Supreme Court of India

M/S. Faridabad Gas Power … vs Om Prakash & Ors on 5 February, 2009

Supreme Court of India
M/S. Faridabad Gas Power … vs Om Prakash & Ors on 5 February, 2009
Author: L S Panta
Bench: R.V. Raveendran, Lokeshwar Singh Panta
                                                           REPORTABLE
            IN THE SUPREME COURT OF INDIA
             CIVIL APPELLATE JURISDICTION
             CIVIL APPEAL NO. 493 OF 2007

Faridabad Gas Power Project,
NTPC Ltd., etc.                         .....     Appellants

                          Versus
Om Prakash & Ors., etc.                 .....   Respondents

                          WITH

C.A.No.525/2007,     C.A.No.523/2007,     C.A.No.520/2007,
C.A.No.518/2007,     C.A.No.524/2007,     C.A.No.506/2007,
C.A.No.519/2007,     C.A.No.522/2007,     C.A.No.512/2007,
C.A.No.508/2007,     C.A.No.502/2007,     C.A.No.507/2007,
C.A.No.504/2007,     C.A.No.509/2007,     C.A.No.517/2007,
C.A.No.553/2007,     C.A.No.554/2007,     C.A.No.552/2007,
C.A.No.549/2007,     C.A.No.526/2007,     C.A.No.551/2007,
C.A.No.510/2007,     C.A.No.516/2007,     C.A.No.514/2007,
C.A.No.521/2007,     C.A.No.515/2007,     C.A.No.513/2007,
C.A.No.511/2007,     C.A.No.584/2007,     C.A.No.582/2007,
C.A.No.583/2007,     C.A.No.696/2007,     C.A.No.580/2007,
C.A.No.579/2007,     C.A.No.574/2007,     C.A.No.576/2007,
C.A.No.533/2007,     C.A.No.532/2007,     C.A.No.527/2007,
C.A.No.529/2007,     C.A.No.530/2007,     C.A.No.531/2007,
C.A.No.528/2007,     C.A.No.571/2007,     C.A.No.581/2007,
C.A.No.578/2007,     C.A.No.575/2007,     C.A.No.500/2007,
C.A.No.572/2007,     C.A.No.497/2007,     C.A.No.567/2007,
C.A.No.563/2007,     C.A.No.565/2007,     C.A.No.561/2007,
C.A.No.558/2007,     C.A.No.501/2007,     C.A.No.494/2007,
C.A.No.564/2007,     C.A.No.560/2007,     C.A.No.559/2007,
C.A.No.557/2007,     C.A.No.556/2007,     C.A.No.562/2007,
C.A.No.555/2007,     C.A.No.499/2007,     C.A.No.536/2007,
C.A.No.537/2007,     C.A.No.541/2007,     C.A.No.544/2007,
                            2




C.A.No.546/2007,        C.A.No.548/2007,   C.A.No.585/2007,
C.A.No.586/2007,        C.A.No.587/2007,   C.A.No.588/2007,
C.A.No.589/2007,        C.A.No.590/2007,   C.A.No.591/2007,
C.A.No.592/2007,        C.A.No.535/2007,   C.A.No.547/2007,
C.A.No.545/2007,        C.A.No.656/2007,   C.A.No.543/2007,
C.A.No.542/2007,        C.A.No.540/2007,   C.A.No.539/2007,
C.A.No.871/2007,        C.A.No.845/2007,   C.A.No.655/2007,
C.A.No.698/2007,        C.A.No.569/2007,   C.A.No.566/2007,
C.A.No.568/2007,       C.A.No.570/2007,
C.A. No.730 of 2009
[arising out of SLP(C) No. 7457/2007],
C. A. No. 731 of 2009
[arising out of SLP(C) No. 7460/2007],
C.A. No.732 of 2009
[arising out of SLP(C)No.7458/2008],
C. A. No. 735 of 2009
[arising out of SLP (C) No.3211/09 [CC 3846/2007
C. A. No.733 of 2009
[arising out of SLP(C) No. 3209/09 [CC 3880/2007],
C. A. No.734 of 2009
[arising out of SLP(C) No. 3210/09 [CC 3893/2007],
C. A. No. 736 of 2009
[arising out of SLP (C)No.11558/2007],
C.A. No.737 of 2009
[arising out of SLP(C)No.9385/2007],
C.A. No.738 of 2009
[arising out of SLP(C)No.9485/2007],
C.A. No.739 of 2009
[arising out of SLP(C)No.7031/2006],
C.A. No.740 of 2009
[arising out of SLP(C)No.7032/2006],
C.A. No.741of 2009
[arising out of SLP(C)No.7033/2006],
C.A. No.742 of 2009
[arising out of SLP(C)No.7008/2006]
                       JUDGMENT


Lokeshwar Singh Panta, J.

Delay condoned and leave granted in Special Leave

Petitions.

1.1) The appellant-Faridabad Gas Power Project, NTPCL, has

filed Civil Appeal Nos.493, 523, 520, 518, 524, 519, 522, 512,

508, 502, 504, 509, 517, 553, 554, 552, 514, 521, 515, 513,

584, 582, 583, 596, 580, 579, 574, 576, 532, 527, 529, 531,

528, 571, 497, 567, 501, 494, 564, 560, 545, 656, 543, 540,

539, 570 of 2007 and Civil Appeal arising out of S.L. P. [C] No.

