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

Sunil S/O Santoshrao Shende vs The State Of Maharashtra, Through ...
2026 Latest Caselaw 3576 Bom

Citation : 2026 Latest Caselaw 3576 Bom
Judgement Date : 8 April, 2026

[Cites 1, Cited by 0]

Bombay High Court

Sunil S/O Santoshrao Shende vs The State Of Maharashtra, Through ... on 8 April, 2026

2026:BHC-NAG:5557



                                                        1                        19) FA 118-2015-J.odt



                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                              NAGPUR BENCH AT NAGPUR

                                      FIRST APPEAL NO. 118 OF 2015

                Sunil S/o. Santoshrao Shende,
                Aged about 46 years,
                Occupation: Agriculturist,
                R/o. Nimboli, Tahasil Arvi,
                Dist. Wardha.                                               ... Appellant

                       .. Versus ..

                1. The State of Maharashtra
                Through District Collector,
                Wardha

                2. The Special Land Acquisition
                Officer,
                Lower Wardha Project, Wardha

                3. Executive Engineer,
                Lower Wardha Project Division,
                Wardha                                                    ... Respondents
                -------------------------------------------------------------------------------
                Shri V.S.Kukday, Advocate for Appellant.
                Shri B.M.Lonare, AGP for Respondent/State.
                Shri M.A. Kadu, Advocate for Respondent no. 3.
                -------------------------------------------------------------------------------
                CORAM :                NEERAJ P. DHOTE, J.

                DATE OF RESERVING THE JUDGMENT : 30/03/2026
                DATE OF PRONOUNCING THE JUDGMENT: 08/04/2026


                JUDGMENT

This is an Appeal under Section 54 of the Land 2 19) FA 118-2015-J.odt

Acquisition Act, 1894 (for short, 'L.A.Act') by the Claimant

being not satisfied with the judgment and award dated

29/10/2014 passed by the learned 3rd Joint Civil Judge, Senior

Division, Wardha in Land Reference/LAC No. 189/2008,

awarding total compensation of Rs. 1,31,865/- towards the

acquisition of land admeasuring 1.49 HR, out of Survey No. 105,

situated at village Nimboli, Tq. Arvi, District Wardha for the

submergence in Lower Wardha Project (Nimna Wardha

Prakalpa).

2. The Claimant preferred the above referred Reference

Application with the contention that, Notification under Section 4

of the Land Acquisition Act was issued on 05/11/1998 and the

award passed by the Special Land Acquisition Officer (SLAO)

on 29/11/2002, determining the compensation @ Rs. 41,500/- per

hectare for the above referred land of the Claimant, and awarded

the total compensation of Rs. 1,10,555/- inclusive of the statutory

benefits. The Claimant claimed the compensation @ Rs.

1,00,000/- per acre. The Claimant examined himself and brought

on record the Index No.-II in respect of one sale transaction out

of village Karmabad, Tq. Arvi, District Wardha and other 3 19) FA 118-2015-J.odt

relevant documents such as award etc. The Reference

Application was contested by the Respondent(s) by filing Written

Statement at Exh. 12. Considering the evidence on record, the

learned Reference Court passed the above referred judgment and

award.

3. Heard learned counsel for the Appellant and the

learned counsel for the Acquiring Body. Perused the papers on

record.

(a) It is submitted by the learned counsel for the

Appellant that, though the sale instance brought on record by the

Appellant showing the rate of Rs. 2,50,000/- per hectare and

considered by the learned Reference Court, the compensation

was awarded @ Rs. 1,30,000/- per hectare. The Appellant

deposed that, his land was irrigated. The subject matter of the

Appeal was covered by the earlier decisions in Vidarbha

Irrigation Development Corporation, Wardha V/s. Vikram

Laxmanrao Deshmukh and ors. {2020(1) Mh.L.J. 931} and

Vidarbha Irrigation Development Corporation, Wardha V/s.

Kishore Vishwasrao Shirpurkar and ors. {Judgment of this

Court in First Appeal No. 244/2014, decided on June 30, 2025}.

4 19) FA 118-2015-J.odt

The learned counsel further submits that, the Appeal be allowed

in terms of above referred judgments.

(b) It is submitted by the learned counsel for the

Acquiring Body that, the distance between the acquired land and

the land which was the subject mater of the sale instance relied

upon by the Claimant was 4 Km. This was accepted in the

cross-examination. There is no evidence to show that, the

acquired land was irrigated land. Only oral evidence is led that,

the acquired land was irrigated. No case for enhancement is

made out. He relied on the judgment in Manoj Kumar and ors.

V/s. State of Haryana and others {(2018) 13 SCC 96}.

