Citation : 2025 Latest Caselaw 9350 Bom
Judgement Date : 30 December, 2025
16.FA.941.2024.odt 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
FIRST APPEAL NO. 941 OF 2024
Asha Anantrao Tavlare & Ors. Vs. State of Maharashtra & Ors.
__________________________________________________________________________
Office Notes, Office Memoramda of Coram,
appearances, Court's orders of directions Court's or Judge's orders.
and Registrar's Orders.
Mr. A.P. Deshmukh, Advocate for the Appellants.
Ms. Deepali Sapkal, AGP for the Respondent/State.
Mr. M.A. Kadu, Advocate for Respondent Nos.3 & 4.
CORAM : RAJ D. WAKODE, J.
DATE : 30th DECEMBER, 2025.
Heard Mr. A.P. Deshmukh, learned counsel for
appellants, Ms. Deepali Sapkal, learned Assistant Government Pleader for respondent/State and Mr. M.A. Kadu, learned counsel for respondent Nos.3 and 4.
2. The present appellants have approached this Court seeking challenge to the judgment dated 16.02.2024 passed by the learned Presiding Officer, Land Acquisition, Resettlement and Rehabilitation Authority, Nagpur, in Land Acquisition Case No.339/AMT/AKL/2019, whereby the compensation for the acquired land was enhanced to Rs.8,84,100/- her hectare.
3. Mr. M.A. Kadu, learned counsel for respondent Nos.3 and 4, has pointed out that the respondent Nos.3 and 4, being aggrieved by the said judgment, have also filed a cross-objection in the present appeal bearing XOB No.45 of 2025, a copy of which has already been served upon the counsel for the appellants. He also pointed out that the respondent Nos.3 and 4/Cross-Objectors have filed Civil Application No.1432 of 2025 seeking stay of the judgment on the ground that the Reference Court has enhanced the compensation in an exorbitant manner, contrary to settled principles of law.
4. Since the cross-objection was filed, the stay application was pending. Respondent Nos.3 and 4 have not deposited the enhanced amount. However, in the execution proceedings filed by the appellants, the learned Executing Court, Civil Judge Senior Division, Akot, has issued a show-cause notice to J.D. No.4 in the original proceedings, i.e., respondent No.3 in the present appeal, as to why he should not be arrested and detained in prison for non-compliance of the order and for failing to deposit the enhanced amount in favour of the present appellants.
5. Mr. Kadu, learned counsel, has submitted that the respondent No.3 is ready to deposit the said amount as directed in the execution proceedings bearing L.A. Dar. No.8/2024. He seeks a period of twelve weeks for depositing the aforesaid amount.
6. Mr. Deshmukh, learned counsel for the appellants, strongly opposes the aforesaid request; however, he concedes that the amount may be directed to be deposited within a period of eight weeks with this Court.
7. Accordingly, respondent No.3 - VIDC is directed to deposit the enhanced amount within a period of eight weeks from today with the Registry of this Court.
8. In view of the aforesaid, there shall be stay to the execution proceedings bearing No. L.A. Dar. No.8/2024, subject to the condition that if the entire amount of compensation is not deposited within a period of eight weeks, the landowners shall be at liberty to execute the decree.
(RAJ. D. WAKODE, J.) Vijaykumar
Signed by: Mr. Vijay Kumar Designation: PA To Honourable Judge Date: 30/12/2025 20:06:09
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!