7033/06 with regard to village Mujheri; Civil Appeal Nos. 525,

506, 507, 549, 511, 533, 530, 561, 559, 557, 556, 562, 536,

541, 546, 586, 587, 590, 535, of 2007 and Civil Appeal arising

out of S.L. P. [C] Nos.7457, 9485 of 2007, 7032, 7008 of 2006,

7460, 7458, 3846, 3880, 3893, 9385 of 2007 with regard to

village Sihi; Civil Appeal Nos. 551, 510, 578, 565, 555, 499,

589, 592, 547 of 2007, Civil Appeal arising out of S.L. P. [C]
No.11558 of 2007 with regard to village Jhajru; Civil Appeal

Nos.544, 548, 588, 542, 655, 698 of 2007, and Civil Appeal

arising out of S.L.P. [C] No.7031 of 2006 with regard to village

Neemka and Civil Appeal Nos.516, 575, 500, 572, 563, 558,

537, 591 of 2007 with regard to village Pyala.

1.2) Civil Appeal Nos.569, 566 and 568 of 2007 have been

filed by claimants, who are residents of village Mujheri;

whereas Civil Appeal Nos.526, 581, 585, 871, 845 of 2007

have been filed by claimants of village Jhajru for enhancement

of the amounts of compensation.

2. All the aforesaid appeals arise out of a common judgment

and order dated 29.05.2004 passed by the High Court of

Punjab and Haryana at Chandigarh, in Regular First Appeal

No.1543 of 2000 and a batch of 146 connected appeals. By

the impugned judgment, the High Court has dismissed the

appeals filed by M/s. Faridabad Gas Power Project, National

Thermal Power Corporation Limited, as well as by the land

owners and confirmed the judgment and decree dated

21.02.2000 passed by the Additional District Judge,

Faridabad, in land references preferred under Section 18 of
the Land Acquisition Act, 1894. Since common questions of

facts and law are involved in these cases they were heard

together and are being decided by this common judgment.

3. The brief facts, which led to the filing of these appeals,

are as follows:-

3.1) The State of Haryana issued Notification dated

16.08.1995 under Section 4(1) of the Land Acquisition Act,

1894 [for short `the Act’] for acquisition of a track of 319.31

acres of lands in five villages, namely, Mujheri (154.23 acres),

Neemka (67 acres), Sihi (73 acres), Jhajru (24.12 acres) and

Pyala (0.96 acres) situated in Tehsil Ballabhgarh, District

Faridabad, for public purpose, namely, for construction of 400

MW Faridabad Gas Based Power Project with an ultimate

capacity of 1200 MW [a unit of National Thermal Power

Corporation Limited, Government of India Enterprise].

3.2) The Land Acquisition Collector, Faridabad [for short

`LAC’] awarded compensation at the rate of Rs. 2,50,000/- per

acre for Chahi land, i.e. about Rs.52/- per sq. yard and

Rs.2,00,000/- per acre, i.e. Rs.42/- per sq. yard for Banjar
Kadim and Gair Mumkin lands falling in the revenue estate of

villages Mujheri, Neemka and Sihi. For the land acquired in

village Jhajru, the LAC awarded compensation at the rate of

Rs.1,57,000/- per acre for Chahi land and Rs.1,50,000/- per

acre for `Gair Mumkin’ land. With regard to the acquisition of

land in village Pyala, the LAC awarded compensation at the

rate of Rs.1,50,000/- per acre for Chahi land. Other statutory

benefits for which the claimants are entitled to were also

awarded to the land owners.

3.3) Being aggrieved against and dissatisfied with the award

passed by the LAC, the claimants preferred reference

applications under Section 18 of the Act. According to the

claimants, they are entitled to the enhancement of

compensation as their land acquired by the State has

potential value for residential or commercial purposes. The

State of Haryana contested the references, inter alia,

contending that the land owners had accepted the

compensation without protest; that the acquired land is

situated in different villages far away from the urban areas of
Faridabad – Ballabgarh towns and did not possess any

potentiality other than being agricultural land.

3.4) Before the reference court (Additional District Judge,

Faridabad), the parties led evidence and raised mainly the

following two issues:-

i) What was the market price of the
acquired land on the date of
publication of notification under
Section 4(1) of the Land Acquisition
Act, 1894?

ii) Whether the petitioners are estopped
from filing the petition by their acts
and conduct?

The Additional District Judge vide common judgments

[judgment dated 21.02.2000 in respect of lands in the villages

Mujheri and Sihi and judgment dated 07.03.2000 in regard to

Neemka lands] awarded compensation at the rate of Rs.306/-

per sq. yard equivalent to Rs.14,81,040/- per acre for the land

acquired in villages Mujheri, Neemka and Sihi respectively. In

regard to the lands acquired in village Jhajru situated away

from the lands at Mujheri, Neemka and Sihi, compensation at
the rate of Rs.190/- per sq. yard equivalent to Rs.9,19,600/-

per acre was awarded as per award dated 21.02.2000. For the

land situated in village Pyala, the reference court is said to

have awarded compensation at the rate of Rs.3,00,000/- per

acre. In answer to the second issue, the reference court

observed that the reference applications preferred by the

claimants under Section 18 of the Act, could be construed as

protest against the award and there was no need for them to

lodge separate protest in writing before accepting the

compensation. The reference court allowed the reference

applications made by the claimants and accordingly,

enhanced the amounts of compensation.