4. In VIDC V/s. Vikram (supra), the land from village

Borgaon Hatla admeasuring 12.92 HR was acquired for the same

project. Notification under Section 4 of the L.A.Act was issued

on 15/01/1999 and the award was passed on 25/02/2003,

determining the rate of Rs. 37,500/- per hectare. In the

Reference, the learned Reference Court determined the

compensation @ Rs. 3,50,000/- per acre. This Court in the

Appeal brought down the compensation @ Rs. 2,50,000/- per 5 19) FA 118-2015-J.odt

hectare on the ground that, the sale instance considered by the

learned Reference Court was post Notification and discarded the

sale instance prior to Notification. In VIDC V/s. Kishore (supra),

the land situated at Mouze Borgaon (Hatala), Tah. Arvi, District

Wardha was acquired for the same project. Notification under

Section 4 of the L.A.Act was issued on 15/01/1999 and the award

was passed on 25/02/2003, granting compensation of

Rs. 50,500/- per hectare. The learned Reference Court enhanced

the compensation. This Court relying on the said decision in

VIDC V/s. Vikram (supra) determined the compensation @

Rs. 2,50,000/- per hectare.

5. In Manoj Kumar (supra), it is observed that, the

determination of compensation in each case depends upon the

nature of land and the evidence adduced therein. It may be that

better evidence has been adduced in the later case regarding the

actual value of property including subsequent sale deeds

executed after the award and before the preliminary notification

under Section 4 are also to be considered, if filed. The awards

and judgments in the cases involving others, not being inter

partes, are not binding precedents. The previous 6 19) FA 118-2015-J.odt

awards/judgments are the only piece of evidence, on par with

comparative sale transactions. To base the determination of

compensation on a previous award/judgment, the evidence

considered in the previous judgment/award and its acceptability

on judicial parameters must necessarily be examined, otherwise,

gross injustice may be caused to either parties.

6. Though it is submitted by the learned counsel for the

Appellant that, the Appellant in his evidence deposed that, the

acquired land was irrigated, there is no other evidence to support

the said contention of the Appellant. The final 'M' Statement

below Exh. 4 and the final award, do not show the well and/or

pipeline in the Appellant's acquired land. The learned Reference

Court observed that, the acquired land was undisputedly the 'Dry

Crop Land'. The learned Reference Court further observed that,

it is not established by the Claimant as to whether the land which

was the subject matter of the sale instance, wherein the rate was

Rs. 2,50,000/- per hectare, was the 'Dry Crop Land'. In absence

of any material on record to show that, the Appellant's acquired

land was the irrigated land, no fault can be found with the

observations of the learned Reference Court that, the Appellant's 7 19) FA 118-2015-J.odt

acquired land was the "Dry Crop Land". Considering the land

which was the subject matter of the sale instance as irrigated, the

learned Reference Court observed that, one-half of the rate for

Dry Crop Land was to be awarded and having regard to the date

of Section 4 Notification, determined the rate at Rs. 1,30,000/-

per hectare.

7. In the above referred two (2) decisions relied upon

by the learned counsel for the Appellant, the acquisition was for

the same project i.e. Lower Wardha Project and the rate per

hectare was brought down to Rs. 2,50,000/- in the Appeals

preferred by the Acquiring Body. Perusal of the said judgments,

show that, the lands therein were situated in another village

named Borgaon Hatala. Perusal of copy of Appeal Memo in

VIDC V/s. Kishore (supra), shows that, there is nothing to show

that, the said lands which were the subject matter of the aforesaid

two (2) Appeals were Dry Crop Land. A copy of Appeal Memo in

First Appeal No. 512/2015 (Kishore S/o. Vishwasrao

Shirpurkar V/s. State of Maharashtra and ors.), which is

tendered across the Bar by the learned counsel for the Appellant

shows that, the said Appeal was out of the judgment and order 8 19) FA 118-2015-J.odt

dated 21/12/2012 passed by the learned Reference Court in

Reference No. 74/2007, in which it was the contention that, the

land therein was the best available land and not a Koradwahu

land (not 'Dry Crop Land') .... The Appeal as seen from the

order dated 30/06/2025 was withdrawn. The judgment in VIDC

V/s. Kishore (supra) was preferred by the Acquiring Body

against the very same judgment and order dated 21/12/2012 in

LAC No. 74/2007, wherein the rate was brought down to Rs.

2,50,000/- per hectare. It goes to show that, the land which was

the subject matter of the said Appeal was not the Dry Crop Land.

The judgment in the said Appeal was based on the above referred

judgment in VIDC V/s. Vikram (supra). Thus, the said decision,

which is relied upon by the learned counsel for the Appellant will

not be of any assistance in the present Appeal, wherein the

learned Reference Court has appropriately granted one half rate

for the Dry Crop Land. The observations made by the learned

Reference Court are based on evidence on record and no

interference is called for in the judgment and award passed by the

learned Reference Court. The Appeal fails. Hence, the following

order:-

9 19) FA 118-2015-J.odt

ORDER

i) The Appeal stands dismissed with no order as to costs.

ii) R & P be sent back to the learned Reference Court.

[NEERAJ P. DHOTE, J.]

B.T.K.

Signed by: Mr. B.T. Khapekar Designation: PA To Honourable Judge Date: 08/04/2026 20:15:01

 
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