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

Shankuntala W/O Balkrushna Takote vs State Of Maharashtra, Through Its ...
2026 Latest Caselaw 109 Bom

Citation : 2026 Latest Caselaw 109 Bom
Judgement Date : 7 January, 2026

[Cites 0, Cited by 0]

Bombay High Court

Shankuntala W/O Balkrushna Takote vs State Of Maharashtra, Through Its ... on 7 January, 2026

Author: Anil S. Kilor
Bench: Anil S. Kilor
2026:BHC-NAG:176-DB

        111-WP-5133-2019.odt                                                   1/8



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

                           WRIT PETITION NO. 5133 OF 2019
                                   Supada S/O Vitthal Gulbhele
                                               Vs.
                            State Of Maharashtra, Through Its Secretary,
                           Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5157 OF 2019
                                 Shankuntala W/O Balkrushna Takote
                                               Vs.
                                State Of Maharashtra, Through Its Secretary,
                               Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5156 OF 2019
                               Leelabai W/O Purnaji Ubhe Dead, Through
                                     Her Lrs. Haridas Purnaji Ubhe
                                                  Vs.
                                State Of Maharashtra, Through Its Secretary,
                               Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5136 OF 2019
                           Shriram Shalikram Dhole Dead, Through Lrs.
                           Gangubai Wd/O Shriram Dhole And Another
                                              Vs.
                                State Of Maharashtra, Through Its Secretary,
                               Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5163 OF 2019
                                    Shrikrushna S/O Supadaji Band
                                                 Vs.
                                State Of Maharashtra, Through Its Secretary,
                               Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5166 OF 2019
                                       Ramdas S/O Ninaji Dhande
                                                Vs.
                                State Of Maharashtra, Through Its Secretary,
                               Department Of Irrigation, Mumbai And Another

                                       WITH
                           WRIT PETITION NO. 5161 OF 2019
 111-WP-5133-2019.odt                                                    2/8



                                Sonabai Fakira Sanisebaber
                                           Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5155 OF 2019
                       Raju S/O Tersingh Jamra (Pawra), Buldhana
                                          Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5154 OF 2019
                           Sahebrao S/O Chandrabhan Nathjogi
                                         Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5165 OF 2019
                   Sayyad Kalim Sayyad Sadoriddin And Another
                                      Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5158 OF 2019
                               Pundlik S/O Sukhadev Rethe
                                          Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5167 OF 2019
                               Narayan S/O Fakira Dhande
                                          Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                               WITH
                   WRIT PETITION NO. 5168 OF 2019
                              Gajanan S/O Pandurang Wanare
                                         Vs.
                         State Of Maharashtra, Through Its Secretary,
                        Department Of Irrigation, Mumbai And Another

                                          WITH
 111-WP-5133-2019.odt                                                              3/8



                        WRIT PETITION NO. 5135 OF 2019
                                       Abidkha Yunuskha
                                            Vs.
                          State Of Maharashtra, Through Its Secretary,
                         Department Of Irrigation, Mumbai And Another
                                    WITH
                        WRIT PETITION NO. 5137 OF 2019
                                 Sandip S/O Shivdas Hurpade
                                           Vs.
                          State Of Maharashtra, Through Its Secretary,
                         Department Of Irrigation, Mumbai And Another

                                    WITH
                        WRIT PETITION NO. 5138 OF 2019
                           Dashrathappa S/O Shankarappa Kardale
                                           Vs.
                          State Of Maharashtra, Through Its Secretary,
                         Department Of Irrigation, Mumbai And Another

                                    WITH
                        WRIT PETITION NO. 5134 OF 2019
                         Ambarsing S/O Narayan Rajput And Others
                                          Vs.
                          State Of Maharashtra, Through Its Secretary,
                         Department Of Irrigation, Mumbai And Another
__________________________________________________________________________
Office Notes, Office Memoramda of Coram,
appearances, Court's orders of directions            Court's or Judge's orders.
and Registrar's Orders.

                  Smt. S. W. Deshpande, Advocate for the Petitioner.
                  Ms. K. P. Marpakwar, AGP for Respondent State.

                  CORAM :        ANIL S. KILOR AND RAJ D. WAKODE, JJ.

DATE : 7th JANUARY, 2026.

1. Heard learned counsel for the petitioner.

2. The petitioner has approached this Court for seeking

direction to the respondents to pay the amount of difference

between the sale deed of the petitioner and the last sale deed

along with interest at the current rate.

3. The grievance of the petitioenr is that the Government

vide Government Resolution dated 6th July 1999, acquired the

land for the project of "Kurha Wadhoda Islampur Upsa Sinchan

Yojana, Tq. Muktainagar, Distt. Jalgaon Va Jalgaon Jamod,

District Buldhana". Under the said project, total nine sale deeds

were executed on 29th July 2019. Out of which one sale deed

was of the present petitioner and accordingly his land was

acquired. The petitioner in the year 2010 realized that in

January 2010 the price of the land increased and accordingly

158 sale deeds were executed for the same project at higher

rate and hence, the present petitioner has approached this

Court for seeking direction to the respondents to pay the

amount of difference between the sale deed of the petitioner

and other sale deeds of higher rate.