3.5) A batch of appeals under Section 54 of the Act came to

be filed before the High Court of Punjab and Haryana, both by

NTPC praying for reduction of the amount of compensation

awarded by the reference court, and a section of claimants

seeking enhancement of the amounts of compensation for the

acquired land.

3.6) After hearing the learned counsel for the parties and
having gone through the award of the reference court as well

as other material on record, the High Court by its judgment

dated 29.05.2004 dismissed all the appeals and thereby

confirmed the award made by the reference court. Hence,

these appeals have been preferred by the NTPC and by the

claimants challenging the correctness and validity of the

common judgment and order of the High Court.

4. In the light of the factual situation and having carefully

perused the judgment of the High Court impugned before this

Court, we have heard the learned counsel for all the parties.

5. Mr. S. K. Dhingra, learned counsel appearing on behalf

of the NTPC, contended that sale deeds produced by the

appellants ought to have been accepted as a piece of best

evidence for determining the market value of the land in

question, but the reference court as well as the High Court,

both have wrongly ignored the said transactions from

consideration merely on the grounds that the instances of sale

portions of the land were made about two years before the

Notification issued under Section 4(1) of the Act in the present
cases and approximately one year after the acquisition of the

land. Reference to the sale deed dated 23.06.1994 (Exhibit

R6) (though the actual date of execution is 23.06.1994) has

been made by the learned counsel vide which Raghbir and

Ram Lal had sold land measuring 1 Kanal and 10 Marlas

situated in village Mujheri to Manoj Goyal (who is one of the

claimants in the present cases) for a consideration of

Rs.40,000/- [about Rs.44.40 per sq. yard]. Copy of another

sale deed dated 30.06.1993 (Exhibit R5) vide which Smt.

Kamla had sold land measuring 1 Kanal 11 Marlas in village

Mujheri in favour of Haria for a sum of Rs.39,000/- [about

Rs.41.58 per sq. yard] was also relied on by Mr. Dhingra to

emphasise his point that the courts below have grossly erred

in ignoring the above-said vital documentary evidence on the

basis of which just compensation could have been determined

and paid to the claimants.

6. It was then urged by Mr. S.K. Dhingra that for

determining the market value of the land in question, the

reference court as well as the High Court have erred in placing
unnecessary reliance on award dated 29.04.1998 (Exhibit P7)

passed by the reference Court fixing the market value of the

land at village Sihi, which was acquired for development of

Sector-II, Faridabad vide preliminary notification dated

23.11.1992 at the rate of Rs.250/- per square yard and later

on enhanced by the High Court to Rs. 291/- per square yard

vide judgment dated 26.08.1999 (Ext. PX) by ignoring the

distance of about 2= kms. between the lands in question and

the land acquired for Sector-II, Faridabad, which is situated

on the western side of Agra Canal. It was also submitted that

in any event determination of the market value of the acquired

lands at the rate of Rs. 306/- per square yard by giving

annual appreciation at the rate of 5% by the courts below for

agricultural land situated in villages Mujheri, Neemka and

Sihi, was entirely speculative based upon unsatisfactory and

unreliable evidence led by the claimants.

7. The learned counsel appearing on behalf of the

contesting claimants, submitted that the reference court and

the High Court both have rightly rejected the sale transactions
relied on by the NTPC as the said sale instances should not be

relied on as related to sale of stray pieces of land sold by the

sellers for lesser consideration for obvious stamp duty

undervaluation or dire need. It was also contended that sale

deed [Ex. R5] was rightly ignored by the courts below from

consideration for determining the market value of the acquired

land as the same was simply a distress sale executed by a co-

sharer who had only thshare in the entire property. He

submitted that the sale transaction under Ex.R6 dated

23.06.1996 was also rightly rejected as it related to a distress

sale of a share in a land subject to a 99 year lease without

possession. It was also contended that the land acquired for

the NTPC in villages Mujheri, Neemka and Sihi are located

close to Ballabgarh – Tigaon Road and the evidence led by

NTPC itself proved that two gas godowns, six factories, one

farm house and one poultry farm are in existence on the road

side quite adjacent to the acquired land at the time of the

acquisition. It was also contended that land situated in these

villages have great potential for industrial purposes. It was
emphasised that sale deed (Ex. R5) dated 30.06.1993 relied on

by NTPC was executed long prior to the date of Notification

under Section 4 of the Act and did not correctly reflect the

market value of the acquired land as it did not pertain to land

of similar nature and quality. By assuming that Ex. R6 was

executed on 23.06.1996 he contended that Ex. R6 pertained

to a sale subsequent to the preliminary notification of the

lands acquired and, therefore, had no evidentiary value. He

next contended that in the present cases, the reference court

and the High Court both have properly fixed the market value

of the land on the basis of the award dated 29.4.1998 (Ex. P7)

as confirmed by the High Court vide judgment dated

26.08.1999 Ex. PX in R.F.A. No. 3502 of 1998. It was

submitted that there was an arithmetical error in calculation,

as the reference court and the High Court have held that the

claimants were entitled to an increase of 5% per year (that is

15% for 3 years) over Rs.291/- per sq. yard determined for

lands acquired for development of Sector-II, Faridabad, the

actual value ought to have been Rs.334.65, whereas what has

been awarded was only Rs.306/- per sq. yard and, therefore,
there was no question of reducing the compensation so

awarded. In the facts and circumstances, therefore, the

question that arises for our consideration is:

“Whether the market value determined by
the reference court and confirmed by the High
Court is correct or there is some error in
determining the compensation?”

