Bombay High Court High Court

Masaji vs The State Of Maharashtra on 7 March, 2011

Bombay High Court
Masaji vs The State Of Maharashtra on 7 March, 2011
Bench: Shrihari P. Davare
                                            1                              fa286.94




                                                                                    
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY,
                 AURANGABAD BENCH, AURANGABAD




                                                            
                       FIRST APPEAL NO. 286 OF 1994




                                                           
    1         Masaji s/o Gyanoji Thoke,
              aged 49 years,occ. Agriculture,
              r/o Borja, Ta. Kalamnuri,
              District Parbhani                                               ...Appellant       




                                           
                                                                          [Original Claimant]
                       
              VERSUS

    1         The State of Maharashtra,
                      
              through Collector, Parbhani,

    2         Special Land Acquisition
              Officer, Kalamnuri,
      


              District  Parbhani                                           ...Respondents
                                                                   [Original Respondents]
   



                                             .....





    Shri S.K.Adkine, advocate  for the appellant
    Shri B.J.Sonawane, A.G.P.  for respondent nos. 1 and 2
                                             .....


                             CORAM  :     SHRIHARI P. DAVARE,  J.

DATE OF RESERVING
THE JUDGMENT : 17.2.2011
DATE OF PRONOUNCING
THE JUDGMENT : 07.3.2011

::: Downloaded on – 09/06/2013 17:02:53 :::
2 fa286.94

J U D G M E N T : –

1 This First Appeal is directed against the judgment and

award, dated 17.11.1990, rendered by the learned Civil Judge,

Senior Division, Hingoli, in Land Acquisition Reference No. 85 of

1987 challenging the said award.

2 The factual matrix of the matter is as follows :-

The appellant (original claimant) owned and possessed

House No. 133 of village Borja, Taluka Kalamnuri, District Parbhani,

which was acquired by respondent no.1 State of Maharashtra for

Upper Penganga Irrigation Project in the year 1990. The acquired

area was 30.10 Sq. Mtrs. i.e. 23.50 Sq. Mtrs. built up area and 6.60

Sq. Mtrs. was open space.

3 The appellant claimed the compensation to the tune of

Rs.90/- per sq. ft.; whereas respondent no.2 the Special Land

Acquisition Officer awarded total compensation of Rs.2,178/- i.e. Rs.

5/- to Rs.6/- per sq. ft. The Special Land Acquisition Officer,

Kalamnuri, District Parbhani, after hearing the appellant/petitioner

::: Downloaded on – 09/06/2013 17:02:53 :::
3 fa286.94

and the acquiring body passed the award under Section 11 of the

Land Acquisition Act. Hence, being aggrieved by the said award,

passed by the Special Land Acquisition Officer, the appellant

preferred Reference under Section 18 of the Land Acquisition Act,

claiming enhanced compensation of Rs. 18,612/-.

4 Accordingly, the said Reference Petition was forwarded to

the court of learned Civil Judge, Senior Division, Parbhani, and

consequently, it was transferred to the learned Civil Judge, Senior

Division, Hingoli. The respondents resisted the Reference Petition of

the appellant/petitioner by filing say.

5 The appellant/petitioner examined himself, namely Masaji

Gyanoji Thoke as PW1, as well as examined the expert witness i.e.

the Architect, namely Arvind Trimbak Paradkar as PW2 to

substantiate his contentions; whereas the respondents did not

examine any witness.

6 Accordingly, after considering the rival pleadings and

assessing the evidence on record, the learned Civil Judge, Senior

Division, Hingoli i.e. the Reference Court allowed the said Reference

Petition partly with proportionate costs and directed that the

::: Downloaded on – 09/06/2013 17:02:53 :::
4 fa286.94

petitioner is entitled to get difference of compensation of Rs.3,841/-

only and the said additional amount of compensation shall carry the

interest at the rate of 12 per cent per annum from the date of

notification to the passing of the award or the date of taking

possession, whichever is earlier, as well as directed that the

petitioner is also entitled to receive solatium at the rate of 30 per cent

on the enhanced compensation, and awarded the interest on the

enhanced compensation and solatium in one year from the date of

taking possession at the rate of 9% per annum and thereafter at the

rate of 15% per annum till the realisation of entire amount. The

respondent/State was directed to deposit the above amount within

two months from the date of the said order, by judgment and award,

dated 17.11.1990, rendered in Land Acquisition Reference No. 85 of

1987.

