Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Maharashtra vs Trimbak Jana Thakur Andors
2025 Latest Caselaw 2780 Bom

Citation : 2025 Latest Caselaw 2780 Bom
Judgement Date : 24 February, 2025

Bombay High Court

State Of Maharashtra vs Trimbak Jana Thakur Andors on 24 February, 2025

2025:BHC-AS:8909

                                                                            63 fa 738-1994 & Xobt.doc


                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           CIVIL APPELLATE JURISDICTION

                                    FIRST APPEAL NO. 738 OF 1994
                                                WITH
                                CROSS-OBJECTION (St.) NO. 31221 OF 1996
                                                 IN
                                    FIRST APPEAL NO. 738 OF 1994



               1) The State of Maharashtra, (through the                ]
                  Special Land Acquisition Officer, Metro               ]
                  Centre No. II, Panel, District Raigad).               ] ...Appellant.
                                Versus
               1) Shri Trimbak Joma Thakur since deceased               ]
                  through his legal representatives : -                 ]
                                                                        ]
                       Shri Atmaram Trimbak Thakur, deceased            ]
                       through his legal representatives :-             ]
                       (A) Shri Yashwant Atmaram Thakur, 25 years       ]

                       (B) Shri Ravindra Atmaram Thakur, 23 years       ]
                       (C) Shri Vishwajit Atmaram Thakur, 21 years      ]
                       (D) Shrimati Janabai Atmaram Thakur, 42 years    ]
                           [Deleted].                                   ]
                       (E) Shri Santosh Atmaram Thakur, 19 years        ]
                       (F) Ku. Sachin Atmaram Thakur, 11 years          ]
                       (G) Ku. Shirish Atmaram Thakur, 17 years.        ]
                       Nos. (F) and (G) minors through their guardian   ]
                       mother No. (D).                                  ]
                                                                        ]
               2.      Shri Dashrath Trimbak Thakur, 39 years.          ]
                       Since deceased Thr. His legal heirs.             ]
               2a. Chetan Dashrath Thakur                               ]
                   Age : 38; Occupation: job                            ]
                   R/o: "Shri Swami Samarth sadan" Matru-Krupa          ]
                   apt. Plot no 32/25, 52 Bungalow, old Panvel          ]
               2b. Vaishali Ganesh Patil                                ]
                   Age : 50; Occupation: doctor                         ]
                   Address: house no 106, at - Haji Malang Wadi,        ]



                   Patil-SR                             1 of 5
                                                             63 fa 738-1994 & Xobt.doc


     Post- Wadi, taluka     -   Ambarnath,     Thane,   ]
     Maharashtra 421301                                 ]
2c. Kavita Vinayak Mumbaikar                            ]
    Age: 48; Occupation: job                            ]
    Address: A.M.S. Heritage Room No- 302 Uran          ]
    naka Road, near Market Yard at post Panvel          ]
    410206
2d. Rashmi Sunil Bandhankar                             ]
    Age: 47; Occupation: house wife                     ]
    Address: Bhalchandra complex,                       ]
    B-201/8B, Kavdal tale pen, Raigad 402107            ]
2e. Seema Ashish Patil                                  ]
    Age: 45; Occupation: job                            ]
    Address: Vaibhav nagar,                             ]
    Ridhi-Siddhi, Navghar Road Behind Talav Thane,      ]
    Bhayandar East, 401105
                                                        ]
2f. Anjali Nilesh Patil                                 ]
    Age: 43; Occupation : job                           ]
    Address: Near pen Khopoli bypass,          at/po-   ]
    Tarankhop, Taluka-Pen Raigad 402107                 ]
3.   Shri Kisan Trimbak Thakur, 33 years                ]
4.   Shri Prabhakar Trimbak Thakur, 31 years            ]
5.   Sau. Bharati Bhaskar Patil, 37 years               ]
6.   Sau. Chandrabai Tukaram Patil, 35 years            ]
7.   Sau. Sulochana Mohan Patil, 28 years               ]
8.   Sau. Asha Vishwanath Patil, 25 years               ]
9.   Smt. Muktabai Trimbak Thakur, 65 years, All        ]
     R/o. Rodpali, Taluka Panvel, District Raigad       ]
      [Deleted]                                         ] ...Respondents.


