Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gorakh Digambar Pagare vs The State Of Maharashtra And Others
2025 Latest Caselaw 3026 Bom

Citation : 2025 Latest Caselaw 3026 Bom
Judgement Date : 6 March, 2025

Bombay High Court

Gorakh Digambar Pagare vs The State Of Maharashtra And Others on 6 March, 2025

2025:BHC-AUG:6566-DB
                                                  1                       WP-7336-18.odt



                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                                WRIT PETITION NO. 7336 OF 2018

                Anant Shankarrrao Korke
                Died Through L.Rs.
                1.    Mohini Anant Korke, Age 50 years,
                2.    Rahul Anant Korke, Age 26 years,
                3.    Ashwini Anant Korke, Age 28 years,
                      All Occu. Agricultur, R/o. Salwade,
                      Taluka and District Dhule                   ..   Petitioners

                             Versus

                1.     The State of Maharashtra
                       Through Collector, Dhule

                2.     The National Highway Authority of India
                       B-23,Near Kamgar Chowk, N-4, CIDCO,
                       Aurangabad

                3.     The Competent Authority
                       (Land Acquisition) N.H.211 &
                       Deputy Collector, Land Acquisition No.1,
                       Dhule

                4.     The District Superintending Agriculture
                       Officer, Dhule                          .. Respondents
                                                  ...
                                               WITH
                                 WRIT PETITION NO. 7338 OF 2018

                1.     Babulal Paulad Vanjari

                2.     Bansi Paulad Vanjari,
                       Died, through L.Rs.
                2A     Bebabai Bansi Chavhan (Vanjari)
                       Age 45 years,
                2B.    Ramrao Bansi Chavan (Vanjari)
                       Age 26 years,
                2C.    Bhimrao Bansi Chavhan (Vanjari)
                       Age 20 yars,
                2D.    Arunabai Machindra Jadhav
                       Age 30 years,
                       All Occu. Agriculture, R/o. Tarwade,
                       Taluka and District Dhule
                                  2                       WP-7336-18.odt




            Versus

1.    The State of Maharashtra
      Through Collector, Dhule

2.    The National Highway Authority of India
      B-23,Near Kamgar Chowk, N-4, CIDCO,
      Aurangabad

3.    The Competent Authority
      (Land Acquisition) N.H.211 &
      Deputy Collector, Land Acquisition No.1,
      Dhule

4.    The District Superintending Agriculture
      Officer, Dhule                             ..   Respondents


                             ...
                           WITH
               WRIT PETITION NO. 8883 OF 2018


Gorakh Digambar Pagare
Age Major, Occu. Agri.,
R/o. Vinchur, Taluka and District Dhule          ..   Petitioner

            Versus

1.    The State of Maharashtra
      Through Collector, Dhule

2.    The National Highway Authority of India
      B-23,Near Kamgar Chowk, N-4, CIDCO,
      Aurangabad

3.    The Competent Authority
      (Land Acquisition) N.H.211 &
      Deputy Collector, Land Acquisition No.1,
      Dhule

4.    The District Superintending Agriculture
      Officer, Dhule                             ..   Respondents

                                 ...
                                 3                       WP-7336-18.odt



                          WITH
              WRIT PETITION NO. 7339 OF 2018

Pravin Sudam Patil
Age Major, Occu. Agri.,
R/o. Junawanee, Taluka and District Dhule       ..   Petitioner
           Versus

1.   The State of Maharashtra
     Through Collector, Dhule

2.   The National Highway Authority of India
     B-23,Near Kamgar Chowk, N-4, CIDCO,
     Aurangabad

3.   The Competent Authority
     (Land Acquisition) N.H.211 &
     Deputy Collector, Land Acquisition No.1,
     Dhule

4.   The District Superintending Agriculture
     Officer, Dhule                             ..   Respondents

                            ...
                          WITH
              WRIT PETITION NO. 8931 OF 2018

1.   Sunita Digambar Desale,

2.   Revaji Tarachand Patil
     Both Age Major, Occu. Agri.,
     R/o. Vinchur, Taluka and District Dhule    ..   Petitioners

