Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Keshav Gangaram Kendre vs The State Of Maharashtra Thr Collector, ...
2025 Latest Caselaw 3628 Bom

Citation : 2025 Latest Caselaw 3628 Bom
Judgement Date : 19 August, 2025

Bombay High Court

Keshav Gangaram Kendre vs The State Of Maharashtra Thr Collector, ... on 19 August, 2025

2025:BHC-AUG:22452


                                                                            FA-2729-2021
                                                   -1-


                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD


                                   FIRST APPEAL NO. 2729 OF 2021
                                               WITH
                                CIVIL APPLICATION NO. 12469 OF 2021
                                  IN FIRST APPEAL NO. 2729 OF 2021


                 Keshav s/o Gangaram Kendre,
                 Age : 57 years, Occupation Agriculture,
                 R/o. Anandwadi, Taluka Ahmedpur,
                 District Latur.                                   ... Appellant
                                                                   (Orig. Claimant)

                       Versus


                 1.    The State of Maharashtra,
                       Through Collector, Latur.

                 2.    The Sub Divisional Officer/
                       Special Land Acquisition Officer,
                       Ahmedpur, District : Latur.

                 3.    Kashinath Eknath Kendre,
                       Age : 67 years, Occupation : Agriculture,
                       r/o. Kalegaonwadi, Taluka Ahmedpur,
                       District Latur.                             ... Respondents
                                                                   (Orig. Respondents)

                                                  .....
                          Mr. Pramod C. Mayure, Advocate for the Appellant.
                          Mr. S. S. Dande, AGP for Respondent Nos. 1 and 2.
                          Mr. Jayant R. Patil, Advocate for Respondent No.3.
                                                  .....

                                         CORAM :         ABHAY S. WAGHWASE, J.
                                         Reserved on         : 11.08.2025
                                         Pronounced on       : 19.08.2025
                                                            FA-2729-2021
                                  -2-


JUDGMENT :

1. Appellant, whose land came to be acquired for construction of

percolation tank and has been denied compensation, is aggrieved by

the judgment and order dated 11.10.2021 passed by learned Civil

Judge Senior Division Ahmedpur in L.A.R. No. 461 of 2018.

2. In nutshell, facts giving rise to L.A.R. No. 461 of 2018 are that,

respondent Government acquired lands for village Kalegaonwadi

Percolation Tank No.2 by issuing Notification under Section 4 of the

Land Acquisition Act (for short, "the Act"), and Special Land

Acquisition Officer passed award and called upon villagers, whose

lands were acquired, to approach said authority for compensation.

Appellant Keshav accordingly approached and sought compensation

for land Gat No.20 admeasuring 46 Ares. Respondent Kashinath also

asserted claim over 20 Ares land in Gat No. 20 and he too sought

compensation. As Keshav and Kashinath were seeking compensation

for one and the same land, land acquisition authorities took recourse

to Section 30 of the Act and applied before learned Civil Judge Senior

Division, who was competent to decide title and ownership of land, to

give finding as to who amongst the two was rightful owner of the

acquired land and was thus entitled for compensation.

FA-2729-2021

3. Learned trial court i.e. learned Civil Judge Senior Division,

Ahmedpur, vide judgment dated 11.10.2021, held present respondent

Kashinath to be the rightful owner of 20R land located in Gat No. 18.

4. Feeling aggrieved by the above, Keshav has approached this

Court by filing instant appeal on various grounds spelt out in the

appeal memo.

5. Learned counsel for the appellant criticized the impugned

judgment on the ground that there is improper appreciation of facts.

That, appellant had land in Gat No. 20 and total area in his

possession was 46 Ares. That, respondent has no concern with Gat

No. 20 as his land was in Gat No. 18. That, respondent has no right to

seek ownership or compensation to the extent of 20 Ares land which

was owned and possessed by appellant. Learned counsel pointed out

that evidence adduced by the parties has not been correctly

appreciated. Moreover, present appellant was not given sufficient

opportunity to cross examine respondent and therefore, alternatively,

oral prayers are raised that matter be referred back to the learned

trial court to afford opportunity to the appellant to cross examine

respondent.

FA-2729-2021

6. In answer to above, learned counsel for respondent no.2 would

support the impugned judgment and order and would put forth that,

appellant has no concern or right over 20 Ares land, which he is

claiming to be his own. That, document at Exhibit 18 drawn by

acquiring bodies clearly reflects the area possessed and owned by

each of the villagers whose lands are acquired. That moreover, in

view of the answers given by present appellant while facing cross,

learned trial court correctly held present respondent Kashinath to be

owner of 20 Ares land of which there was dispute and as such, he

prays to dismiss the appeal for want of merits.

7. After appreciating contentions raised by each of the sides, it is

emerging that parties are not disputing acquisition proceedings for

percolation tank. They are also not disputing about each of them to be

holding land in Gat Nos. 18 and 20 respectively, which happens to be

adjoining to each other. They are at loggerheads only on the issue of

20 Ares land and are asserting claim of ownership and consequently

seeking compensation for its acquisition. Two claims being raised

regarding 20 Ares land, acquiring body rightly took recourse to

Section 30 of the Act, as they were not competent to decide title and FA-2729-2021

ownership, and thereby approached learned court of Civil Judge

Senior Division, Ahmedpur by filing L.A.R. No. 461 of 2018. Thus,

applicant Government in the LAR is just a formal party and both

respondents in LAR are the contesting parties, and bone of contention

is 20 Ares land.

