High Court Karnataka High Court

Hindustan Petroleum Corporation … vs Ramachandra on 14 November, 2008

Karnataka High Court
Hindustan Petroleum Corporation … vs Ramachandra on 14 November, 2008
Author: K.L.Manjunath & B.V.Nagarathna
MFA.N0s.6Q66.2002 & con.

....1....

IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED 'I'HlS THE 14TH mar OF' NovEM31:R(,.%2d'dé"Lj'-.T:.,

PRESENT

THE HOWBLE Mr2.Jus'ric.E   

AND
THE HONBLE MRS.JUSfif3E B.AV.NAGA}§A;FHN~A 
M.F,A.NO.69§é.I_2'€§g  % ;

6967102, 6963£{32," '69__§__9.g;0i2j'§;__5971 (02

nmwmn: _ :j__ 
}iIN_DUS'rAN_ PETg0LEz.:M CORPORATION LTD
BOMBAY, HA1Hf€G"!TS_REGIQNAL OFFICE

AT,$AMBARG!A'RQ"AD;' "
TILAKWADI, ._  V '
;' DIS'P;B1'"fi.LGA'UM;'
~  REP, BY m.=:= .$E.1'E!OR
REGIONAL MANAGER-RETML,
  l£)_U'1.Y..;::"()1'IS'PI'I'IJ'I'El) ATTORNEY,
 *HfI:s!.1:)z.!:3*.:fz.~.:~I PETROLEUM comm.
-  LTIJ},-..BELGAUM REGJONAL OFFICE,

 APPELLANT

 *{I3y_szVi':" MALLIKARJUN C BASAREDDY, ADV.)

.au-um»-u-n-mm

__  1 RAMACHANDRA
S/0 RAOJI HANGIREGEKAR,
AGrE;MAJOR,
R] O NEAR CONGRESS WELL,
WLAKWADI, DIST; BELGAUM



ME-'A.Nos. 6966.2002 & con.

.. 2 ..
2 THE SPECIAL LAND ACQUISITION OFFICER
KARNATAKA XNDUSTRIAL AREA
DEVELOPMENT BOARD,
DiST;I')I~IARWAD. .
  " 

(By Sri R A SHIRAGUPPI FOR C'./R1)

THIS MFA FILED ugs. 54(1}""0FAL..§.  'L

THE JUDMENT AND AWARD m':.'=.2c}.[_7;~é2  

N0.3/98 on THE FILE ohms; lIA"'1'aV1'C)£}_I3.T'»v.V_(:1¥§.g:'I'i.';'"JUDGE- 

(SRDN), BELGAUM, 1éARrLYiLLLLow;_NG.mELL_R:§FERENcE
PETI'I'ION FOR ENHANCED cQ;%ApE'N$ATioN.

In m?;._go.69§_zL2;9o"_;g"VV----_L L L
smwrsgrg _   ' j   
H1NL>L;s'rAN'PI-:'rr2r3LEUM CORPORA'I'iON LIMITED
g '' BOMBAY, HAVING ITS REGEONAL OFFICE AT
* SAMBARGE' RQAD,
*rtLaLwAr;):,
 ».1)'rs'rRI'crr BELGAUM REP BY ITS SENIOR
' ~RE'sGiO"i'!AL MANAGER RETAIL,
' DUE?' CEONSTITUTED ATTORNEY HPCL
3ELcj+:mM REGIONAL OFFICER

.. . APPELLANT

    MALLIKARJUN c BASAREDDY, ABV.)

1 MARUTI SATERI CHATUR,
AGE: MAJOR,
R/A YELLUR,



MFA.Nos.6966.2002 & con.

.. 3 ..
BELGAUM TALUK,
BELGAUM DISTRICT.

