Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramkishan Appa Pandule And Another vs The State Of Maharashtra Through The ...
2025 Latest Caselaw 5686 Bom

Citation : 2025 Latest Caselaw 5686 Bom
Judgement Date : 16 September, 2025

Bombay High Court

Ramkishan Appa Pandule And Another vs The State Of Maharashtra Through The ... on 16 September, 2025

2025:BHC-AUG:25112



                                                 1
                                                                      951 & 952

                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD
                             951 CIVIL APPLICATION NO. 8266 OF 2024
                                        IN FAST/10996/2024
                                Ramkishan Appa Pandule And Another
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                               WITH
                     CIVIL APPLICATION NO. 8265 OF 2024 IN FAST/10988/2024
                                        Dattu Dada Pandule
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                               WITH
                     CIVIL APPLICATION NO. 8269 OF 2024 IN FAST/11008/2024
                                     Ajinath Gangaram Pandule
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                               WITH
                     CIVIL APPLICATION NO. 8264 OF 2024 IN FAST/10982/2024
                                     Navnath Gangaram Pandule
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                               WITH
                     CIVIL APPLICATION NO. 8267 OF 2024 IN FAST/11000/2024
                                      Chaya Mahadeo Pandule
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                               WITH
                     CIVIL APPLICATION NO. 8268 OF 2024 IN FAST/11004/2024
                                     Gorakh Gangaram Pandule
                                              VERSUS
                      The State Of Maharashtra Through The Collector, Beed And
                                              Another
                                        2
                                                                951 & 952

                              AND
           952 CIVIL APPLICATION NO. 8286 OF 2024 IN
                        FAST/10706/2024
               Navnath Malhari Gore And Anr
                           VERSUS
  The Stae Of Maharashtra Through The Collector Beed And
                              Anr
                               ...
Mr. S. S. Pawar hf/ Mr. R. R. Karpe, Advocate for Applicants
Mr. S. V. Hange and Mr. S. S. Dande, AGP for respective
Respondent-State
                              .....
                     CORAM : AJIT B. KADETHANKAR.
                            DATED : 16TH SEPTEMBER, 2025


ORDER :

-

CIVIL APPLICATIONS FOR DELAY:

. All the first appeals are filed by the claimants for

enhancement in the award granted by the learned Reference

Court in the respective Land Acquisition References as

mentioned below:

First L.A.R. Days Decision Authority C.A. No. Appeal St. No. of Date No. delay 8266/2024 10996/2024 355/2013 342 30.01.2023 8264/2024 10982/2024 381/2013 335 30.01.2023 Civil 8265/2024 10988/2024 354/2013 342 30.01.2023 Judge, 8267/2024 11000/2024 356/2013 342 30.01.2023 Senior Division, 8268/2024 11004/2024 360/2013 342 30.01.2023 Beed. 8269/2024 11008/2024 382/2013 342 30.01.2023 8286/2024 10706/2024 349/2013 342 30.01.2023

951 & 952

2. The respective applicants submit that their source of

earning and livelihood has been taken away due to

compulsory acquisition of their property. That, very meager

amount was awarded to the applicants by the Competent

Authority. That even, the learned Reference Court has also not

granted adequate enhancement to the applicants. Hence,

present First Appeals are filed by the applicants. However, due

to lack of legal knowledge, general awareness of the

proceedings and poor financial condition despite a wish to get

enhanced compensation, they could not approach for legal

advise, nor could they file the present appeals well within

limitation or at the earliest thereafter. With this, the

applicants seek condonation of delay caused in filing present

appeals.

3. Per contra, the respondents oppose condonation of the

delay, contending that the applications and appeals are filed

afterthought and they are filed with sole object to earn more

money on sympathy.

4. Upon having heard the parties, I am of the considered

view that enhancement by way of First Appeal is a statutory

951 & 952

right of claimant. The farmers, whose agricultural land has

been acquired, must get adequate opportunity to claim for

adequate and proportionate enhancement in the

compensation. For that, technicality of delay must not be a

hurdle.

5. Profitable reference can be made to the judgment and

order passed by the Supreme Court in the case of Suresh

Kumar Vs. State of Haryana and ors., (Civil Appeal arising out

of (C) No.670/2020) and connected matters decided on

23.04.2025. Their Lordships, after considering series of

judgments, have observed in paragraph 11, as follows :-

"11. In all judgments referred supra, the common thread that can be observed is that delay is not a reason to deny the land losers their compensation, which is just, fair and reasonable for the land they have lost."

6. Thus, for the reasons stated above, I am inclined to

condone the delay, caused in filing the First Appeal. Hence,

following order:

ORDER

a. Respective delays caused in filing First Appeals are hereby condoned.

951 & 952

b. Appellants/Applicants shall not claim any interest and statutory benefit for the delayed period.

c. Civil Applications stand allowed.

d. Registry to register the appeals, subject to removal of office objections, if any, by the applicants/appellants within two weeks from today.

FIRST APPEALS

. Subject to removal of all office objections, issue notice to the respondents, returnable on 14.10.2025. Learned AGP waives service of notice for respondents-State.

2. Call Record and Proceedings.

( AJIT B. KADETHANKAR, J. )

Rushikesh/2025

 
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