8. Before considering the evidence and the rival

submissions of the learned counsel for the parties, we may

refer to the decisions referred to by the parties regarding

determination of the market value.

8.1) In State of M. P. v. Shantabai (Smt.) & Ors. [(1995) Suppl.

2 SCC 28], relied upon by Mr. S.K. Dhingra, learned counsel

for NTPC, this Court observed that fixation of market value by

the Civil Court equivalent with reference to contemporaneous

sale transactions was proper.

8.2) In Shakuntalabai (Smt.) & Ors. v. State of Maharashtra

[(1996) 2 SCC 152], it was held that if there is evidence or

admission on behalf of the claimants as to the market value
commanded by the acquired land itself, the need to travel

beyond the boundary of the acquired land is obviated.

Further, when the owner himself has purchased the land

under acquisition few years earlier to the Notification under

Section 4 of the Act, the consideration mentioned in the sale

deed would form the basis to determine the market value and

it is unnecessary to travel beyond that evidence and consider

the market value prevailing in the adjacent lands.

8.3) In Krishi Utpadan Mandi Samiti, Sahaswan, Distt. Badaun

through its Secretary v. Bipin Kumar & Anr. [(2004) 2 SCC 283],

it is held that basic valuation register maintained for stamp

duty purposes cannot be relied upon while determining the

market value of the acquired land and further that

comparable sales method is the best acceptable method for

such determination.

8.4) In V. Hanumantha Reddy (dead) by LRs. v. Land

Acquisition Officer & Mandal R. Officer [(2003) 12 SCC 642],

this Court held that while determining the market value of the

acquired land lying in the interior areas, the sale instances of
the land abutting the National Highway cannot be relied on for

determining the compensation of land which was situated 100

yards from the National Highway.

8.5) In K. S. Shivadevamma & Ors. v. Assistant Commissioner

& LAO & Anr. [(1996) 2 SCC 62; Basavva (Smt.) & Ors. v. Spl.

Land Acquisition Officer & Ors. [(1996) 9 SCC 640 and in

Kasturi & Ors. v. State of Haryana [(2003) 1 SCC 354], this

Court held that in respect of agricultural land or undeveloped

land which has potential value for housing or commercial

purposes, deductions between 53% to 33.33% should be

deducted towards the cost of development out of the amount

calculated with reference to market value of developed land.

In some cases where the acquired land is semi-developed or

having road and other facilities, this Court has restricted the

deduction even to 20%, but that is in exceptional

circumstances. In short, the extent of deduction depends

upon the nature, location, extent of expenditure involved for

development of the land so as to make the plots for residential

or commercial purposes and the area required for laying out
roads and other civic amenities.

8.6) In Union of India v. Pramod Gupta (Dead) by LRs. & Ors.

[(2005) 12 SCC 1], this Court held:

“25. The best method, as is well-known, would
be the amount which a willing purchaser would
pay to the owner of the land. In absence of any
direct evidence, the court, however, may take
recourse to various other known methods.
Evidences admissible therefor inter alia would be
judgments and awards passed in respect of
acquisitions of lands made in the same village
and/or neighbouring villages. Such a judgment
and award in the absence of any other evidence
like deed of sale, report of the expert and other
relevant evidence would have only evidentiary
value.

26. Therefore, the contention that as the Union
of India was a party to the said awards would not
by itself be a ground to invoke the principles of
res judicata and/or estoppel. Despite such
awards it may be open to the Union of India to
question the entitlement of the respondent
claimants to the amount of compensation and/
or the statutory limitations in respect thereof. It
would also be open to it to raise other
contentions relying on or on the basis of other
materials brought on record. It was also open to
the appellant to contend that the lands under
acquisition are not similar to the lands in respect
whereof judgments have been delivered. The area
of the land, the nature thereof, advantages and
disadvantages occurring therein amongst others
would be relevant factors for determining the
actual market value of the property although
such judgments/awards, if duly brought on
records, as stated hereinbefore, would be
admissible in evidence.

27. Even if the Union of India had not preferred
any appeal against the said judgment and award;
it would not be estopped and precluded from
raising the said question in a different proceeding
as in a given case it is permissible in law to do
the same keeping in view the larger public
interest.”

This Court reiterated that one of the modes of computing the

market value would be with reference to judgments and

awards passed in respect of acquisitions of similar land

subject to such increase or decrease thereupon as may be

applicable having regard to the accepted principles laid down

therefor. The extent of the land, the nature thereof,

advantages and disadvantages occurring therein amongst

others would be relevant factors for determining the actual

market value of the property. This Court also reiterated that

for the purpose of determining the market value of the

acquired lands on the basis of the comparable sales method,

the land sought to be compared must be similar in potentiality

and nature. It also took note of the fact that the market value
of agricultural lands is lower than that of the land suitable for

commercial purposes. This Court also cautioned that the

enormity of financial implication of enhancement in view of

the size of the land acquired for a particular project should be

kept in mind.

8.7) In Land Acquisition Officer, Kammarapally village,

Nizamabad District, A. P. v. Nookala Rajamallu & Ors.