12 THE SPECIAL LAND
ACQUISITION OFFICER,
KARNATAKA INDUSTRIAL
AREA DEVELOPMENT
BOARD, DHARWAD DISTRICT.

  Ii§ra.$Pé.:IDEH*i-$§V I  , I ?
(BySri:RASHIRAGUPPl,AlI)V.)f  * ~ . "  

THIS MFA FILED u; s. régx-any ore' 'LIA. AcJrjA.;3A_1;§'.éT  =

JUDMENT AND AWARD D'i*;"«.,:2c:,7.0é"PtASsEi9 IN LAC
140.5198 01»: THE  'org? 'IVf!~{II€:'~-._i'I.II"AE)_DL. CIVIL JUDGE
(snow), BELGAUM, EAl§TI,Y"I.Al;LC¥V.fIN;:i?;VTHE REFERENCE

PE'TI5:I'IO_N_'  1s_1§'HAN¢E_9 .C._()NIPENSA'I'I()N.
   ". . I I' 

nn:'rwEm§:I _ "

 HINDUSFAN PETROLEUM CORPORATION LIMITED
 JBQMBAY, mmne rrs REGIONAL OFFICE AT
. ., _ SAMBARGI ROAD,
 I. VTILAKWAIEDI,
"'D'Is,rrrIfr;*r BELGAUM REP BY ITS SENIOR
REG10'NAL MANAGER RETAIL,
 V-DU-L»? CONSTITUTED ATTORNEY HPCL
~. I-EELGAUM REGIONAL OFFICE}?

. . .APPELLAN"T|'

   (By Sri/Smt: MALLIKARJUN C BASAREDDY )

'Ann:

1 C-HANGAPPA DHAKALUR CHATUR
SINCE DECEASED BY LRS



MFA.N<:as . 6966 . 2002 & con .

"4-

INDUTAI CI-IANGAPPA CHATUR
52 YEARS

czacc: HOUSEHOLD worm

R/O SHIVABASAVA NAGAR,
BELGAUM   

PRABHA PRABHAKAR RA.JUéC1--.{E*~'
29 YEARS .  
occ: HOUSEHOLD m*o'R1;

R/O SHIVABASAYA NAG "E?
BELGAUM  

GEETHA @ ARcHANAA13m. BENALKAR
23 YEARS     
occ: HOUSEHOLD WORK' % 'V V
R10 SH'¥VABASAVA_VNAGA§?;~. V' 
BEL(§AU:fi'"'  2 _  ' 

pu:m».V;;;%:;; ciiihrécégzéiéfi cfgfifun

 "E7 --YEARS:5:.;  "

occ': 2:13»: I3€?~. S "' f

 R] .0' SHIVABAS1%\(}§.__f€AGAR

LA'i'A ézngwegpfifi CHETUR

 L";-'6 YEARS.V_ V
is-oczc; HOUSEHOLD worm
 _  Rf.«O"'SHIVABASAVA NAGAR
 _ B_E:.(;«..wM

V_uJi§»'if;A1.A CHANGAPPA CHE'I'{}R

 24' YEARS
" _ 'ace: HOUSEHOLD WORK
"R; .0 SHIVABASAVA NAGAR

BELGAUM

VILAS CHAN GAP-'PA CHATUR
23 YEARS

OCC: EDUCIRTION

R] .0 SHIVABASAVA NAGAR
BELGAUM

BHARAMANNA DHAKALUR CHAT UR

3éd?§Usn~:Ess



MFA.Nos. 6966.2002 & con.

...5..

R] .0 SHIVABASAVA NAGAR
BELGAUM

3 THE SPECIAL LAND ACQUISITION OFFICER,  "    
KARNATAKA INDUSTRIAL AREA DEvELo1%MENT«.A  

BOARD ms'rR1c:'r DHARWAIEW 

(By Sri: R A snmaeuppr FOi?_V: (3V,4.'V_R1A%Cg)__ V    

THIS MFA FILED ms, 54(ij'_¢2§=*i% ACT, AGAINST THE
JUBMENT AND AWARD,_m*._[?'20.7;o2_»._P:gssEn IN LAC
No.5/98 on 'r1~::3 FILE"TPI.E .__Ii AQDVL. CIVIL JUDGE
(swan), BEL:;}ALf§m', PARFLY ALL()\hIi3&'G THE REFERENCE
PE'1'I'I'ION 1*r<§Ri'ENiaA.ncE:3.} §::0§.:15Et:NsAT1oN.

fl uF¢xo.:6969g9§oe{4;%--.:% * 
nnrrwmazx:   %   '-
HINI3USTAN PETR()LEiiJh.§ CORPORATION LTD
 . A' BQMIBAY, ijiAVING!.'TI'.SREGIONAL OFFICE AT
' - SAMBARGI "man,
 A 13:31'. BELGAUM,
X REP. mt' SENIOR REGIONAL MANAGER-
RE'l"AiL, D{§LY}=CONSl'I'I'U'I'EI) ATPORNEY,

- HIRFDU$TA_Nf..--PE'I'ROLEUM CORPORATION 1;m.,
-V BELG{\UM REGIONAL OFFICE.

