Bombay High Court High Court

Whether Reporters Of Local Papers … vs State Of Maharashtra on 6 March, 2009

Bombay High Court
Whether Reporters Of Local Papers … vs State Of Maharashtra on 6 March, 2009
Bench: K. K. Tated
                                 (1)




            FIRST APPEAL NO.334 OF 1994




                                                                     
                                           
                  Date of decision:    6TH MARCH, 2009

    For approval and signature.




                                          
    THE HONOURABLE SHRI JUSTICE K.K. TATED


    1.    Whether Reporters of Local Papers                }     Yes
          may be allowed to see the Judgment?              }




                                  
    2.     To be referred to the Reporter or not           }     Yes/No

    3.
                      
          Whether Their Lordships wish to see
          the fair copy of the Judgment?
                                                           }
                                                           }
                                                                 No
                     
    4.    Whether this case involves a substantial         }
          question of law as to the interpretation         }     No
          of the Constitution of India, 1950 or            }
          any Order made thereunder?                       }

    5.    Whether it is to be circulated to the            }     No
      


          Civil Judges?                                    }
   



    6.    Whether the case involves an important           }
          question of law and whether a copy of            }     No
          the Judgment should be sent to Mumbai,           }
          Nagpur and Panaji offices?                       }





         [A.S. Bhagwat)
         Personal Assistant to
         the Honourable Judge.





                                            ::: Downloaded on - 09/06/2013 14:23:47 :::
                                1




        IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                    
                     BENCH AT AURANGABAD.




                                            
         FIRST APPEAL NO.334 OF 1994
                 IN
         LAND ACQUISITION REFERENCE NO.60 OF 1992




                                           
    Bilkis Bano w/o Abdul Razzak,
    Afgan, Age-33 years,
    Occu:Household,
    Through her Power of Attorney
    Mohd. Abdul Razzak,




                                  
    Age-41 years, Occu:Business,
    R/o-Nai Masjid Mohalla,
    Nanded.
                      ig        .... APPELLANT.

            VERSUS
                    
    1) State of Maharashtra,
       Through District Collector,
       Nanded.

    2) The Special Land Acquisition
      


       Officer, B. & C. Nanded.
                                ....     RESPONDENTS.
   



                         ...





     Mr.K.G. Khader Advocate for the Appellant.
     Mr.S.P. Dound, A.G.P. for the Respondents.
                       ...


            CORAM:     K.K. TATED, J.
            DATE :    6TH MARCH, 2009.


    ORAL JUDGMENT:




                                            ::: Downloaded on - 09/06/2013 14:23:47 :::
                                         2




    1.        Heard        Mr.      Khader,          learned           counsel

    appearing       on     behalf     of the        Appellant        and      Mr.




                                                                                   
    Dound,     learned A.G.P.          appearing on behalf of the




                                                           
    Respondents.



    2.        Present       Appeal    has been preferred by                   the




                                                          
    Appellant/        original claimant against the Judgment

and award dated 19th October, 1993 passed by Civil

Judge, Senior Division, Nanded in L.A.R. No.60 of

1992.

3. Mr. Khader, learned counsel for Appellant

submitted the undisputed facts as under:

. The Special Land Acquisition Officer (for

short “S.L.A.O.”) issued Notification under

Section 4 of the Land Acquisition Act dated 20th

February, 1987 for acquiring Appellants/ original

claimants land from Survey No. 99/3 of village

Sonkhed, Tq-Kandhar, Dist-Nanded admeasuring 81 Rs

for construction of Vishnupuri Project at Kandhar,

Dist-Nanded. Thereafter the S.L.A.O. issued

Notification under Section 6 of the Land

Acquisition Act dated 15th March, 1990. After

following due process of law, the S.L.A.O.

::: Downloaded on – 09/06/2013 14:23:47 :::
3

declared award dated 12th July, 1991 and awarded

compensation in respect of acquired land at the

rate of Rs.13,000/- per Acre. Learned counsel for

the Appellant submitted that the Respondents took

possession of the acquired land on 7th August,

1988. The notice under Section 12 (2) of the Land

Acquisition Act served on the Appellant on 15th

July, 1991 and thereafter the Appellant accepted

the payment under protest on 22nd July, 1991.





                                               
    Being     aggrieved          by the said award passed by                     the

    S.L.A.O.,         the
                             ig  Appellant/            original         claimant

    preferred        Reference under Section 18 of the                         Land
                           
    Acquisition        Act dated 14th August, 1991.                       In     the

    said     Reference the Appellant claimed compensation

    in     respect     of        acquired       land     at    the      rate       of
      


    Rs.50,000/-        per Acre.       The said Reference decided
   



    by     the Reference Court on 19th October, 1993                             and

    awarded     compensation in respect of acquired                            land





at the rate of Rs.21,000/- per Acre.

4. Mr. Khader, learned counsel for the

Appellant submitted that the Reference Court erred

in coming to the conclusion that the Appellant is

not entitled to compensation in respect of the

acquired land at the rate of Rs.50,000/- per Acre.