[(2003) 12 SCC 334 (para 9)], it was observed:

“It can be broadly stated that the element
of speculation is reduced to a minimum if
the underlying principles of fixation of
market value with reference to
comparable sales are made:

     i)     when sale is within a reasonable time of
            the date of notification under Section 4
            (1);

     ii)    it should be a bona fide transaction;

iii) it should be of the land acquired or of the
land adjacent to the land acquired; and

iv) it should possess similar advantages.”

8.8) In Panna Lal Ghosh & Ors. v. Land Acquisition Collector &

Ors. [(2004) 1 SCC 467), this Court said that the most reliable
way to determine the value is to rely on the instances of sale

portions of the same land as has been acquired or adjacent

lands made shortly before or after the Section 4 Notification.

8.9) In the case of Suresh Kumar v. Town Improvement Trust,

Bhopal [(1989) 2 SCC 329], in a case under the Madhya

Pradesh Town Improvement Trust Act, 1960, this Court has

held that the rates paid for small parcels of land do not

provide a useful guide for determining the market value of the

land acquired. While determining the market value of the

land acquired, it has to be correctly determined and paid so

that there is neither unjust enrichment on the part of the

acquirer nor undue deprivation on the part of the owner.

8.10) In Mehta Ravindrarai Ajitrai (Deceased) through his Heirs

and LRs. and Others v. State of Gujarat [(1989) 4 SCC 250], this

Court held that the market value of a property for purposes of

Section 23 of the Land Acquisition Act is the price at which

the property changes hands from a willing seller to a willing,

but not too anxious a buyer, dealing at arms length. Prices

fetched for similar lands with similar advantages and
potentialities under bona fide transactions of sale at or about

the time of the preliminary notification are the usual and,

indeed the best evidences of market value. Nelson Fernandes

& Ors. v. Special Land Acquisition Officer, South Goa & Ors.

[(2007) 9 SCC 447] is the ratio to similar effect.

8.11) In Ranjit Singh & Ors. v. Union Territory of Chandigarh

[(1992) 4 SCC 659], this Court held that the market value of

lands acquired pursuant to the preliminary notification could

not have been freezed at the same market value fixed for

similar lands acquired under a previous notification after

lapse of period of one year and the general increase of land

prices during that period, higher market value say about 10%

per year should be awarded. In Delhi Development Authority v.

Bali Ram Sharma & Ors. [(2004) 6 SCC 533], it is held that in

cases where the purpose of acquisition was the same but the

notification under Section 4(1) was issued on a subsequent

date, obviously there would be escalation of prices in regard to

those lands. Hence, it would be just and appropriate to give

an annual increase of 10% in the market value in respect of
the lands which were acquired by a subsequent notification.

In The General Manager, Oil & Natural Gas Corporation Ltd. v.

Rameshbhai Jivanbhai Patel & Anr. [JT 2008 (9) SC 480], it is

held that increase in market value in urban/semi-urban areas

was about 10% to 15% per annum, the corresponding

increase in rural areas would at best be around half of it, that

is about 5% to 7.5% per annum, in the absence of evidence of

sudden spurts or fall in prices.

8.12) In Viluben Jhalejar Contractor (Dead) by Lrs. v. State of

Gujarat [(2005) 4 SCC 789], it is reiterated that the relevant

factors for the determination of compensation are comparable

instance has to be identified having regard to the proximity

from time angle as well as proximity from situation angle. For

determining the market value of the land under acquisition,

suitable adjustment has to be made having regard to various

positive and negative factors vis-`-vis the land under

acquisition by placing the two in juxtaposition. The positive

factors are (i) smallness of size (ii) proximity to a road; (iii)

frontage on a road; (iv) nearness to developed area; (v) regular

shape, (vi) level vis-`-vis land under acquisition and (vii)
special value for an owner of an adjoining property to whom it

may have some very special advantage and the negative

factors are: (i) largeness of area; (ii) situation in the interior at

a distance from the road; (iii) narrow strip of land with very

small frontage compared to depth; (iv) lower level requiring the

depressed portion to be filled up; (v) remoteness from

developed locality and (vi) some special disadvantageous

factors which would deter a purchaser.

8.13) In ONGC Limited v. Sendhabhai Vastram Patel & Ors.

[(2005) 6 SCC 454], it is held that instances of sale in respect

of the similar land situated in the same village and/or

neighbouring villages can be taken as guiding factors for

determination of market value. In Union of India v. Harinder

Pal Singh & Ors. [(2005) 12 SCC 564], this Court observed

that in the absence of any contemporaneous document, the

market value of the acquired land in a village which was

acquired at the same time as the lands in other villages, was

considered to be correct comparative unit for determination of

the market value of the acquired lands. On the other hand in

Kanwar Singh v. Union of India [(1998) 8 SCC 136], this Court
cautioned that transactions of neighbouring village are not

reliable where the situation and potentialities of lands in the

two villages were different.

8.14) We will now examine the correctness and legality of the

judgment of the High Court affirming the decision of the

reference court, in the light of the well-settled principles and

the evidence led by the parties in these cases.