. . . APPELLANT

V. '   (By~%.si~§{ MALLIKARJUN c: BASAREDEJY, ADV.)

 1 PARASHARAM VASUDEV CHATUR
MAJOR, R/O YELLUR,
TALUK 57. DIST. BELGAUM



 is}:ALLI1.__ I

No.6/'98 ON THE FILE QF Tris; 'i1_"ADI:$L_,' c1wL.§;i:jm3E
(smm), BELGAUM, PARrL_y<.,5LLo'w;NQ 'i'HE«:.__REFf:RENC£
PE'I'f'I'I£)N FOR ENHANCED COIVIPENSATIQN. '

HI uFA.uo.5971I2é6r=z_ 
nmwxnn: '

 H1'NmU;~sfFAN.PE1jR'aLEUM CORPORATION LTD
- BOMBAY"  .  " 
R2?;G:oNAL OFFIGE: SAMBARGI ROAD
. _ TILAKW.-ADI  
 'BELGR¥..JM m.~5*r.
" Rfllf' BY ITSSENIOR REGIONAL MANAGER
_ REFAIL mm? CONS'1'i'I'U'l'EE) A'l"l'ORNEY,
-- V"-..H.»P;fI_3.i;..
 «BELGAUM REGIONAL OFFICE
   APPELLANT

I V.   PARASHARAM KRISHNA CHAWR

SINCE DEAD BY HIS LRS
R] 0 YELLUR
TALUK AND DIST: BELGAUM

IA RENUKA PARASHARAM CHATUR
39 YEARS
OCQAGRICULTURE
R/0 YELLUR



MFA.Nos.6966.2002 & con.

,7...

TALUK 55 BEST: BELGAUM

2 YALLAPPA OMANNA CHATUR
OCC:AGRICUL'l'URE
R/O YELLUR
TALUK 85 DIST: BELGAUM

3 PARASHARAM OMANNA czfia   -I' 
R10 YELLUR   ' T
TALUK as DIST: BELQAUM

4 SARASWATI @ SHANTA}3A~!._ '
W/0 MALLAPA"CHATUR
R/O YELLUR  _   AA
'I'ALUK&sDIST: BE V sum  

5 soaz;riiA'r§§:~:'i§piAi}1.;(;*:£$js c§};A'i*:%I<"%"'
R/DYE-Li;UR_ '- A " " '

TAIArK&~%nm=BE!«GAvM  

6 "'l'»§rI ESPE(3VI?S L  Acouxsrrrox OFFICER
KARNATAKA 'I_ND.{3S'FR1AL AREA DEVELOPMENT
 _B{)AI€D_  %

  M W2h'J...I)I.55"PRICF

. .. RESPONDENTS

* (By A; éuxmuupfi FOR C/Rm 2-5)

“-rléis MFA FILED U/S.5-4(1) 0? LA ACT AGAINST THE

V§}i~.§DGMENT AND ‘AWARD DATED 29.7.2002 PASSES IN
LAC No.7/1993 ON THE FILE 0? THE 11 ADDL. CIVIL

JUDGE {SR.DN.). BELGAUM. ALLOWING THE REFERENCE
FOR ENHANCED COMPENSATION.

These MFAs eoming on far HEARING can this day,
NAGARATHNA J, delivered the following-

ME?-X.Nos.6966.2002 & con.

.-8–

JUBGHISIT

These appeaka am filed by Hindusmn

Corporation MIL, which is a. beneficiary 4.

acqms’ 1tIorn’ ‘ ’31 question be’mg “,

Judgement and award passed

(Sr.D11.) Belgaum in LAC N§§.3;9a,”4j9a,_

7/93 dated 20.7.2002.

