Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Maharashtra And Anr vs Gunwant Narayan Kedar And Anr
2025 Latest Caselaw 5797 Bom

Citation : 2025 Latest Caselaw 5797 Bom
Judgement Date : 18 September, 2025

Bombay High Court

The State Of Maharashtra And Anr vs Gunwant Narayan Kedar And Anr on 18 September, 2025

2025:BHC-AUG:25187




                                        (1)                  ca6123.10


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                       13 CIVIL APPLICATION NO. 6123 OF 2010
                                  IN FAST/8986/2010
                          THE STATE OF MAHARASHTRA AND ANR
                                        VERSUS
                           GUNWANT NARAYAN KEDAR AND ANR

                                        WITH
              CIVIL APPLICATION NO. 6122 OF 2010 IN FAST/9085/2010
                         THE STATE OF MAHARASHTRA AND ANR
                                       VERSUS
                        PADMINBAI TUKARAM KENDRE AND ORS

                                        WITH
              CIVIL APPLICATION NO. 6113 OF 2010 IN FAST/9113/2010
                         THE STATE OF MAHARASHTRA AND ANR
                                       VERSUS
                               BALAJI TUKARAM KENDRE

                                        WITH
              CIVIL APPLICATION NO. 6114 OF 2010 IN FAST/9113/2010
                         THE STATE OF MAHARASHTRA AND ANR
                                       VERSUS
                               BALAJI TUKARAM KENDRE

                                        WITH
              CIVIL APPLICATION NO. 6121 OF 2010 IN FAST/9085/2010
                         THE STATE OF MAHARASHTRA AND ANR
                                       VERSUS
                        PADMINBAI TUKARAM KENDRE AND ORS

                                      WITH
              CIVIL APPLICATION NO. 6124 OF 2010 IN FAST/8986/2010

                          THE STATE OF MAHARASHTRA AND ANR
                                        VERSUS
                           GUNWANT NARAYAN KEDAR AND ANR
                                      (2)                   ca6123.10


Mr. R.B. Dhaware, AGP for the applicant-appellant/State.
Mr. H.B. Nandagavale h/f. Mr. V.G. Sakolkar, Advocate             for   the
respondents.

                                       CORAM : KISHORE C. SANT, J.

DATE : 18.09.2025

PC :-

CIVIL APPLICATIONS FOR CONDONATION OF DELAY

01. These applications are for condonation of delay of 667 days

caused in filing the first appeals by the Government, challenging a

common judgment and award dated 16.02.2008 passed by learned Civil

Judge, Senior Division, Ahmedpur in the respective land acquisition

references filed by the respondents - claimants.

02. For the reasons stated in the application, the delay stands

condoned. The applications are allowed. Office to register the first

appeals.

FIRST APPEALS

01. Heard learned AGP for the appellant/State and learned

Advocate Mr.Nandagavale h/f. Mr. Sakolkar, Advocate for the

respondents.

(3) ca6123.10

02. All these appeals are arising out of a common judgment and

order dated 16.02.2008 passed by the learned Civil Judge, Senior

Division, Ahmedpur in respective land acquisition references as given in

the chart below :-

Sr FA No. LAR No. Name of Parties Land SLAO Ref. Court No Acquired Rate Rate 1 FAST NO. 137/05 State of Maharashtra Sy. No. Rs.610/- per Rs.

      8986/10                       Vs.            204    R for Class I     3000/-
                            Gunwant Narayan       H 37R Rs. 695/- per       per R.
                                   Kedar                  R for Class II
 2    FAST NO.   142/05    State of Maharashtra   Sy. No. Rs.610/- per       Rs.
      9085/10                       Vs.            208,   R for Class I     3000/-
                            Padminbai Tukaram      213    Rs. 695/- per     per R.
                                  Kendre          0H 22R R for Class II
 3    FAST NO.   143/05    State of Maharashtra   Sy. No. Rs.610/- per       Rs.
      9104/10                       Vs.            206    R for Class I     3000/-
                             Arjun Tulshiram      0H 26R Rs. 695/- per      per R.
                                  Kendre                  R for Class II
 4    FAST NO.   145/05    State of Maharashtra   Sy. No. Rs.610/- per       Rs.
      9110/10                       Vs.            206    R for Class I     3000/-
                            Balbhim Tulshiram     0H 36R Rs. 695/- per      per R.
                                  Kendre                  R for Class II
 5    FAST NO.   146/05     State of Maharashtra Sy. No. Rs.610/- per        Rs.
      9113/10                        Vs.          212    R for Class I      3000/-
                           Balaji Tukaram Kendre 0H 11R Rs. 695/- per       per R.
                                                         R for Class II
 6    FAST NO.   148/05    State of Maharashtra   Sy. No. Rs.610/- per       Rs.
      9129/10                       Vs.            207    R for Class I     3000/-
                             Sangram Bhiraji      0H 45R Rs. 695/- per      per R.
                                  Kendre                  R for Class II



03. The land of the claimants came to be acquired for percolation

tank No.2 of village Boongaon, Tal. Jalkot, Dist. Latur. The land acquired

is less than 1 acre. The maximum land acquired is of Gunwant Narayan

Kedar in First Appeal St. No. 8986 of 2010.

(4) ca6123.10

04. The Government issued Notification under section 4 of the

Land Acquisition Act on 25.07.2002. The award came to be passed on

24.09.2003. In the award the learned Special Land Acquisition Act

(SLAO) awarded compensation @ Rs. 610/- per R for Class I land Rs.

695/- per R for Class II land. The learned Reference Court by way of

impugned judgment and award flatly granted rate of Rs. 3000/- per R to

the lands. The learned AGP vehemently argued that the learned

Reference Court has erred in granting enhancement in the amount of

compensation. The SLAO had rightly awarded rate by considering

market value, position of land etc. The learned Reference Court,

however, wrongly relied on the evidence of the claimants, which was led

in common in LAR No. 137 of 2005. This Court cannot go through

evidence on record and the reasoning of the Court. This Court does not

find that any illegality is committed by the Reference Court. He has

considered the evidence of CW-1 claimant in LAR No. 63 of 2006 at Exh.

18, CW-2 Barmaji Exh. 19 and CW-3 Raju Exh.20. The Reference Court

has rightly appreciated the evidence.

05. This Court does not find any illegality in the judgment and

award. The parties have rightly proved sale-deed at Exh.25, wherein 30 (5) ca6123.10

R land was purchased from adjoining village for consideration of Rs.

1,30,000/-, which comes to Rs. 4333/- per R. Thus the Reference Court

has rightly granted rate as the lands were Jirayat land. This Court is not

impressed by the arguments of learned AGP. This Court finds substance

in the arguments of the respondents. This Court does not find any

reason to set aside the impugned judgment and award. It is informed

that the decree is satisfied long back. Meager amount of compensation

is also one of the factors for which this Court finds that the appeals

deserve to be dismissed.

06. All these appeals, therefore, stands dismissed with no order

as to costs. Pending Civil Applications for stay also stand disposed off.

[KISHORE C. SANT, J.] snk/2025/Sep25/ca6123.10

 
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