           Versus

1.   The State of Maharashtra
     Through Collector, Dhule

2.   The National Highway Authority of India
     B-23,Near Kamgar Chowk, N-4, CIDCO,
     Aurangabad

3.   The Competent Authority
     (Land Acquisition) N.H.211 &
     Deputy Collector, Land Acquisition No.1,
     Dhule
                                4                       WP-7336-18.odt



4.   The District Superintending Agriculture
     Officer, Dhule                            ..   Respondents

                             ...
                           WITH
              WRIT PETITION NO. 10945 OF 2021

National Highways Authority of India
Project Implementation Unit,
Nashik, Through its Project Director
Ravindra Suhasrao Ingole, Age 40 years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002                    ..   Petitioners

           Versus

1.   The Competent Authority Land Acquisition
     NH-211 And Deputy Collector Land Acquisition
     No.1, Dhule

2.   Anant s/o. Shankarrao Korke, Age Major,
     Occu. Agriculturist, R/o. Salwade,
     Taluka and District Dhule               ..     Respondents
                                 ...

                           WITH
              WRIT PETITION NO. 11181 OF 2021

National Highways Authority of India
Project Implementation Unit,
Nashik, Through its Project Director
Ravindra Suhasrao Ingole, Age 40 years,
"Mansaram Nagar", Circuit House,
Sakri Road, Dhule - 424 002                    ..   Petitioners

     Versus

1.   The Competent Authority Land Acquisition
     NH-211 And Deputy Collector Land Acquisition
     No.1, Dhule

2.   Babulal Poulad Vanjari,
3.   Bansi Paulad Vanjari,
4.   Anil Paulad Vanjari,
     R.No.2 to 4 Age Major, Occu.Agri.,
     R/o. Tarvade, Taluka and District Dhule   ..   Respondents
                                 5                          WP-7336-18.odt



Mr. Ajeet B. Kale, Advocate along with Ms. Sakshi Kali, Advocate for
Petitioners in Writ Petitions No.7336, 7338, 7339, 8883 and 8931
of 2018;

Mr. Deepak S. Manorkar, Advocate for Petitioner in Writ Petitions
No.10945 and 11181 of 2021;

Mr. D. R. Korade, A.G.P. for Respondents/State;

Mr. A. G. Talhar, Advocate, Mr. Suresh W. Mundhe, Advocate and
Mr. D. S. Manorkar, Advocate for Respondent/National Highways
Authority

                          CORAM :     S. G. MEHARE &
                                      SHAILESH P. BRAHME, JJ.

                          RESERVED ON             :    11.02.2025
                          PRONOUNCED ON :              06.03.2025

JUDGMENT (PER: S. G. MEHARE, J.)

1. Rule. Rule made returnable forthwith. Heard finally with

consent of respective learned counsel for the parties.

2. The writ petitions are based upon identical facts and

evidence, hence, taken up together for common decision.

3. Writ Petition No.10945 and 11181 of 2020 filed by petitioner

- National Highways Authority of India (NHAI) has impugned

corrigendum dated 21.03.2017 which is claimed to be

supplementary award / corrigendum dated 22.05.2017.

4. By these writ petitions under Article 226 of the Constitution

of India, the petitioners are seeking directions against respondents

to include the plants in the Award No.3 of 2013 passed by

respondent No.2.

6 WP-7336-18.odt

5. The case of petitioners, in brief, is that their lands were

acquired for National Highway No.211. Accordingly, Award was

declared in 2017. Respondent No.2 noticed that there was a

difference in number of plants standing in the fields of the farmers

in the joint measurement prepared by respondent No.3. Therefore,

respondent No.2 directed respondent No.3 by letter dated

11.01.2016 not to value the plants on the basis of joint

measurement prepared by respondent No.3. The office of

respondent No.3 drew a fresh panchnama in the presence of

representatives of Revenue Office, Land Acquisition Office and

farmers of the fields. Respondent No.3 forwarded a fresh

panchnama in respect of plants of respondent No.2 on 10.08.2016.

