Karnataka High Court
The Karnataka State Cooperative … vs The Special Land Acquisition … on 6 January, 2010
IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH---AT
DI-IARWAD. *
DATED THIS THE 6TH DAY OF' JANUARY 2o;1o-- f A'
PRESENT
THE HON'BLE MRJUSTICE K;'.JL.M_ANJUTNAfrIi "
AND, _ V
THE HONBLE MR. JUsTIcE:ARAv1No_ _KUlQIAR;:
Miscellaneous F'irs"t~Afijgp_e'a'l"No;' .1. of
Between:
The Karnataka State. *C.o_--'operative .t
Marketing Federation Lf:C'l.._. . '
Vikas Nagar '
I-Iubli ~ _
Reptd. By its,vBranch;'Ma1*i;age't'--_ .. Appellant
(By Sri Suresl)G.Gunrii;:'A:i1VoVciate"and Sri Anand 13., Advocate)
And: V V R
1._ .v The Speéoialiiiand i§c'qLaisiti»on Officer
Dharvniad llliarision
W
2. Reirannasiddayya
' '. Kuda1r§1ath,V.Major
C/0 D.M.NargL1nd
. ~ .. «,A'd.vocate ," Court Complex
Fluxbiifl " .. Respondents
"@135; lS'ri._VGl'.'r"<§'Gurumath, Advocate for C/R2 and Sri C.S.Pati1, Addl.
R" Advocate for R1)
(V
This miscellaneous first appeal is filed u/s 54(1) of the Land
Acquisition Act against the judgment and award dt. 31.072004
passed in LAC No.21/1989 on the file of the Addl. C--ij\iil__Ju'drge
(Sr.Dn.], Hubli and etc. A" 5 .
This appeal coming on for orders this iJ".i,..
delivered the following: --
JUDGMENT A
Though this matter is listeclipior orders, by i'con:s_ent.. or their'
parties the appeal is heard on merits_.___fl'~v._ '
2. The appellantwas No.21 / 1989 on
the file of the Civilgeludigeh irfitihii. Challenging the
legality and correctne.s§_ award passed in LAC
No.21 of 19«'.%'9 present appeal is filed. The
respondent Jiof 1 acre 38 guntas of land
situated in'RS. Noi.2-':7i'_Qi/'li+2.5r'3«situated at Gokul Village in Hubli
acquired for the benefit of the
appellant- a road to Cotton Oil Seed Complex of the
ivTRT-..gppellant--.r4__ Accordingly, a notification under Section 4 of the Land
* -«EA-vcqui.sition Acfwas issued and ultimately an award was passed on
fixing the market value at the rate of Rs.ll,500/-- per
3. Being not satisfied with the award of the Land Acquisition
Officer, the 2nd respondent requested the Land Acquisition
to send a reference under Section 18 of the Land Acquisit.ioriiAct.ito
determine the actual market value of the the if
reference was sent to Civil Judge (Senior":DiVisioin)
market value. Referring the ma'Lter'~..to the refe_rer1ce.__"c:ourt was'
questioned by the appellant herein__i:ih3t__fil_ing petition in
W.P.No.40919 of 2002 before..xth.i.As'i-.(:o:urtuoniitheground that the
appellant herein wasnot the reference
court and allowed by the
reference court to the appellant. The
writ petition' filed [came to be allowed and the
matter was reini_tted court to reconsider the matter
after giving' an appellant. The reference court
theipkmatteriiirelying upon the documents produced
by the LE7-'iirespQn'de'nt.ihas determined the market value at the rate
Rs.6,5Q'0/iiigunta. This judgment and award is called in
" -« .fq'de_sti.on in this appeal.
4. We have heard learned counsel appearing for the parties.
The counsel for the appellant contends that the reference conlrlt» has
committed a serious error in fixing the market value at~thel.r__at°e,of,
Rs.6,500/- per gunta relying upon Ex.P7. Accordin_glv_'to.qhi.Am _
was acquired by the Land Acquisition Officer and
converted from agricultural to non--agri'eul'turalgp1,1rpose°:eVen"g
before the initiation of the preliminary:netificat'ionl."'t ."7Therelfore, he
contends that Ex.P7 shouldiinot by' the
reference court. Therefore, he reconsider the
matter and set aside:«.lth--e passed by the
reference court.
