Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra Through The ... vs Ramchandra Rangnath Todkar
2025 Latest Caselaw 7270 Bom

Citation : 2025 Latest Caselaw 7270 Bom
Judgement Date : 7 November, 2025

Bombay High Court

The State Of Maharashtra Through The ... vs Ramchandra Rangnath Todkar on 7 November, 2025

Author: Nitin B. Suryawanshi
Bench: Nitin B. Suryawanshi
2025:BHC-AUG:30447
                                              (1)
                                                                  F.A. 2763-2023.odt
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                             FIRST APPEAL NO. 2762 OF 2023

                     Shriram S/o Pandurang Dange,
                     Age : 65 Years, Occ. Agriculture,
                     R/o. Babhalgaon, Taluka & Dist.
                     Latur.                                    .. Appellant
                                                         (Original Claimant)
                                VERSUS

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

                2.   The Executive Engineer,
                     Minor Irrigation (Local Sector)
                     Division, Latur.                        ... Respondents


                                         WITH
                             FIRST APPEAL NO. 2763 OF 2023

                Manohar Rangnath Todkar (Died)
                Through his Legal representative

                1.   Smt. Kondabai Manohar Todkar,
                     Age : 76 Years, Occ. Household,

                2.   Shri. Hanmant Manohar Todkar,
                     Age : 60 Years, Occ. Agriculture

                3.   Shri. Vasant Manohar Todkar,
                     Age : 56 Years, Occ. Agriculture

                4.   Shri. Jayant Manohar Todkar,
                     Age : 47 Years, Occ. Agriculture,

                     All R/o Babhalgaon Tq. & Dist.
                     Latur                                      ..Appellants
                                                          (Original Claimant)
                                VERSUS

                1.   The State of Maharashtra,
                     Through Collector, Latur
                               (2)
                                              F.A. 2763-2023.odt
2.   The Executive Engineer,
     Minor Irrigation (Local Sector)
     Division, Latur.                     .. Respondents

                         WITH
             FIRST APPEAL NO. 2764 OF 2023

1.   Pandurang S/o Ganpati Kadam,
     Age : 55 Years, Occ. Agriculture,

2.   Pitambar S/o Ganpati Kadam,
     Age : 50 Years, Occ. Agriculture

     Both R/o. Babhalgaon, Taluka and
     District Latur.                        .. Appellant
                                     (Original Claimant)

          VERSUS

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

2.   The Executive Engineer,
     Minor Irrigation (Local Sector)
     Division, Latur.                     .. Respondents

                         WITH
             FIRST APPEAL NO. 2765 OF 2023

     Nilkanth S/o Laxman Hattarge,
     Age : 70 Years, Occ. Agriculture,
     R/o. Babhalgaon, Taluka & District
     Latur                                    Appellant
                                            (Ori. Claimant)
                VERSUS

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

2.   The Executive Engineer,
     Minor Irrigation (Local Sector)
     Division, Latur.                      .. Respondents
                                (3)
                                                 F.A. 2763-2023.odt
                          WITH
              FIRST APPEAL NO. 2766 OF 2023

      Ramchandra S/o Rangnath Todkar,
      Age : 62 Years, Occ. Agriculture,
      R/o. Babhalgaon, Taluka & District
      Latur.                                  .. Appellant
                                             (Ori. Complainant)
                 VERSUS

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

2.    The Executive Engineer,
      Minor Irrigation (Local Sector)
      Division, Latur.                     .. Respondents


                                ....
     Advocate for the appellants : Mr. Shrikant J. Sonkawade
         A.P.P. for Respondents/State : Mr. N. S. Tekale

                          AND
              FIRST APPEAL NO. 1196 OF 2023

THE STATE OF MAHARASHTRA THROUGH
THE COLLECTOR LATUR                            ..Appellant
VERSUS
SHRIRAM PANDURANG DANGE                        ..Respondent

                          WITH
             FIRST APPEAL NO. 1197 OF 2023
                          WITH
           CIVIL APPLICATION NO. 3710 OF 2023

