Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Karbhari Kisan Neharkar Died Thr Lrs ... vs The G.M.I.D.C., Thr The Ex. Engineer, ...
2025 Latest Caselaw 6670 Bom

Citation : 2025 Latest Caselaw 6670 Bom
Judgement Date : 9 October, 2025

Bombay High Court

Karbhari Kisan Neharkar Died Thr Lrs ... vs The G.M.I.D.C., Thr The Ex. Engineer, ... on 9 October, 2025

                                {1}                  CA 8090 OF 2024 +


         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   BENCH AT AURANGABAD
                CIVIL APPLICATION NO. 8090 OF 2024
                          IN FA/3231/2019

        JALINDAR S/O KARBHARI NEHARKAR AND OTHERS
                          VERSUS
       GODAVARI MARATHWADA IRRIGATION DEVELOPMENT
      CORPORATION, THR. THE EXECUTIVE ENGINEER, BEED
                                   .....
Advocate for Applicants : Mr.Ramraje Deshmukh
Advocate for Respondent no.1 : Mr. Anil M. Gaikwad
AGP for Respondent nos.2 & 3 : Mrs.A.S.Mantri
                                .....
     WITH CIVIL APPLICATION NO. 8084 OF 2024 IN FA/3234/2019
     WITH CIVIL APPLICATION NO. 8875 OF 2024 IN FA/1813/2020
     WITH CIVIL APPLICATION NO. 8876 OF 2024 IN FA/1812/2020
     WITH CIVIL APPLICATION NO. 8083 OF 2024 IN FA/3235/2019
     WITH CIVIL APPLICATION NO. 8086 OF 2024 IN FA/3233/2019
     WITH CIVIL APPLICATION NO. 8085 OF 2024 IN FA/3232/2019
     WITH CIVIL APPLICATION NO. 8900 OF 2024 IN FA/1810/2020
     WITH CIVIL APPLICATION NO. 8917 OF 2024 IN FA/1811/2020
                              ....

                           CORAM : ABHAY S. WAGHWASE, J.

                    RESERVED ON   : 26 SEPTEMBER, 2025
                    PRONOUNCED ON : 09 OCTOBER, 2025
ORDER :

-

1. Heard.

2. Instant applications by original landowners, whose lands

stood acquired by respondent no.1/acquiring body, are for

withdrawal of amount.

{2} CA 8090 OF 2024 +

3. Land of applicants came to be acquired by original

respondent no.3/acquiring body for the purpose of construction

of storage tank at Chardari, Tq.Wadwani, District Beed. Special

Land Acquisition Officer (SLAO) awarded compensation @

Rs.345/- per Are in some cases and Rs.280/- per Are in some

cases as per categories of land. Applicants/landowners took the

money under protest and approached Reference Court seeking

enhancement. By Judgment and order dated 30-04-2016, the

learned Reference Court, after hearing both the sides, was

pleased to enhance compensation to the tune of Rs.3,750/- per

Are against which acquiring body seems to have come in appeal,

precisely on the ground that, learned Reference Court has

enhanced compensation at enormously exorbitant rate, which is

almost ten times the rate awarded by the SLAO. Said appeals

are pending herein.

4. Learned counsel for applicants pointed out that total

decreetal amount for the acquisition goes to over Rs.7 crores.

That, in fact acquiring body, at the time of appeal before this

Court, deposited only Rs.5 crores and some odd amount that too {3} CA 8090 OF 2024 +

in two installments. Thus, entire decreetal amount is not

deposited by acquiring body, in spite of acquiring lands of

landowners decades back. He emphasized that original

landowners have lost their lands decades back, which was their

sole source of income and moreover, now their amounts, which

they are entitled to receive, are lying in this Court and

landowners are in need of money for their means and survival.

Learned counsel pointed out that till date only 65% amount of

the total decreetal amount is deposited. He further pointed out

that, this Court by order dated 08-09-2020, permitted applicants

to withdraw the 50% of deposited amount in five appeals on

regular undertakings, which are already done.

