Loading...

Supreme Court of India

Chakas vs State Of Punjab & Ors on 24 August, 2011

Last Updated on 10 years

| Leave a comment

Supreme Court of India
Chakas vs State Of Punjab & Ors on 24 August, 2011
Author: …………………….J.
Bench: Dalveer Bhandari, Deepak Verma
                                                  1




                                                       REPORTABLE



                  IN THE SUPREME COURT OF INDIA



                   CIVIL APPELLATE JURISDICTION



                  CIVIL APPEAL NO. 7258   OF 2011

             [Arising out of S.L.P.(C)No.1578 of 2007]



Chakas                                        ....Appellant

 

                    Versus



State of Punjab & Ors.                         ....Respondents



                       W I T H



C.A.No.7259/2011[Arising out of SLP(C) No.659 of 2007];

C.A.No.7260/2011[Arising out of SLP(C) No.5447 of 2007];

C.A.No.7261/2011[Arising out of SLP(C) No.3319 of 2007];

C.A.No.7262/2011[Arising out of SLP(C) No.4982 of 2007];

C.A.No.7263/2011[Arising out of SLP(C) No.8073 of 2007];

C.A.No.7264/2011[Arising out of SLP(C) No.8649 of 2007];

C.A.No.7265/2011[Arising out of SLP(C) No.8653 of 2007];

C.A.No.7266/2011[Arising out of SLP(C) No.9210 of 2007];

C.A.No.7267/2011[Arising out of SLP(C) No.12156 of 2007];

C.A.No.7268/2011[Arising out of SLP(C) No.12765 of 2007];

C.A.No.7269/2011[Arising out of SLP(C) No.14818 of 2007];

C.A.No.7270/2011[Arising out of SLP(C) No.7253 of 2007];

C.A.No.7272/2011[Arising out of SLP(C) No.14422 of 2007];

C.A.No.7271/2011[Arising out of SLP(C) No.14424 of 2007];

C.A.No.7273-7304/2011 [Arising out of SLP(C) No.1798-1829 

of 2008];

C.A.No.7305/2011[Arising out of SLP(C) No.11844 of 2008];

C.A.No.7306-7315/2011 [Arising out of SLP(C) No.9426-9435 

of 2008];

C.A.No.7316/2011[Arising out of SLP(C) No.21198 of 2008];

C.A.No.7317/2011[Arising out of SLP(C) No.5427 of 2009];


                                                2




                           A N D 

C.A.No.7318-7322/2011 [Arising out of SLP(C) No.10838-10842

                                           of 2010];





                          J U D G M E N T

Deepak Verma, J.

1. Leave granted.

2. Question as to what would be proper, adequate, just

and reasonable compensation to be awarded to the

appellant for the land acquired by the respondent

State, has once again cropped up for our

consideration in this and the connected appeals.

3. In this appeal, the land owner, whose land has been

acquired by the State of Punjab is before us for

enhancement of compensation awarded to him by the

High Court and the beneficiary respondent No. 3 M/s.

Nahar Industries Infrastructure Corporation Ltd.

(hereinafter shall be referred to as ‘the

Corporation’) has preferred separate appeals for

3

reduction of the compensation awarded to the

appellant by the High Court. Since both set of

appeals arise out of the common judgment and order

pronounced by the learned Single Judge in Regular

First Appeal No. 1072 of 1999 in the High Court of

Punjab and Haryana at Chandigarh on 03.05.2006, they

have been heard analogously and are being disposed

of by this common judgment and order.

4. It may be noted that for the sake of brevity and

convenience, facts of appeal arising out of SLP(C)

No.1578 of 2007 have been taken into account.

5. Short facts, shorn of unnecessary details are

mentioned hereinbelow:

Respondent No. 1 – State of Punjab, for the

purposes of setting up of an Industrial Focal Point in

Tehsil Rajpura District Patiala issued a notification

on 13.11.1992 under Section 4 of the Land Acquisition

Act (hereinafter shall be referred to as ‘the Act’)

for acquiring 550.03 acres in villages Lalru,

4

Jalalpur, Lehli, and Hassanpur of the aforesaid Tehsil

and District. The public purpose mentioned in the

same was for Industrial Focal Point. Subsequently, by

issuance of another notification under Section 6 of

the Act, on 08.04.1993, the aforesaid land was

declared to have been acquired. Thereafter, the Land

Acquisition Collector started the process of computing

the amount of compensation to be awarded to the land

owners. The Land Acquisition Officer pronounced his

award on 12.9.1994 fixing different rates per acre for

the lands of four villages. The appellant and other

land owners feeling highly dissatisfied with the

amount of compensation so assessed by the Land

Acquisition Officer, preferred references under

Section 18 of the Act to the Civil Court at Patiala.

