High Court Madras High Court

Dr.Saritha Muthurajan vs Executive Engineer on 30 April, 2009

Madras High Court
Dr.Saritha Muthurajan vs Executive Engineer on 30 April, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 30/04/2009

CORAM
THE HONOURABLE MR.JUSTICE R.S.RAMANATHAN

A.S.No.329 of 1998
and
A.S.No.686 of 1998

Dr.Saritha Muthurajan           ... Appellant

Vs.

1.Executive Engineer,
  Tamil Nadu Housing Board,
  Tirunelveli.

2.Special Tashildar,
  (Land Acquisition)
  Heighbourhood Scheme,
  Nagercoil,
  Kanyakumari District.         ... Respondents

Prayer in A.S.329 of 1998

This Appeal has been filed under Section 54 of Land
Acquisition Act, against the judgment and decree dated 25.11.1997 made in
L.A.O.P.No.6 of 1995 on the file of Additional Sub Judge, Nagercoil.


The Special Tashildar,
Land Acquisition,
Neighbourhood Scheme,
Nagercoil,
Kaniyakumari District.            ... Appellant

Vs.

1.Dr.Saritha Muthurajan

2.The Executive Engineer,
  Tirunelveli Housing Board,
  Tirunelveli.                   ... Respondents

Prayer in A.S.686 of 1998

This Appeal has been filed under Section 54 of Land

Acquisition Act, against the judgment and decree dated 25.11.1997 made in
L.A.O.P.No.6 of 1995 on the file of Additional Sub Judge, Nagercoil.

!For Appellant in A.S.329/98 … Mr.K.N.Tahmbi
^For 1st Respondent in A.S.686/98
For Appellant in A.S.686/98 … Mr.S.C.Herold Singh
For 2nd Respondent in A.S.329/98 Addl.Govt. Pleader

:COMMON JUDGMENT

The claimant is the appellant in A.S.No.329 of 1998 and the Special
Tasildhar, Land Acquisition, Neighbourhood Scheme, Nagercoil, is the appellant
in A.S.No.686 of 1998.

A.S.No.686 of 1998:

2.Lands in T.S. No.L5-1/4 of an extent of 0.35.265 acres along with larger
extent of lands in Vediveeswaran village, Agastheeswaram Taluk, Nagercoil,
belonged to the 2nd respondent/claimant were acquired by the appellant, for the
formation of Neighbourhood Scheme by the Tamil Nadu Housing Board under 4(1)
notification dated 27.08.1990. The appellant after complying with the legal
formalities passed an award, by his award proceedings No.8/93-94 dated
24.08.1993 and fixed the market value at Rs.1,050/- per Cent and also valued the
trees. Not satisfied with the market value fixed by the appellant, sought
reference under Section 18 of the Act and reference was made in L.A.O.P.No.6 of
1995 on the file of the Additional Sub Judge, Nagercoil and the learned Sub
Judge after discussing the oral and documentary evidence, enhanced the market
value to Rs.3,500/- per Cent. Aggrieved by the same, this appeal is filed by the
appellant.

A.S.No.329 of 1998:

3.The claimants, who claimed the market value at Rs.10,000/- per Cent to
Rs.15,000/- per Cent filed A.S.No.329 of 1998 for enhancement of compensation
from Rs.3,500/- to 9,000/- per Cent. Both the appeals were heard together by the
consent of both parties.

4.The point for consideration in these appeals is whether the enhancement
of compensation given by the lower Court is excessive as contended by the
appellant in A.S.No.686 of 1998 or the lower Court ought to have enhanced the
compensation to Rs.9,000/- per Cent as contended by the appellant in A.S.No.329
of 1998?

5.The Land Acquisition Officer has considered nearly 610 sale deeds for
fixing the market value and after discarding 609 sale deeds, selected the land
in T.S.No.L5-4/3, which was sold for a consideration of Rs.1,050/- per Cent and
fixed the market value. The data land is in T.S.No.L5-4/3 of an extent of 17
Cents was sold for Rs.17,850/- under Ex.B1 on 26.07.1989. Ex.B2 is a topography
sketch and from the topography sketch, it can be seen that the data land is
situate nearer to acquired land. Therefore, the learned Additional Government
Pleader, vehemently contended that the lower Court should not have taken into
consideration the Ex.A1 for fixing the market value and erroneously enhanced the
market value from Rs.1,500/- to Rs.3,000/- per Cent.

6.On the other-hand, the learned counsel for the claimant/appellant in
A.S.No.329 of 1998 and second respondent in A.S.No.686 of 1998 contended that
Ex.A1 is in respect of house sites situate in T.S.No.L6-15/4 of an extent of 5
Cents and it was sold on 26.09.1986 at the rate of Rs.9,000/- per Cent and
therefore, the same must be considered for fixing the market value of the
acquired land.