::: Downloaded on – 09/06/2013 14:23:47 :::
4

He further submitted that the Reference Court

failed to consider the fertility of the land at

the time of fixing market value in respect of

acquired land. Learned counsel for Appellant

submitted that the Reference Court failed to take

into consideration the valuation of the land of

the Appellant which was fixed by the Deputy

Collector, Degloor at Rs.4 Lakh at the time of

issuing solvency certificate. Learned counsel

submitted that the Reference Court ought to have

considered

the solvency certificate issued by the

Deputy Collector, Degloor showing the market value

of the acquired land at Rs.4 Lakh. In view of

these facts and on other grounds, learned counsel

for Appellant submitted that the Appeal preferred

by the Appellant to be allowed and the

compensation in respect of acquired land to be

determined at the rate of Rs.50,000/- per Acre.

5. On the other hand, Mr. Dound, learned

A.G.P. appearing on behalf of the Respondents

submitted that the Reference Court considered the

market value of the acquired land as per

prevailing rate and fixed it at the rate of

Rs.21,000/- per Acre. Learned A.G.P. submitted

::: Downloaded on – 09/06/2013 14:23:47 :::
5

that the claimant produced only one sale deed at

Exhibit 14 dated 5th December, 1988 in respect of

Bagayat land of 20 Rs sold for Rs.17,000/-, the

rate of which comes to Rs.34,000/- per Acre.

Except this sale deed the Appellant has not

produced any other cogent evidence to show that

the Appellant is entitled to enhanced compensation

in respect of acquired land at the rate of

Rs.50,000/- per Acre. Learned A.G.P. further

submitted that the solvency certificate issued by

the

Deputy Collector showing the market value of

the acquired land at the rate of Rs.4 Lakh cannot

be considered for fixing market value of the

acquired land in the present case. Learned A.G.P.

submitted that the said document was not proved by

the Appellant and therefore the same was not

accepted by the Reference Court. The said

document was taken on record for identification

only. In this circumstances, learned A.G.P.

submitted that there is no merit in the present

Appeal and the same is liable to be dismissed with

costs.

6. Learned counsel Mr. Khader, appearing on

behalf of the Appellant pointed out that husband

::: Downloaded on – 09/06/2013 14:23:47 :::
6

of the Appellant/ original claimant entered into

Witness Box at Exhibit 18 and stated that the

acquired land is situated on High Way. The land

under acquisition is surrounded by Gram Panchayat

Office, School, Junior College, Bank, society

office and Government Offices. Thus the land

under acquisition is surrounded by the developed

area. For fertilization facilities, there is Soil

Conservation Office. Village Loha is six k.m.





                                               
    away     from the acquired land.                He further           pointed

    out     that
                            
                        Exhibit     14 sale deed produced                by     the

    Appellant.            The sale deed shows the market                    value
                           
    as      on     5th     December,        1988      at     the     rate         of

    Rs.34,000/-           per     Acre.     Learned     counsel          further

    pointed        out     the     evidence of        Vithal       Ramrao         at
      


    Exhibit        35,     who     was S.L.A.O.        at     the      time       of
   



    passing        the award in the present case.                    The      said

    witness        was     examined        by the     State.         In       cross





    examination           this witness specifically stated that

    Survey        No.     28/2 has been sold for              consideration

    of     Rs.1     Lakh        per Hector.     Similarly          land       from

    Survey        No.      230/C     sold       for    consideration              of





    Rs.68,800/-           per     Hector by sale deed             dated       22nd

    September,           1988.     On the basis of this              admission

    by      S.L.A.O.,           learned      counsel        for      Appellant




                                                             ::: Downloaded on - 09/06/2013 14:23:47 :::
                                            7




    submitted           that      Appellant            is      entitled            to

    compensation         in respect of acquired land at least




                                                                                       
    at     the rate of Rs.50,000/- per Acre.                       He     further




                                                              
    submitted       that        the     Reference      Court        considered

    three sale instances i.e.                  dated 12th March, 1986,

    5th     May,    1987 and 3rd March, 1987.                      Those        sale




                                                             
    instances           were     not     produced        either          by      the

    Appellant       and/or        by     the Respondent            before        the

    Reference           Court.         Those     sale        instances          were




                                              
    referred       by the S.L.A.O.             in his award dated 12th

    July,     1991.
                           
                           Learned counsel for               the        Appellant

    submitted       that        those     sale      instances            can       be
                          

considered for fixing market value though the same

were not produced before the Court. He submitted

that the S.L.A.O. in his evidence admitted those

sale instances which were relied by him at the

time of passing the award dated 12th July, 1991.

In view of these facts, the learned counsel for

the Appellant submitted that the Appellant is

entitled to compensation in respect of acquired

land at the rate of Rs.40,000/- per Acre though

the Appellant claimed compensation at the rate of

Rs.50,000/- per Acre in the Reference under

Section 18 of the Land Acquisition Act.