Re: lands at Mujheri, Sihi and Neemka

9. In support of their claims, the claimants led evidence

both oral and documentary. The documents relied on

included the Site Plan (Ex. P1); Aks-Shajra of village Mujheri

(Ex. P2); latest Development Plan (Master Plan) (Ex. P3);

Receipt (Ex. P4), copy of sale deed dated 07.01.1994 (Ex. P6)

vide which Ramlal sold land measuring 100 sq. yards in

favour of M/s. Assemblies of God for Rs. 33,000/-; copy of

judgment dated 29.04.1998 (Ex. P7) passed by the Additional

District Judge, Faridabad in LAC Case No. 185/97 titled Ved

Prakash and Ors. v. State of Haryana & Ors. and connected

cases whereby and whereunder compensation was awarded at
the rate of Rs. 250/- per square yard in respect of the land

acquired by the State of Haryana vide Notification dated

23.11.1992 for development of Sector-II, Faridabad; Copy of

judgment dated 07.08.1997 delivered by Additional District

Judge, Faridabad in LAC Case No. 607/97 (Ex. P8) titled Tek

Singh v. LAC and other connected cases whereby

compensation was awarded at the rate of Rs. 392.50 per sq.

yard in respect of the land acquired vide notification dated

05.06.1992 and dated 04.06.1993 for development of Sector

20-B Faridabad; copy of judgment dated 27.10.1997 (Ex. P9)

passed by Additional District Judge in LAC Case No.282/97

titled Nathan Singh v. LAC and other connected cases

awarding compensation at the rate of Rs. 435/- per square

yard in respect of the land acquired vide notification dated

07.04.1996 for green belt of West of Delhi-Mathura Road,

Sector-12, Faridabad.

10. In rebuttal, NTPC and the State examined ten witnesses

and tendered in evidence Development Plan of Faridabad –

Ballabgarh Controlled Area (Ex. R1); award of Land
Acquisition Collector (Ex. R2); copy of payment of

compensation (Ex. R3); copy of sale deed dated 30.06.1993

(Ex. R5) vide which Smt. Kamla sold 1 kanal 11 marlas land in

favour of Haria for a sum of Rs. 39,000/-; copy of sale deed

(Exhibit R6) dated 23.6.1996 vide which Raghuvir and Ramlal

sons of Lal Singh sold land measuring 1 kanal 10 marlas in

favour of Manoj Goyal for Rs. 40,000/-; copy of mutation of

sales for the year 1992-93 (Ex. R7) and a copy of Site

(Development) Plan (Ex. R-8).

11. The reference court as well as the High Court have

considered the entire oral and documentary evidence on

record and concluded that the sale deed [Ex. P6] dated

07.01.1994 on which reliance has been placed by the

claimants cannot be considered as a comparable instance to

determine the market value of large extent of the acquired

land as the document Ex. P6 pertained to a small piece of land

measuring only 100 sq. yards in the developed area of village

Sihi which was sold by Ramlal in favour of M/s Assemblies of

God, New Delhi for a sum of Rs. 33, 000/-. We find no fault in
the finding of the courts below in rejecting the sale deed (Ex.

P6) on the well-reasoned ground. The copy of the mutation

entries of sales transaction effected in the year 1992-93

cannot be accepted as admissible evidence for determining the

market value of the land acquired. The sale deed dated

30.06.1993 (Ex. R5) has been rightly rejected by the reference

court and the High Court because the said sale deed was

executed about two years prior to the preliminary notification

issued in the present cases and the said sale is nothing but a

distress sale made by a co-owner who had only one-eighth

share in the land. Sale deed dated 23.06.1996 (Ex. R6) is also

rightly rejected as it relates to a share in a land, which was

given on lease for a period of 99 years without possession.

Exhibits P1, P2, P3 and R1 would merely reflect the location of

the land acquired and Exhibit P3 and Exhibit R1 are the

Development Plans for Faridabad – Ballabgarh Controlled Area

issued from the office of the MCF, Faridabad.

12) It is not in dispute that 154.23 acres of acquired land in

village Mujheri was adjacent to Sector-II, Faridabad, for which
preliminary notification was issued on 23.11.1992 and by

award dated 29.04.1998 (Ex. P7), the reference court awarded

compensation at the rate of Rs. 250/- per square yard. Being

aggrieved thereto, the claimants and the Government of

Haryana both preferred Regular First Appeals before the High

Court of Punjab and Haryana. The High Court vide Judgment

dated 26.8.1999 allowed Regular First Appeal No. 3502/1998

of the claimants titled Ved Prakash & Anr. v. State of Haryana

and enhanced the market value to Rs. 291/- per square yard.

A copy of the judgment dated 26.08.1999 [Ex. PX] of the High

Court was placed on record of the reference court in the

present proceedings, which was not objected to and disputed

by the NTPC. The reference court relying on the said

judgment of the High Court came to the conclusion that the

land in question was similar in quality and by adding 5%

increase, the market value of the acquired land is enhanced

from Rs.250/- per square yard to Rs.291/- per square yard.

The High Court has also observed that by all standards there

existed similarity of location and potential value of the land

acquired by NTPC and the land for Sector-II, Faridabad which
was utilized for urbanization.

13. It is the evidence of Mohinder Singh-claimant [P.W. 4]

that the boundaries of villages Mujheri and Sihi adjoin the

boundaries of lands situated in villages Okhla and

Muharajpur. He stated that at the time of publication of

Notification under Section 4 of the Act in the present cases,

the market value of the land was approximately Rs. 1,200/- to

Rs. 1,500/- per square yard. There is pucca road from

Ballabgarh to village Tigaon which is extended upto village

Manjhawali and the land situated at village Mujheri adjoins

the land situated at Ballabgarh-Tigaon Road. It is his

evidence that the potential value of the land falling within the

vicinity of village Mujheri and village Sihi are the same. This

witness has given speculative market value of the land

without any basis. Therefore, his evidence in regard to the

market value of the land does not lead us to believe that the

market value of the acquired land was approximately

Rs.1,200/- to Rs.1,500/- per square yard. The evidence of

this witness mainly deals with the location of the acquired
land.