7.Though the Land Acquisition Officer considered 610 sale deeds for
arriving at the market value at Rs.1,050/- per Cent, by taking into
consideration, the land in T.S.No.L5-4/3, he has not stated the details of the
sales transaction in respect of 609 sale deeds in his award proceedings. In his
award proceedings, the Land Acquisition Officer has simply referred to various
items of sale deeds and gave reasons for rejecting the same. Therefore, this
Court is handicapped by the failure on the part of the Land Acquisition Officer
in not giving the details of the sale deeds and sale consideration viz., survey
number, extent and the sale consideration passed for ascertaining the correct
market value for the acquired land. However, it is stated by the Acquisition
Officer that sales in respect of Serial Nos.205, 229, 374, 375 and 421 have been
effected in the lands under acquisition. He further stated that in the document
referred to under Serial No.205 only a smaller extent of 5/1-4 Cents has been
sold for higher amount of Rs.24,000/- and it does not reflect the real market
value of the larger extent of the land acquired and therefore, it is discarded
and the lands in Serial Nos.229, 374, 375 and 421 are adjacent to the black
topped road and having vehicle traffic and the land in black topped road
frontage cannot be equated with the major portion of the lands under
acquisition, which lie interior and away from the black topped road and that was
also discarded on the above reasons. It is seen from the above observation of
the Land Acquisition Officer that sales were effected in respect of same survey
number, in which the land was acquired and therefore, it would definitely have
reflected the correct market value and it would have been used as guidance for
fixing the market value and for reasons best known to him, the details of the
data lands and the other sale transactions were not disclosed in the award
proceedings. Therefore, in my opinion, an adverse inference can be drawn from
the non-disclosure of the sale transactions against the appellant in A.S.No.686
of 1998 and the sale transactions if disclosed would throw light on the correct
market value that can be fixed for the acquired land. In my opinion, the land in
Serial No.205 of an extent of 5-1/4 Cents was sold at the rate of Rs.22,000/-
and it must either be in respect of the same Survey number or adjacent land to
that of acquired land. Therefore, in my opinion, the lands in the same survey
number might have sold for not less than Rs.4,500/- per Cent earlier to the
acquisition and that was the reason that the details of those transactions, were
not disclosed by the appellant/Land Acquisition Officer in the award
proceedings. Further the land covered under Ex.A1 is in respect of T.S.Nos.L6-
15-4 & L6/15-4 and no-doubt, it was sold as a house site for Rs.9,000/- per
Cent. Admittedly, the land was acquired for Housing Board purpose and
therefore, it is a potential house site. The land covered under Ex.A1 is also
situate adjacent to the acquired land on the northern side and like the acquired
land, the land covered under Ex.A1 is also having road advantage and the data
land, which was selected by the appellant/Land Acquisition Officer, did not have
road advantage. Further, the land under Ex.A1 was sold in the year 1986,
whereas, the 4(1) notification was dated 27.08.1990 i.e. four years thereafter
and therefore, definitely the market price would have gone up during the 4
years’ period and by giving 15% increase per year, the market value of the land
covered under Ex.A1 would be around Rs.12,000/- per Cent in the year 1990.

8.It was contended by the learned counsel for the Claimant/Appellant in
A.S.No.329 of 1998 that the lower Court ought to have fixed the market value at
Rs.9,000/- per Cent. In this case, 35 Cents of land belonging to the claimant
was acquired along with other lands and it is seen from the award proceedings
that nearly six acres of lands were acquired by the Government for providing
house sites. It is further admitted by R.W.1 that the land covered under Ex.A1
is lying adjacent to the acquired land.

9.It is further admitted by R.W.1 that a school is situate within . km.
adjacent to the acquired land and the road living to Sanguthurai beach is also
there. Therefore, taking into consideration of the value for which the adjacent
land was sold under Ex.A1 and having regard to the undeveloped nature of the
acquired land, in my opinion, the Land Acquisition Officer ought to have
enhanced the compensation to Rs.7,000/- per Cent, which would be the correct
market value of the acquired land on the date of acquisition and accordingly, I
enhanced the market value for the acquired land to Rs.7,000/- per Cent and the
appeal filed by the claimant in A.S.No.329 of 1998 is allowed in part and the
compensation is enhanced from Rs.3,500/- to Rs.7,000/- per Cent and the Appeal
No.686 of 1998 filed by the State is dismissed.

10.It is submitted by the learned counsel appearing for the appellant in
A.S.No.329 of 1998 Mr.K.N.Thambi that the lower Court declined to grant interest
on the solatium following the judgment reported in 1997 Supreme Court Appeal
Reporter, page 227 equivalent to 1997(1) SCC 249 in the case of Tehri Hydro
Development Corpn. vs. S.P.Singh and others
. He further contended, that judgment
was over-ruled by the larger Bench of our Honourable Supreme Court reported in
2002(2) L.W.39 in the case of Sunder vs. Union of India and therefore, as per
the larger Bench of our Honourable Supreme Court interest is also payable on
solatium. The submission of Mr.K.N.Thambi, learned counsel appearing for the
appellant in A.S.No.329 of 1998 is correct. In that judgment reported in
2002(2) L.W.39 a larger Bench of our Honourable Supreme Court consisting of five
Honourable Judges held that interest is payable on solatium. Therefore, the
decree of the lower Court is modified that the appellant in A.S.No.329 of 1998
is also entitled to interest including solatium and the finding of the lower
Court contrary to that is set aside. In other aspects, the order of the lower
Court is confirmed. There is no order as to costs.

er

To
The Additional Sub Judge,
Nagercoil.