7 Being aggrieved and dissatisfied by the said judgment

and award, passed by the Reference Court, the appellant/petitioner

has preferred the present First Appeal, contending that the

Reference Court should have allowed the claim of the appellant to

the extent claimed by the appellant and the Reference Court

awarded too meagre amount of compensation i.e. Rs. 200/- per Sq.

Mtrs. and also contending that the Reference Court failed to consider

::: Downloaded on – 09/06/2013 17:02:53 :::
5 fa286.94

the house construction which was ‘chirebandi’ and there was bricks

and cement plaster all around the premises and the construction was

made recently i.e. within five years, and also the Reference Court

failed to consider that the appellant was required to change his

residence to another village due to acquisition of his house, which

resulted in incurring expenditure therefor, as well as contending that

the Reference Court failed to consider the material facts, like

prevailing market price and cost of the construction of the house and

the Reference Court ought to have held that the enhancement of Rs.

18,612/- claimed by the appellant was just and proper. Accordingly,

the appellant submits that although in the Land Reference,

enhancement of compensation was claimed at Rs.18,612/-; the

Civil Judge, Senior Division, Hingoli allowed the claim to the extent of

Rs. 3,841/- only, and therefore, the present appellant claimed the

restricted enhancement in compensation of Rs.14,680/-. only and

paid the court fee thereon.

8 Learned counsel for the appellant canvassed that the date

of notification under Section 4 of the Land Acquisition Act is

4.4.1980. and the award was passed by respondent no. 2 the

Special Land Acquisition Officer on 28.10.1980 and awarded amount

of Rs.2,178/- towards the compensation for the said acquired house,

::: Downloaded on – 09/06/2013 17:02:53 :::
6 fa286.94

which admeasured 30.10 Sq. Mtrs. i.e. 23.50 Sq. Mtrs. built up area

and 6.60 Sq. Mtrs. open space. Learned counsel for the appellant

argued that the appellant/petitioner claimed Rs.90/- per sq. ft.

compensation before respondent no.2, but respondent no.2 i.e. the

Special Land Acquisition Officer awarded total amount of Rs.2,178/-

i.e. around Rs. 5/- to Rs. 6/- per sq. ft.

9

Being dissatisfied with the said compensation, the

appellant/petitioner preferred the Reference before the Reference

Court claiming compensation of Rs.18,612/-, but the Reference

Court awarded enhancement of Rs.3,841/- i.e. about Rs.200/- per

Sq. Mtrs. i.e. around Rs.20/- per sq. ft., and accordingly, granted

very meagre amount towards enhancement of compensation.

10 Learned counsel for the appellant also argued that the

appellant/petitioner examined himself as PW1 and contended that he

accepted the amount of Rs.2,100/- awarded by respondent no.2

under protest, since the said amount was inadequate, but the

appellant/petitioner actually spent Rs.18,000/- to Rs. 20,000/- for

construction of the said house about 5 to 6 years back from its

acquisition, which was constructed with bricks and cement and same

was covered by roof of ‘Malwad’ made up of Teak wood, and the said

::: Downloaded on – 09/06/2013 17:02:53 :::
7 fa286.94

house was having two doors and two windows, each made up of

Teak wood. He also stated that he spent Rs. 3,000/- to Rs. 4,000/-

towards migration of his house, and therefore, he claimed

compensation of Rs.15,000/- to Rs.20,000/-.

11 Learned counsel for the appellant also canvassed that the

appellant examined expert witness i.e. the architect Arvind Trimbak

Paradkar, who produced the valuation report at Exh. 33 and map of

the house Exh. 34, and the said valuation report discloses the

valuation of the said house at Rs.20,737/- which was not considered

by the Reference Court in proper perspective, and merely awarded

Rs.200/- per Sq. Mtrs. for the built up area and the open space and

average market value, which has no basis and foundation.

Accordingly, learned counsel for the appellant urged that the present

appeal be allowed and the appellant be awarded further enhanced

compensation to the tune of Rs.14,680/- towards his acquired house.

12 To substantiate the case of the appellant/petitioner, the

learned counsel for the appellant relied upon the judgment of the

Hon’ble supreme Court in the case of Special Land Acquisition

Officer vs Chandramma (deceased by L.Rs.), reported at 2009

AIR SCW 2909, and submitted that the matter may be remanded

::: Downloaded on – 09/06/2013 17:02:53 :::
8 fa286.94

back to the Reference Court.