6. The matter was accordingly referred to the

Additional District Judge, Patiala for working out the

amount of compensation to be awarded to the appellant

and other such similarly situated appellants. Both

5

the parties led evidence before the Reference Court.

On the basis of the evidence so adduced by the

parties, the Reference Court was pleased to assess the

value of the entire acquired land in four villages at

a uniform rate and consequently held that the land

owners were entitled to receive compensation of Rs.

1.5 lakh per acre, besides the individual claims made

by land owners with regard to super structure, trees

and other facilities available in their respective

lands were also taken into consideration. The land

owners were also held entitled for the statutory

benefits as per the amended provisions of the Act.

7. Still not being satisfied with the amount of

compensation so awarded to them, the land owners

preferred appeals before the High Court under Section

54 of the Act, whereas the beneficiary respondent No.

3 herein the Corporation also preferred appeals

purportedly, for reduction of the compensation awarded

to the appellant. The Learned Single Judge heard the

6

matters together and disposed of by the common

judgment and order, which is being impugned, once

again by both sides on a variety of grounds.

8. We have accordingly heard Mr. L. Nageswara Rao,

Senior Advocate ably assisted by M/s Navin Chawla,

Gaurav Kaushik, Tushar Singh praying for further

enhancement of compensation and Mr. Anil Grover, AAG,

Punjab with Mr. Kuldip Singh and Mr. Neeraj Kumar

Jain, Senior Advocate with Mr. Sanjay Singh Advocate

for the respondent Corporation at length and perused

the records.

9. Certain dates material for deciding the said

appeal are mentioned hereinbelow:





1     Notification under Section 4 of the  Issued on 13.11.1992       For acquisition of 550.03 acres 

      Act                                                             of land


2     Notification under Section 6 of the  Issued on 08.04.1993

      Act


3     Award of Land Acquisition           Passed on 12.09.1994

      Officer


4     Award of the Reference Court        Dated 07.12.1998            Amount of compensation at 

                                                                      Rs.1.50 lakhs per acre


5     Judgment and order of the High      Pronounced on 03.05.2006    Fixing the rate of compensation 

      Court                                                           at Rs.2.75 lakhs per acre.


                                      7




10. Shri L. Nageswara Rao, Senior Advocate appearing

for the appellant contended before us that the High

Court committed a grave error in computation of the

base price on the strength of the average price worked

out from the sale deeds Exh. P.1, P.2, P.3, P.8, and

P.15 and further committed another grave error in

deducting amounts from the same. According to him, in

the process, the amount of compensation awarded is

much lower than what should have been awarded. On the

other hand, learned counsel for respondent Mr. Anil

Grover, AAG, Punjab and Mr. Neeraj Kumar Jain, Senior

Advocate appearing for respondent No.3 submitted that

the appellant has only been able to prove the market

value of the land from the sale deed at Rs. 2.85 lacs

per acre. He further contended that there was no

mistake committed by the Court in taking out the

average price for working out the amount of

compensation to be awarded to the appellant.

8

11. Learned counsel for respondent No. 3 Mr. Neeraj

Kumar Jain strongly contended before us that the

Corporation has preferred appeals for deduction of the

amount, primarily on the ground that more deductions

should have been made than what was allowed by the

High Court and in any event no case has been made out

for further enhancement of amount of compensation,

which is already exorbitant and higher.

12. First of all, we would like to deal with the

location and potentiality of the acquired land. From

the evidence of P.W 31 Charanjit Singh, Patwari of

Halqa of all the four villages, it is clearly made

out that all these villages are adjoining each other

and form a compact block. He has further admitted

that more than 80 to 85 industries near and adjoining

the acquired land are already running and doing their

business since long. The area acquired has been

reserved for industrial purposes. He has further

deposed that if the land had not been acquired, many

9

factories would have sprung up in the acquired land.