2. The relcvsmt that the fixat
rcapcnden ‘ proceedings

undegfvflie of land mmsunng’
19 acfies :- Shahapur vimge, Bee, for
the _estale¥i$l1’me;1£ S oil depot in eamrcisc of power

§p;o:m..’ _ . 30.9.1993. Themeafier, final ‘ ‘

. S’ the said’ Act was p1zh$hed on 20.4.95 and

opportumty go the owners at’ the land, the

.. Commissioner detcrmwed the compensation amount

pend’ to the owners U/S 29(3) ofthe am act and

x rdmgly’ aawmds were mm on 17.7.95 dctcmm ‘ the

va1ueofthe2andatRs.42,600/–pcracmiz1ma::hoft1mefive
appeals under consideration.

3.

MFA.Nos.6966.2002 & con.

9….

Tfimxkfiaflscfithcammdsamdland3acquhudhq2hd~

Shahapuwidflagc,Ekflgaunztahflsamezafiflkxvs: _« ”

MFA NOS.

6966/02

6967/02

5953102» — ..

‘6’§7″1l02

{AC N08.

9493

4/98

ages-

‘Q5/93.

7;_’9s=._

Sy No.
Extent of land

R.S.No.

26/ IA

07 acres
33 Gimme

1-:ha.mb’:”‘

guntam)

R.S.No.

I9A[2

21 Guxfiash

1%.:-i;’}1;{119V

Guntaa

R.§.No19

{A/1

V 2 Acres
1 7
Guntaa

‘iliouhaanci
2 rear . ‘

Rs. Five
lakhs
xiitmteen

M, M
_ V_t;h<:~1:sand.V " '

hundred

as-s=<%"si:'rty " _
« fightazfi.

. v..ar1dii:°t.v’._ –

_ fivfmnd ‘
T%%kT%eizh:;=esa

Re. One
lakh
em
nine
thousand
and

thirty
fiueeand

twopaim

at the’ rate of

‘peracrda é
» Vm<_:VIud..ing_
s§ammr,;V ~ '

é _nim=;

Ra; V ” –. .

‘I’wen–t.y’ «
}3}’,.h:t5~
thirty {our

” thousand.

afidthmw
hundred
and

A». éfywenty

‘-..ni:r.ty six

thousand
eight

hundred and

seventy five

Ra. Three
lakhs seventy
five thousand

»»’4._ he onxns ofihc.hmd twang dfimafimfied uflztc
xlffinfipcnsafion dehxuund by th Specfifl Lad Acqunfion
“Toma: had filed reference application U/S 18{1)ofthc Lem

Acqudsflmmn4AtauuithcIxmmdMAcqymaflkn1<3flxu'nflrn1fle

:nau£rtn'fln:CmniJudgp,Ekmynfim.and a§.fiM:ca&mvnme

chfibbad hmgfihcr ha as nmuflb as flkflt muse five mans,

5.
<2"

MFA.Nos. 69662002 & con.

-19..

whose lands were sought to be aequimei and

enquiry and evidence was conducted by the

5. On bchalfof the land V 9
deposed and Ex.P.1 to Ex.!-3.27
behalf of the man, the @232″ zmfi’ E A

was examined and E3.R.1 in
evidence and based the Remmoe
Court relying on new
by the oepnis % med the vahnm
at imluaivc omammxy

‘ byme said audit and award

heard the leaned counsel for the %%t
A for the respondents.

7, zi’t :is submitted by that oounse} fur the wpcknt that
Rcfirencc Court 1%’ ring the 13%’ p1mc$bs’ ‘ of

‘ the oompensa:t1o’ I: under the p1’ovvzsxm’ ‘ of the

LandAoquisifionActhasfixedthcccnnpenaafionby
aocepfing Ex.P.11 to Ex.P.I5 and Ex.P. 19 md the vaiuafion

rcportprcparcdbyPW.3m1dhasfixedancxorbitant

jy.

MFA.Nos. 6966.2002 & con.

.. 11 ..

compensation at Rs.3,7S,OOO/» per acre without there being
any evidence to that efihct. Moreover, the

has placed heavy reliance on the decision

committee which is cmoneous, in as 9

determined in mspect of the t’

the basis of package at Rs,3,’Z5,0(X.’_(;’per ..


submitted that the    lande

situated at a    not in the

corporation Emits,     vifiage and

hence       fimn

Rs.42,0cx)j-1 mm Acquisition omccr
to Iéefexenoe Court is highly
exorbitant. A t ‘V V’

is submitted by the learned counsel fiat

the that the Reference Court was

jilsfificti eoznpensation at the rate of

t’ per acre in the form of a package, which is

“ji;ai¢1utsiee”‘o£ an the statutory benefits U/S 23(1~A) and 23(2)

ttjgmaé Land Acquisifim Act, 1394 am: that ‘meat-,st m per

of the said Act is also granted and the bass’ of

compensation is as per the decision of the advisory
committee uncier the chairmanship of the Deputy

&/

MFA.Nos.6966.2002 & con.
.. 12 ..

