Supreme Court of India

Kamrul Islam Alvi vs State Of M.P on 4 November, 2009

Supreme Court of India
Kamrul Islam Alvi vs State Of M.P on 4 November, 2009
Author: ……………J.
Bench: V.S. Sirpurkar, Deepak Verma
           C.A. @ S.L.P.(C) No.11118 of 2007
                                      -1-
                                                                        REPORTABLE

                     IN THE SUPREME COURT OF INDIA

                      CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO. 7312     OF 2009
              [Arising out of SLP(C) No.11118 of 2007]


  KAMRUL ISAM ALVI                                ....Appellant

           Versus

  STATE OF M.P.                                   ....Respondent



                              J U D G M E N T

Deepak Verma, J.

1. Leave granted.

2. Appellant’s land admeasuring 3.10 acres situated at

village Pehantala, Tehsil & District Hoshangabad

falling in survey No. 15, was acquired for

construction of Bagda Branch Canal. A notification

was issued under Section 4 of the Land Acquisition

Act, 1894 (for short `the Act’) on 9.11.1973. The

Land Acquisition Officer passed an award dated

21.2.1975 determining the amount of compensation

payable to the appellant. He assessed the

compensation at Rs. 6,523.95. The said compensation

was accepted by the appellant under protest and
C.A. @ S.L.P.(C) No.11118 of 2007
-2-
reference was sought to be made to the Reference

Court by filing an application under Section 18 of

the Act.

3. Initially, when the appellant filed his application

praying for reference to the Civil Court before the

Land Acquisition Officer a sum of Rs. 25,000/- was

claimed on account of water reservoir and sluice

gate constructed thereon, which was in addition to a

claim of compensation of Rs. 15,500/- in respect of

the acquired land. However, record shows that

appellant had also filed another application by way

of statement of claim on 22.3.78 before the Land

Acquisition Officer, Hoshangabad, praying therein

that compensation for water reservoir and sluice

gate installed thereon should be payable at

Rs.6,46,579.95.

4. Accepting the contention of the appellant that the

Land Acquisition Officer had not awarded

compensation with respect to the water reservoir and

the sluice gate, the Reference Court, while noting

that it cannot exercise the original jurisdiction of

Land Acquisition Officer, vide order dated

05.07.1983, remitted the matter to the Land

Acquisition Officer for fixation of compensation
C.A. @ S.L.P.(C) No.11118 of 2007
-3-
with respect to water reservoir and sluice gate.

This application was duly placed on record and Land

Acquisition Officer was fully aware of the

enhancement of the claim made by the appellant.

5. However, the Land Acquisition Officer vide his award

dated 28.10.1983 even though considered that

appellant had claimed Rs. 6,46,579.95, as

compensation towards water reservoir and sluice

gate but in his wisdom accepting the evaluation

report of the Irrigation Ministry and rejecting that

of an Engineer he awarded a sum of Rs.24,145/- for

the same and also awarded interest @ 6% with

solatium at the rate of 15%. Thus, the total amount

came to be Rs.43,463.75.

6. Feeling dissatisfied therewith, the appellant

preferred another reference being Reference No.

46/84.

7. It is also pertinent to mention here that before the

Reference Court, that is, First Additional District

Judge, Hoshangabad in Reference Case No. 46/84 in

the statement of claim filed by the appellant on

24.11.1984, he had specifically claimed a sum of

Rs.6,46,579.95 as compensation for the water

reservoir and sluice gate installed therein.
C.A. @ S.L.P.(C) No.11118 of 2007
-4-

8. Order dated 05.07.1983 passed by Reference Court

makes it clear that award was contested mainly on

two grounds. Firstly, that the land sought to be

acquired was irrigated and market value was Rs.

5000/- per acre and secondly, the compensation

regarding Bandhan i.e. water reservoir and sluice

gate should have been fixed at Rs. 6,46,579.95. The

Reference Court was of the opinion that the

compensation for the water reservoir and sluice gate

had not been assessed, therefore, matter deserved to

be remanded to the Land Acquisition Officer.

9. Following is the relevant and operative part of the

order dated 5.7.1983:

“In the result the reference is sent
back to the Land Acquisition Officer
with direction that it shall fix the
compensation regarding the acquired
Bandhan and gates. The evidence
adduced in the Court will be read as
evidence before the Land Acquisition
Officer after fixing the compensation
it is contested by the applicant then
the Land Acquisition Officer may again
make reference as per law. Parties to
appear before Land Acquisition Officer.”

( Sd/- )
First Addl.Judge to the
Court of District Judge.
Hoshangabad.

C.A. @ S.L.P.(C) No.11118 of 2007
-5-

10. After remand by Reference Court to the Land

Acquisition Officer, fresh award came to be passed

on 26.10.1983. In the same, despite specific

direction issued by Reference Court, as noted

earlier, the amount of compensation for water

reservoir and sluice gate was again fixed only at

Rs. 43,463/-. The appellant herein once again filed

application under Section 18 of the Act praying for

reference to the Civil Court for grant of adequate

and proper compensation for the said reservoir and

sluice gate.