14. R.W. 4 – Dharambir Singh, Deed Writer, District Court,

Faridabad is the subscriber of original sale deed Exhibit R5.

In cross-examination this witness admitted that village

Mujheri is situated on Ballabgarh-Tigaon Road. He also

admitted that the acquired land of village Mujheri adjoins the

land of village Sihi, a part of which has also been acquired for

the purpose of NTPC and out of the vast track of lands, some

area was earlier acquired for development of Sector-II,

Faridabad. He stated that many factories are in existence in

the village. There exists a water treatment plant just opposite

to the acquired land in village Mujheri and on the opposite

side of village Mujheri, a vast track of land falling in village

Neemka has been acquired by HUDA for the purpose of

establishment of big industries. According to him, at the time

of Notification issued under Section 4 of the Act, the value of

the acquired land was Rs. 900/- to Rs. 1,000/- per square

yard. R.W. 6 – Bisham Singh, at the relevant time was posted

as Patwari in Land Acquisition Collector’s Office, Faridabad.
He has placed on record two awards of the reference court

passed in LAC Case No. 607/1997 and LAC Case No.

282/1997. In cross-examination, he admitted that he has

seen the land acquired in village Mujheri and the land earlier

acquired for development of Sector-II, Faridabad. He stated

that Agra Canal falls between land at village Mujheri and land

in Sector-II, Faridabad and the land acquired at village

Mujheri is situated on Ballabgarh – Tigaon Road. R.W. 7 –

Ashok Kumar Patwari, village Mujheri, Tehsil Ballabgarh

stated that lands of villages Sihi and Mujheri are situated on

Ballabgarh-Tigaon Road and there exists a disposal tank just

opposite to the acquired land across the Ballabgarh – Tigaon

Road which is located in Mirjapur. He deposed that near the

acquired land at village Mujheri, there are three or four

factories in existence, besides gas godowns etc. and the abadi

of village Sihi has extended upto Agra Canal near Sector-II

and Sector-III, Faridabad. He admitted that the value of the

land near Sectors-II and III, Faridabad are not less than Rs.

1000/- per square yard and the value of lands at village

Mujheri and village Sihi could not be assessed less than Rs.
500/- to Rs. 600/- per sq. yard during the years 1996 to

1999. It is the evidence of R.W. 8 – Mohanlal, Field Kanungo

posted at Ballabgarh that in terms of the order of the

Tehsildar, he demarcated the acquired land at the time of

acquisition. He stated that on the western side of the lands,

there are agricultural lands of village Sihi and on the eastern

side of the acquired lands there is a track of agricultural lands

of the land owners of villages Neemka, Navada, Tigaon and

Mujheri respectively. He admitted that abadi of Ballabgarh

has extended upto Sector-II, Faridabad and after Sector-II

there exists Agra Canal and farther thereto village Sihi is

situated. He also stated that two small factories are in

existence apart from gas godowns adjoining to village Mujheri

and the land acquired for NTPC adjoins Ballabgarh-Tigaon

Road. He further stated that the land in question acquired at

villages Mujheri, Neemka and Sihi were of the same quality

and potentiality.

15. The evidences led by both sides shows that the relied

upon judgment relates to acquisition of lands for development
of Sector-II, Faridabad, situated on the western side of Agra

canal and the lands acquired for NTPC, which are subject-

matter of these appeals, are situated on the eastern side of the

Agra canal. The evidence also discloses that the areas of

villages Mujheri and Sihi on the western side of the Agra canal

are far better developed and are close to urban areas. On the

other hand, the lands on the eastern side of the Agra canal

acquired for NTPC were undeveloped and purely agricultural

in nature. The evidence also shows that the distance between

the two lands separated by the Agra canal may vary from 1 km

to 2.5 km.

16. The evidence of RW.7-Ashok Kumar, Patwari Halqa

Mujheri, Tehsil Ballabgarh, clearly establishes that the

acquired land was agricultural land which was surrounded by

left out agricultural lands of the owners. His statement finds

corroboration with RW-8-Mohan Lal, Field Kanungo, who also

deposed that on the western side of acquired land there exists

large area of agricultural land situated at village Sihi and on

the eastern side there are agricultural lands of villages
Neemka, Mujheri, Navada and Tigoan and on the northern

side there is a Tigaon Road and agricultural lands of village

Neemka and on the southern side there are agricultural lands

at village Mujheri. It has come in the evidence of PW-1 Satya

Prakash Mittal, Draftsman in Civil Court Premises, Faridabad

that `abadi’ of village Sihi falls on the western side of Agra

Canal whereas the acquired lands were situated to the east of

Agra Canal at a distance of 1 km on eastern side of Agra

Canal.

17. On an independent scrutiny of the above-referred to

entire evidence placed on record, it is proved that the entire

chunk of acquired land was purely agricultural in quality and

of lesser potentiality. The lands acquired for Sector-II,

Faridabad, as per notification dated 23.11.1992 were situated

in a better developed area with greater potentiality than the

lands acquired for NTPC.