13 Learned Assistant Government Pleader opposed the

present Appeal and canvassed that the appellant has not produced

any comparable sale instance on record to prove and establish his

claim of enhanced compensation, but the appellant relied upon the

evidence of expert witness PW2 Arvind Trimbak Paradkar. It is

submitted by learned A.G.P. that the appellant PW1 has admitted in

his cross-examination that he has neither produced the accounts for

the expenses of his house nor produced the documentary evidence

to show the expenses of migration, and therefore, contended that his

testimony is not reliable. As regards the expert evidence of the

architect PW2 Arvind Paradkar, it is submitted by learned A.G.P. that

the said expert witness neither narrated the contents of valuation nor

stated the test which he applied for arriving at the conclusion in

respect of the valuation of the house in question. According to the

learned A.G.P. the said expert witness did not substantiate each and

every aspect of the valuation report Exh.33. Further it is argued by

the learned A.G.P. that mere stating that the contents of the said

report bear his signature and same are correct, will not suffice for the

proof of contents thereof, since it is the expert’s evidence. It is further

submitted that the said expert witness even did not produce the

::: Downloaded on – 09/06/2013 17:02:53 :::
9 fa286.94

documentary evidence to show his expertise, as well as failed to

produce the District Scheduled Rates and market value prevailing at

the relevant time. It is further canvassed by the learned A.G.P. That

the area of the house mentioned in the valuation report Exh. 33 and

the map Exh. 34 differ from each other, since as per valuation report

Exh. 33 the area is 30.10 Sq. Mtrs., whereas the map Exh. 34

discloses the area as 42.90 Sq. Mtrs. Hence, it is canvassed by

learned A.G.P. That the expert’s evidence i.e. PW2 Arvind Paradkar

as well as Exh. 33 valuation report and the map Exh.34 are not the

reliable pieces of evidence. Accordingly, the learned A.G.P.

Submitted that the enhancement granted by the Reference Court in

the compensation is proper and adequate, considering the prevailing

market value of the acquired house and no enhancement therein is

warranted, and consequently, urged that the present appeal bears

no substance and same is devoid of any merits, and therefore, same

be dismissed.

14 I have perused the oral as well as documentary evidence

adduced and produced by the parties on record, as well as

considered the submissions advanced by the learned counsel for the

respective parties anxiously and also considered the ratio laid down

in the judicial pronouncement cited by the learned counsel for the

::: Downloaded on – 09/06/2013 17:02:53 :::
10 fa286.94

appellant carefully, and at the out set, it is apparently clear that the

oral evidence adduced by the appellant i.e. the testimony of PW1

Masaji Gyanoji Thoke has not been substantiated by documentary

evidence. It is significant to note that although PW2 Masaji stated in

his deposition that he actually spent Rs.18,000/- to Rs. 20,000/- for

construction of the house in question and he constructed the said

house before 5 to 6 years of its acquisition and said house was

constructed with bricks and cement and the same was covered by

roof of ‘Malwad’ made up of Teak wood and the said house was

having 2 doors and 2 windows each made up of Teak wood, but the

appellant failed to substantiate the said contentions by documentary

evidence. Pertinently, the appellant has not produced the building

permission and/or completion certification of the said house, which

could have thrown light on the said contentions of the appellant.

Moreover, the appellant has admitted in his cross-examination that

he has not produced the accounts for the expenses of his house, as

well as he has further admitted that he has not produced the

documentary evidence to show the expenses of his migration.

Hence, suggestion was given to him that he never spent Rs.3,000/-

to Rs.4,000/- on his migration, as well as it was suggested to him

that he never spent Rs.18,000/- to Rs. 20,000/- for construction of his

house, but same were denied by him. Accordingly, the testimony of

::: Downloaded on – 09/06/2013 17:02:53 :::
11 fa286.94

PW1 does not take the appellant’s case further ahead in constructive

manner towards the enhancement of compensation.

15 That takes me to the testimony of the appellant’s expert

witness PW2 Arvind Paradkar, who stated that he is a Government

recognized architect and performed valuation work of Government,

Semi-Government, etc. Organizations and handled about 1500

cases in the capacity of valuer and architect, and he also stated that

he personally visited the house of the appellant and prepared the

plan of valuation and calculated the cost of the existing house in

question and further stated that the valuation shown in the valuation

report prepared by him is based on District Scheduled Rates of the

Government at the relevant time. He also stated that the valuation

report and the map bear his signature and he identified the same

and admitted that the contents thereof are correct, and accordingly,

same were exhibited as Exhs. 33 and 34 respectively. However,

during cross-examination he admitted that he has not produced the

documentary evidence to show his expertise, as well as not

produced the District Scheduled Rates and the market value at the

relevant time, and hence, suggestion was given to PW1 Masaji and

PW2 Arvind Paradkar that PW2 Arvind Paradkar never visited the

house acquired, but same were denied by both of them.