4. The aforesaid fact came to the knowledge of the

petitioner in the year 2010, the petitioner is before this Court

claiming such relief in the year 2026. In the present petition,

which was filed in the year 2018, apart from the delay, the

basic grievance of the petitioner is that the subsequent sale

deeds in the subsequent years were executed at the higher

rate. The reason for such execution of the sale deeds at the

higher rate can be found in paragraphs 2, 3 and 4 of

Annexure-II which read as under:

2) [kjsnh djrkauk ck/khy Hkw/kkjdkl |ko;kpk tfeuhpk nj gk "kh?kz lh/n x.kd] [kjsnh fodzh O;ogkj o mRiUu HkkaMoyhdj.k i/nr ;k rhu i/nrhus dk<yk tkrks- ;k rhu i/nrhiSdh T;k i/nrhus nj lokZr tkLr ¼egRre½ ;sbZy rks nj "ksrd&;kauk Qk;ns"khj vlY;kus R;k njkus [kjsnh dj.;kr ;srs o gk nj R;k dWysaMj o'kkZlkBh fuf"pr dsyk tkrks-

3) njo'khZ tkusokjh efgU;ke/;s "kh?kz&lh/n x.kdkps lacaf/kr f"kokjkps nj gs eglqy [kkR;kekQZr lq/kkjhr dsys tkrkr- vkiY;k foHkkxkl izkIr f"k?kz&fl/n x.kdkps lq/kkjhr nj o lacaf/kr o'kkZyk vuql#u >kysys [kjsnh fodzh O;ogkj o mRiUu HkkaMoyhdj.k ;kuwlkj iqUgk R;k dWysaMj o'kkZlkBh nj fuf"pr dj.;klkBh ojhyizek.ks rhugh i/nrhus nj dk<wu egRre nj R;k dWysaMj o'kkZlkBh fuf"pr dsyk tkrks o R;k dWysaMj o'kkZr R;k njkuqlkj [kjsnh dj.;kr ;srs-

4) lu 2009 e/;s 166 "ksrd&;kauh R;kaP;k ck/khr tfeuh ;k foHkkxkl lu 2009 P;k eatwj njkuqlkj [kjsnh d#u fnY;k- ijarq tkus 2010 e/;s "kh?kz&fl/n x.kd njke/;s >kysyh ok< fopkjkr ?ksrk lu 2010 pk [kjsnhpk nj 2009 P;k njkis{kk 40% tkLr vkyk o lu 2010 e/khy 158 [kjs|k g;k lu 2010 e/khy fuf"pr njkuqlkj dj.;kr vkY;k-

5. The aforesaid reasons clearly substantiates the execution

of the sale deeds in the subsequent years with the higher rates

and accordingly there is no merit in the present petition apart

from the fact that there is dealy and latches on the part of the

petitioner.

6. Learned counsel for the petitioner has contended that in

identical petitions Writ Petition No. 3713 of 2019, so also Writ

Petition No.1613 of 2019, this Court had allowed the claim of

the petitioner by relying upon the judgment of the Hon'ble

Apex Court in the case of Daulat Sitaram Kodone and Others

Versus State of Maharashtra and Others reported in (2014) 13

Supreme Court Cases 341.

7. We have perused the facts of the Writ Petition No. 1613

of 2019. The aforesaid case relies upon the judgment of the

Hon'ble Supreme Court reported supra. The judgment of the

Hon'ble Supreme Court passed in the case of Daulat Sitaram

Kodone and Others (supra) was against the judgment of this

Court passed in Writ Petition No.1835 of 2010. The facts of the

case are reproduced from para 1 of the aforesaid judgment,

which is as follows:

" By this petition, the petitioners seek a direction to the respondents to include the names of the petitioners in the list of project affected persons eligible to receive enhanced compensation which is being paid to the other villagers. The petitioners seek a direction to the respondents to pay the petitioners equal compensation as is payable to the other project affected persons of village Sawargaon after deducting the amount of Rs.50,000/- which is received by them. The lands of the petitioners and the other persons from village Sawargaon were acquired by the State of Maharashtra and the petitioners as well as the other villagers of Sawargaon were allotted small plots of land by the State of Maharashtra for their rehabilitation. In

the year 2005-2006. since the petitioners did not construct any residential houses on those plots and chose to reside at some other place, the State of Maharashtra by the resolution dated 13.12.2006 decided to pay a sum of Rs.50,000/- to the project affected persons who were ready to forgo their right in the plot which was allotted to them. In view of the decision dated 13.12.2006 the petitioners entered into an agreement with the State Government whereby they accepted the amount of Rs.50000/- and agreed to forgo their rights in the plots which were allotted to them at village Pagora. It was stated in the agreement between the parties that the petitioners would not make any further claim after receiving the sum of Rs.50000/- from the State Government for forgoing their rights in the plots which were allotted to them. Nothing happened thereafter for a period of about four years and since the land belongs to the Forest Department, the State of Maharashtra decided to take back the plots allotted to the villagers of Sawargaon as village Pagora and instead pay them total compensation of Rs.10,06,55,000/- approximately.

The case of the petitioners is that now the other villagers of village Sawargaon are now receiving higher compensation/amount than what was paid to the petitioners in the year 2006-2007 and hence their names should again be included in the list of project affected persons and they also are entitled to higher compensation. In this background the petitioners seek

the aforesaid reliefs."

8. Thus, the facts of the aforesaid Writ Petition No.1835 of

2010 which was carried to the Hon'ble Supreme Court and was

finally decided and reported in (2014) 13 Supreme Court Cases

341 are completely different from the facts of the present case.

Hence, the aforesaid judgment is not at all applicable to the

present case and accordingly will not benefit the petitioner.

9. Accordingly, Writ Petition is dismissed. No costs.

                    (RAJ. D. WAKODE, J.)                (ANIL S. KILOR, J.)

           MJ Jadhav
 

 
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