1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
FIRST APPEAL Nos. 1240/2009, 387/2010, 1008/2009,
1158/2009 AND 1217/2009.
---------
FIRST APPEAL No. 1240/2009.
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project Division,
Tq. and District Yavatmal. ... APPELLANT.
VERSUS
1. Ramesh s/o Shankarrao Deshmukh,
Aged 33 years, Occ - Agriculturist,
2. Vasant s/o Nago Deshmukh,
Aged 55 years, Occ - Cultivator,
3. Damu s/o Nago Deshmukh,
Aged 55 years, Occ - Cultivator,
R/o. Pahur, Taluq Babhulgaon,
District Yavatmal.
4. The State of Maharashtra,
through the Collector, Yavatmal.
5. The Special Land Acquisition Officer,
Bembla Project Division,
Yavatmal. ... RESPONDENTS.
------------------
Shri A.B. Patil, Advocate for the Appellant.
Shri A.B. Nakshane, Advocate for Respondent Nos. 1 to 3.
Learned A.G.P. for Respondent Nos.4 and 5.
---------------
::: Downloaded on - 09/06/2013 17:00:38 :::
2
FIRST APPEAL No. 387/2010.
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project Division,
Tq. and District Yavatmal. ... APPELLANT.
VERSUS
Keshao Nathusa Gulhane,
Dead through L.Rs.
1. Smt. Parvati wd/o Keshao Gulhane,
Aged 48 years, Occ - Agriculturist,
2. Ku. Vanita d/o Keshao Gulhane,
Aged 20 years, Occ - Education,
3. Mangesh Keshao Gulhane,
Aged 19 years, Occ - Education,
4. Shailesh Keshao Gulhane,
Aged 12 years, Occ - Education,
(Minor represented through his mother
Respondent no.1)
5. The State of Maharashtra,
through the Collector, Yavatmal.
6. The Special Land Acquisition Officer,
Minor Irrigation Work No.2,
Yavatmal. ... RESPONDENTS.
------------------
Shri A.B. Patil, Advocate for the Appellant.
Shri A.B. Nakshane, Advocate for Respondent Nos. 1 to 4.
Learned A.G.P. for Respondent Nos.5 and 6.
---------------
::: Downloaded on - 09/06/2013 17:00:38 :::
3
FIRST APPEAL No. 1008/2009.
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project Division,
Tq. and District Yavatmal. ... APPELLANT.
VERSUS
1. Keshav s/o Sadusa Jaisinghpure,
Aged 58 years, Occ - Cultivator,
r/o. Pahur. Taq. Babhulgaon,
District - Yavatmal.
2. The State of Maharashtra,
through the Collector, Yavatmal.
3. The Special Land Acquisition Officer,
Minor Irrigation Work No.2,
Yavatmal. ... RESPONDENTS.
------------------
Shri A.B. Patil, Advocate for the Appellant.
Shri A.B. Nakshane, Advocate for Respondent No. 1.
Learned A.G.P. for Respondent Nos.2 and 3.
---------------
FIRST APPEAL No. 1158/2009.
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project Division,
Tq. and District Yavatmal. ... APPELLANT.
VERSUS
::: Downloaded on - 09/06/2013 17:00:38 :::
4
1. Shrikrishna s/o Nago Deshmukh,
Aged 48 years, Occ - Cultivator,
2. Narayan s/o Nago Deshmukh,
Aged about 45 years, Occ - Cultivator,
3. Damu s/o Nago Deshmukh,
Aged 55 years, Occ - Cultivator,
4. Vasant s/o Nago Deshmukh,
Aged 55 years, Occ - Cultivator,
5. Ramesh Shankarrao Deshmukh,
Aged 33 years, Occ - Cultivator,
All 1 to 5 r/o. Pahur, Tq. Babhulgaon,
District - Yavatmal.
6. The State of Maharashtra,
through the Collector, Yavatmal.
7. The Special Land Acquisition Officer,
Minor Irrigation Work No.2,
Yavatmal. ... RESPONDENTS.