Commissioner, Belgaum and therefore it does not £01-

any interference in this appeal. It is also submittegi” ‘Que

Iands in question have non agicultural

situates! very ciosc to the city ” »

adjom’ m’ g the local land near

considering the location of for *

establishing the oil depot the and that
the Land Acquisifison in awzmfmg the
meager oompcneation ~ the non

‘ ‘

9. subrnissions of both sides, the

V. ariseevfor our eonsidexation is as to whether

‘ Refe1m;ee’v(;_’ou1t was justified in granting compensation

“theVVie§’Lj9f:’e:ii’e.3,75,000/- per acre in the form of paekge

inefueii?e.e’1″‘ VaB statutozy benefits under the Land ‘ ‘

Act thetefore. the same does not call £91’ any fi1
‘tliese appeals?

10. PW.Ii::1hieevide:neehasgotn3arkedEx.P1tnP5
which are the pefifimns fled in protest against the
assessment of market value of the lands acquired at the rate

%

M’£’A.Nos.6966.2002 & con.

Q13…

of Rs.42,000[- per arm: by the Land

Ex.P6 to P10 an: the Rewards of Righm

hnds, witfich have been aoqm’mod. same

had mqucsuad the appellant j

compensation at the ratpof
appellant herein run: of
Ra.3,75,000[- per produced as
Ex.Pll eo_, P]1 4«. mfiened to the
mum of Deputy
As was mm; by spacm
fichalf of maps -ea per rams.
arms viilagc up warm’ me

vmagc, whih Ex.P17 “n the copy of

._ 3.8.1989, wn:t£r:n’ by the Sm!’ Dcpmr

KIADB no the Rwbaal Mamgu ear the

acqu’u’ed3anduxdattlnc1.ateofRs.3;75,0G0]-pcracm.

CertificdOopyoftkaalcdwdc:wctmd”u:tfimom*oiarne
Smtshobha Yakkundi on 5.11.1992 fl marked @1511
PW.293Ex.PI8inmapectefaplotadjacent.tnttachnda
bclonmgmthcmspondcnm. ‘I’hcaaaooucred Imtler

|

ME’A.Nos. 6966. 2002 & con.

-14..

Ex.P18 is 60′ x 40′. Ex.P19 ‘3 me mpoefl:

value: after inspection ofthc 1&3 atxpzimd
dated 5.7.2000, Ex.P19 is accompanicd

two plans and 5 appendices. ‘

got marked through pw.3. .

mgsmmd deed dated s.1.19§3:_”faws:11 No.10.
.,.;x.?21 is the 5.11.1992

oonsileration »Yakkund1,’ Ex.P’23

is the 1’1: d1a11e§i”:.324:.?S.19′?8. Ex.P24 to P26
are the 28.12.1996,
17.1.1998 ‘2s.’s. 19§§g. Ex.P2’7 ‘s the
Certified copy Decree wed in
eourt aama 23.11.1999.

311.1321 marked through PW.6.

11111. 1′ Ex.l”\” 1 dausd 17.7.1995 whilc Ex.R2 is a.

11131;-;;;1.en1«.gith”mgaxa to same statmmios am: Ex.R3 is the

the lands of Zad Shahpnr mags’ . The said

1 I V _ were cxhibitnc! on bchafl of the appellants harem’ .

12. In Ex.P1l dated 29.12.1999, the Special Deputy
Commissiomar. KIADB inflamed the appcflant hcmin that an

é’

ME’A.No3.6966.2002 & con.