::: Downloaded on – 09/06/2013 17:02:53 :::

                                              12                           fa286.94




                                                                                   
    16           Considering   the   valuation   report   Exh.   33,   map   Exh.   34 




                                                           

and the testimony of PW2 expert witness architect Arvind Paradkar,

it is material to note that PW2 Arvind Paradkar has not stated the

details regarding his visit to the acquired house in question and

regarding the measurement of the said house, as also as regards the

built up area and open space thereof, as well as the basis and

foundation for calculation of its valuation. Moreover, he has no

where stated in his deposition that what test he had applied for

arriving at the conclusion of rates of construction stated in his

valuation report, as well as he has not stated the methods and

parameters, which he applied for calculation of valuation of the

acquired house in question headwise, and also he has nowhere

stated in what manner and how he arrived at the rates of

construction as stated in the valuation report, and therefore, it is

amply clear that PW2 Architect Arvind Paradkar has not proved the

very contents of the said valuation report and mere exhibiting the

said report stating that the valuation report bears his signature and

its contents are correct, will not suffice the purpose, since the

valuation report and the testimony of PW2 Arvind Paradkar are the

expert’s evidence.

::: Downloaded on – 09/06/2013 17:02:53 :::

                                             13                          fa286.94




                                                                                 
    17           Coming to the map Exh.34, which has been prepared by 

PW2 Architect Arvind Trimbak Paradkar, since it bears his signature,

admittedly the area of the acquired house is 30.10 Sq. Mtrs.;

whereas the area stated in the said map Exh. 34 discloses the

measurement of the house as 42.90 Sq. Mtrs., and therefore, there is

variance in the area of the acquired house as stated in the award

and the said map Exh. 34. Moreover, the architect PW2 Arvind

Paradkar has no where stated in his deposition the date on which he

visited the acquired house and when and how he measured the said

house, as well as the manner of preparing the said map and the

method of preparation of area statement thereof, and the basis of

scale thereof is not mentioned in the said map and even the said

map discloses the stamp as Vastukala, Architect and Engineer,

Parbhani, and signed as PW2 Arvind Trimbak Paradkar as Architect,

but neither the said map Exh. 34 or deposition of PW2 Architect

Arvind Trimbak Paradkar discloses whether PW2 Arvind Paradkar is

proprietor or partner thereof, and all these shortcomings and lacunae

create suspicion about the said map Exh. 34, and further even the

area statement of the said map does not disclose the built up area

and open space of the said house.




    18           Thus,   it   is   amply   clear   from   the   testimony   of   PW2 




                                                         ::: Downloaded on - 09/06/2013 17:02:53 :::
                                          14                          fa286.94




                                                                              

Architect Arvind Paradkar, an expert witness, that he has not

narrated the contents of valuation report Exh. 33 and further the area

statement in the map Exh. 34 of the acquired house differ from the

area of the acquired house given in the award and even PW2 Arvind

Paradkar admitted that he has neither produced the documentary

evidence to show his expertise nor produced the District Scheduled

Rates and market value at the relevant time, and therefore, the said

expert evidence i.e. the testimony of PW2 Arvind Paradkar and

valuation report Exh. 33 as well as map Exh. 34 come under the

doldrums and do not take the appellant’s case any further in

constructive manner to consider the same for enhancement in the

compensation as claimed by the appellant.

19 In my opinion, the judgment cited by the learned counsel

for the appellant in the case of Chandramma (supra) is not

applicable to the present appeal as the facts and circumstances of

the said case differ from the facts and circumstances in the present

appeal, and as such, this is not the matter for remand.

20 In the circumstances, the view adopted by the learned

Reference Court, after assessing and analysing the evidence, is a

possible view and the reasoning given therefor cannot be faulted with

::: Downloaded on – 09/06/2013 17:02:53 :::
15 fa286.94

and same also does not appear to be perverse, and hence, no

interference therein is called for in the appellate jurisdiction in the

present First Appeal. Besides that, even after reappreciating the

evidence on record, I am of the view that this is not a fit case to

interfere in the finding given by the Reference Court, which

apparently has given the proper and adequate enhancement in the

compensation to the appellant in accordance with the prevailing

market value at the relevant time, and therefore, present appeal

lacks merits, and hence, same deserves to be dismissed.

21 In the result, the present appeal, which is sans merits,

stands dismissed. No costs. R. and P. be sent back to the

concerned Court.

(SHRIHARI P. DAVARE, J.)

dbm/fa286.94

::: Downloaded on – 09/06/2013 17:02:53 :::