Bombay High Court
Atmaram S/O. Shriram Raut (Dead), ... vs Maharashtra Industrial Devp. ... on 11 October, 2017
Author: S.B. Shukre
Bench: S.B. Shukre
J-fa54.06.odt 1/5
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR
FIRST APPEAL No.54 OF 2006
Maharashtra Industrial Development Corporation,
through its Chief Executive Officer,
Having it's Regional Office at Amravati
Industrial Estate By-pass Road, Amravati. : APPELLANT
...VERSUS...
1. Atmaram s/o. Shriram Raut,
Aged about 67 years,
Occupation : Agriculturist.
Amended, LRs. of
Respondent No.1 on 1(a) Smt. Shantabai wd/o. Atmaram Raut,
record, as per Courts
order dt.17.7.2017. Aged about 66 years,
Occupation : Household.
1(b) Shrikrushna s/o. Atmaram Raut,
Aged about 35 years,
Occupation : Agriculturist.
Respondent No.1(a)&1(b) are residing of Bhari,
Tq. And District Yavatmal.
2. Nana s/o. Shriram Raut,
Aged about 57 years,
Occupation : Agriculturist.
Both Resident of Bhari, Tq. And District Yavatmal.
3. State of Maharashtra,
through it's Collector, Yavatmal.
4. The Land Acquisition Officer,
i.e. The Sub Divisional Officer,
Distt. Yavatmal. : RESPONDENTS
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Shri M.M. Agnihotri, Advocate for the Appellant.
Shri R.J. Shinde, Advocate for Respondent Nos.1(a), 1(b) and 2.
Shri A.D. Sonak, Asstt. Government Pleader for Respondent Nos.3 and 4.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
::: Uploaded on - 13/10/2017 ::: Downloaded on - 14/10/2017 02:23:41 :::
J-fa54.06.odt 2/5
AND
CROSS OBJECTION No.95 2017
IN
FIRST APPEAL NO.54 OF 2006
1. Atmaram s/o. Shriram Raut (Dead)
through his legal heirs.
1-a] Shantabai Atmaram Raut,
Aged 66 years,
Occupation : Household.
1-b] Shrikrushna Atmaram Raut,
Aged about 35 years,
Occupation : Agriculturist.
2. Nana s/o. Shriram Raut,
Aged about 57 years,
Occupation : Agriculturist.
Both Resident of Bhari,
Tq. And District Yavatmal. : CROSS OBJECTORS
...VERSUS...
1. Maharashtra Industrial Development Corporation,
through its Chief Executive Officer,
Having it's Regional Office
at Amravati Industrial Estate By-pass Road,
Amravati.
2. State of Maharashtra,
through Collector, Yavatmal.
3. Special Land Acquisition Officer,
Yavatmal, the Sub-Divisional Officer,
Distt. Yavatmal. : RESPONDENTS
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
Shri R.J. Shinde, Advocate for the Cross-objectors.
Shri M.M. Agnihotri, Advocate for the Respondent No.1.
Shri A.D. Sonak, Asstt. Government Pleader for Respondent Nos.2 and 3.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
::: Uploaded on - 13/10/2017 ::: Downloaded on - 14/10/2017 02:23:41 :::
J-fa54.06.odt 3/5
CORAM : S.B. SHUKRE, J.
th
DATE : 11
OCTOBER, 2017.
ORAL JUDGMENT :
1. The appeal and the cross-objection, both challenge the legality and correctness of the award passed by the Reference Court in Land Acquisition Case No.33/1997 on 9th August, 2004. While the appeal questions the award on the ground that the rate of the acquired land determined by the Reference Court is exorbitant, the cross-objection expresses dissatisfaction over the rate determined by the Reference Court by calling it unjust and inadequate. The appellant in First Appeal No.54/2006 is the acquiring body and the cross-objectors in the cross-objection are the claimants. They are now being referred to as the appellant and the cross-objectors, for the sake of convenience.
2. The land bearing Survey No.89, admeasuring 1.37 hectares, situated at village Madkona, District Yavatmal was acquired by the appellant for the purposes of development of industrial area. Notification under Section 32(2) of the Maharashtra Industrial Development Act, 1961 (for short, "MID Act, 1961"), which is equivalent to the notification under Section 4(1) of the Land Acquisition Act, 1894 (for short, "LA Act") was issued on 28.10.1992. The Land Acquisition Officer determined the rate of the acquired land to be at Rs.13,500/- per hectare and granted it accordingly by his award passed on 6 th January, 1997. The Reference Court, in the reference application filed under ::: Uploaded on - 13/10/2017 ::: Downloaded on - 14/10/2017 02:23:41 ::: J-fa54.06.odt 4/5 Section 34 of the MID Act, equivalent to Section 18 of the LA Act enhanced the compensation by determining the market value of the acquired land to be at Rs.50,000/- per hectare. Since the appellant and the claimants both were dissatisfied with such determination, are now before this Court in the present appeal and the cross-objection.
3. Upon hearing learned counsel for the appellant, learned counsel for the claimants and learned A.G.P. for the State, the only point which arises for my determination is :
Whether the compensation granted by the Reference Court is just and proper ?
4. Learned counsel for the claimants submits that the issue involved in these matters is squarely covered by common judgment of this Court dated 2nd April, 2016, rendered in a bunch of First Appeals, starting with First Appeal No.650/2002, Maharashtra Industrial Development Corporation and another vs. Pradip Jogeshwar Babhulkar and others. Learned counsel for the appellant graciously concedes this fact. The land involved in the present matter is similar to the land involved in the said common judgment dated 2 nd April, 2016 and is also covered by the same notification and award of the Special Land Acquisition Officer. Therefore, I see no difficulty in answering the question involved in this appeal on the similar lines as has been done by this Court in the said common judgment dated 2nd April, 2016.
5. In the common judgment dated 2nd April, 2016 rendered in group of appeals, starting with First Appeal No.650/2002, this Court ::: Uploaded on - 13/10/2017 ::: Downloaded on - 14/10/2017 02:23:41 ::: J-fa54.06.odt 5/5 found that the true market value of the acquired land involved therein would be of Rs.1,17,000/- per hectare. For the reasons stated earlier, same value would also have to be found in the case of land acquired in the present matter which I do so. The point is answered accordingly.
6. In the circumstances, the first appeal deserves to be dismissed and the cross-objection deserves to be partly allowed.
7. The First appeal stands dismissed.
8. The Cross-objection stands allowed.
9. It is declared that the claimants are entitled to receive compensation for the acquired land at the rate of Rs.1,17,000/- per hectare from the appellant together with all statutory benefits on the enhanced compensation at the same rates as are granted by the Reference Court.
10. However, it is made clear that the claimants shall not be entitled to receive any interest for the delayed period on the compensation enhanced under this order from 9th August, 2004 till today.
11. Additional Court fee, as applicable be paid by the claimants within four weeks from the date of order.
12. The impugned award stands modified in the above terms.
13. Parties to bear their own costs.
JUDGE okMksns ::: Uploaded on - 13/10/2017 ::: Downloaded on - 14/10/2017 02:23:41 :::