The details of the industries which are already

running in vicinity have been given vividly by him.

It is also not in dispute that the said land is

situated on the Ambala-Chandigarh Highway.

13. The evidence of other government officials, who

had appeared before the Reference Court, reflects that

the land acquired have great Industrial potential as

more than 80-85 big industries have already set up

their factories in the close vicinity to the acquired

land. They have admitted that the acquired land is

situated on the main Ambala-Chandigarh Highway. From

the evidence adduced by respondent Nos. 1 and 2, it

cannot be disputed that it was a valuable land for the

land owners and it had great potential. Obviously, in

1992, the market value of the same, at the time of

issuance of notification under Section 4 of the Act,

would be much more than what has been awarded to them

vide the impugned judgment.

10

14. However, the question which still remains for

consideration is, on what basis, should the amount of

compensation is to be worked out. The appellant to

prove his case with regard to market value of the land

had produced many sale deeds but only relevant

following five sale deeds are taken into

consideration:

Exhibit No. Dated of sale deed Price paid Price per acre

P.1 16.08.1990 1,20,000 3,02,157

P.2 16.08.1990 1,50,000 3,51,219

P.3 16.08.1990 1,50,000 3,51,219

P.8 20.04.1993 17,34,000 4,08,000

P.15 04.06.1990 9,75,000 2,99,041

15. The appellant had also examined the vendors of

the aforesaid sale deeds to show the genuineness and

correctness of the same. The most appropriate sale

deed touching the issuance of notification under

Section 4 is Exh. P.8. The base price of the land per

acre according to this comes to Rs. 4,08,000/-. The

total area of the land so purchased was 20 Bighas and

8 biswas. Before execution of the sale deed, an

11

Agreement to Sell dated 30.10.1992 (Exh. P.45) was

executed between the vendor and vendee. As required

under the law, permission was sought from the Income

Tax Department which granted a Clearance Certificate

Exh. P.44.

16. It is also pertinent to mention here that the land

so sold covered under (Exh.P.8) sale deed neither

belonged to any of the land owners nor they had any

interest whatsoever in the said deed. Thus, it can

safely be assumed that it was a genuine and bona-fide

transaction between two parties, who had nothing to do

with the acquisition of land of the appellant. It was

not executed for the purposes of creating evidence as

Agreement to sell (Exh. P.45) is dated 30.11.1992,

before the issuance of Notification under Section 4 of

the Act. On the said date, it could not have been

imagined that the adjoining land is going to be

acquired shortly. The said land is almost abutting

the acquired land. It is also manifest that the

12

Agreement dated 13.10.1992 is very close to the

notification issued on 13.11.1992 under Section 4 of

Act. The whole transaction executed under the Sale

deed Exh. P.8 fully proves and establishes the case of

the appellant. As per this sale deed, the base price

of the land would come to Rs. 4,08,000/- per acre.

According to us, the correct base price would be Rs.

4,08,000/- per acre.

17. It is profitable to refer to the following

judgment of this Court on this issue. (1969) 1 MLJ

(SC) 45 Shri Rani M. Vijayalakshmamma Rao Bahadur Vs.

Collector of Madras. Relevant para 2 is reproduced

hereinbelow:

“It seems to us that there is substance in

the first contention of Mr. Ram Reddy.

After all when land is being compulsorily

taken away from a person he is entitled to

say that he should be given the highest

value which similar land in the locality

is shown to have fetched in a bona fide

transaction entered into between a willing

purchaser and a willing seller near about

the time of the acquisition. It is not

disputed that the transaction represented

13

by Ex Rule 19 was a few months prior to

the notification under Section 4, that it

was a bona fide transaction and that it

was entered into between a willing

purchaser and a willing seller. The land

comprised in the sale deed is 11 grounds

and was sold at Rs. 1951 per ground. The

land covered by Rule 27 was also sold

before the notification but after the land

comprised in Ex. Rule 19 was sold. It is

true that this land was sold at Rs. 1096

per ground. This, however, is apparently

because of two circumstances. One is that

betterment levy at Rs.500/- per ground had

to be paid by the vendee and the other

that the land comprised in it is very much

more extensive, that is about 93 grounds

or so. Whatever that may be, it seems to

us to be only fair that where sale deeds

pertaining to different transactions are

relied on behalf of the Government, that

representing the highest value should be

preferred to the rest unless there are

strong circumstances justifying a

different course. In any case we see no

reason why an average of two sale deeds

should have been taken in this case.”