THE STATE OF MAHARASHTRA THROUGH THE
COLLECTOR LATUR                  ..Appellant
VERSUS
NILKANTH LAXMAN HATTARGE          ..Respondent

                          WITH
             FIRST APPEAL NO. 1198 OF 2023
                          WITH
           CIVIL APPLICATION NO. 3711 OF 2023
                                    (4)
                                                        F.A. 2763-2023.odt
THE STATE OF MAHARASHTRA THROUGH
THE COLLECTOR LATUR                                   .. Appellant
VERSUS
PANDURANG GANPATI KADAM                                ..Respondent

                           WITH
              FIRST APPEAL NO. 1199 OF 2023
                           WITH
            CIVIL APPLICATION NO. 3712 OF 2023

THE STATE OF MAHARASHTRA THROUGH THE
COLLECTOR LATUR                  ..Appellant
VERSUS
RAMCHANDRA RANGNATH TODKAR        .. Respondent

                           WITH
              FIRST APPEAL NO. 1200 OF 2023
                           WITH
            CIVIL APPLICATION NO. 3713 OF 2023

THE STATE OF MAHARASHTRA THROUGH THE
COLLECTOR LATUR                   ..Appellant
VERSUS
MANOHAR RANGNATH TODKAR            ..Respondent


                              ....
 Assistant Government Pleader for Appellant : Mr. N. S. Tekale
        Advocate for the Respondent : Mr. S. S. Chillarge
                              .....

                   CORAM :        NITIN B. SURYAWANSHI AND
                                  SANDIPKUMAR C. MORE , JJ.

                   RESERVED ON   : AUGUST 26, 2025
                   PRONOUNCED ON : NOVEMBER 07, 2025

JUDGMENT (PER SANDIPKUMAR C. MORE, J):

-

1. All these First Appeals are taken up together for disposal by

common judgment, since the challenge therein is to the common

judgment and award dated 29 th April 2022, passed by the learned

Joint Civil Judge, Senior Division, Latur (hereinafter referred to as 'the

F.A. 2763-2023.odt Reference Court') in Land Acquisition Reference Nos. 80, 81, 82, 83 of

2012 and 323 of 2017. The first group of five appeals has been

preferred by the original land owners, whose lands are acquired for

construction of Percolation Tank No.2 at village Babhalgaon, District

Latur. In the first group of five appeals, the Special Land Acquisition

Officer offered compensation @ Rs. 1394/- per R and 2788/- per R.

However, the learned Reference Court partly allowed the Reference

Petitions of the appellants/claimants by granting compensation @ Rs.

125/- per sq. ft. along with other statutory benefits. As such, the

appellants/claimants preferred these appeals for enhancement of the

compensation, by claiming it at the rate of 250 per sq. ft. along with

the other statutory benefits. The State too has preferred the other five

appeals, i.e. second group for reduction of rate of compensation

awarded by the learned Reference Judge.

2. We have heard the learned counsel for the appellants/claimants

as well as learned A.G.P. for the State in their respective groups of

appeals.

3. The learned counsel for the appellants/claimants in first group

of five appeals submitted that the impugned judgment is illegal,

perverse and inadequate compensation is awarded, since the learned

Reference Court failed to consider that the acquired lands were having

high potentiality as well as commercial use. According to him, the

F.A. 2763-2023.odt acquired lands were adjacent to Latur-Nilanga State Highway and

surrounded by developed infrastructure. Besides, there were

Government facilities in proximity of those lands, such as District

headquarters, R.T.O. Office, Police Training Academy, District Police

Training Center, Government Rest House, and Primary Health Center.

There are also educational institutions, such as Dayanand Senior and

Junior College and Vocational College. In addition to that, there are

other institutions including Bank, Milk Dairy, Shopping Complex and

residential colonies near to the acquired lands. He pointed out that

village Babhalgaon is within the Municipal Limits of Latur city with a

population of over Ten Thousand and it is developing rapidly.

