Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Executive Engineer, Irrigation ... vs Annapurnabai Mahadev Zurale Thr His Lrs ...
2026 Latest Caselaw 786 Bom

Citation : 2026 Latest Caselaw 786 Bom
Judgement Date : 22 January, 2026

[Cites 2, Cited by 0]

Bombay High Court

The Executive Engineer, Irrigation ... vs Annapurnabai Mahadev Zurale Thr His Lrs ... on 22 January, 2026

2026:BHC-AUG:2953
                                                                 41 CA 692 OF 2026.odt

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                             41 FIRST APPEAL NO. 1541 OF 2025
                                           WITH
                            CIVIL APPLICATION NO. 692 OF 2026
                                      IN FA/1541/2025
                                           WITH
                            CIVIL APPLICATION NO. 1782 OF 2017
                                      IN FA/1541/2025

              THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                                           ANOTHER
                                            VERSUS
              ANNAPURNABAI MAHADEV ZURALE THR HIS LRS SIDHAPPA MAHADEV
                                    ZURALE AND OTHERS
                                               ...
                     Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
                           AGP for Respondent/State : Mr. S.V. Hange
                      Advocate for Respondents/Claimants : Mr. G.J. Kore
                                              ...
                                             WITH
                               FIRST APPEAL NO. 2744 OF 2024
                                             WITH
                            CIVIL APPLICATION NO. 1780 OF 2017
                                       IN FA/2744/2024

              THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                                           ANOTHER
                                            VERSUS
                                SIDHAPPA MAHADEO ZURALE
                                               ...
                     Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
                           AGP for Respondent/State : Mr. S.V. Hange
                      Advocate for Respondents/Claimants : Mr. G.J. Kore
                                              ...
                                             WITH
                               FIRST APPEAL NO. 1540 OF 2025
                                             WITH
                    CIVIL APPLICATION NO. 1784 OF 2017 IN FA/1540/2025

              THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                                        ANOTHER
                                         VERSUS
                              KHANDU SHARNAPPA ZURALE
                                           ...

                                                                                  1/5
                                                       41 CA 692 OF 2026.odt

       Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
              AGP for Respondent/State : Mr. S.V. Hange
         Advocate for Respondents/Claimants : Mr. G.J. Kore
                                ...
                               WITH
                 FIRST APPEAL NO. 1538 OF 2025
                               WITH
        CIVIL APPLICATION NO. 1778/2017 IN FA 1538/2025

THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                             ANOTHER
                              VERSUS
                     REVAN NILAPPA JAGADALE
                                ...
       Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
             AGP for Respondent/State : Mr. S.V. Hange
        Advocate for Respondents/Claimants : Mr. G.J. Kore
                                ....
                               WITH
                 FIRST APPEAL NO. 1539 OF 2025
                               WITH
       CIVIL APPLICATION NO. 1786/2017 IN FA/1539/2025

THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                             ANOTHER
                              VERSUS
                   PRAKASH NILAPPA JAGADALE
                                ...
       Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
              AGP for Respondent/State : Mr. S.V. Hange
         Advocate for Respondents/Claimants : Mr. G.J. Kore
                                ...
                               WITH
                 FIRST APPEAL NO. 1542 OF 2025
                               WITH
        CIVIL APPLICATION NO. 1776/2017 IN FA 1542/2025

 THE EXECUTIVE ENGINEER, IRRIGATION DEPARTMENT, OMERGA AND
                              ANOTHER
                               VERSUS
NAGAPPA CHANAPPA LAMJANE DEAD THR HIS LRS CHAYABAI NAGAPPA
                       LAMJANE AND OTHERS
                                 ....
        Advocate for Appellant/Acquiring Body : Mr. G.B. Rajale
              AGP for Respondent/State : Mr. S.V. Hange
         Advocate for Respondents/Claimants : Mr. G.J. Kore

                                                                       2/5
                                                              41 CA 692 OF 2026.odt

                                       ...
                      CORAM                :   SHAILESH P. BRAHME, J.

                      DATE                 : 22.01.2026


PER COURT :

       First Appeal nos. 2744/ 2024, 1540/2025, 1538/2025, 1539/ 2025
and 1542/2025 are not on board. Taken on board, on mentioning.

2.     Taken up up for final disposal, with the consent of the parties.

3.     The appellants are challenging judgment and award passed by the
reference Court granting enhancement to Rs. 85106/- per Acre from Rs.
34000/- per Hectare. It is fairly submitted by learned counsel appearing for
the appellant-Acquiring Body that by common judgment and award dated
17.07.2015 in FAST No. 18627/2015, the coordinate bench dismissed the
appeals confirming the enhancement granted by the Reference Court to the
tune of Rs. 85,106/- per acre.      It is submitted that the relief of rental
compensation is impermissible to be granted in the present proceedings and
the interest has not been granted as per law laid down in the matter of
State of Maharashtra Vs. Kailas Shiva Rangari reported in 2016(4) All MR
513.

5.     The learned counsel for the respondent would support the impugned
judgment and award. He would submit that once the coordinate bench has
taken a view by a reasoned order, again it is not permissible for this Court to
upset the consistent view.

6.     The acquisition in question pertains to Supatgaon Storage Tank. The
reliance on the sale instance in the present appeals as well as in the cited
judgment, is sale instance of Gat No. 330 dated 21.1.2000. If on the basis of
the self-same sale instance this Court arrived at rate of Rs. 85,106/- per Acre
then there is no alternative than to accept the same rate. This Court will

                                                                              3/5
                                                               41 CA 692 OF 2026.odt

have to be consistent. The present appeals are squarely covered by the
common judgment and award passed on 17.07.2015.

7     The appellants shall not be entitled to rental compensation and they
will have to take out independent proceeding to avail the remedy as
permissible in law. No relief in the present statutory proceedings can be
awarded to them. It would be relevant to refer to judgment of the Supreme
Court in the matter of State of Maharashtra Vs. Maimuma Banu; (2003)7
SCC 448, for holding that it is not permissible to grant relief of rental
compensation. The operative part clause Nos. 10 and 11 need to be
quashed. The interest under Section 28 and 34 of the Land Acquisition Act
would be payable as per the law laid down in the matter of Kailas Shiva
Rangari (supra), which is settled law. I therefore, pass following order.

                                   ORDER

(i) The First Appeals are allowed partly.

(ii) The respondents-claimants shall be entitled to interest under Section 28 and 34 as per law laid down in the matter of State of Maharashtra Vs. Kailas Shiva Rangari reported in 2016(4) All MR 513.

(iii) Operative part of clause nos. 10 and 11 of the impugned judgment and award shall stand quashed.

(iv) The respondents-claimants shall be entitled to have rental compensation by resorting to remedy as permissible in law.

(v) Save and except the above modifications, remaining judgment and award under question shall stand confirmed.

41 CA 692 OF 2026.odt

(vi) The respondents-claimants shall be entitled to receive the balance amount after recalculating the interest as above.

(viii) Award be drawn accordingly

(ix) Pending Civil Applications are disposed of.

( SHAILESH P. BRAHME, J.)

mkd/-

 
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