11. The Reference Court vide order dated 20.06.1994,

after considering the evidence available on record

and relying on a decision of the High Court of

Punjab & Haryana in the case of Radhey Shyam vs.

State of Haryana AIR 1981 (P&H) 57 fixed a sum of

Rs.5,45,738 as compensation for the reservoir and

sluice gate together with 30% solatium and interest

as required to be paid to the appellant under the

provisions of the Act.

12. Feeling aggrieved by the said order/award passed in

Reference Case No. 46/84 (old No. 1/77) on

20.6.1994, respondent -the State of Madhya Pradesh
C.A. @ S.L.P.(C) No.11118 of 2007
-6-
preferred an appeal in the High Court of Madhya

Pradesh at Jabalpur under Section 54 of the Act.

13. Vide the impugned judgment and order dated 2.4.2007,

a Division Bench of the High Court of Madhya Pradesh

at Jabalpur was pleased to set aside the award dated

20.06.94 passed by Reference Court in favour of

the appellant and the compensation of Rs.43,463 for

water reservoir and sluice gate, as was fixed by the

Land Acquisition Officer after remand, has been

upheld.

14. Hence this appeal.

15. Critical examination and perusal of the impugned

order passed by the High Court shows that it

proceeded on the assumption that appellant had not

claimed amount of Rs. 6,46,579.95 as compensation

for water reservoir and sluice gate and he had

confined his claim only at Rs. 25,000/- for the

same.

16. It appears to us that the learned Government

Advocate, who appeared before the Division Bench,

had probably due to bona fide mistake not brought

to the notice of the Court, appellant’s

application/statement of claim dated 22.3.1978
C.A. @ S.L.P.(C) No.11118 of 2007
-7-
claiming specifically a sum of Rs. 6,46,579/- as

compensation for water reservoir and sluice gate.

17. Even though, this fact also finds place in the first

order passed by Reference Court on 5.7.1983 wherein,

in the second part of the said order, which is

relevant for the purpose of deciding the said

appeal, it has been mentioned as under:

“The applicant has contested the award
on two grounds firstly the acquired
land was irrigated one and the works
value of it at the time of acquisition
was Rs. 5000/- per acre hence he is
entitled to Rs. 15,500/- as
compensation for the land, and
secondly, the land acquisition officer
has not fixed the compensation
regarding the Bandhan and its sluice
gates fixed in the said Bandhan for
which the appellant is entitled to
Rs.6,46,579.95 P as compensation.”

18. It is not disputed before us that against the said

order passed by Reference Court on 5.7.1983, no

appeal was preferred by the State and the said order

had attained finality. That being so, it can safely

be presumed that respondent-State was fully

satisfied with the said order passed by Reference

Court on 5.7.1983. In the said order, it is

categorically mentioned by the learned Judge of the
C.A. @ S.L.P.(C) No.11118 of 2007
-8-
Reference Court that the amount claimed by

appellant for water reservoir and sluice gate be

assessed at Rs.6,46,579.95.

19. Once this order came to be passed and matter stood

remitted to the Land Acquisition Officer, obviously,

the parties went to trial with the clear

understanding that what has been claimed by the

appellant herein for the water reservoir and sluice

gate was as mentioned hereinabove and not at the

rate of Rs.25,000/- only as was claimed earlier.

20. The reasoning of the High Court that under Section

25 of the Act, which existed prior to 24.9.1984,

only those amounts would be payable to the appellant

which have been claimed specifically, does not

appear to be borne out from the record. In the

teeth of the order dated 5.7.1983, appellant’s

application dated 22.3.1978 filed before the Land

Acquisition Officer and statement of claim dated

24.11.1984 filed by the appellant, it was crystal

clear that a sum of Rs.6,46,579.95 was claimed for

water reservoir and sluice gate. Thus, the

reasoning of the High Court does not appear to be

legally tenable.

C.A. @ S.L.P.(C) No.11118 of 2007
-9-

21. Obviously, it appears to be a bona-fide mistake on

the part of the learned Government Advocate who did

not notice the Order dated 5.7.1983 and the

appellant’s earlier application filed before the

Land Acquisition Officer on 22.3.1978 wherein a

specific claim was made for awarding compensation

for the water reservoir and sluice gate at Rs.

6,46,579.95. That being so, we are of the opinion

that looking to the matter from any angle, the

impugned judgment cannot be sustained in law. It is

hereby set aside and quashed. The award of the

Reference Court dated 20.6.1994 in Reference Case

No. 46/84 (old No. 1/77) is hereby restored with all

consequential benefits as mentioned therein.

22. The appeal stands allowed to the aforesaid extent

with costs throughout. Counsel’s fee Rs. 10,000/-.

……………J.

[V.S. Sirpurkar]

…………..

.J.

                                                             [Deepak       Verma]



  New Delhi.
  November 04, 2009.
C.A. @ S.L.P.(C) No.11118 of 2007
                                    - 10 -