancy to the legislature will not be accepted except for compelling reasons. Similarly, it is not permissible to add words to a statute which are not there unless on a literal construction being given a part of the statute becomes meaningless. But before any words are read to repair an omission in the Act, it should be possible to state with certainty that these words would have been inserted by the draftsman and approved by the legislature had their attention been drawn to the omission before the Bill had passed into a law. At times, the intention of the legislature is found to be clear but the un-skillfulness of the draftsman in introducing certain words in the statute results in apparent ineffectiveness of the language and in such a situation, it may be permissible for the court to reject the surplus words, so as to make the statute effective. Bearing in mind the aforesaid principle, let us now examine the provisions of Section 28-A of the Act, to

Umesh PAGE 20 OF 25 WP-1844-2014.odt

answer the questions referred to us by the Bench of two learned Judges. It is no doubt true that the object of Section 28-A of the Act was to confer a right of making a reference, (sic on one) who might have not made a reference earlier under Section 18 and, therefore, ordinarily when a person makes a reference under Section 18 but that was dismissed on the ground of delay, he would not get the right of Section 28-A of the Land Acquisition Act when some other person makes a reference and the reference is answered. But the Parliament having enacted Section 28-A, as a beneficial provision, it would cause great injustice if a literal interpretation is given to the expression "had not made an application to the Collector under Section 18" in Section 28-A of the Act. The aforesaid expression would mean that if the land-owner has made an application for reference under Section 18 and that reference is entertained and answered. In other words, it may not be permissible for a land owner to make a reference and get it answered and then subsequently make another application when some other person gets the reference answered and obtains a higher amount. In fact in Pradeep Kumari's case the three learned Judges, while enumerating the conditions to be satisfied, whereafter an application under Section 28-A can be moved, had categorically stated (SCC p.743, para 10) "the person moving the application did not make an application to the Collector under Section 18". The expression "did not make an application", as observed by this Court, would mean, did not make an effective application which had been

Umesh PAGE 21 OF 25 WP-1844-2014.odt

entertained by making the reference and the reference was answered. When an application under Section 18 is not entertained on the ground of limitation, the same not fructifying into any reference, then that would not tantamount to an effective application and consequently the rights of such applicant emanating from some other reference being answered to move an application under Section 28-A cannot be denied. We, accordingly answer question No. 1(a) by holding that the dismissal of an application seeking reference under Section 18 on the ground of delay would tantamount to not filing an application within the meaning of Section 28-A of the Land Acquisition Act, 1894.

10. So far as question 1(b) is concerned, this is really the same question, as in question 1(a) and, therefore, we reiterate that when an application of a land owner under Section 18 is dismissed on the ground of delay, then the said land owner is entitled to make an application under Section 28-A, if other conditions prescribed therein are fulfilled.

11. Coming to the second question for reference the receipt of compensation with or without protest pursuant to the award of the Land Acquisition Collector is of no consequence for the purpose of making a fresh application under Section 28-A. If a person has not filed an application under Section 18 of the Act to make a reference, then irrespective of the fact whether he has received the compensation awarded by the Collector with or without protest, he

Umesh PAGE 22 OF 25 WP-1844-2014.odt

would be a person aggrieved within the meaning of Section 28-A and would be entitled to make an application when some other land owner's application for reference is answered by the reference Court. It is apparent on the plain language of the provisions of Section 28-A of the Act. Otherwise, it would amount to adding one more condition, not contemplated or stipulated by the Legislature itself to deny the benefit of substantial right conferred upon the owner.

16. It is thus clear that for the purpose of

application of Section 28-A i.e. for re-determination

of amount of compensation on the basis of award of the

Court, the pre-condition is that there is an award of

the Court which allows compensation in cases of the

amount awarded by the Collector under Section 11 of the

Act. Thus, the determination of quantum of compensation

is not contemplated but what is relevant is that the

Court allows to the Applicant any amount of

compensation in cases of amount awarded by the

Collector. This could be done in case where reference

is maintainable. In the event the reference is not

tenable on the point of limitation, such determination

of market value is of no consequence. Such

determination is done only for the reason that in an

Umesh PAGE 23 OF 25 WP-1844-2014.odt

Appeal, if the reference is held within limitation,

there is determination on merit. Thus, unless the

reference is allowed and the Application is allowed the

compensation in cases of the amount as determined by

the Collector, the question of applying the same to

other person does not arise. Moreover, the said

provision more than sufficiently indicates that Section

28-A would have application to the other person than

the one an application in the reference. Thus,

Petitioners would have been justified in making

application under this provision, provided there was

some other land owner's application is answered by the

Reference Court. By no stretch of imagination, an

application can be maintained by Petitioners whose

application on reference is rejected and there is no

other order in respect of any other land owners.

17. In the light of above facts, the Petitioners

have failed to make out the case to cause interference

into the order passed by the SLAO under Section 28-A of

the Act so also the Petitioners having been estopped

from taking exception to the order passed by the

Reference Court and even otherwise, in view of non

Umesh PAGE 24 OF 25 WP-1844-2014.odt

application of Section 5 of Limitation Act to

Reference, are not entitled for any relief.

18. As a result of above discussion, Petition

stands dismissed. Pending application(s), if any,

stands disposed of.


                                               (R. M. JOSHI, J.)




Umesh                       PAGE 25 OF 25
 

 
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