18. The said judgment has been considered by this

Court reported in (2008) 14 SCC 745 General Manager,

Oil and Natural Gas Corporation Ltd. Vs. Rameshbhai

Jivanbhai Patel and Anr. wherein the Division Bench

14

has considered this aspect of the matter succinctly in

para 13, 14 and 15 reproduced hereinbelow:

13) Primarily, the increase in land

prices depends on four factors: situation

of the land, nature of development in

surrounding area, availability of land for

development in the area, and the demand

for land in the area. In rural areas,

unless there is any prospect of development

in the vicinity, increase in prices would

be slow, steady and gradual, without any

sudden spurts or jumps. On the other hand,

in urban or semi-urban areas, where the

development is faster, where the demand for

land is high and where there is

construction activity all around, the

escalation in market price is at a much

higher rate, as compared to rural areas.

In some pockets in big cities, due to rapid

development and high demand for land, the

escalations in prices have touched even 30%

to 50% or more per year, during the

nineties.

14) On the other extreme, in remote

rural areas where there was no chance of

any development and hardly any buyers, the

prices stagnated for years or rose

marginally at a nominal rate of 1% or 2%

per annum. There is thus a significant

difference in increases in market value of

lands in urban/semi-urban areas and

increases in market value of lands in the

rural areas. Therefore, if the increase in

market value in urban/semi-urban areas is

about 10% to 15% per annum, the

15

corresponding increases in rural areas

would at best be only around half of it,

that is, about 5% to 7.5% per annum. This

rule of thump refers to the general trend

in the nineties, to be adopted in the

absence of clear and specific evidence

relating to increase in prices. Where

there are special reasons for applying a

higher rate of increase, or any specific

evidence relating to the actual increase in

prices, then the increase to be applied

would depend upon the same.

15)Normally, recourse is taken to the mode

of determining the market value by

providing appropriate escalation over

the proved market value of nearby lands

in previous years (as evidenced by sale

transactions or acquisitions), where

there is no evidence of any

contemporaneous sale transactions or

acquisitions of comparable lands in the

neighbourhood. The said method is

reasonably safe where the relied-on sale

transactions/acquisitions precede the

subject acquisition by only a few years,

that is, up to four to five years.

Beyond that it may be unsafe, even if it

relates to a neighbouring land. What

may be a reliable standard if the gap is

of only a few years, may become unsafe

and unreliable standard where the gap is

larger. For example, for determining

the market value of a land acquired in

1992, adopting the annual increase

method with reference to a sale or

acquisition in 1970 or 1980 may have

many pitfalls. This is because, over

16

the course of years, the “rate” of

annual increase may itself undergo

drastic change apart from the likelihood

of occurrence of varying periods of

stagnation in prices or sudden spurts in

prices affecting the very standard of

increase.”

19. The Reference Court committed a grave error in

deducting 50% of the value assessed by him, towards

development charges and further reduced the said

amount for the reasons not assigned by him. The

learned Single Judge vide the impugned judgment has

enhanced the amount of compensation but committed an

error in fixing the base price as 2,75,000/- per acre

for the acquired land, applying the doctrine of

reasonable cut to the average price worked out by him

at Rs.3,42,527/- per acre. We do not approve of the

reasonings adopted either by the reference Court or by

the High Court. How much amount is to be deducted

from the base price would depend on various factors.

20. As mentioned hereinabove, in the case in hand the

bulk of the land that is almost 525 acres has been

17

given to respondent No.3, the Corporation for setting

up its own industry and other infrastructure thereon.

Thus, the lands likely to be used towards roads,

sewage and other such facilities would be minimum as

most of the vacant land would be utilised by

respondent No. 3 for its own benefits.

21. Needless to say, once the industry is set up, it

would be for the financial benefit and gain of

respondent No.3 year after year. Thus, looking to the

matter from all angles, respondent No. 3 – Corporation

would be a great beneficiary at the cost of depriving

the appellant – land owner of his sole livelihood of

agriculture.