18. On the facts and circumstances of the matters before us

and difference in quality and potentiality of the lands

acquired, we are of the view that the market value of the
acquired lands for NTPC when compared to the lands acquired

for Sector-II, Faridabad, should be reduced by at least one-

fifth (20%). The value of Sector-II lands had been determined

at Rs.291/- per square yard with reference to a preliminary

notification issued on 23.11.1992. As on 16.08.1995 (date of

preliminary notification in regard to the acquired lands), the

market value of lands acquired for Sector-II was Rs.291/- plus

a cumulative increase of 7.5% per year for three years, which

works out to be Rs.361.50p. per square yard. If 20% is

deducted from the said market value on account of lesser

potential value and quality of the acquired land and the

distance between the two areas, the market value of the

acquired land would be Rs.289/- per square yard. We,

accordingly, hold that the market value for the acquired

agricultural lands situated at Mujheri, Sihi and Neemka

should be Rs.289/- per square yard.

Re : Lands at Jhajru

19. The LAC awarded compensation at the rate of

Rs.1,57,000/- for Chahi lands and Rs.1,50,000/- for Gair
Mumkin and Banjar Kadim lands. The reference court

increased it to Rs.190/- per square yard (Rs.9,19,600/- per

acre). The lands at village Jhajru are far away from the

acquired lands of villages Mujheri, Sihi and Neemka. Lands at

village Jhajru were also agricultural lands situated beyond

Sectors 58 & 59 of Faridabad Town. The reference court

relied upon the market value of Rs.155/- per square yard as

determined in respect of an acquisition of land on 10.06.1988

for Sector-59. As the acquisition for NTPC was in 1995, it

determined the market value as Rs.190/- per square yard, by

providing an increase of Rs.5/- per year.

20. Learned counsel for the appellants submitted that at

least the market value of the acquired land ought to have been

determined at the rate of Rs.425/- per square yard awarded

for acquisition of land for Sector-59 by notification dated

10.07.1995 and covered by award of the reference court in

LAC No.26 of 14.08.2003 decided on 31.03.2004.

Alternatively, it was submitted that yearly increase should

have been calculated at the rate of 10% per annum for 7 years
over the market value of Rs.155/- per square yard and

increase awarded in these cases at the rate of Rs.5/- per year

is at a lower rate and wholly unjustified.

21. In the facts and circumstances, we are of the view that

the reference court should have worked out the market value

of the acquired land by calculating an increase at least at the

cumulative rate of 7.5% per annum for 7 years to arrive at the

market value as determined in the year 1995 and then it

ought to have deducted 20% in that value as the acquired

lands were farther away from Sector-59. Thus, we determine

the market value for the Jhajru lands at Rs.205/- per square

yard (that is 80% of Rs.155/- increased by 7.5% for 7 years).

Re : Land at Pyala:

22. A small track of 0.96 acres of land was acquired in

village Pyala. This village is located in the close vicinity of

Sector-59, Faridabad. The Collector awarded compensation

for the acquired land in this village at the rate of
Rs.1,50,000/- per acre irrespective of the quality of land. The

reference court vide Award dated 21.02.2000 enhanced the

compensation at the rate of Rs.3,00,000/- per acre. The

NTPC in support of its case has produced copies of Mutation

of Sale (Exs. R2 and R4) pertaining to the period 1992 to 1995

for determining the market value of the acquired land in this

village. Exs. R1 and R7 are the final development plans for

Faridabad-Ballabhgarh Controlled Area which show the exact

location of the acquired land. As per Aks Shajra (Ex. R3), the

acquired land was situated at a distance of 2 to 3 Kilometres

from Delhi-Mathura Road. It has come in the evidence of

Hukam Singh, who at that time was posted as Patwari at

village Pyala, that the acquired land was surrounded by

Bharat Petroleum Corporation Ltd. and Indian Oil

Corporation, etc. He also admitted that the land was acquired

by NTPC for commercial purposes. The reference court and

the High Court both have not found any tangible evidence led

by NTPC to rebut the claim of the claimants. In that view of

the matter, we do not find any manifest error or perversity in

the judgment of the reference court fixing the market value of
the acquired land at Rs.3,00,000/- per acre which has been

confirmed by the High Court.

23. In view of the above, the appeals are disposed of as

follows:-

i ) The Civil Appeals filed by the NTPC in regard to the

lands acquired at villages Mujheri, Sihi and Neemka

are allowed in part and as a result thereof the market

value of the lands acquired is reduced from Rs.306/-

per square yard to Rs.289/- per square yard.

ii) The appeals filed by claimants-land owners for

enhancement of compensation in regard to acquisition

of lands of villages Mujheri, Sihi and Neemka are

dismissed.

ii i) In regard to the lands at village Jhajru, the appeals of

NTPC are dismissed and the appeals of the land-

owners of Jhajru are allowed in part and the market

value is increased from Rs.190/- to Rs.205/- per

square yard.

iv ) In regard to lands at village Pyala, the appeals are
dismissed and the compensation determined is

confirmed.

v ) The solatium, additional amount and interest awarded

by the reference court and confirmed by the High

Court are left in tact.

vi ) Parties are left to bear their respective costs.

………………………………….J.
(R. V. RAVEENDRAN)

………………………………….J.
(LOKESHWAR SINGH
PANTA)

New Delhi,
February 05, 2009.