Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra vs Yesubai Jayram Medhane
2025 Latest Caselaw 1301 Bom

Citation : 2025 Latest Caselaw 1301 Bom
Judgement Date : 9 January, 2025

Bombay High Court

The State Of Maharashtra vs Yesubai Jayram Medhane on 9 January, 2025

2025:BHC-AS:848

                                                                         80 xob(st)2824-03+


                                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                         CIVIL APPELLATE JURISDICTION

                                 CROSS OBJECTION (ST.) NO.2824 OF 2003
                                                 IN
                                     FIRST APPEAL NO.542 OF 2002

                  The State of Maharashtra
                  Through the Special Land Acquisition Officer,
                  Urdhava Godavari Project,
                  Karanjwan Dam, District Nashik                        ... Appellant.
                            Versus
                  Anjanabai Keshav Jadhav,
                  Age Major, Occ. Agri,
                  Residing at Kalamdare,
                  Post Harnool, Taluka Chandwad,
                  District Nashik                                       ... Respondent.

                                                AND
                                 CROSS OBJECTION (ST.) NO.4994 OF 2003
                                                 IN
                                     FIRST APPEAL NO.544 OF 2002

                  The State of Maharashtra
                  Through the Special Land Acquisition Officer,
                  Urdhava Godavari Project,
                  Karanjwan Dam, District Nashik                        ... Appellant.
                            Versus
                  Sukdeo Mahadu Patil,
                  Age Major, Occ. Agri.,
                  Residing at Punegaon,
                  Taluka Dindori, District Nashik                       ... Respondent.

                                                AND
                                 CROSS OBJECTION (ST.) NO.5087 OF 2003
                                                 IN
                                     FIRST APPEAL NO.543 OF 2002



                  sa_mandawgad                      1 of 6
                                                      80 xob(st)2824-03+


The State of Maharashtra
Through the Special Land Acquisition Officer,
Urdhava Godavari Project,
Karanjwan Dam, District Nashik                        ... Appellant.
       Versus
Yesubai Jayram Medhane,
Age Major, Occ.: Agri.,
R/o. Punegaon, Taluka Dindori,
District Nashik                                       ... Respondent.

                               ----------
Mr. A.R. Patil, AGP for the Appellant-State.
Ms. Rukmini Khairnar i/by Mr. P.N. Joshi, for Respondent.
                               ----------

                            Coram : Sharmila U. Deshmukh, J.
                       Reserved on : January 06, 2025
                     Pronounced on : January 09, 2025

JUDGMENT :

1. This group of Cross-objections can be disposed of by common

judgment as the cross-objections raise common issue of

entitlement of interest on the aggregate amount i.e. on solatium

and component computed at 12% of market value which has not

been granted by the Reference Court.

2. Ms.Khairnar, learned counsel appearing for the Claimants

would submit that the First Appeal filed by the State Government

stands disposed of as withdrawn and the Cross-objection survives

for consideration. She submits that the Land Reference Court did

not award interest on the Component granted under Section

23(1A) of the Land Acquisition Act, 1894 [for short, "Act of 1894"]

2 of 6 80 xob(st)2824-03+

and the solatium granted under Sub-Section (2) of Section 23 of the

Act of 1894. She submits that the issue is no longer res integra and

as far as the grant of interest on solatium is concerned, the Apex

Court in the case of Sunder vs. Union of India reported in AIR 2001

SC 3516 has held that the solatium forms part of the compensation

to a landowner and the interest awardable under Section 28 of the

Act of 1894 would include the market value as well as the statutory

solatium. She would submit that the Division Bench of this Court in

the case of State of Maharashtra and Anr. vs. Chandrakant

Mangilal Samdadia reported in 2013 (1) Mh.L.J. 397, has followed

decision of the Apex Court in the case of Sunder (supra) and has

held that interest under Section 28 of the Act of 1894 is payable on

the excess amount granted by the Reference Court under all the

three components of compensation i.e. market value under Section

23(1), solatium under Section 23(2) and interest under Section

23(1A) of the Act of 1894.