5. He further pointed out that, in 2024, again demand for

withdrawal of the remaining amount was put up and that, this

Court by distinct orders dated 06-09-2024, was pleased to allow

withdrawal 25% of the deposited amount with proportionate

interest accrued thereupon in six appeals and 50% of the

deposited amount with proportionate interest accrued thereon

in four appeals. Further this Court, by order dated 18-09-2024, {4} CA 8090 OF 2024 +

also granted liberty to the present applicants to renew their

request for withdrawal of amount after it is deposited by the

acquiring body. He also submits that interest on the awarded

amount is not yet deposited by the acquiring body.

Learned counsel placed on record all such orders for kind

consideration of this Court and urged again to permit applicants

to withdraw amount lying in this Court, which has remained

after initial withdrawal.

6. Learned counsel for respondent no.1/acquiring body took

strong objection by inviting attention of this Court to the order

dated 08-09-2020 and submitted that, this Court in clear terms

has observed that enhancement of compensation is ten times

more than the compensation awarded by SLAO and as such

there is arguable case to be considered in appeals. He further

submitted that, such observations of this Court clearly show that

there is a good case on merits in appeals, which are pending and

if claimants are allowed to withdraw remaining amount also,

then their right of appeal would get frustrated and further

rendering it difficult to recover the amount, if appeal goes their {5} CA 8090 OF 2024 +

way. For all above reasons, present applications are opposed.

7. In the light of above cases and counter cases for

withdrawal, it is emerging that after land acquisition by

Government, SLAO granted compensation @ 345/- per Are in

some cases and Rs.280/- per Are in some cases. Reference

Court's order shows that this amount of compensation is

enhanced to Rs.3,750/- per Are, which is almost ten times the

initial amount of compensation. There is no dispute that this

Court by order dated 08-09-2020, in appeals by the acquiring

body, permitted withdrawal of 50% of deposited amount,

however, in paragraph 6, it is clearly observed that,

compensation being ten times more than the compensation

awarded by the SLAO, in the view of the Court, there is an

arguable case to be considered in appeals, meaning thereby that

there is merit in the appeals of acquiring body, which is yet to be

taken up for decision.

8. No doubt, as submitted by learned counsel for

applicants/landowners, total decreetal amount for

compensation is said to be running in Rs.7 crores and some odd {6} CA 8090 OF 2024 +

amount. Learned counsel for acquiring body, on court query,

submitted and even learned counsel for applicants/landowners

agreed that, as on today, acquiring body has deposited

Rs.5 crores and some add amount, which is said to be 65% of

the decreetal amount. By virtue of above mentioned orders,

part amount alongwith interest accrued thereon is already

withdrawn by the applicants. Thus, actual amount as on today

remained in the Court is to the tune of Rs.2,57,33,535/- and

interest over it, is reported to be Rs.71,45,555/-. Thus, in all, as

on 04-10-2025, amount lying in this Court is Rs.3,28,79,090/-.

9. Above discussion shows that appeals are of 2019 and 2020

i.e. six years back. In consequence of order of this Court dated

18-09-2024, permitting landowners to renew their request,

present applications for further withdrawal are pressed into

service. What is obvious from above discussion is that current

prayer for withdrawal of amount is only from the amount

deposited by acquiring body till date in this Court.

10. Hence, taking into account the fact that lands of applicants

are already acquired by the acquiring body in the year 1998, at {7} CA 8090 OF 2024 +

this stage, this Court is inclined to allow applicants to withdraw

12% of balance of deposited amount of their share in respective

appeals on usual undertaking to the satisfaction of the learned

Registrar (Judicial) of this Court. Accordingly, following order is

passed:

ORDER

(I) The applicants - claimants in respective appeals are permitted to withdraw 12 % of the balance of deposited amount in respective appeals on furnishing undertaking to the effect that in the event the award is set aside or modified, the applicants -

claimants shall re-deposit the amount within eight weeks from the date of such order.

(II) After making payment to the extent of 12%, balance of deposited amount be invested in fixed deposit with State Bank of India initially for a period of three years with standing instructions to renew the same till further orders from the Court.

(III) Payment to be made to the applicants - claimants by transferring the amount in their individual saving bank accounts as per the particulars to be furnished by the applicants.

( ABHAY S. WAGHWASE ) JUDGE SPT

 
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