Respondent No.3 did not determine the value of plants as per the

panchnama dated 10.08.2016. Despite the valuation report

submitted by respondent No.3, those plants were not considered

and included in the award. The petitioners are entitled to

compensation for those plants.

6. Respondent No.2, by way of affidavit-in-reply, opposed the

contentions of the petitioners. The Central Government has issued

notification under Section 3A of the National Highways Act, 1956

(for short, "NH Act") and appointed respondent No.3 as Competent

Authority, Land Acquisition. The Central Government has

expressed its intention to acquire the lands in the villages

mentioned in the notification. The joint measurement was carried 7 WP-7336-18.odt

out pursuant to the gazette notification under Section 3(A). In the

joint measurement report, no plants were mentioned in the

disputed fields owned by the petitioners. Then the compensation

proceeding was initiated under Section 3(G) of the N.H.Act. The

petitioners have raised objection before the competent authority

on 30.07-2014. However, it does not refer to non-inclusion of

Pomegranate plants in the fields under acquisition or in the award.

During the initial joint measurement and spot panchnama, there

were no plants as such in the land of the petitioners. Therefore,

the award was declared. Once the award is declared, respondent

No.3 competent authority becomes functus officio. The notice of

joint measurement on the basis of which the plants were included

in for valuation, nor it received any corrected award including or

adding it for determination of amount for the entire properties

under acquisition. In a nut-shell, the contesting respondent has a

case that when the initial joint measurement was carried out no

plants as claimed by the petitioners were planted. Valuation done

by respondent No.3 was subsequent to the award passed.

Therefore, the petitioners do not deserve for compensation as

prayed for.

7. The petitioners have also filed rejoinder to the affidavit-in-

reply of respondent No.2. By way of re-joinder, the petitioners

have explained that Pomegranate plants were reflected in

measurement report dated 28.08.2013 (R-1). Again the spot visit 8 WP-7336-18.odt

was made on 11.12.2015 and plants were found at that time.

Another inquiry was made on 11.07.2017, that time also plants

were found standing in the field.

8. Mr. A. B. Kale, the learned counsel for the petitioners has

vehemently argued that Pomegranate plants were standing in the

field when the joint measurement was done in the presence of

concerned authorities. Respondent No.3 had addressed a letter to

respondent No.4 for submitting valuation report of the fruit plants.

Accordingly, a report was submitted on 12.05.2017. It is evident

from this report that fruit bearing plants were standing. He has

reiterated his arguments as per his pleadings. The first joint

measurement was done on 28.03.2013, second was done on

11.12.2015 and third was done on 11.12.2017. All these

measurements were carried out at the instance of respondent

No.3. The facts are within the knowledge of respondent concerned

that the fruit bearing plants were planted in the field and were

noticed at the time of joint measurement. Hence, the competent

authority cannot deny the compensation and in such a situation,

they should have pass the supplementary or additional award. He

relied on the certain case laws, those would be considered in due

course.

9. The learned counsel for contesting respondent would submit

that no plants were found at the time of first joint measurement.

9 WP-7336-18.odt

The reply of the Competent Authority, Land Acquisition disclosed

that since there were no fruit bearing plants, the award was

correctly passed. The entry of plants was added in the joint

measurement report subsequently. The competent authority had

called the authenticated joint measurement report vide letter

dated 10.06.2009 and in that report the fruit bearing plants were

not mentioned as claimed by the petitioners, since there were no

fruit bearing plants in the field when the last joint measurement

was done. There is a great possibility of creating the evidence by

planting the fruit bearing plants only with an ill-motive to get more

compensation. If the petitioners were not satisfied with the award,

they should have approached the Arbitrator under Section 3-G(7)

of the N.H.Act. Same parameters for the determination of the

price apply to the competent authority and arbitrator.

10. Mr. Talhar, learned counsel for the competent authority

adopted the arguments of the contesting respondent No.2. He

referred to paragraph No.16 and 19 of the case of Sau.