-15..

amount of R3.3,75,000]- per arm: has been to
be paid as the compensation. At Ex.Pl2

dated 13.1.2000 written by the KIADB to

stated that the Advise’ ty Com1n1tt’ 1:3 1 3

ofthc Deputy 3»

17.1.1933 under Section’ it
rcoonunended comp¢ii3;a3:io:it”iit’ of V’R3.°v3,$,(J60/-

two years from 1993-95,
the f2_s;4,so,ooo1- pct acre and aim:
the tow1md’ rawthecasc in
thc ooranpcnsatixm at the rate of

per acre, the 3% was accepted by way offufi

& Copies of the AedvBory’ Connnr&ec’

new on 23.12.1993, 17.1.1993 and 23.3.1993

tt letter to the above efit Wm issued on 22.2.2003

on 24.4.%D0. In fact Ex.Pl5 is a certificate damd

9.9.1998 issued by the Special Deputy Gonmzissiom;
KIADB smting that at the mccmg held on 28.8.1998, the
Adviso1yCommitmeun;lcrtmChainnand1y%ofthcDcputy

/%

MFA.Nos.6966.2002 & con.

..35_

nm, Bahama had fixed the T311605: at the
int: of Rs.3,75,000 per acre kn respect of .’?ad

that the same. rate had been appmvod. As

the acquired’ Imxda in the o;nmn’ _
Rs.7000/- per gunta in the: was ,

mount to Rs.2,80,000[~ to P26
which are the , the
WWW W m by W
orpmrage V In cm mg in
W.P.fio.2i3é dmcme, the
fbr compensation at the ram of
Rs.3,7″.’5,’€}(:_”)t}[ -‘ a package in respect of
addition me lmd owmerslwem

V n

“E13. On pernsalofthe pfimfi and evidmoc on record, it

isnot:wtb.atl9acrcsaned20gun$asoflandmJad~

Shahapurvillagc, Bc®u1nwasacq11i1edfm*t1whiof
the appellant by a mclimmaxy notifimtinn dated 1.9.1993

&

MFA.Nos.6966.2002 & con.
…… ……

and &al nofifi-ation dated 20.4.1995 and after @ing the

As on the date of the preliminary

value of agricultural had was amund

H A T. $0

dctexmific the market *’

of the lands sol’! in the a yeatsV

preceding’ the date ai:” a:’13r. _ ‘ Beta’ g not
‘ mm” the said odmpcfi ‘ was made

at the iznsialifee’ ..

14. KIADB second respondent
herein rxssagim: 5:” obpc11on’ ‘ 3, ‘whcn:m’ it ‘n stauxl
uthf: under 111: chairmanship of

Belgaum on %.9.98 had plfd a

at the rate of Rs.3,75,(X30/– per acre

tiusmfipon the KIADB accepted the pmposal and

the saw to the beneficiary i.c., & aqspclwt
and the Speck! Deputy Comnfssimmr, KIABB,

2 accrtificaa-L-approvingtlaemarkct

value at thc rate of Rs.3,75,000/ — per acre.

W

ME’A.Nos . 6966. 2002 & con.

-18..

15. PWJ who is the

NQ6966/02 gave common evidence on

clairnants smting that the Government

question by ta&g into

adjacent to ‘

station which is 13 KM. MW W fizrthcf
near thc vicinity of ‘éiéaiévémdusflies
sidc of the Pctmbum
had am these
acquired to csumish an
oil dgpqt j It is am noticed that one
sri. Minna was enaaaui by the
130 mm the mm vain: and he is

A and m per his mport written at Ex.P.19,

k * pergunm ‘3 Ra.7,000[-. However, the said

tithe PW.3 was not refine! upon by we Refinance:

” But. Ex.P.I1 to Ex.P.14 wm ‘ by me

Rs.3,75,00t}/- per amt: was accepted @ pad to the marl

owners. ‘£hesa’ddoct%tsa1so:r:vnaithatadviso1y
wm§itmwmwmfimmdumm’&cc d
mpuw® , Belgaum UIS 29(3)ofti1c KIADBAct

MFA. Nos . 6966 . 2602 & con .