::: Downloaded on – 09/06/2013 14:23:48 :::
8

7. Mr. Dound, learned A.G.P. for the

Respondents submitted that sale deeds dated 12th

March, 1986, 5th May, 1987 and 3rd March, 1987

cannot be considered for fixing the market value

of the acquired land because same were not

produced before the Reference Court. He further

submitted that the contents of the award passed by

the S.L.A.O. cannot be considered for fixing the

market value of the acquired land unless and until

material relied by the S.L.A.O. for declaring the

award is

produced before the Court. He further

submitted that sale deed at Exhibit 14 dated 5th

December, 1988 is in respect of Bagayat land. The

land involved in Exhibit 14 is only 20 Rs of land,

therefore, the said sale deed cannot be considered

for fixing the market value of the acquired land.

On the basis of these submissions, learned A.G.P.

submits that there is no merit in the present

Appeal and the same to be dismissed with costs.

8. The first contention raised by learned

counsel for the Appellant that three sale deeds

dated 12th March, 1986, 5th May, 1987 and 3rd

March, 1987 can be considered for fixing the

market value of the acquired land, cannot be

::: Downloaded on – 09/06/2013 14:23:48 :::
9

accepted because it is admitted position that

neither the purchaser nor the seller of those sale

deeds are examined as witnesses nor the certified

copies of those sale deeds are produced on record.

Those sale deeds are referred by the S.L.A.O. in

his award. The Apex Court in the matter of

Chimanlal Hargovinddas vs. Special Land

Acquisition Officer, Poona and another, reported

in AIR 1988 Supreme Court, 1652, held that the

material relied upon by the Land Acquisition

Officer

cannot be relied upon by the Court unless

the same is produced and proved before the Court.

In view of these facts, the contention raised by

the Appellant in that behalf, cannot be accepted.

9. The solvency certificate issued by the

Deputy Collector in respect of valuation of the

land produced by the Appellant also cannot be

considered for fixing the market value because the

said certificate is not proved and the same is not

accepted by the Reference Court. The Reference

Court has kept the said certificate on record and

market it for identification only.

10. For the purpose of considering the market

::: Downloaded on – 09/06/2013 14:23:48 :::
10

value of the acquired land, Exhibit 14 i.e. sale

deed dated 5th December, 1988 can be considered.

In the said sale deed the land of 20 Rs was sold

for Rs.17,000/- from the village Sonkhed itself.

The acquired land also situated at village

Sonkhed. The Appellant’s witness Abdul Afgan at

Exhibit 18 specifically stated in his evidence

that the land involved in Exhibit 14 sale deed was

adjacent to the land of the Appellant which was

sold for consideration of Rs.34,000/- per Acre.

If

the sale deed of adjacent land is available on

record, the same can be considered for fixing the

market value of the acquired land. A

determination of the market value of the land

acquired in terms of provisions of the Land

Acquisition Act depends upon large number of

factors, the first being the nature and quality of

the land i.e. whether agricultural land or

industrial land. Apart from nature and quality of

land, in the event the agricultural lands are

acquired, the other factors relevant therefore are

also required to be considered namely, as to

whether they are irrigated or non irrigated,

extent of facilities available for irrigation,

location of land, closeness thereof from any road

::: Downloaded on – 09/06/2013 14:23:48 :::
11

or high way. In the present case, the witness for

the Appellant specifically stated in his evidence

that acquired land is situated on high way and

surrounding to the lands under acquisition there

is Gram Panchayat Office, school, junior college,

hospital, banks etc. The said evidence is not

seriously challenged in the cross examination by

the Respondents. Therefore, considering the sale

deed at Exhibit 14, I am holding that the

Appellant/ original claimant is entitled to

compensation in
ig respect of acquired land at the

rate of Rs.34,000/- per Acre. Needless to say

that Appellant is entitled to additional benefits

as per the amended provisions of the Land

Acquisition Act on enhanced compensation.

      


    Therefore,       First Appeal is required to be                    partly
   



    allowed.       Hence the Order:





                               O R D E R



    (i)      First       Appeal    No.       334 of 1994       is      partly

    allowed.





    (ii)     The     Judgment      and       award passed        by     Civil

Judge, Senior Division, Nanded dated 19th October,

::: Downloaded on – 09/06/2013 14:23:48 :::
12

2003 in L.A.R. No.60 of 1992 is modified to the

extent that Appellant is entitled to compensation

in respect of acquired land at the rate of

Rs.34,000/- per Acre.

(iii) The Appellant is entitled to additional

benefits as per the amended provisions of the Land

Acquisition Act on the enhanced compensation.

(iv) Reference Court is directed to calculate

the

amount due and payable to the Appellant after

giving notice to both the sides, within four

months from the date of receipt of Writ and

certified copy of the Judgment.

(v) Appellant is entitled to proportionate cost

in the present Appeal.

[K.K. TATED]

JUDGE.

asb/u/fa334.94

::: Downloaded on – 09/06/2013 14:23:48 :::