According to him, the learned Reference Judge definitely erred in not

considering the comparable sale instances of the same village in

respect of Gut No. 28, showing the rates between Rs. 214 to 250 per

square feet. Further, according to him, the learned Reference Judge

also did not consider the previous judgments wherein higher rate was

given to the similar placed lands. He further submitted that, though

the learned Reference Judge relied only on the last rate of Rs. 166/-

per sq. ft. as reflected from the award in LAR No. 894 of 2009 at

Exh.36, but further applied 25% deduction unnecessarily. Thus, he

prayed for enhancement at the rate of Rs. 250/- per sq. ft. along with

allied statutory benefits.

F.A. 2763-2023.odt

4. On the contrary, the learned A.G.P. submits that the

compensation granted by the learned Reference Court in the instant

matters is definitely exorbitant and needs further reduction. He

pointed out as to how the judgment in First Appeal No. 1459 of 2020

with connected matters cannot be used on the ground of parity. As

such, he sought appropriate reduction in the compensation. In support

of his contention, he relied on the following judgments;

(I) Division Bench of this Court in the case of The State of Maharashtra Vs. Digambar Manik Kalyankar [First Appeal No. 1668 of 2014] dated 1st July, 2024.

(II) Division Bench of this Court in Nirmalabai Bhausaheb Deshmukh Vs. The State of Maharashtra and others [First Appeal No. 1459 of 2020] dated 2nd May, 2025.

He also pointed out that the learned Reference Judge wrongly

awarded the interest under Sections 28 and 34 of of the Land

Acquisition Act, 1894 from the date of notification and the same ought

to have been granted from the date of award i.e. 12.02.2004. He has

submitted written notes of arguments.

5. Heard rival submissions. Also perused the entire material on

record along with the impugned judgment.

6. For quick reference, we have reproduced herein below the chart

showing acquisition of the lands of claimants/appellants, their

F.A. 2763-2023.odt respective areas, the compensation awarded by Special Land

Acquisition Officer and compensation granted by the Reference Court

and the rate at which enhanced compensation is sought by the

claimants/appellants.

Sr. LAR No. Name of Acquire Acquired Compe- Compe- Compen-

No.           Claimant      Land    Area     nsation nsation sation
                            Gat No.          awarded awarded claimed
                                             by      By       by
                                             SLAO Senior claimants
                                                     Division
                                                     Latur
1     80/2012 Shriram       355      01 H 34    Rs.1394 Rs. 125 Rs. 250
                                     R          Per R   Per     Per Sq.
                                                        Sq.ft   Ft.
2     81/2012 Nilakanth     385          38 R   Rs.     Rs. 125 R. 250
                                                1394    Per     Per Sq.ft.
                                                Per R   Sq.Ft.
3     82/2012 Ramchandra 362         42 R       Rs.     Rs. 125 Rs. 250
                                                1394    Per Sq. Per Sq. ft.
                                                Per R   ft.
4     83/2012 Manohar       362      27R        Rs.     Rs. 125 Rs. 250
                                                2788    Per Sq. Per Sq. ft.
                                                Per R   ft.
5     332/2017 Pandrang     385      43 R       Rs.     Rs. 125 Rs. 250
               Pitamber                         1394    Per Sq. Per Sq. ft.
                                                Per R   ft.


7. Record shows that all these appellants have examined one

Shriram Pandrang Dange (claimant in L.A.R. No. 80 of 2012) on their

behalf at Exh.21. Further, they have produced Village Map at Exh.23

and Tahsil Map at Exh.40. They have relied on following sale

instances regarding Gat No. 28 of village Babhalgaon as follows :-

(A) Exh.22 : sale deed dated 01.11.2002, for land admeasuring 1400 Sq. Ft., for the consideration of Rs. 3,33,000/- that means Rs. 237.85/- Per

F.A. 2763-2023.odt Sq.Ft.

(B) Exh. 23 : sale deed dated 12.12.2002, for the land admeasuring 1400 Sq.Ft., for the consideration of Rs. 3,00,000/- that means Rs.214.28/- Per Sq.Ft.