-19..

negotiation the market value was fired at

payment. Ex.P.15 ‘m the ‘
KIADB at

wherein the rate fixed at by tbs
admoxy emcee’ L report is
not binding on the of the case would
pemuaclc memiened in the

16. AV abs makes it apparent that
sesee ‘ lme sold in the
«ywaa p the date of pIu&L%m1y

‘ be the sac bmk h mriving at a

” , ofthe lands in question. In the hzsmt mac

ee ‘ panama: vahze of the acq1med’ mas

‘ eugnfte have been mm me am: by the Lem AoqIm’ 1thn’

3andshothecityofBelganmandthscfactthatitiasit1me:i

adjacent to Bclgaum-Goa fihway & very close in Beam
railwaystation. Hcnoe,flmRc&n:nceCOI1rtin0m’vi::wwm

MFA.Ns. 6966.2002 & ¢on.

._2(;…

right in taking note of the ma- the
land in question while arxiving at a 4′ A4 _

17. It is azso natad that the 7
appmachfi the

Comm1ssao’ ‘ ncr, KiADB. Ea 33 of
the respondents at flux:
rate of Rs.3,?’5,000[~– a mi as on
the date of: of all smtutnty
benefits But, the ylmt
made by the Spedml

123;! E::;.P.1£V.3′ deed am 5.11.92, wherein a plot

. 40′ sold for a sum of Rs.17,0t’.)O/-» and the

‘ the pumficr of the said plat -‘m her

has deposed in that cam. 1=w.4 and PW.7, who
‘ xcspondcam[m1d owners have am aupponed the

‘V ofPw.1.

19. It is aiso obmved that though mapondent No.2 herein
hasau:x:cptedt2n:pmposalofd thccompcnsation

&

MrA.Nos.6g§_6L2o02 & con.

…21..

at the mt: of Rs.3,75,000/~ per acre in a
package, it is the appexmt/benefi

letters of msposndent 130.2 V
Rs. 3,75,000]- per acre of

certain com ea wen as of
this s which

21. the appemnt hm rcfbd uptm a
pf .._Ho:-{hie Supzm Court in thc me of

A ‘ Vs. Special Land
mathu mpmed in xsmsag sec 751 to

<:<;i2gii£}."tfi$V.atwhcnala:'geplotof-%disrequiat:dmhc

appmprmeéedueaonhwambcnamemswmg
_V 7 §éitielandfozrcm1ringout1uads, bavmgopmsfmxd
' " plcamIw out smalicr plum swntabic for %truct1m of

blxikiingsandhzadsitxxaflinixateriorinlmgeundcvcloped
axeaask:~vervah1ct'i).mfl1atof}@aimawneax'dcvelopcd

area. Hawcveninthismcithsabocnstatnd bytheflonixhe

MFILNOS. 5966'.2GO2 & Con.

-22..

Supxtzmccourtthatthcrccannotbcanyhanimxifmtrulc
thatastohawmuach deductionshoukihcmadeas
is csaantially the question of fiat depending on

cn=cu’ mstazmes of each case. and it does J

up or any paths ofiaw.

22. In AIR 1996 so 221 ” of f_, vs.”

Brij La] Misra e1r:., it vfluc
pg-mm; on the ma: poumsmmy
the land pass; . ‘ of:§ii’V’11eaa1}.za:” %%hgwmm ‘ aésiing as on

the data of fact far
consideration value.

thy?’ Coflecmr and axmthcr
Vs. as others reported in AIR 1997 QC

‘=:;itiox1 £5? l;:iigfe.ar%V ofland mam’ in the out mm’ of

% 2 such lands wen: mscunau-a1 lands not
m{t¢”dfRa60,000[~ peer acn: arm mquimd to make them

oonst1’|1ctu’.m’ . In the am’ cm: the ‘ ‘

notification was pubfihhed in December, 1980. But in the

£7’

MFA.Nos.6966.2092 & con.

…..23…

hnnantcascfibImmawqninflhumflgxfinafiioffhcfifidfiégamn
hpafimmtfimfinrhohctaknnikacouakkuafi{m :;¥

24. Rnfiamce fisgfiaed a a dgqiflafifoft$§iCfifi¢tjn;fihc”

case of saibama Vs. 5}

Acqfimition omoer of in
2000 (3) KLJ 643 for
nearby plot of fiat vahn’z1g-

developed pbt of
Lama, in be made towards
dccifi#§§£3g#&§§agfifi§’fi$ hfi$§c 0 a:nmu%:t\mflu£ an
that _§vfi<V§;!1:§1:cihz1cfions could be up to 53%.
:71 (DB) in the case ofAas<istaz1t

' ;ShuL$afiwa&&fi§mwwuxsaaunh£x,IHwfién.BcaKfl1hmu:hckitha1
"tEfijnfi§§fiflfiHcd:&n'aanafigfiumaofdzwfloped.kuxixnmnby

:xfifl.ét5& ahomm flmzihmm ofyncfiufimamy1nflwficsfion.can.be

k »ifiakgnflfis1tfinummu;puhn:finrvahmmfio,0laqga'umufi:oiland
}fi$hzmqnhfianturdcducfigchnmiammcnmcnstfinnasuch
price which inchuias east cram mquired for whereby

a£otaldeductionnzaygoup€o65%.

