Bombay High Court High Court

Vidarbha Irrigation Development … vs Gajanan on 12 January, 2011

Bombay High Court
Vidarbha Irrigation Development … vs Gajanan on 12 January, 2011
Bench: R. M. Savant
                                                                1


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                                                     
                               NAGPUR BENCH, NAGPUR.




                                                                                        
                                         First Appeal No.666/2010.  

                     Vidarbha Irrigation Development Corporation, 




                                                                                       
                     through its Executive Engineer, Khaperkheda Project, 
                     Tq. Deulgaon Raja, Dist. Buldhana.                                                   Appellant on R.A.

                           V/s.

                     1.       Gajanan S/o Dashrath Bondre, 




                                                                      
                              Age Major, Occu. Agriculturist, 
                              R/o Mehuna Raja, Tq. Deulgaon Raja,
                              Dist. Buldhana.  
                     2.       The State of Maharashtra, 
                              through the Collector, Buldhana.
                                              
                     3.       The Special Land Acquisition Officer, 
                              Khaperkheda Project, Buldhana.                                          Respondents on R.A.
    _______________________________________________________________________
                                   Mr. A.B. Patil, Adv. for appellant. 
                                   Mr. N.B. Kalwaghe, Adv. for respondent no.1.
              


                                   Mr. Kadu, A.G.P. for respondent nos.2 and 3. 
    --------------------------------------------------------------------------------------------------------------------------
           



                                                     CORAM :  R.M.SAVANT, J.

DATED : 12.01.2011.

ORAL JUDGMENT

1. Heard finally by the consent of the parties.

2. The above first appeal arises out of the award of the

reference Court dated 13/11/2009. By the said award the reference

Court enhanced the compensation ranging from Rs.1,24,000/- to

::: Downloaded on – 09/06/2013 16:45:29 :::
2

Rs.1,64,000/- per hectare.

3. The land in question was acquired for the project known

as Khadakpurna Irrigation Project. The land in the instant appeal is

to the extent of 0.18 Hectors bearing Gat No.296 and 3.08 hectors of

Gat No.206 of village Mehuna Raja, Tq. Deulgaon Raja, Dist.

Buldhana which was acquired. The notification under section 4 of

the Land Acquisition Act was issued on 24/10/2001 and after

following the the procedure mentioned in the said Act, the award

came to be declared on 15/6/2005 by the Special Land Acquisition

Officer granting the compensation of Rs.69,150/- and Rs.83,237/-

per hector respectively in respect of the aforesaid lands in question.

Being dissatisfied by the said compensation awarded to them the

claimants i.e. respondents herein made an application for reference

under section 18 of the Land Acquisition Act claiming an amount of

Rs.4,50,000/- per hector. The reference Court by the impugned

award dated 13/11/2009 has awarded compensation at the rate of

Rs.1,24,000/- and Rs.1,64,000/- per hector.

4. During the course of hearing of the above appeal the

learned counsel for the appellant drew my attention to the judgment

of a learned single Judge of this Court reported in

::: Downloaded on – 09/06/2013 16:45:29 :::
3

2011 (1) Mh.L.J. 231 (Vidarbha Irrigation Development Corporation,

Deulgaon Raja V/s. Kamlaji Balaji Jadhao and others). By the said

judgment a group of appeals involving the acquisition for the same

public purpose and lands covered by the same section 4 notification

were decided. The said appeals were partly allowed and the award

passed by the reference Court in the said cases were modified. It was

held that the claimants would be entitled to compensation of

Rs.1,00,000/- per hector with attendant statutory benefits under the

said Act. The learned counsel appearing for the claimants Shri

Kalwaghe does not dispute the applicability of the said judgment and

in fact fairly states that the matter would be covered by the said

judgment. In my view, therefore, the above First Appeal would have

to be partly allowed and resultantly the claimants i.e. respondents

herein would be entitled to enhanced compensation at the rate of

Rs.1,00,000/- per hectare with attendant statutory benefits. The

award of the reference Court to stand modified accordingly. Decree

be drawn up accordingly. No order as to costs. First appeal is

accordingly disposed of.

JUDGE

Tambaskar.

::: Downloaded on – 09/06/2013 16:45:29 :::