Sangeeeta Natwarlal Karwa and another vs. State of

Maharashtra and others, Writ Petition No.5327 of 2022,

dated 28.02.2023 (Bombay High Court), in which it has been

held that Section 3(A) of the NH Act does not permit the

Competent Authority to make any correction or for that matter to

pass any order in the nature of correction of an award or an

amended award. Once the award is passed by the Competent 10 WP-7336-18.odt

Authority, the Competent Authority loses any authority to tinker

with it in any manner whatsoever. Referring to the case of

Bhupendarsingh vs. Competent Authority and Others, AIR

Bombay R 645, it has been argued that the supplementary award

is thus without jurisdiction of the Competent Authority. Section 33

of the Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013 (for short,

"Act of 2013") does not apply to the acquisition proceeding under

the N.H.Act.

11. In reply, the learned counsel for the petitioners would submit

that if the issue raised before the Court can be decided by the

Arbitrator, liberty may be granted to the petitioners to approach

the Arbitrator. However, the experience is that the Arbitrator does

not decide the dispute like in this case. Therefore, this Court is the

only Competent Authority to resolve the matter.

12. Where the Central Government is satisfied that the land is

required for the public purpose, it is to be acquired with such

intention. To acquire the land, it may by notification in the Official

Gazette, declare its intention to acquire such land, as per Section

3-A(1) of the NH Act. Section 3B of the NH Act empowers the

Central Government or any persons authorized by the Central

Government to make inspection, survey, measurement, valuation

or enquiry, etc. Section 3-C of the NH Act provides for hearing the 11 WP-7336-18.odt

objections. The party interested in the land has a right to object to

the use of his land for the purpose or purposes mentioned in Sub-

section (1) of Section 3-A. Such objection is made to the

competent authority in writing and setting out the grounds thereof

and the competent authority shall give the objector an opportunity

of being heard, either in person or by a legal practitioner, and the

competent authority should pass an order either allowing or

disallowing the objections and after making such further inquiry, if

any. Thereafter, the Central Government, on receiving report from

the competent authority, shall declare by notification in the official

gazette that the land should be acquired for the purpose or for the

purposes mentioned in Section 3-A. On the publication of

declaration of acquisition under sub-section (1) of Setion 3-D, the

land shall vest absolutely in the Central Government free from all

encumbrances.

13. In the case at hand, case revolves around the dispute about

the existence 950 pomegranate plants seen planted in the fields of

the petitioners. First award was passed on 08.08.2016. The said

award includes the nature of objection raised by the respective

land owners. It shows that the petitioners were represented by

Adv. Sanjay Shimpi. It does not reflect that the objection was

raised that fruit bearing plants as mentioned above were found

during the measurement. The objection was raised that the non-

agricultural potentiality of the land should be considered and rate 12 WP-7336-18.odt

as per non-agricultural land be granted and owners should be

given the employment in the Government department and as per

the new Act, 2013, four times compensation be granted to them.

This objection was taken on 30.07.2014.

14. It seems that the petitioners did not dispute the first

measurement of year 2013. However, petitions are silent about

the dates of the measurement. It is just an application-cum-

representation presuming that everybody knows the facts of the

case and there is no dispute at all. The record also reveals that a

supplementary award was passed in 2017. The record further

reveals that first award was passed on 08.08.2016 and

supplementary award was passed in 2017. The joint measurement

of 2013 shows no fruit bearing plants existing in the field of the

petitioners. The objection of existence of fruit bearing plants

seems to have been raised after the first award was passed.

However, it seems from the record that 950 pomegranate plants

were seen added in the joint measurement (R-3). To rebut this

entry, contesting respondent No.2 filed on record the certified

copy showing that at the initial measurement there were no such

plants found existing in the field of the petitioners. We find

substance in the submission of the contesting respondent that the

evidence of plants in the field of the petitioners was possibly

created subsequently and in any case it came across that such

plants are planted subsequent to the measurement. We could 13 WP-7336-18.odt

understand if the petitioners raised objection first time when they

raised objection before competent authority through their counsel,

their silence corroborates contention of the respondents that there

were no pomegranate plants in the field when the first joint

measurement was done. Therefore, the activities of the

competent authority calling report from respondent No.4 are

apparently after the award was passed and raises suspicion.

