Bombay High Court High Court

Gulam Hussein Ahmed Somaji vs Land Acquisition Officer on 16 October, 1928

Bombay High Court
Gulam Hussein Ahmed Somaji vs Land Acquisition Officer on 16 October, 1928
Equivalent citations: (1929) 31 BOMLR 241
Author: Carson
Bench: Shaw, Carson, Blanesburgh, J Wallis, L Sanderson


JUDGMENT

Carson, J.

1. This appeal relates to two references under the Land Acquisition Act as to the compensation which the Bombay Government should pay to the appellants for certain lands situated in the Island of Salsette near Bombay which they had acquired under the said Act. The appeal relates to two plots only. One was of about 15 acres and 6 gunthas in the village of Wadhwan, and the other of about 36 acres and 8 gunthas in the neighbouring village of Malad, Both the plots were in hills and were chiefly valuable for the building stone of good quality which underlies the surface. The third appellant, who is substantially the only appellant, had then started quarrying in some of the hills and had purchased the Wadhwan land in question on November 30, 1919, for 7 1/2 annas a square yard. The Government’s declaration under which both plots were acquired was published on February 10, 1921, and it is the market value of the land at that date to which the appellant is entitled. The Salsette Development Officer awarded compensation on the footing that the market value of the land was Rs. 500. But the Assistant Judge and the High Court before whom the question was subsequently considered on appeal have both disregarded this valuation.

2. The Assistant Judge of Thana, on September 24, 1923, decreed compensation to the appellants for all the land in question at 7 1/2 annas a square yard, or Rs. 2,262-8 an acre, being at the same rate as the third appellant had acquired the Wadhwan land in question on November 30, 1919, as already stated.

3. He examined the facts as to the sale and purchase by the appellant of the said land and came to the conclusion that nothing was shown to have happened which materially affected the value of the land between that purchase and the date of the Government’s declaration for acquisition, and, therefore, held that that sale was evidence of weight as to the market value of the two hills in question. On appeal, the High Court of Judicature and Bombay, by its judgment dated December 17, 1925, reduced the award to Rs. 1,000 per acre. The learned Chief Justice who delivered the judgment of the Court, referring to the sale and purchase by the appellant in November, 1919, said :

If that sale had taken place about February, 1921, it would be good evidence that there was competition for such land so that it was worth in the market 74 annas a square yard. ‘ But,’ he added,’ by February, 1921, it is certain that such circumstances as had existed from the middle of 1919 until the end of 1920 had begun to Jose their force, and it is doubtful whether any purchaser would have come forward to pay a high price for these lands on the chance of reaping a profit by opening quarries.

4. Sir George Lowndes, who appeared for the respondent, very fairly said he did not contest the proposition of the Chief Justice us to evidence of value, and the only question, therefore, that remains is to see whether there was proper evidence to support the statement of the Chief Justice that the circumstances existing from November, 1919, until the end of 1920 had begun to lose their force by February, 1921.

5. The learned Chief Justice does not himself refer to any evidence supporting his conclusion nor have their Lordships been referred to any such evidence. In fact such evidence as was given did not support the suggestion of any such change until the later part of 1921. It is only necessary to refer to the respondent’s own witness on the subject, Mr. E.M.G. Lodge (Land Manager, Development Director, etc.), who stated :

There was some activity in the building trade in Bombay and elsewhere in 1920 and the earlier part of 1.921. In the latter part of 1921 slump took place.

6. In the absence of evidence their Lordships are unable to find any reason for differing from the conclusion arrived at by the Assistant Judge, and they are accordingly of opinion that this appeal should be allowed, that the two decrees of the High Court of Judicature at Bombay, dated December 17, 1925, should be set aside, and that the two decrees of the Court of the Assistant Judge at Thana, dated September 24, 1923, should be restored. The respondent must pay the costs of this appeal and of the appeals in the High Court of Bombay.

7. Their Lordships will humbly advise His Majesty accordingly.