                                  ------------
Mr. A.R. Patil, AGP for the Appellant-State.
Mr. Sanjay Palshikar i/b S. S. Kulkarni for the Respondents.
                                  ------------

                                     Coram :      Sharmila U. Deshmukh, J.
                                     Date      : February 24, 2025.




Patil-SR                             2 of 5
                                                        63 fa 738-1994 & Xobt.doc


Judgment :

1.         First Appeal is at the instance of State Government challenging

the Judgment and Award dated 2 nd July 1993 passed by the Reference

Court partly allowing the Reference filed under Section 18 of the Land

Acquisition Act, 1894 and granting compensation @ Rs.19/- per square

meter along with statutory benefits.             Cross-Objection has been

preferred by the original Claimants seeking enhancement of the

compensation granted by Reference Court.

2.         Considering that the issue now stands settled by the Apex Court,

so far as the village Rodpali is concerned, both the First Appeal as well

as the Cross-Objection can be disposed of by this common Judgment.

3.         The Claimants' land is situated at village Rodpali, Taluka Panvel,

District Raigad which was acquired for New Bombay Project.

Notification under Section 4(1) of the Land Acquisition Act, 1894 was

issued on 3rd February 1970. Award came to be passed by the Special

Land Acquisition Officer granting compensation @ Rs.2/- per square

meter which was accepted by the Claimants under protest. Being

aggrieved by the amount of compensation granted by SLAO, Reference

came to be filed under Section 18 of the Land Acquisition Act, 1894. By

the impugned judgment and award, Reference Court awarded

compensation @ Rs.19/- per square meter along with statutory

benefits.


Patil-SR                             3 of 5
                                                      63 fa 738-1994 & Xobt.doc


4.         Learned Counsel for the original Claimants as well as learned

AGP would submit that the acquired land was situated in village

Rodpali and the rate of compensation has been settled by the Apex

Court in the case of Saibhi Mohammed Yusuf Abdul Hamid Mulla v

Land Acquisition Officer [(2012) 7 SCC 595]. They jointly submit that

the Apex Court has awarded compensation @ Rs.25/- per square meter

for the lands acquired from village Rodpali for New Bombay Project

and that the same rate would be applicable even to the Claimants' land

considering that the Claimant's is identically situated and is located in

village Rodpali and acquired under the same notification.

5.         Perusal of the impugned judgment would indicate that

considering that at that time there was no Court award as regards

Village Rodpali, the Reference Court has determined the market value

of acquired land by considering the evidence on record at Rs.19/- per

square meter along with statutory benefits.

6.         In the year 2012, the Apex Court has considered the issue of

grant of compensation for the lands acquired from the same village for

the same project, i.e., New Bombay Project. The Apex Court after

considering the location and potentiality, etc., of the acquired land has

held that the Claimants in that case are entitled to compensation @

Rs.25/- per square meter.

7.         Considering that the rate of compensation has been fixed by the


Patil-SR                            4 of 5
                                                                                           63 fa 738-1994 & Xobt.doc


                              Apex Court, the original Claimants in the present case are entitled to

                              the same rate of compensation for their acquired land. Accordingly the

                              following order is passed :

                                                                    :ORDER:

(i) First Appeal is dismissed. Cross-Objection is allowed.

(ii) Judgment of the Reference Court is modified and the compensation granted for the acquired land is enhanced to Rs.25/- per square meter together with statutory benefits.

(iii) Decree be drawn up accordingly.

8. In view of the disposal of First Appeal and Cross-Objection,

nothing survives for consideration in the pending civil/interim

applications and the same stand disposed of.

[Sharmila U. Deshmukh, J.]

Patil-SR 5 of 5 Signed by: Sachin R. Patil Designation: PS To Honourable Judge Date: 25/02/2025 19:52:46

 
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