Andhra High Court High Court

K. Malla Reddy And Others vs The Land Acquisition Officer And … on 21 August, 1992

Andhra High Court
K. Malla Reddy And Others vs The Land Acquisition Officer And … on 21 August, 1992
Equivalent citations: AIR 1993 AP 18
Author: B S Reddy
Bench: G Rao, B S Reddy


ORDER

B. Subhashan Reddy, J.

1.This Court passed the order dt. 28-4-1992 on the premise that the amount determined by the Land Acquisition Officer concerned in this case made deposit in a Bank by way of term deposit and as such we directed that the interest which may have accrued on the said determined amount be paid to the appellants herein.

2. Now it is brought to our notice that the determined amount was not deposited into any Bank, but was deposited only in a current account partly and partly in S. B. Account. It is pertinent to mention here that so far as current Account is concerned, if does not attract any interest whereas the S.B. Account attracts only five per cent interest.

3. Having heard the counsel on either side, we are of the considered view that there is gross negligence on the part of the Land Acquisition Officer herein in not taking appropriate steps in depositing the amount in a Bank at least in a term deposit or complying with the mandatory provisions contained in S. 31 of the Land Acquisition Act by depositing the amount into Court. It is needless to mention that had the Land Acquisition Officer made reference as contemplated under Ss. 30 and 31 of the Land Acquisition Act, the Civil Court concerned would have deposited the awarded amount by way of a term deposit, carrying a minimum of 8% interest per annum, even if it was for one year at that relevant point of time. In this connection, a judgment of Supreme Court in Chandra Bansi Singh v. Stale of Bihar, is relevant for consideration. In the said case the Supreme Court had awarded the interest at the rate of 7 1/2 per cent per annum for the laches of the authorities concerned in taking possession for a period of
1 1/2 years. The said amount of interest was awarded dehors the provisions of the Land Acquisition Act on equity.

4. Following the said Judgment, we also direct the first respondent herein to pay the Writ Appellants herein the interest at the rate of 8% per annum which is a normal interest payable by any Bank for even one ypar’s terms

deposit. While computing the same the date reckoned is the date of service of S. 12(2) Notice to the date of Payment. Further any interest which is accrued on S.B. Account shall be set off, ‘while’ calculating the same as indicated above in this order.

5. In so far as other plea advanced by Mr, Narender Reddy, Counsel for the appellants complaining about the non-grant of interest under S. 34 of the Land Acquisition Act is concerned, that cannot be a question for consideration in these proceedings. Suffice it to say that possession has been taken over by the first respondent on 20-12-1989 and that shall be reckoned as the date for Payment of interest under S. 34 of the Land Acquisition Act. But the computation of interest and grant thereof is the issue which has to be raised before a competent Civil Court to which a reference under S. 18 will be made by the first respondent herein.

6. This Writ Appeal is ordered accordingly.

7. Order accordingly.