ME'A.Nos.6966.2002 & con.

-24-

25. A{R2O%SC2204isadacisioni1athccaacofSi:tteof

Karnatah and another Vs. Sanfipa

Othexs wherein it has been held that when

is accepted with’ out any damn: }3jf’w~1a;rfl (if t’ ‘ T

smtuto1yngh’ tto1’ece:v’ eaolazliuxrnpafa . J, V’

26. In the cast of Vfi. Land
omeer, _ in {LR 2006
Karnataka compcnsafion 53
paid in law, the clahnants
are to be de&rna:me(i’ as per

the gm j – M.

” The Judmenm mlied upon by the learxmd

‘ appe&:nt are ofnot oimusch asm’ 131108 to its

iéaas the compensation of Rs.3,7’5,000/ – per mm

.A t9l;e’v-Qvazdcd tothcclaunaz1′ mbywayorpaclme iajzmt

proper or not. Thcmfom, the t of

..Eoompenaatiomhascdonthcmm~kactvakzcad’theh1daswcE

a::thcsmtumrybencfitsdonotm}ieda:tiseinth’mappeaL

MFA.Nos . 6966 . 2002 & con .

-25..

28. Inthecased’PannaLa}Ghosh&othmxsVs.Lmd
Acquisifion Collcctorfis Others reported ‘m 2004 AIR 66,
ithasbeen hekl thatitis reliable

sale of porfions of the saw: lmd as has_

ati}accn’ t lands mad: shortly 4 AV

nofication for determining . «. V

29. In 2004 AIR of India
Vs. Ba] Ram and that the
aemrminatagn-iggf %;,f% on the basis ad’
oomparablé under difimnt

vanage’ % a 12:: _ V A mnab% Ia.

In Vs. Balbizr %gh and another

1.8.00 477 SC, it has been stated that

. a7.J’~»..g .a.

-se caacvalua:£:ionhadbeenaceep@a

cm be adopted in respect of lands covered

“$31. In the was of seats of Karnataka Vs. Maflapspa

mportcd%m2004(1)I.ACC36ithmbecnheldth.atfor
dctemtnining the market value of acquired land, pmvious

jmiaacntsorawardswhichhadbecnaccepmdbythe

kw

ME’A.Nos . 6966,2002 & con .

lWl26l|t4Q

situated hnds wa be refied upon. In the

Baibir Singh’s case referred to abavc,

the said judgment.

32. In AIR 1933 so

General of West ._ has been
hcki that pnoes’ _ to the aoqjuned’
lands with pea»-gmianty at or about

time ofpzfc-‘2’

‘ the best evidence.

It has also subsequent to
vrenmmv’ ‘ ml mum an be
relied upon ” value of land under
‘ploof was stab}: between dam of

in thé orlceopahgowaa Vs. The Spec1al’ Land

V . oflieer, KIADB 5. Others repmed in 2004(1)
{I38}, 51 beam afthis court enhanced the

notifimtion M against Rs.2,%,000/- per acre

by the mefiemncc court tafing ‘mm oonseidcxahian the
Eocatiovnofthe landciosctotheflationaliriighwayinurban

fl//K”.

MFA.Nos . 6966 . 2002 & con.

..27..

districtanda}aothcresoh1tionpasscdbyKIADBo&1ing

Rs. 10,00,000] ~ per acre inchxshvc of smtutory benefits.-

34. We therefore, confirm the View mkcn

Court for enhancing the compensation — 9»

acre in the form of a j’ ‘4

benefits under thz Land =.a< ::- ping um _

of the said' Act on the V

comnnlttce chamoci' and
approvalof the same r,

KLADB.

X nmigtvw