Supreme Court of India

Mannulal Fomra (D) By Lrs vs State Of West Bengal & Anr on 25 March, 2009

Supreme Court of India
Mannulal Fomra (D) By Lrs vs State Of West Bengal & Anr on 25 March, 2009
Author: ………………….J.
Bench: B.N. Agrawal, G.S. Singhvi
                                 IN THE SUPREME COURT OF INDIA

                       CIVIL APPELLATE JURISDICTION

                         CIVIL APPEAL NO.2608 OF 2001


Mannulal Fomra (Dead) by L.Rs.                           ...Appellant(s)


                                       Versus


State of West Bengal and Anr.                 ...Respondent(s)




                                    O R D E R

Heard learned counsel for the parties.

This appeal is directed against the order of the Calcutta High Court
whereby the first appeal preferred by the respondents and cross-objections filed by
the appellants in the matter of award of compensation, rental and interest in lieu of
requisition and acquisition of the appellants’ property were dismissed.

The appellants owned property bearing Nos. 83 and 84, Acharya Jagdish
Chandra Bose Road, Calcutta. Pursuant to notification dated 23.4.1976 issued under
Section 3(1) of the West Bengal Land (Requisition and Acquisition) Act, 1948 [for
short “the Act”], possession of premises bearing no.83 and a portion of premises
bearing no. 84 was taken by Calcutta State Transport Corporation for establishment
of a sub-depot. After fourteen years, the premises were acquired by the State
Government vide notification dated 7.4.1990 issued under Section 4(1) of the Act. By
an award dated 19.6.1990, the Land Acquisition Collector assessed the market value
of the
…2/-

-2-

land @ Rs.72,416/- per cottah. On a reference made at the instance of the appellants,
the Special Land Acquisition Judge, Alipore vide his order dated 22.2.1994 assessed
the market value of the land @ Rs.2,68,990/- per cottah. He also assessed the value of
the structure at Rs.3,01,924/-.

The State Government challenged the award of the reference court by
filing an appeal which was registered as First Appeal No.151 of 1995. On being
noticed by the High Court, the appellants filed cross-objections which came to be
registered as C.O.T. No. 1423 of 1995.

By the impugned order, the High Court dismissed the first appeal by
recording a finding that the determination of market value made by the reference
court was legally correct and justified. Simultaneously, the cross-objections filed by
the appellants were also dismissed but without assigning any reason whatsoever.

In our opinion, the impugned order is liable to be set aside only on the
ground that the cross-objections filed by the appellants were dismissed by the High
Court without recording any reason.

Accordingly, the appeal is allowed, impugned order is set aside insofar as it
relates to dismissal of the cross-objections of the appellants and the matter is
remanded to the High Court for disposal of the cross-objections on merits in
accordance with law after giving opportunities of hearing to the parties.

………………….J.

[B.N. AGRAWAL]

………………….J.

[G.S. SINGHVI]

New Delhi,
March 25, 2009.