------------------
Shri A.B. Patil, Advocate for the Appellant.
Shri A.B. Nakshane, Advocate for Respondent Nos. 1 to 5.
Learned A.G.P. for Respondent Nos.6 and 7.
---------------
FIRST APPEAL No. 1217/2009.
Vidarbha Irrigation Development Corporation,
through its Executive Engineer,
Bembla Project Division,
Tq. and District Yavatmal. ... APPELLANT.
VERSUS
::: Downloaded on - 09/06/2013 17:00:38 :::
5
1. Khushal s/o Shankar Gulhane,
Aged 40 years, Occ - Cultivator,
R/o. Pahur, Tq. Babhulgaon,
District - Yavatmal.
2. The State of Maharashtra,
through the Collector, Yavatmal.
3. The Special Land Acquisition Officer,
Minor Irrigation Work No.2,
Yavatmal. ... RESPONDENTS.
ig ------------------
Shri A.B. Patil, Advocate for the Appellant.
Shri A.B. Nakshane, Advocate for Respondent No. 1.
Learned A.G.P. for Respondent Nos.2 and 3.
---------------
CORAM : R.M.SAVANT, J.
DATED : 22.02.2011.
ORAL JUDGMENT.
1. By consent of the learned Counsel for the respective
parties, the above First Appeals are taken up for hearing at the stage
of admission.
Admit.
2. The learned Counsel for the parties are ad-idem that in
::: Downloaded on – 09/06/2013 17:00:38 :::
6
view of the controversy involved in the above First Appeals, the record
and proceedings are not necessary to be called for.
3. By the above First Appeals the acquiring body i.e. the
Appellant – Vidarbha Irrigation Development Corporation challenges
the judgment and award of the Reference Court in L.A.C.No. 94/2004
dated 12.08.2008, L.A.C.No. 256/2006 dated 21.01.2009,
L.A.C.No.17/2005 dated 10.04.2008, L.A.C.No.3/2005 dated
24.09.2008 and L.A.C.No.15/2005 dated 10.04.2008 respectively.
4. The learned Counsel for the appellant draws my attention
to the judgment of learned Single Judge of this Court dated
27.09.2010 in a group of First Appeals bearing First Appeal
No.760/2009 and companion appeals, concerning the lands covered
by the same notification. The said judgment has thereafter been
followed in First Appeal No.859/2010 and companion appeals and
First Appeal No.1012/2007 and companion appeals. The aforesaid
judgments have been followed in First Appeal No.1273 of 2010 and
companion Appeals. The award of the Reference Court has been set
aside for the reasons mentioned in the said judgment dated
27.09.2010 and the matter/s is/are remanded back to the Reference
Court for de-novo consideration by clubbing all the references
::: Downloaded on – 09/06/2013 17:00:38 :::
7
together and directing early disposal.
5. The learned Counsel appearing for the
respondents/claimants do not dispute the applicability of the said
judgment and order dated 27.09.2010 and the subsequent judgments
[supra]. For the reasons mentioned in the said judgment dated
27.09.2010 the above First Appeals are also required to be allowed
and are accordingly allowed. Resultantly the impugned awards of
the Reference Court are set aside and the references in question are
remanded back to the Reference Court to be heard along with the
references which were subject matter of First Appeal No. 760/2009
and companion Appeals. Needless to mention that the Reference
Court would abide by the directions of this Court of early disposal as
contained in the judgment and order dated 27.09.2010. First Appeals
are accordingly allowed to the aforesaid extent and are disposed of.
In view of the aforesaid, the decretal amounts if any, which are lying
in deposit in this Court in the above First Appeals be transferred to the
Reference Court on the particulars being furnished by the learned
Counsel for the appellants. The Reference Court may thereafter
deposit the said amounts in a fixed deposit of a nationalized Bank
initially for a period of one year and thereafter renew the same, if
required.
::: Downloaded on – 09/06/2013 17:00:38 :::
8
6. First Appeals allowed.
JUDGE
Rgd.
::: Downloaded on – 09/06/2013 17:00:38 :::