3. Per contra, Mr. Patil, learned AGP for the Appellant-State

would fairly concede to the settled position in law.

4. The point for determination is whether the claimants are

entitled to interest on the amounts awarded under Sub-Section (2)

and Sub-Section (1A) of Section 23 of the Act of 1894.

5. The Reference Court by common judgment dated 29th

February, 2000 awarded compensation in a group of land reference

3 of 6 80 xob(st)2824-03+

cases. The Cross-objector in Objection (St.) No.2824 of 2003 was

the Claimant in Land Reference No.211 of 1993, the Cross-objector

in Cross-Objection (St.) No.4994 of 2003 was the Claimant in Land

Reference No.213 of 1993 and Cross-objector in Cross-Objection

(St.) No.5087 of 2003 was the Claimant in Land Reference No.212

of 1993. The common Judgment and Award of the Reference Court

would indicate that the Reference Court had granted solatium at

the rate of 30% of the land value and component calculated at the

rate of 12% on the land value and had arrived at the total enhanced

compensation and after deducting the amount awarded by Special

Land Acquisition Officer, has arrived at the total amount due. The

computation shows that there was no interest awarded on the

solatium of 30% granted under Sub-Section (2) of Section 23 and on

the component calculated the rate of 12% on the market value

under Sub-Section (1A) of Section 23 of the Act of 1894.

6. Section 28 of the Act of 1894 provides for payment of

interest on the excess compensation. In the case of Sunder (supra),

the question which was referred to the Constitution Bench was

whether the State was liable to pay interest on the amount

envisaged under Section 23(2) of the Act of 1894. The Apex Court

approved the view taken by the Division Bench of the Punjab and

Haryana High Court in the case of State of Haryana v.

Smt. Kailashwati, reported in AIR 1980 Punj and Har 117, which

4 of 6 80 xob(st)2824-03+

had taken the view that the solatium provided under Section 23(2)

of the Act of 1894 formed an integral and statutory part of the

compensation awarded to the land owner and in view of Section 28

of the Act of 1894, interest is payable on the compensation

awarded and not merely on the market value of the land and

therefore, the interest awardable under Section 28 of the Act of

1894 would include both the market value and the statutory

solatium. The decision of the Apex Court, thus, settles the issue as

regards the payment of interest on the solatium granted under

Section 23(2) of the Act of 1894 and interest is bound to be paid

under Section 28 of the Act of 1894 on the amount of solatium.

7. The Division Bench of this Court in the case of Chandrakant

Mangilal Samdadia (supra) followed the decision in the case of

Sunder (supra) to hold that the interest under Section 28 of the Act

of 1894 is payable on the excess amount granted by the Reference

Court under all the three components of compensation i.e. market

value under Section 23(1), solatium under Section 23(2) and

interest under Section 23(1A) of the Act of 1894. It was held that

whenever an enhancement of compensation is granted by the

Reference Court in a Reference under Section 18 of the Act of

1894, the Claimant is entitled to interest under Section 28 of the

Act of 1894 on all three components as a matter of right.

5 of 6 80 xob(st)2824-03+

8. In light of the settled position in law the issue is answered in

the affirmative. The Claimants are entitled to interest on the

solatium granted under Sub-Section (2) of Section 23 and the

component calculated at the rate of 12% p.a. on the market value

under Sub-Section (1A) of Section 23, as per Section 28 of the Act

of 1894.

9. In view of the above, the following order is passed:

: ORDER :

(i) All three Cross-Objections stand allowed.

(ii) The Executing Court is directed to calculate interest

on the amount granted under Sub-Section (1A) of

Section 23 and Sub-Section (2) of Section 23, as per

Section 28 of the Land Acquisition Act, 1894 in light of

the observations made in the present judgment.

(jii) Award to be drawn accordingly.

[Sharmila U. Deshmukh, J.]

6 of 6 Signed by: Sanjay A. Mandawgad Designation: PA To Honourable Judge Date: 09/01/2025 16:22:49

 
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