5. Per for the claimants submits that
the judgmentlofplthle has been confirmed by this
Court in byia Division Bench of this Court on
theivrlllloordships have held that the market
valuEe--..o.f.the' acquired under EX.P7 and the potentiality of the
'v.__A°'lVand acquired: *inl§'.l'the present case are one and the same and
" " -«ltherefopre, the,_a'ward passed by the reference court earlier has been
an appeal filed by the Special Land Acquisition
(V
Officer. Therefore, he submits that the present appeal has to be
rejected.
6. He further contends that the land in qu_es.tion ev'e.nHmuich''''' '
prior to the initiation of preliminary notification underS'ecti'on"4('1)d'
of the Act was within the I-lubli--Dharwar'Corporation
therefore, the market value of the land acqui_r:edv:_undper
the present one can be considered as_ fu.r'thei~..pcontends
that the land under Ex.P7 was'acquired":se'ven to the
notification in the thefrefference court
should have considered th.e{"--c3b_:$t from the date of
notification under the"-notification issued in the present
CESC.
counsel for the appellant submits that the
learned c'ounsel--« claimant cannot rely upon the order passed
MFA 2902 since this Court had given an opportunity
it appellant to file an application to recall the order passed in
--..lp\fi'o».2z765/2002. Therefore, he submits that the order of
6/
confirmation passed in MFA No.2'/'65/2002 has no bearing in
order to consider this appeal on merits.
8. On perusal of the records, we have...--s.eenV'i-that
opportunity was given to the appellant :,_l_'i'E3:1V'Cli:I:l ':
application to recall the order passed in
order--sheet in MFA No.2"/65/2002 that_afln lppllcgilon in
fact had been filed by the 'recall said order,
but a co--ordinate Bench of has rejected
the said application.' appellant fairly
submits that against'i__thel"--orjdsi-.o,llpasSedv.: on 24.11.2008 in MFA
No.2765/20d2, not 'preferred any appeal to the
Supreme Cour't..J in the judgment passed by a co-
ordinate Baler; 'MFA '1§r'o.2.'76s.i/2002 has become final. Though it
thep_learneldHcounse1 for the appellant that the land
acquired_i-unde'r..v was converted from agricultural to non-
lv{,,,.,4'g~igricultural purpose, in MFA No.2765/ 2002 a co--ordinate Bench
"'ilfiasl'admittedly; given a finding stating that land acquired under
Was.5 also an agricultural land and not converted from
Vlagriucultural to non~agricultural purpose, nor substantiated the
5/
grounds urged by the learned counsel for the appellant that the
land under EXP'? was converted from agricultural to.--non»
agricultural purpose. No material is placed before this
before the reference court. In the circumstances tl1'e''contentioni "
urged by the learned counsel for the appe-1--ia'nt-- .can'notibe'iaccepted';..
9. In View of the order passed in /'2:C'O2',
is an appeal preferred by the Land
challenging the very same judgment Vaward, iwe« are of the View
that there is no necessity to corisider the appellant on
merits again. Still weare inicliineclr sake of the
appellant. _ . , _ _
10. Adrriitte.d1y,-- th'efland.__acquired under EXP? and the land
in question p'resenti'u:aséi are the same village and are
e;acn._ other a:'1'd"both the lands are situated within the
lirnits Municipal Corporation. When the land
' iW....has been_'isitua'te'i£'I.within the limits of the Corporation, even if it is
.jipigifiotconvertedfrom agricultural to non--agricultural, the potentiality
'j._'_"of_ acquired in the present case cannot be treated as
aw
inferior to the land acquired under EXP7. Both the lands can be
used for non--agricultural purpose as submitted by theml.e:a.rned
counsel for the claimant. The land under EXP? was _
8 months prior to the present acquisitions proceedi'r'1gs:,ll"Due to
development of the city there will be escaiatioiliinlirrthe. cosltliofptiie'
property. If the same had been consid--e_red, 'we are of:th.ev.view_.3that *
the determination of the compensati_o_n"'-at the Rs6,500/-
per gunta in the present be on higher side.
The reference court its Fétated that the
land acquired ta:/as Section 4(1) of the
Act on 27.09. case, libioltification under Section
4(1) has been "the reference court relying
upon the rnarket yvaluel by the court in respect of
adjoining pliaiidyphals £i:;ed.'lthe' market vaiue at the same rate, this
with the same. Accordingly, the
appeal V . V V. (,1/,
11. Sri C.S.Pati1, learned Government Advocate is permitted
to file memo of appearance on behalf of respondent No.1.
.....