Normally, once the measurement is done, unless there are serious

deficiencies another joint measurement is avoided. The purpose

of the joint measurement before the notification is to identify the

exact position of the land proposed to be acquired. The

measurement after measurement should not be a routine practice.

The law has taken care if any mistake has happened and

something is not mentioned in the first joint measurement, the

persons interested have right to register the objection immediately

and those objections are heard and to be decided by the

competent authority. This precaution, the law has taken, only with

a view to avoid mischief to be played with the Government and

extracting unnecessarily heavy amount for the acquisition of the

land. At the cost of repetition, we again observe that the

petitioners through counsel had raised objection but did not

whisper a single word about the plants. It is said that the silence

speaks a lot. Therefore, the case laws relied upon by the

petitioners would not assist them.

14 WP-7336-18.odt

15. The next legal question that has been raised is, can a

supplementary award be passed. A serious objection has been

raised that once an award is passed, competent authority has no

authority to pass additional or supplementary award. To bolster

his argument, the learned counsel for the contesting respondent

has rightly relied upon the case of Bhupendrasingh (supra).

16. The Bombay High Court at Principal Seat has referred to

above judgment in the case of Sau. Sangeeta (supra). It has

been observed in paragraph No.16 that Section 3(G)(5) of the

National Highways Act clearly indicates that the complete

mechanism is provided under Section 3(G) of the NH Act including

the remedy for redressal of the grievance arising out of an award

and the amount determined by the Competent Authority under

Section 3(G)(1) and (2) by filing an application before the learned

Arbitrator to be appointed by the Central Government. It has been

further observed in paragraph No.17 that this Court, in case of

Bhupendrasingh (supra) held that the provisions of Section 33 of

the Act of 2013 are not available to the Competent Authority

constituted under Section 3(A) of the N.H.Act in the process of

acquisition of the land under the N.H.Act and thus it is

impermissible for the Competent Authority to make any correction

or to pass any order in the nature of correction of an award or an

amended award. Once the award has been passed by the

Competent Authority, the Competent Authority loses any authority 15 WP-7336-18.odt

to tinker with it in any manner whatsoever. Further, it has been

observed in paragraph No.18 that in the absence of any

provisions, it cannot be held that the Competent Authority under

N.H.Act would have any power or authority either to correct the

award for any reason whatsoever or for that matter, to pass an

additional award or to review the same. The supplementary award

is thus totally without jurisdiction and deserves to be quashed and

set aside.

17. To counter above arguments, the learned counsel for the

petitioners relied on the case of Hemant Brijraj Lalwani vs. The

Government of India, Writ Petition No.15562 of 2019, in

which the Co-ordinate Bench held/observed that when admittedly,

as mentioned in the award, the compensation for a particular Gat

Number was not determined, the Competent Authority can be

directed to pass a suitable supplementary award to that extent

which will not run afoul to the decision in the matter of

Bhupendersingh (supra). The facts of that case and the facts of

the case at hand are altogether different.

18. The petitioners, in the first award at no point of time, raised

objection that the pomegranate plants were not recorded in the

joint measurement. Hence, we find substance in the submission of

contesting respondent that the supplementary award including

fruit bearing plants by the Competent Authority is without

jurisdiction.

16 WP-7336-18.odt

19. The learned counsel for the petitioners has raised another

question that since the petitioners have no other remedy, such

matters can only be determined under the writ jurisdiction. He

would submit that jurisdiction of the Arbitrator under Section 3-

G(5) of the N.H.Act is very limited. The Arbitrator cannot travel

beyond calculation, mistake or incorrect determination of the

amount.