8. For proper comprehension, evidence produced before learned

trial court is briefly discussed herein. Apart from placing documentary

evidence, appellant and respondent put up written

statement/affidavit of evidence.

9. Sum and substance of affidavit of present appellant Keshav at

Exhibit 31 is that, land acquisition authorities acquired his land from

Gat No. 20 which comprised of total 46 Ares land (i.e. 0.20 Are; 0.14

Are and 0.12 Are). That, acquisition is reflected in the Gazette and he

is in receipt of notice from the acquiring body. However, according to

him, respondent Kashinath Eknath Kendre also made application

asserting claim over 20 Are land even when his land was in Gat No.

18. That, land acquisition authorities called upon TILR to carry out

joint measurement and inspection and accordingly, in presence of

both, panchanama was drawn by TILR and report was sent to land

acquisition officer. That, appellant is in receipt of notice under FA-2729-2021

Section 12(2) regarding payment of acquired land. Merely to harass

him, respondent Kashinath put up a claim over 20 Are land when he

had no right or title.

While under cross, he has admitted that previous survey no. of

Gat No. 18 was 36/4, but he denied Kashinath to be

owner/possession of 2 H 81 Are. He admitted that, even land of

Kashinath from Gat No. 18 also came to be acquired for percolation

tank, however denied that, from said Gat No. 18, total 67 Are came to

be acquired. He admitted about receipt of notice under Section 4(1)

of the Act to him but denied similar notice being served on

respondent Kashinath. He admitted that, he had received

compensation on account of acquisition of 12 Are and 14 Are land out

of Gat No. 20 and that he had received notice under Section 4(1)

prior to acquisition to the extent of 12 Are and 14 Are. He answered

that, except above notices, he had not received any notice for

acquisition of land from Gat No. 20. He admitted re-measurement at

the hands of TILR, but is unable to give its year and answered that

after re-measurement, 20 Are land got added in his name and he can

produce documents to that extent. He admitted that respondent

Kashinath had raised complaint on account of land from his Gat No.

18 being shown in Gat No. 20, and in consequence to it, re-inquiry FA-2729-2021

and re-measurement was done, of which report was tendered to the

Government on 17.02.2016 i.e. Exhibit 40, panchanama dated

20.12.2005 to be Exhibit 41. He also admitted his statement dated

20.12.2008 and finally admitted that wrongly land of respondent

Kashinath was shown in his Gat No. 20. He also admitted Exhibit 18

and further admitted that he has a brother named Gopinath and both,

he and his brother, are were owners of only 25 Guntha in land Gat

No. 20 and it has been partitioned between them, out of which he has

received 14 Guntha and he is also having other 12 Are. Rest is all

denial.

10. Even Kashinath gave his evidence at Exhibit 48. Substance of

the same is that, Keshav's land was in Gat No. 20 admeasuring only

26 Ares. That, his own total land in Gat No. 18 was 67 Are (i.e. 20

Are and 47 Are). However, appellant Keshav, by conniving with

authorities, has shown 20 Are land to be from his Gat. That, E

Statement clearly reflects the position of Gat No. 20 and thereby, on

going through the same, he raised objection with the authorities,

upon which, re-inquiry was conducted and during re-inquiry, Keshav

had himself admitted that he has no concern with land in Gat No. 18.

FA-2729-2021

Present appellant has not cross-examined Kashinath in spite of

opportunity.

11. Therefore, on complete re-appreciation of above oral and

documentary evidence comprising of Exhibits 39, 40, 41, 42 and

Award "E" Statement, it transpires that, Keshav can only claim

ownership over 26 Are from Gat No. 20 and he has no right to claim

ownership over 20 Are land from Gat No. 18. Except stating that he

had received notice under Section 4(1) of the Act and his readiness to

place it on record, no document has been placed on record to that

extent. Moreover, as seen from above cross, he has admitted that, on

complaint filed by respondent Kashinath, re-inquiry was done by TILR

wherein both of them were called and in presence of panchas, re-

measurement was done and his statement was also recorded, wherein

he has admitted that his possession over respondent's 20 Ares land in

Gat No. 18 was wrongly shown and that he has no concern with said

land. He has further fairly conceded that in Gat No. 20, he and his

brother jointly owned only 26 Guntha land, out of which he got 14

Guntha and other 12 Are land. Therefore with such admissions, it is

not open to assert claim over further 20 Are land from Gat No. 18.

FA-2729-2021

12. Perused the impugned order. The learned trial court has

correctly appreciated the respective cases advanced by each of the

sides and by examining the documentary evidence, more particularly

panchanama of re-inquiry by TILR in presence of both parties and

their statements being recorded reflecting candid admission, the

conclusion drawn by trial court holding Kashinath to be rightful

owner of 20 Are land out of Gat No. 18 and thus entitled for

compensation for acquisition of the same, cannot be faulted at.

Hence, the following order :

ORDER

I. The First Appeal is hereby dismissed.

II. The pending Civil Application also stands disposed off.

[ABHAY S. WAGHWASE, J.]

vre

 
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