22. Therefore, it is neither desirable nor proper to

deduct more than 10% of the amount in the base price

fixed by us at Rs. 4,08,000/-. We accordingly do so.

23. The question with regard to the deduction to be

made also stands settled by this Court in

Atma Singh (dead) through Lrs. and Ors. Vs. State of

18

Haryana and Another. (2008) 2 SCC 568. The relevant

portion thereof are reproduced herein below:

“14) The reasons given for the principle

that price fetched for small pots cannot

form safe basis for valuation of large

tracts of land, according to cases

referred to above, are that substantial

area is used for development of sites like

laying out roads, drains, sewers, water

and electricity lines and other civic

amenities. Expenses are also incurred in

providing these basic amenities. That

apart it takes considerable period in

carving out the roads making sewers and

drains and waiting for the purchasers.

Meanwhile the invested money is blocked up

and the return on the investment flows

after a considerable period of time. In

order to make up for the area of land

which is used in providing civic amenities

and the waiting period during which the

capital of the entrepreneur gets locked up

a deduction from 20% onward, depending

upon the facts of each case, is made.

15) The question to be considered is

whether in the present case those factors

exist which warrant a deduction by way of

allowance from the price exhibited by the

exemplars of small plots which have been

filed by the parties. The land has not

been acquired for a housing colony or

government office or an institution. The

land has been acquired for setting up a

sugar factory. The factory would produce

goods worth many crores in a year. A

19

sugar factory apart from producing sugar

also produces many by-products in the same

process. One of the by-products is

molasses, which is produced in huge

quantity. Earlier, it had no utility and

its disposal used to be a big problem.

But now molasses is used for production of

alcohol and ethanol which yield lot of

revenue. Another by-product begasse is

now use for generation of power and press

mud is utilized in manure. Therefore,

the profit from a sugar factory is

substantial. Moreover, it is not confined

to one year but will accrue every year so

long as the factory runs. A housing

board does not run on business lines.

Once plots are carved out after

acquisition of land and are sold to

public, there is no scope or earning any

money in future. An industry established

on acquired land, if run efficiently,

earns money or makes profit every year.

The return from the land acquired for the

purpose of housing colony, or offices, or

institution cannot even remotely be

compared with the land which has been

acquired for the purpose of setting up a

factory or industry. After all the

factory cannot be set up without land and

if such land is giving substantial return,

there is no justification for making any

deduction from the price exhibited by the

exemplars even if they are of small plots.

It is possible that a part of the acquired

land might be used for construction of

residential colony for the staff working

in the factory. Nevertheless, where the

20

remaining part of the acquired land is

contributing to production of goods

yielding good profit, it would not be

proper to make a deduction in the price of

land shown by the exemplars of small plots

as the reasons for doing so assigned in

various decisions of this court are not

applicable in the case under

consideration.”

24. In the light of the aforesaid contention and

taking cue from the settled position of law decided by

this Court in the aforesaid matters, we are of the

firm opinion that the base price has to be fixed @ Rs.

4,08,000/- per acre. Keeping in mind that more than

525 acres has been given to respondent No. 3 –

Corporation, which in turn has set up its factory, a

deduction of 10% on the aforesaid amount would be

reasonable. Needless to say on the aforesaid amount,

the appellant would be entitled for statutory benefits

as mandated under the amended provisions of the Act.

This appeal and the connected appeals filed by land

owners are hereby allowed and the appeals filed by

respondent No.3 are dismissed.

21

25. The Reference Court is hereby directed to

recalculate the amount of compensation to be awarded

to the appellants and all such other land owners whose

lands have been acquired in the light of the direction

as contained hereinabove and to pay them the remainder

amount within a period of 2 months from the date of

communication of this order.

26. For the foregoing reasons, this and the connected

appeals preferred by land owners are hereby allowed

and those filed by the Corporation are dismissed with

costs throughout. Counsel’s fee quantified at Rs.

10,000/- in each Appeal.

…………………….J.

[DALVEER BHANDARI]

…………………….J.

[DEEPAK VERMA]

New Delhi

August 24, 2011

22