20. To bolster his arguments, he relied on the case of Rajiv

Memorial Academy Welfare Society vs. Union of India and

others, WRIT - C No.8247 of 2018, dated 05.03.2018, in

which the petitioner had sought to quash the award of the

Arbitrator passed under Section 3-G(5) of the N.H.Act, for the

reason that the Arbitrator had remanded the matter to the

Competent Authority for a fresh determination. Picking

observations from the case that the Arbitrator has to determine

the amount and would not be justified in remitting the matter to

the Competent Authority, the learned counsel for the petitioners

interpreted the said section that the Arbitrator has no power other

than determination of the valuation. He also relied on the case of

Bhartiya Rashtriya Rajmarg Pradhikaran vs. Rajesh

Kaushik and others, Appeal under Section 37 of the

Arbitration and Conciliation Act 1996 No. 36 of 2020, dated

12.01.2021, wherein again the matter was remitted to the

Competent Authority. Hence, it was held that remitting the matter 17 WP-7336-18.odt

is without jurisdiction. In that context, the view of Rajiv Memorial

Academy Welfare Society (supra) was reiterated. The issue in

both the matters was the power of Arbitrator to remit the matter.

In case of Bhartiya Rashtriya Rajmarg Pradhikaran (supra)

paragraph Nos.11 and 12 were referred to, which read thus;

"11. Irrespective of the fate of the arbitration proceedings, the order of the competent authority would not merge in the award rather it would continue to exist, though its enforceability (as to quantum of compensation payable), may, in given facts be eclipsed by the arbitral award. It is so because, the terms of reference arise from the plain language of section 3-G (5) of the Highways Act. That provision of law and command the arbitrator to himself determine the just amount of compensation.

12. Thus, in no event, the arbitrator may set aside the order passed by the competent authority and he may never remit the matter to the original / competent authority to pass a fresh order. Typically, that power is a power of Court or Tribunal sitting in appeal or revision that too, if specifically granted by statute, and not implied. ... ......"

21. Both cases were revolving around the issue to remit the

matter to the Competent Authority. Hence, we are of the opinion

that the case law would also not help the petitioners.

22. Section 3G-(5) and (6) of the N.H. Act reads thus;

"3-G (5) If the amount determined by the competent authority under sub-section (1) or sub-section (2) is not acceptable to either of the parties, the amount shall, on an application by either of the parties, be determined by the arbitrator to be appointed by the Central Government.

18 WP-7336-18.odt

(6) Subject to the provisions of this Act, the provisions of the Arbitration and Conciliation Act, 1996 (26 of 1996) shall apply to every arbitration under this Act."

23. If the dispute arise on the determination of the amount by

competent authority, either of the parties have the rights to file an

application before the Arbitrator. On the basis of material placed

before the Arbitrator, he has to determine the just compensation.

Reading Sub-sections (5) and (6) of Section 3-G of the N.H.Act, we

do not find any limit to the Arbitrator only to determine the

compensation based on the documents / material placed by the

competent authority. Hence, we do not agreeable to Mr. A. B. Kale,

learned counsel for the petitioners that since the jurisdiction of the

Arbitrator is restricted / limited to determination of the amount,

the writ jurisdiction is the only remedy.

24. After hearing the arguments of the respective counsel and

on going through the record we find that many disputed questions

on facts have been raised. For that purpose, both parties have to

lead evidence to establish the facts. The provisions of Arbitration

Act 1996 are applicable to such application filed under sub-section

(5) of Section 3-G of the N.H.Act is a complete code to determine

the dispute. Hence, we do not find substance in the arguments of

Mr. A. B. Kale, learned counsel for the petitioners.

19 WP-7336-18.odt

25. For the above reasons, we dismiss the Writ Petitions

No.7336, 7338, 7339, 8931 and 8883 of 2018 without affecting the

right of the petitioners as is available under the law. Rule stands

discharged.

26. Writ Petition No.10945 and 11181 of 2021 stand allowed by

declaring that the competent authority has no power to pass

impugned corrigendum dated 21.03.2017 and supplementary

award 22.05.2017; hence, the same stand quashed and set aside.

27. Rule made absolute in Writ Petition No.10945 and 11181 of

2021.

28. No order as to the costs.

      [ SHAILESH P. BRAHME ]               [ S. G. MEHARE ]
              JUDGE                               JUDGE




rrd
 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter