Bombay High Court High Court

Late Narayanlal Bansilal vs The State Of Maharashtra on 28 September, 2011

Bombay High Court
Late Narayanlal Bansilal vs The State Of Maharashtra on 28 September, 2011
Bench: B. P. Dharmadhikari, A.P. Bhangale
                                 1




                                                                          
             IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                  
                       NAGPUR BENCH, NAGPUR.




                                                 
                         FIRST APPEAL 142 OF 2000
                                   WITH 
                          FIRST APPEAL 53 OF 2001
                                   WITH 
                   CIVIL APPLICATION (F) No. 2282/2011.




                                    
                    ig               ............


     FIRST APPEAL No.142/2000.
                  
     1.Late Narayanlal Bansilal
        (through Shri Madhavlal N. Pittie
        Receiver of the Immovable Properties,
      

        appointed in the High Court Suit
        No. 224 of 1961) Great Social
   



        Building, 4th Floor, 60 Sir P.M. Road,
        Fort, Bombay 400001.

     2.Smt. Rajkumari N. Pittie III Plazzo,





        Little Gibbs Road, Malabar Hill, 
        Bombay 400 006 (Deleted as per 
        Order dated 24.6.1999 
        below Exh.254). 





     3.Shri Balkrishnalal N. Pitale, 
        (HUF), Flat No.12, "Palmera" 
        Altamount Road, Bombay 400026  
        (Dead) 

     3-I. Mrs. Radhabai Pitte.




                                                  ::: Downloaded on - 09/06/2013 17:46:54 :::
                               2


     3-II.Mrs. Veena N. Ruia,




                                                                        
            R/o. Samudra Mahal, 17th Floor,
            417, Dr. Annie Besant Road,




                                                
            Worli, Bombay - 4400018.

     4.Shri Madhusudanlal N.  Pittie
        (HUF), "Suket", (Dead through L.R)




                                               
         Smt. Damyantibai Madhusudanlal Pittie,
         29-B, Dongerisi Road 
        Malabar Hill, Bombay 400006. 

     5.Shri Madhavlal N.  Pittie




                                   
        (HUF), "Suket", 29-B, Dongerisi Road 
        Malabar Hill, Bombay 400006. 
                   
     6.Shri Madhavlal N.  Pittie
        (IND), "Suket", 29-B, Dongerisi Road 
                  
        Malabar Hill, Bombay 400006. 

     7.Shri Vivek Madhavlal N.  Pittie
        "Suket", 29-B, Dongerisi Road 
      

        Malabar Hill, Bombay 400006.
   



     8.Smt. Sulchana M.  Pittie
        r/o.  "Suket", 29-B, Dongerisi Road 
        Malabar Hill, Bombay 400006.                     ....APPELLANTS.





                                    VERSUS





     The State of Maharashtra,
     through Collector, Amravati,
     District - Amravati.                               ....RESPONDENT
                                                                       . 




                                                ::: Downloaded on - 09/06/2013 17:46:54 :::
                                 3




                                                                        
                                       WITH




                                                
     FIRST APPEAL No.53/2001.




                                               
     The State of Maharashtra,
     through Land Acquisition Officer,  
     Amravati.                                               ....APPELLANT.

                                      VERSUS




                                   
                    
     1.Late Narayanlal Bansilal
        (through Shri Madhavlal N. Pittie
        receiver of the immovable properties),
                   
        (Appointed in the High Court Suit
        No. 224 of 1961) Great Social
        Building, 4th Floor, 60 Sir P.M. Road,
        Fort, Bombay 400001.
      


     2.Smt. Rajkumari N. Pittie 4-C III Plazzo,
   



        Little Gibbs Road, Malabar Hill, 
        Bombay 400 006 (Deleted as per 
        Order dated 24.6.1999 
        below Exh.254). 





     3.Shri Balkrishnalal N. Pitte, 
        (HUF), Flat No.12, "Palmera" 
        Altamount Road, Bombay 400026  
        (Dead) 





     3.I) Mrs. Radhabai B.Pitte.
            Flat No.12, Palmera, Bombay 400026.


     3-II)Mrs. Veena N. Raia,
            R/o. Samudra Mahal, 17th Floor,
            417, Dr. Annie Besant Road,




                                                ::: Downloaded on - 09/06/2013 17:46:55 :::
                              4


            Worli, Bombay - 4400018.




                                                                       
     4.Shri Madhusudanlal N.  Pittie




                                               
        c/o. Madhavlal Narayanlal Pitte,
        r/o. Harinagar Sugar Mills, World Trade
        Centre, Kolaba, Mumbai. 
        L.R. Of R.No.4.




                                              
        Smt. Damyantibai Madhusudanlal Pittie,
        29-B, Dongerisi Road 
        Malabar Hill, Mumbai 400006. 

     4.(Shri Dadhusudanlal N.  Pittie




                                 
        (H.U.F), "Suket", 29-B, Dongerisi Road 
        Malabar Hill, Bombay 400006). 
                  
     5.Shri Madhavlal N.  Pittie
        (HUF), "Suket", 29-B, Dongersi Road 
                 
        Malabar Hill, Bombay 400 006. 

     6.Shri Madhavlal N.  Pittie
        (IND), "Suket", 29-B, Dongersi Road 
      

        Malabar Hill, Bombay 400006. 
   



     7.Smt. Sulochana M.  Pittie
        "Suket", 29-B, Dongersi Road 
        Malabar Hill, Bombay 400006. 





     8.Shri Vivek Madhavlal  Pittie
        "Suket", 29-B, Dongersi Road 
        Malabar Hill, Bombay 400006.                    ....RESPONDENTS 





                             --------------------------
                     Mr.  C.N. Korde, Senior Advocate 
              with  Mrs. Pangarkar, Advocate for Landowners.
               Mr. J.J. Chandurkar, Advocate  for legal heirs 
                of deceased Madhusudanlal in both Appeals.
          Mr. R.B. Deo, Special Counsel with Shri  Ambarish Joshi, 
                               A.G.P. for State.
                              -----------------------




                                               ::: Downloaded on - 09/06/2013 17:46:55 :::
                                   5




                                                                             
                               CORAM :  B. P. DHARMADHIKARI




                                                     
                                            AND A.P.BHANGALE, JJ.
     Date of reserving the Judgment. -                    02.09.2011
     Date of Pronouncement.          -                    28.09.2011

                   




                                       
     JUDGMENT.    (Per B.P. Dharmadhikari, J)
                        

1. Judgment dated 31/12/1999 delivered by Joint Civil

Judge, Senior Division, Amravati in Reference proceedings land

acquisition case 13 of 1988 under Section 18 of the Land

Acquisition Act,1894 (hereinafter referred to as “the 1894 Act” for

short), is assailed by both parties i.e., the landowners as also

acquiring authority in these appeals under Section 54 thereof. Said

reference arose out of award dated 16/7/1987 in L.A.C. 3/LAQ-

47/83/84 made by the Land Acquisition Officer for and on behalf

State of Maharashtra. Notification under Section 4 of the 1894 Act

was published on 19/2/1984. While admitting First Appeal No.

53/2001 filed by State, this Court on 12/2/2001 granted stay in

terms of prayer clause (I) of Civil Application No.656/2001 on

::: Downloaded on – 09/06/2013 17:46:55 :::
6

appellant- State depositing decreed amount with Trial Court within

period of 8 weeks. That order continues to operate even today.

2. Civil Application (F) No. 2282/2011 is taken out by

landowners pointing out death of appellant no.4 on 4th August 2011

and seeking leave to amend as per its schedule to bring his legal heir

on record. State government is also asked to effect similar

amendment in its First Appeal No. 53/2001, though no formal

application is as yet moved by it. Shri J.J. Chandurkar, learned

Counsel for said legal heir viz. Smt. Damyanti states that he is

appearing for her in both the matters. State Government has without

prejudice to its rights to verify the position, sought oral leave to

substitute similarly. Accordingly, We permit respective Appellants to

amend their respective memo of appeals forthwith.

3. Plot no. 1 Nazul Survey no. 14 of Amravati town formed

subject matter of acquisition. The area as per last notification under

Section 17 (1) dated 18/7/1985 is 54,168.86 Sq. Mtrs. and

landowners claim it to be 60790 Sq. Mtrs. The award granted them

compensation of Rs. 34,67,030/- towards land, structures, trees and

::: Downloaded on – 09/06/2013 17:46:55 :::
7

statutory benefits. Trial Court or Reference Court found area

acquired to be 59,870 Sq. Mtrs. as per report if Court Commissioner.

By following hypothetical plotting method and using comparable

sale instances, it arrived at rate of Rs. 19.50 per sq. ft. for belt-1

plots, Rs. 16.50 per sq. ft. for belt-2 plots and Rs. 13.70 per sq. ft.

for belt-3 plots. Total amount for all three belts thus worked out by

it was Rs. 74,06,128/-. It then followed judgment of Hon’ble Apex

Court reported at AIR 1998 SC 700 (Hasanali Walimchand vs. State

of Maharashtra) to deduct 50% towards developments and found Rs.

37,03,064/- as value of acquired land. It also found them entitled to

Rs. 17,57,521/- towards costs of structures on acquired land,

Rs.22,120/-as value of barbed wire fencing and Rs. 2990/- as value

of trees. Out of this Rs. 54,85,895/- as sum of Rs. 20,30,116/- was

already received by landowners, it granted them balance amount of

Rs. 34,55,779/-. The premises were being used by State for office of

Divisional Commissioner, Amravati since 1/1/1981 and on

6/8/1985 possession was taken by it after invoking urgency clause.

Trial Court therefore granted them compensation under Section

23(1-A) of the 1894 Act, from 1/1/1981 till 16/7/1987 i.e., date of

award calculated at 12% P.A., on the market value (Rs.14,77,740/-)

::: Downloaded on – 09/06/2013 17:46:55 :::
8

of big bungalow. Said sum given by it is Rs. 11,52,637/-. It granted

them compensation at 12% PA under Section 23(1-A) on other

property from 6/8/1985 till 16/7/1987 at Rs. 9,21,877/-. It thus

awarded to them total sum of Rs. 75,60,409/-. It deducted from this

total, a sum of Rs. 20,30,116/- already awarded by land acquisition

officer and declared landowners entitled to receive Rs. 55,30,293/-

more with 30% solatium on it under Section 23(2), interest on

balance costs and solatium at 9% on it from 16/7/1987 to

15/7/1988 and at 15% thereafter as per Section 28/34 of the 1894

Act. Before us there is no dispute that direction to pay solatium on

Section 23(1-A) grant is unsustainable.

4. Shri Korde, learned Senior Counsel for landowners has

strongly relied upon the appointment of district inspector of land

records as court commissioner to find out exact area of land

acquired to show that land in excess not covered under area in

award under Section 11 is also found acquired and hence, grant of

compensation by LAO is incorrect. He further argues that

landowners and LAO have both resorted to hypothetical plotting

method to determine compensation but then Trial Court has for

::: Downloaded on – 09/06/2013 17:46:55 :::
9

valid reasons held report/lay-out drawn by landowners expert Shri

Gandhi at Ex. 195 more reliable. In this view of matter, it could not

have discarded the belting scheme used by Shri Gandhi and

substituted it by its own estimate. The placement of acquired land,

its more altitude and therefore superior position in market as

compared to adjacent lands is all narrated in detail by Shri Gandhi

and Trial Court overlooked it for no valid reason. Layout of Sant

Sadguru Sitaram Maharaj Sansthan (SMS layout) Public Trust in

plot no. 2 along with other plots in the vicinity have been used by

Shri Gandhi as measure to determine the market value. The

placement of said land is much better than adjacent plot no. 2 where

a layout has come up in 1982/1983 and sales of plots from that

layout are treated as comparable by Trial Court. Shri Gandhi

therefore made 25% allowance over and above price fetched by

plots in that layout and Trial Court could not have ignored it.

Similarly, the layout in plot no. 1(acquired land) has got frontage on

public roads on three sides and hence belting of all such plots in

layout with said benefit in first belt by him could not have been

faulted with. Deductions ordered by it are at variance with report of

said expert and when evidence on record proved need of no such

::: Downloaded on – 09/06/2013 17:46:55 :::
10

expenditure here, the Trial court could not have invoked the thumb

rule. In any case, looking to instances of or nature/extent of

development in adjacent layouts, deductions of 50% from land price

determined is exorbitant and arbitrary. He also places strong

reliance on evidence of Shri Ganeriwal the managing trustee of SMS

Trust. The distance between plots in that layout and in proposed

plots in acquired land is only 400 meters. Shri Gandhi has worked

out market price of plots in acquired land after calculating the

annual escalation, made allowance for valid reasons and assigned

grounds for no development expenditure. He has not been subjected

to any cross-examination in this regard and hence, Trial Court erred

in not acting upon that evaluation. He points out that Shri Gandhi

has already deducted about 25% of land-area for development

activities like roads, garden etc. Hence, further deductions of 50%

flat again by Trial Court is not supported by records and

unwarranted. According to learned Senior Counsel landowners have

suffered total deductions of 75% thereby. Shri Gandhi’s layout held

as better by Trial Court needed to be acted upon by maintaining

belting exercise therein as it is. His reasons for not making any

adjustment towards deferment factor also needed acceptance. Plans

::: Downloaded on – 09/06/2013 17:46:55 :::
11

of Shri Gandhi and other plans on record are relied upon to show

relative placement and to justify treatment thereto for valuation.

Plots 53 to 63 placed behind first row must be treated as in 2 nd belt.

It is urged that plots shown in yellow and on Chilamshah wali road

must be valued at rate between 1st belt rate and 2nd belt rate.

5. Learned Senior Counsel then pointed out how the expert

has applied a well known method of “sinking fund” and used CSR

rates by adding 25% to it to match the type of construction available

while working out its cost. The scientific method adopted by him

have not been doubted in cross by the State. It is further contended

that evidence of Shri Deshmukh, LAO is biased and hence, not

acceptable. Similarly, though other witness Shri Kale accepted that

structures may have future life of 30 to 40 years, he in calculations

adopted it to be 7 years only. His evidence is also urged to be biased

and his failure to support his computation in Court despite grant of

adjournments is pressed into service to discard it. Comparative chart

prepared to show at glance the working of costs of structures by

following sinking fund method (used by Shri Gandhi) and constant%

method (used by State’s witness Shri Kale) to age and future life (30

::: Downloaded on – 09/06/2013 17:46:55 :::
12

years) of respective structures mostly due to Kale’s evidence that

future life was of about 30 to 40 years is also pressed into service.

6. He has placed reliance upon various judgments of

Hon’ble Apex Court to substantiate his contentions and to

demonstrate how the Trial Court has misdirected its exercise. (2011)

6 SCC 47 – (Trishala Jain and another vs. State Of Uttarchal and

another) is relied upon to explain the principles of guesstimate.

(2009) 15 SCC 769 (Lal Chand vs. Union of India and another) is

shown to justify need of proper deduction for development costs and

its extent. (2010) 1 SCC 444 – (Subh Ram and Others vs. State of

Haryana and another) is cited to urge that 40% deduction is ideal in

such matters. He invited attention to impugned judgment in an

attempt to demonstrate those errors. He fairly stated that though

damages awarded for period from 1/1/1981 till 19/2/1984 under

Section 23(1-A) of the 1894 Act are unsustainable, he supported

grant by pointing out the views expressed relief given by Hon’ble 3

Judges of Apex Court (2004) 4 SCC 79 (R.L. Jain vs. DDA and

others), even for such loss of possession and need to award rental

compensation in such facts. The Reference Court should have

::: Downloaded on – 09/06/2013 17:46:55 :::
13

granted damages in lieu of rent lost and interest at the bank rate

upon the sum of damages. Similar view reached in (2003) 7 SCC

448 (para 3 and 9) (State of Maharashtra and others vs. Maimuma

Banu and others) is also shown. (2005) 12 SCC 443–(para 8 ) (Land

Acquisition Officer and Asst. Commissioner vs. Hemanagouda and

another) is also pressed into service and it is contended that as all

relevant material is available, remand for that purpose is not

necessary. How this Court has granted interest for period and

possession prior to Section 4 notification is brought to our notice

through 2009 (1) Mah.L.J. 299 (para 5) (State Of Maharashtra vs.

Bhaskar Namdeo Wagh). Reliance is being placed on ground no. 38

in memo of appeal to argue that rental compensation at 12% needed

to be calculated on Rs. 16,82,614/-without any deductions. He has

added that if land sufficient to support the big bungalow is worked

out by using FSI/FAR to be “1”, the proportionate land needed is

21,795 Sq. ft. and in that eventuality, 12% of Rs. 15,97,651/- is to

be awarded as rental compensation. In any case, grant of

compensation at 12% is reasonable and as premises were being used

for non-residential purposes, a higher rate is warranted. He also

states that 12% additional component also should have been given

::: Downloaded on – 09/06/2013 17:46:55 :::
14

on remaining property for the period from 19/2/1984 to 6/8/1985.

7. Shri Rohit Deo, learned Special Counsel has pointed out

that entire area of plot no. 1 as per old property card has been

acquired and landowners have failed to demonstrate their title to

anything in excess of area in notification under Section 17 (1) dated

18/7/1985 i.e., 54,168.86 Sq. Mtrs. Landowners claimed it to be

60790 Sq. Mtrs. and Trial Court or Reference Court found area

acquired to be 59,870 Sq. Mtrs. as per report if Court Commissioner.

He argues that plot area recorded in property register i.e., settlement

records way back in 1925 ought to have been accepted. Property

cards at Exh. 247/248 reveal 54,000 Sq. Mtrs. area. The landowners

had/have with them the original sale-deed which could have shown

their entitlement to receive compensation for said area. As sale-deed

is not produced,an adverse inference is/was warranted. Though the

report Exh.24 of DILR appointed as Court Commissioner was not

objected by State, that report does not establish title of Landowners

to 59,870 Sq. Mtrs.

8. He pleads that there was no question of giving any rental

::: Downloaded on – 09/06/2013 17:46:55 :::
15

compensation for period prior to Section 4 notification under the

1894 Act. The rental compensation for period from 1/1/1984 till

Section 4 notification on 19/2/1984 is not payable in any

proceedings under the 1894 Act. Judgment of Hon’ble Apex Court

in R.L. Jain vs. DDA and Others (supra), does not lay down any law

on these lines. Observations of Hon’ble Apex Court are under Article

142 of Constitution of India. According to him reference to Section

48 of the 1894 Act therein shows that dispossession therein was

traceable to that Act. Other judgments relied upon by the

landowners also show same features. By placing reliance upon

(2002) 1 SCC 142 (para 7) (Siddappa Vasappa Kauri vs. Special Land

Acquisition Officer), he points out that no compensation is payable

for period prior to issuance of Section 4 notification and Section

23(1-A) is held to be unambiguous in this respect. He points out that

here possession was never with Landowners and premises were

allotted under C.P. and Berar Rent Control Order,1949 to State for

office of Divisional Commissioner and accordingly establishment of

Divisional Commissioner entered possession on 1/1/1981 and

continued till 6/8/1985 when it was taken under the 1894 Act. In

1981, the acquisition was not even in contemplation. For that

::: Downloaded on – 09/06/2013 17:46:55 :::
16

possession, fair rent or standard rent could have been claimed before

appropriate forum and not in these proceedings. Quashing or setting

aside or cancellation of that allotment by High Court does not

render it a possession pursuant to the 1894 Act.

9. Coming down heavily on evidence/report of Shri Gandhi,

he points out that being a paid expert, his evidence is not impartial.

It also lacks relevant material which might have formed its base and

as that material is not produced for perusal, his opinion can not be

appreciated by this Court. Section 45 of Evidence Act is pressed into

service. The report refers to experience of Shri Gandhi as ground

but that experience and knowledge is not proved on record and

hence, Shri Gandhi can not be relied upon as an expert. As area

considered by him in his report/layout at Ex. 195 is itself drastically

reduced, his layout is rendered irrelevant. Layout looked into by

State is based upon accurate area and hence Trial Court ought to

have been accepted it as base for calculations. In alternative, he

urged that area of layout of Shri Gandhi acted upon by Trial Court

needs to be scaled down proportionately and used as base but

subject to other arguments about market rate, deferred value

::: Downloaded on – 09/06/2013 17:46:55 :::
17

adjustment, development costs etc.

10. It is pointed out that earlier two reports of said expert at

Exh. 204 dated 17/1/1985 and Exh. 205 dated 24th October,1985

reveal inconsistent and contrary position which is sufficient to

impeach his credit and to ignore his report Exh. 195. Due to

absence of title, Shri Gandhi has claimed flat Rate of Rs. 15 per Sq.

feet for excess land. Comparison of these reports is done to show

change in approach to favour his clients viz. Landowners. Last report

Ex. 195 is prepared just 3 to 4 months prior to his deposition by Shri

Gandhi. It is urged that obvious effort is to cure material defect and

to adjust development charges. It is nothing but like an information

booklet or brochure prepared at the instance of a builder to lure

customers. He relies upon (1995) 2 SCC 305–( para 15,16) (P. Ram

Reddy and Others vs. Land Acquisition Officer, Hyderabad Development

Authority) to contend that even if it is presumed (without admitting

it) that there is ineffective cross-examination, still the law courts are

obliged to test probabilities and such improved version can not be

mechanically used. In AIR 1952 SC 214 (para 22) (Bhagwan Singh

vs. State of Punjab(I)) Hon’ble Apex Court shows how the Court has

::: Downloaded on – 09/06/2013 17:46:55 :::
18

to compare the later statements of Shri Gandhi with his earlier

admitted reports when all these mutually inconsistent

reports/statements are admitted and available on record. Exh. 195,

therefore must be rejected. Credit of such witness bringing on

record all these 3 reports is impeached under Section 155(3) of

Evidence Act. Trial Court has erred in acting upon deposition of such

witness. Want of material on record to sustain findings of expert is

found in 1996(3)All MR 507 (para 17) (Government of Goa vs.

Jagannath V. Khalap) enough by this Court to lower him to a

partisan witness. Thus , according to him the Government valuer has

been erroneously rejected as data or calculations of costs is not

produced and as he accepted Shri Gandhi’s method of calculating

depreciation. This observation is urged to be erroneous as there is

no such acceptance or then conditions subject to which he accepted

that method, are overlooked by Trial Court. Shri Kale has not been

effectively cross-examined and his assertions are not even

questioned. Only because off-hand he could not undertake or

explain the cost-exercise undertaken, he could not have been

disbelieved. Even if life of structures is presumed to be 99 to 100

years, depreciation rate would be 1 instead of 1.33 and it does not

::: Downloaded on – 09/06/2013 17:46:55 :::
19

make material difference on total compensation payable in that

regard.

11. In this background, he takes up the issue of land

valuation. He states that because of layout on adjacent plot no. 2 of

SMS Trust, the comparable sale instances are readily available. Due

to proximity, both in time and location, Trial Court has rightly found

it proper to rely on it. The consistent views of Hon’ble Apex Court in

such situation permit escalation of 10% every year from date of sale

deed till date of Section 4 notification. As alleged expert Shri

Gandhi of Landowners has here granted it at compound rate of 25%

annually, that too from the date of agreement for sale, the Trial

Court has rightly rejected it. Judgment of this Court reported at

2008(3) All MR 379 (para-7 and 8) (State Of Maharashtra vs. Punja

Trambak Lahamage) is relied upon to contend that date of actual

transfer of title ie sale-deed is only decisive. Shri Gandhi could not

have made allowance of 25% over the sale-deeds in SMS layout

because of alleged superiority of plot 1 and when Landowners have

sought to discredit State witness Shri Deshmukh’s stand that SMS

layout is located near city, same logic must hold good to deny such

::: Downloaded on – 09/06/2013 17:46:55 :::
20

allowance. Evidence of Shri Deshmukh is not false and as he was

LAO, he proved to be little obstinate about his award and

calculations. He points out that law has always recognized as special

the plots on highways and in 1984-85, Chilamshah Wali Road was a

“Kuchha Road”. Hence, Trial Court has rightly refused to accept

plots on this kuchha road as in belt-1. He also states that 30%

solatium can not be awarded on 12% component under Section

23(1-A). Subh Ram and Others vs. State of Haryana and

another( supra) (paras 9,11,12 to 14, 24 and 32) as also Lal Chand

vs. Union of India and another (supra) (paras 15 and 17) are pressed

into service to buttress contention that 50% to 75% is the standard

range of deductions in such cases.

12. In reply arguments, Shri Korde, learned Senior Counsel

has contended lands received in possession by State from

Landowners has to be decisive in the matter of computation of area

relevant for determination of compensation. Emphasis of notification

declaring intention to acquire is on entire plot no. 1 and its area is

therefore secondary. Even plan prepared by Mr. Watkar for State

Government is relied upon with argument that there is only

::: Downloaded on – 09/06/2013 17:46:55 :::
21

mathematical error in calculation due to irregular area of plot no. 1.

It is urged that if State is happy with acquisition of notified area,

balance land over and above it must be left intact on spot in

possession of Landowners. If this can not be done, they must receive

compensation for entire area as per report of Court Commissioner.

When Shri Deshmukh for State has accepted acquisition of whole

plot no. 1, the dispute about correctness or otherwise of area

recorded in revenue/property cards is irrelevant. He further points

out that title of Landowners to said plot is not in dispute at all.

While making award under Section 11, Collector/State has to

declare true area of acquired land and it is subject to adjudication

under Section 18 thereof. Landowners prayed appointment of

commissioner to resolve this dispute on 7/5/1991 and vide order

passed below Exh. 21, Trial Court granted it. This order was not

assailed by the State. Thereafter, spot was surveyed on 2nd to 4th

March, 1993 and report came to be filed on 8/7/1993. Trial Court

fixed the case on 12/8/1993 for raising objection and then it was

adjourned to 4/9/1993. As no body raised any objection to it, matter

proceeded further to the stage of “issues”. Even otherwise no error

or prejudice is pointed out by the State and State can not take land

::: Downloaded on – 09/06/2013 17:46:55 :::
22

for free. Earlier survey by Shri Watkar on 18-20 February, 1984 was

behind the back of Landowners and with undue haste. Evidence of

Shri Deshmukh is relied upon in support.

13. Learned Senior Counsel states that report of expert Shri

Gandhi just before recording his evidence is in lieu of a detailed

examination in chief to save time and labour. He has been subjected

to cross-examination to the extent necessary by State. His earlier

reports Exh. 204 and 205 were for use of LAO and Exh. 205 is

corrigendum to Ex. 204. Why there is slight change in mode and

manner of computation of development charges is fully explained

by him in Ex. 195. Hence, in this background, effort made by Shri

Deo, learned Counsel to doubt his veracity for the first time before

this Court needs no cognizance. Had he been put these contentions

in cross before the Trial Court, appropriate justification could have

come on record. Though Shri Korde, learned Senior Counsel stated

that he would not like to be too technical in this respect as

Ex.204/205 available in writing were not put to Shri Gandhi, still,

principles of natural justice prohibit such condemnation of witness.

He points out that Shri Gandhi has not scaled down expenditure on

::: Downloaded on – 09/06/2013 17:46:55 :::
23

development to make room for provision of developer’s profits. AIR

1988 SC 1652 (para 4) (Chimanlal Hargovinddas vs. Special Land

Acquisition Officer,Poona and another) is pressed into service to

substantiate these contentions. It is contended that judgment in case

of State Of Maharashtra vs. Punja Trambak Lahamage (supra) (para

7) cannot be construed as laying down a blanket proposition that in

all facts, date of agreement needs to be ignored. It is urged that

responsible judicial officer like joint charity commissioner

functioning under the Bombay Public Trust Act,1950 has ascertained

market value on the relevant date on which SMS Trust invited offers

and then sanction to sell under Section 36 thereof has been

accorded. Judgment of learned Single Judge of this Court in

Arunodaya Prefab vs. M.D. Kambli ( Misc. Petition nos. 415 and 485

of 1974 decided on 17/11/1978 at Bombay) -[para 22], is pressed

into service for said purpose. A separate note explaining calculation

error due to mistake in finding out time-lag between sell-agreements

in SMS layout and 19/2/1984 is also placed on record. Attention is

invited to sale instances on record to demonstrate that annual hike

of 25% by Shri Gandhi is not erroneous or perverse. Chart Annex. G

with Exh. 195 is relied upon. It is urged that material not available

::: Downloaded on – 09/06/2013 17:46:55 :::
24

in 1985 has been utilized while preparing report at Exh. 195 and as

such, no fault has been shown in it. Depreciation of structures is

argued to be a subjective factor and a prospective buyer is bound to

evaluate utility of strong structure still standing on plot no. 1. It is

urged that such technical concepts can not be used in present facts

when witness for State has himself disclosed future life to be 40

years. Hence, charts prepared later by Landowners and submitted to

this Court must be accepted to find out correct valuation of

structures. At the end of his arguments, learned Counsel on

2/9/2011 stated that there is no annual compounding by Shri

Gandhi at 25% and his earlier statements on these lines need to be

ignored.

14. Shri Deo, learned counsel again attempted to

demonstrate that Shri Gandhi has not given any explanation for

bringing down drastically the development charges in Ex. 195. In

Exh. 204, salable area of plot 1 considered is 4,98,100 Sq. Mtrs. with

Rs. 77,50,767/- as its value. In Exh. 195, said area comes down to

4,80,522 Sq. Mtrs. while its price rises to Rs. 91,78,480/-. He points

out that Settlement Map of 1927 itself shows area of plot no. 1 as

::: Downloaded on – 09/06/2013 17:46:55 :::
25

acquired and the Landowners have made no efforts to correct it.

Even to establish possession on such excess land, except for report of

Court Commissioner at Ex. 24, there is no other material on record.

15. Briefly stated, the following are the points in dispute

between parties:–

A)
igFor what area, the Landowners are entitled to claim
compensation?

Answer- -For 54,168. 86 Sq. Mtrs.

B) Are they entitled to claim rental compensation or
damages for period prior to Section 4 notification

i.e., from 1/1/1981 till 19/2/1984?

Answer– No.
C) At what rate compensation for land needs to be
granted?

Answer– Rs. 4311991/-

D) At what rate compensation for big bungalow and
second bungalow needs to be granted?

Answer– Rs. 5,28,000/-.

           E)          Relief/Order:-   See   below   for   details.   Appeal   of  
                       Landowners   is   dismissed   and     Appeal   of   State  
                       Government is partly allowed.




                                                    ::: Downloaded on - 09/06/2013 17:46:55 :::
                                      26


16. As to Point No. A :- In AIR 2004 S.C.3491-(Meher Rusi

Dalal v. Union of India), Hon’ble Apex Court holds that State

Government need not acquire its own interest in land. Following

observations are important here.

“15. In our view, the High Court has clearly

erred in setting aside the order of the Special
Land Acquisition Officer declining a reference. It

is settled law that in land acquisition proceedings
the Government cannot and does not acquire its

own interest. The interest which is acquired in
land acquisition proceedings are interest of 3rd
parties. This Court has as far back as in 1955, in

the case of the Collector of Bombay v.

Nusserwanji Rattanji Mistri and others, reported
in (1955) 1 SCR 1311 negatived a contention

that when land is acquired valuation is made of
all interest thereon including the interest of the
Government. This Court held as follows :
“We are unable to accept his —- —- ——- — – – –

……. …….. ……. ————— …… —————
but only for the acquisition of such interests in
the land as do not already belong to the
Government.”

With these observations, we are in entire

::: Downloaded on – 09/06/2013 17:46:55 :::
27

agreement. When Government possesses an

interest in land which is the subject of acquisition

under the Act, that interest is itself outside such
acquisition, because there can be no question of
Government acquiring what is its own. An

investigation into the nature and value of that
interest will no doubt be necessary for
determining the compensation payable for the

interest outstanding in the claimants, but that

would not make it the subject of acquisition. The
language of Section 8 of Act No. VI of 1857 also

supports this construction. Under that section,
the lands vest in the Government “free from all
other estates, rights, titles and interests,” which

must clearly mean other than those possessed by

the Government. It is on this understanding of
the section that the award, Exhibit P, is framed.
The scheme of it is that the interests of the

occupants are ascertained and valued, and the
Government is directed to pay the compensation
fixed for them. There is no valuation of the right

of the Government to levy assessment on the
lands, and there is no award of compensation
therefor.”

Here, the Landowners have not shown their title to alleged excess

::: Downloaded on – 09/06/2013 17:46:55 :::
28

land lying on spot and have also not taken pains to plead or prove

any other interest or even legal possession. There is no effort even to

seek compensation for any such or other interest. The report of

DILR ie Court Commissioner does not show title of Landowners to

this excess land. It is apparent that when the property card did not

contain entire area lying on spot, Landowners ought to have brought

on record their title to it by producing sale deed by which they

purchased plot no. 1 in 1930. The settled possession or any right

flowing therefrom are not the facets which even find mention. In

absence of such an effort, it is obvious that contention that there is

only mathematical error and even plan prepared by Mr. Watkar for

department shows area in excess of what is recorded in property

card does not require more consideration. The Trial Court has

erroneously found the acquired area to be 59,870 Sq. Mtrs. or

6,44,440 Sq. feet. There is no material on record to demonstrate title

of Landowners to more than 54,168.86 Sq. Mtrs. of area. Hence,

they can claim compensation only for 54,168. 86 Sq. Mtrs. of land.

Point no. A above is answered accordingly.

17. As to Point No. B :- Compensation claimed as analogous

::: Downloaded on – 09/06/2013 17:46:55 :::
29

to rental compensation for period from 1/1/1981 till 19/2/1984 is

the next dispute. Section 4 notification is published on 19.02.1984

and possession is taken on 06.08.1985. Perusal of judgment

reported in the case of R.L. Jain .vrs. D.D.A and others (supra),

relied upon by Shri Korde, learned Senior Counsel in this respect,

shows consideration of question whether State Government taking

possession before issuance of notification under Section 4[1] of the

Land Acquisition Act and of entitlement of landowners to claim

interest for such anterior period, in accordance with Section 34 of

the Act. This judgment is by Hon’ble Larger Bench and in

paragraph no.11, it has been observed that notification under

Section 4[1] of the Act is sine qua non for any proceedings under the

Act. In paragraph no.12, the words “such compensation” and “so

taking possession” used in Section 34 are interpreted. The words

“so taking possession” are found to make reference to Section 16 or

Section 17 and it has been concluded that if possession is taken prior

to issuance of notification under Section 4[1] of the Act, it cannot be

in accordance with Section 16 or Section 17, will be without any law

and consequently, cannot be recognized for the purposes of Act.

The words “from the date on which he took possession of land”

::: Downloaded on – 09/06/2013 17:46:55 :::
30

appearing in Section 28 of the Act are also construed to mean

lawfully taking of possession under Section 16 of Section 17 of the

Act. The judgment reported at 1991 (1) SCC 262 (Shree Vijay

Cotton and Oil Mills Ltd. .vrs. State of Gujarat), is found not an

authority for proposition that where possession is taken before

issuance of notification under Section 4[1] of the Act, interest on

compensation amount can be awarded in accordance with Section

34 of the Act w.e.f. the date of taking possession. In paragraph

no.16, the earlier judgment reported at 1995 [2] SCC 142 (Special

Tahsildar (LA) .vrs. M.A. Jabbar), delivered by Hon’ble two Judges is

noted and in that judgment the Hon’ble Two Judges held that

claimant would not be entitled to such additional sum for period

anterior to publication of notification issued under Section 4[1] of

the Act. Then reference is made to other judgment by Hon’ble Two

Judges reported at 1995 [6] SCC 355 (Assistant Commissioner, Gadag

Sub Division, Gadag .vrs. Mathapathi Basavannewwa and others),

taking a contrary view and holding owner entitled to additional

amount at 12% p.a., has also been noted. The view taken in Special

Tahsildar (supra), is declared to be legally correct and view in case

of Assistant Commissioner (supra), is overruled. The judgment of

::: Downloaded on – 09/06/2013 17:46:56 :::
31

larger Bench of Hon’ble Apex Court in the case of Sidappa Vasappa

Kauri .vrs. Special Land Acquisition Officer (supra), has also found the

view taken in the case of Assistant Commissioner (supra),

unsustainable. In paragraph no.16 of R.L. Jain vs. DDA and Others

(supra), the Larger Bench has found it just and equitable that

Collector, determines rate or damages for use of property to which

the landowner is entitled while determining the compensation

amount payable to land owners in respect of possession taken prior

to issuance of preliminary notification. The said view is held to find

support in Section 48 of the Act, and it has been further observed

that for delayed payment of such amount for pre-notification

possession, interest at bank rate should be awarded.

18. In Land Acquisition Officer and Asstt. Commissioner .vrs.

Hemanagouda and another( supra), the Hon’ble Two Judges of

Hon’ble Apex Court did not find it appropriate to deprive the

landowners of their right to receive rent or damages for use of

property prior to the date of acquisition. The landowners were

given liberty to raise claim therefor before the Collector. In State of

Maharashtra and others .vrs. Maimuna Banu and others (supra), the

::: Downloaded on – 09/06/2013 17:46:56 :::
32

Hon’ble Two Judges have considered the grievance of similar placed

landowners. Possession was taken by private negotiations. Facts

mentioned in paragraph no.3 show that there non-payment of rental

compensation within time prescription indicated in the resolution

amounted to deprivation of valuable property and in paragraph no.8

it is noted that the Act does not provide for payment of any rental

compensation. In paragraph no.9 it was found illogical and

improper to turn a nelson’s eye to the factual position and the

Hon’ble Apex Court noted that in most of the cases, rental

compensation was not paid. In State Of Maharashtra vs. Bhaskar

Namdeo Wagh (supra), the Division Bench of this Court has found

claimants entitled to 12% component under Section 23[1-A] of the

Land Acquisition Act from the date of notification till the award is

passed by the Land Acquisition Officer. There also possession was

taken before issuance of notification under Section 4 of the Act.

There after noticing the judgment of Hon’ble Apex Court in case of

Special Tahsildar (supra), the Division Bench has granted 12%

component from the date of Section 4 notification i.e. from

10.07.1993 till the date of award i.e. 12.09.1995.

::: Downloaded on – 09/06/2013 17:46:56 :::
33

19. In present facts, admittedly the possession was already

with the office of the Commissioner and that possession was taken

under C.P. and Berar House Rent Control Order, as premises were

allotted to said office by Rent Controller. It is no doubt true that

subsequently said allotment is set aside by this Court, but that is

after 06.08.1985. In the meanwhile, notification under Section 4

was published on 19.02.1984 and possession thereafter was taken

by invoking the urgency clause under Section 17 of the Land

Acquisition Act on 06.08.1985. It appears that second bungalow on

plot 1 was in possession of some third person and State took its

possession from him. The Trial Court therefore, has correctly

granted 12% component under Section 23[1-A] of the Act, from the

date of Section 4 notification till taking of possession i.e.