(C) Exh.24 & 25: sale deeds dated 23.12.2002 for the land admeasuring 1400 Sq. Ft. each, for the consideration of Rs. 3,50,000/- each that means Rs.

250/- Per Sq.Ft.

8. Additionally, the claimants/appellants have also relied on

the following previous LAR Judgments for the lands acquired in

Babhalgaon village.

(I) Exh. 36 is the judgment in LAR(G) No. 894/2009 in respect of Gat No. 28, wherein rate of compensation is Rs.166/- Per Sq.Ft.

(II) Exh.41 : LAR(G) No. 279/2008 in respect of (Gat Nos.

29,31,33,34) wherein rate of compensation is Rs.188/- Per Sq.Ft.

(III) Exh. 42 : LAR(G) No.663/2009 in respect of (Gat Nos.

28,29,34) wherein rate of compensation is Rs. 220/- Per Sq. Ft.

9. Though the present respondents had raised an objection

about limitation, but the learned Reference Judge discarded the said

objection by observing that respondents have failed to prove that the

notice under Section 12(2) of the Land Acquisition Act was duly

served upon the claimants. We do not see any perversity in the said

F.A. 2763-2023.odt observation. Moreover, the endorsement on the Reference Petition

(Exh.1) indicates that it was filed within the stipulated period.

10. The learned Reference Judge appears to have relied on

the judgment of Hon'ble Apex Court in the case of Chimanlal

Hargovinddas Vs Special Land Acquisition Officer, Pune [AIR 1988 SC

1652]. Admittedly, in the aforesaid judgment, the Hon'ble Apex Court

has given certain guidelines as to how the compensation in acquisition

cases is to be determined. As per those guidelines, the method of

comparable sale instances is held to be the best method, if they are

proximate in time and situation of the acquired land. Further, the

judgment says that certain factors such as size, location, and

development potential, etc. are also to be considered while

determining the proper valuation. It appears from the impugned

judgment that the learned Reference Judge rejected the sale deeds

(Exhibits 22 to 25) to be considered as comparable sale instances,

mainly on the ground that they pertain to Gut No. 28, situated on the

northern side of village with NA permission, whereas the lands under

acquisition in the instant matters, are on the southern side of village

and thereby not sufficiently proximate to the location of Gat No. 28.

The learned Reference Judge has also rejected the previous judgments

(Exhibits 41 & 42), since the lands under acquisitions in those matters,

were acquired for different purpose i.e. (Police Training Center) and

F.A. 2763-2023.odt situated towards northern side of the village. However, it appears that

the learned Reference Judge has relied on the previous judgment in

LAR No. 894 of 2009 (Exhibit 36) wherein compensation at the rate of

Rs.166/- per Sq. Ft for portion of land in Gat No. 491 was granted. As

per the learned Reference Judge, the said land Gat No. 491 was nearer

to the subject land. However, the learned Reference Judge appears to

have deducted 25% from the aforesaid rate of Rs. 166/- Per Sq.Ft on

account of locational difference, and therefore, granted Rs.125/- Per

Sq.Ft. in the instant cases.

11. It is to be noted here that as per the judgment of the

Hon'ble Apex Court in the case of Chimanlal (supra), considering the

comparable sale instances is the best method. The claimants/

appellants, as discussed above, have filed on record comparable sale

instances Exhibits 22 to 25 in respect of Gat No. 28, which is situated

at some distance from the acquired lands in the instant case. On

perusal of the evidence on record though the aforesaid sale deeds are

in respect of smaller plots of land, but sale deed at Exh.25 is dated

23.12.2002, which is proximate to the date of notification under

Section 4 of the Act in the instant matter i.e. on 10.01.2003. In the

aforesaid sale instances, rate of Rs.250/-per Sq.Ft. is granted. Further,

the judgment of L.A.R. (G) No. 663 of 2009 to L.A.R. (G) No. 666 of

2009 at Exh. 42 also indicates that the learned Reference Judge has

granted rate of Rs.220/- per sq. ft in respect of lands of village

F.A. 2763-2023.odt Babhalgaon from Gut Nos. 28, 29 and 34. It is to be noted that when

the comparable sale instances are filed on record, then the comparable

sale instances or the judgment of parity, which has quoted higher rate

is to be preferred. It has come on record that land Gat No. 28 is

situated at northern side, then land Gat No. 491 is there in the middle

portion and the lands under acquisition in the instant matters are at

southern side. The learned Reference Judge has already deducted

25% from the rate granted for acquisition of land Gat No. 491.

However, the learned Reference Judge ought to have taken the rate of

Rs.220/- per sq. ft. for such deduction, and therefore, the learned

Reference Judge should have considered the previous judgment in

LAR (G) 663 of 2009 to 666 of 2009, wherein rate of Rs.220/- per

sq.ft. is granted for the lands acquired for Percolation Tank.

12. Thus, if we deduct 25% from the aforesaid rate of Rs.

220/- per sq.ft., then the rate comes to Rs.165/- per sq. ft. Therefore,

we deem it appropriate to grant enhanced compensation to all these

claimants/appellants for the acquisition of their lands at the rate of

Rs.165/- per sq.ft., which definitely appears reasonable and proper in

the background facts, as discussed earlier. The learned A.G.P.

vehemently argued that the learned Reference Court wrongly awarded

interest under Section 28 and 34 of the Act from the date of

notification under Section 4, but as per the judgment in the case of

State of Maharashtra Vs. Kailash Shiva Rangari [2016(3) Mh.L.J. 457]

F.A. 2763-2023.odt the interest should have been granted from the date of award i.e.

12.02.2004. However, on going through the operative part of the

order of the impugned judgment, it is clearly mentioned by the

learned Reference Court that the aforesaid interest is granted from the

date of notification i.e. 10.01.2003. As such there appears mistake to

that effect and it has to be corrected. As such, we pass the following

order :-

ORDER

(I) All the five First Appeals bearing First Appeal Nos. 2762/2023,

2763 of 2023, 2764/2023, 2765/2023, 2766/2023 in first

group filed by the land owners are hereby partly allowed as

follows :

(II) The respondents shall pay the enhanced amount of

compensation @ Rs. 165/- per sq.ft. along with the amount of

component @ 12% per annum from the date of publication of

notification under Section 4 of the Land Acquisition Act i.e.

10.01.2003 till the date of award i.e. 12.02.2004 vide Section

23(1-A) of the Land Acquisition Act.

(III) The respondent shall also pay 30% amount on the aforesaid

enhanced compensation as solatium vide Section 23(2) of the

Land Acquisition Act.

(IV) The respondents shall pay interest to the claimants on enhanced

compensation @ 9% per annum from the date of award i.e.

F.A. 2763-2023.odt 12.02.2004 for first year till 11.02.2005 and thereafter @ 15%

per annum till the date of realization of the entire amount

vide Section 28 of the Land Acquisition Act.

(V) The respondents shall pay to the claimants interest @ 9% per

annum on the amount awarded by S.L.A.O. as a compensation

from the date of award i.e. 12.02.2004 for first year till

11.12.2005 and thereafter @ 15% per annum till the date of

realization of said amount as per Section 34 of the Land

Acquisition Act, 1894.

(VI) The respondents shall pay proportionate costs of these

Reference Petitions to the claimants and shall bear their own

costs.

(VII) The amount withdrawn by the claimants be deducted from

the enhanced compensation awarded.

(VIII) The claimants are directed to pay the deficit Court fees, if any,

within one month from today.

(IX) First Appeal Nos. 1196, 1197, 1198, 1199 and 1200 of

2023 filed by the State stand dismissed.

(X)    Award be drawn up accordingly.




(SANDEEPKUMAR C. MORE)                      (NITIN B. SURYAWANSHI )
         JUDGE                                        JUDGE
YSK/
 

 
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