06.08.1985. Possession delivered earlier on 1/1/1981 was under

provisions of C.P. and Berar House Rent Control Order, 1949 and

therefore, as a tenant. That possession was not taken in pursuance

of any decision to acquire the said property. In this situation, claim

by landowners has to be either for rent for said period from a tenant

or then for mesne profits for wrongful dispossession. It cannot form

subject matter of adjudication by Land Acquisition Officer under the

::: Downloaded on – 09/06/2013 17:46:56 :::
34

scheme of Land Acquisition Act. In all precedents looked into above

the taking of possession could have been related to Act and person

taking possession were not having any other character like that of

tenant. The judgments looked into above, clearly show that

entitlement to such amount can be only when possession is taken by

initiation of land acquisition proceedings i.e. after Section 4

notification. Division Bench of this Court in one matter has refused

to interfere as period was only of one month, however, that

judgment reported in the case of State Of Maharashtra vs. Bhaskar

Namdeo Wagh (supra), does not law down any law in this respect.

We, therefore, find claim for compensation for period from

01.01.1984 till 19.02.1984 in present proceedings misconceived.

Point No. B is answered accordingly.

20. As to Point No. C :- Next important question is about

market value of land on 19/2/1984.Both sides have adopted

hypothetical plotting method and hence, the procedure to be

followed here is not in doubt. Actual Layout in Plot no. 2 of SMS

Trust is admitted position and during arguments sale instances

therein only have been relied on as comparable. Before proceeding

::: Downloaded on – 09/06/2013 17:46:56 :::
35

further, We find it appropriate to briefly mention the location of

Plot. no. 1 as also plot no. 2. Plot no. 1 is bounded on its south by

plot no. 2 and it has got abut 5 sides. Its 3 sides have direct frontage

on roads i.e., Mini bye pass, Chilam Shah Wali Road and a cross

road connecting these two roads. Though there is serious challenge

to reading of evidence of Shri Gandhi- witness of Landowners as

expert or then to his testimony on merits, plan drawn by him

showing the relative placement of these two plots and location of

sale instances looked into by him is not in dispute. Trial Court has

considered this angle and only challenge before us by Landowners

is to its not accepting 10% hike to plots in hypothetical layout in

plot no. 1 or to alleged superior placement of plot 1 due to it

altitude and commanding scene. Trial Court has treated sales in

SMS layout as comparable and there is no serious dispute about it.

Last report at Exh. 195 prepared by Shri Gandhi about 3 months

prior to his entering the witness box reveals that total road frontage

is 2200 running feet and out of it 1000 feet is on Calcutta -Bombay

part of mini bye-pass – part of national high-way. This plot is

situated in Camp-area which is classified as “A” area in Amravati

Municipal Corporation formed later. Residences of District Judge,

::: Downloaded on – 09/06/2013 17:46:56 :::
36

Commissioner, Collector and bungalows for other judges are in the

vicinity in this area only across either the national high way or then

Chilam Shah Wali Road. Bungalows of retired army officers are on

west side. Being a corner plot, it has roads on three sides and being

a level plateau at top of Camp area, enjoys westerly breeze,

panoramic view and beautiful surroundings. Eastern view from

plateau remains permanently unobstructed. Offices of R.T.O.,

Collector, Sub-registrar, Post and Telegraph, Zilla Parishad, P.W.D.,

Town Planning are all within half kilometer. Court, Educational

Institutes including Medical College and District Hospital are within

1 to 2.5 Kms. Some shops are stated to be located near this plot and

main market is at distance of 2.5 Kms. This description shows that

except for its location at height, all other features are normal. It

appears to be not in populated but in calm and quiet surroundings.

What is market available for small such plots or land of this nature

in Amravati is not apparent. Evidence to show price offered by a

willing buyer and tendency to pay more by recognizing these

features as special advantages was therefore essential for treating it

as a feature necessitating any premium over and above market rate.

::: Downloaded on – 09/06/2013 17:46:56 :::
37

21. The land to be valued here is huge piece and use of

hypothetical plotting method found necessary in paragraph 19 is not

in dispute. Though before the Trial Court several witnesses were

examined to bring on record the relevant sales, in arguments before

us the acceptance of sale instances from SMS layout by it is not even

assailed by any body. Arguments proceed on the base of those sale

instances only. Narration in this regard in paragraph 24 of its

judgment by it is not even whispered to be perverse. Thus its refusal

to look into sale -deeds at Exh. Nos. 171,171-A,177,177-A,172,

173,180 and 175 as the same are of plots located at a distance from

acquired land, does not call for any interference. In said paragraph

and in next one it has noticed that sale instances from just adjacent

plot no. 2 of SMS Layout are available and preferred to rely upon it.

However, Trial Court has used layout prepared by Shri Gandhi and

at Annex. D with his report Exh. 195 and discarded the layout plan

prepared by A.D.T.P. At Exh. 232. Shri Gandhi’s status is challenged

before us on several grounds, it is apparent that about 5782 Sq.

Mtrs. Area is required to be reduced from his drawing. Reason

assigned by Trial Court to prefer it is of better land utilization. This

is not demonstrated to be erroneous by the State. It therefore urged

::: Downloaded on – 09/06/2013 17:46:56 :::
38

to reduce the land proportionately from area of each belt as arrived

at by Trial Court. When hypothetical layout prepared for State by

ADTP is found unacceptable for valid reasons and norm has to be

maximum land utilization to cater to the interest of Landowners, We

find it proper to accede to this argument of State.

22. Perusal of deposition of Anandprasad (Exh.75) on behalf

of SMS Trust shows that SMS layout is on comparatively larger piece

of land ad-measuring about 7,60,000 Sq. ft. and little nearer to City.

Plot no. 1 is beyond plot no. 2 and at a height above plot no. 2. Plot

no. 2 is not a plain ground but has a slope towards west. The

difference in elevation on eastern and western side is about 20 feet.

In 1981, SMS layout of 119 residential and 35 shop plots was

approved by Amravati Municipal council. Then Trust advertised the

plots. On 26/11/1981, Joint Charity Commissioner granted approval

to SMS Trust to sell 16 shops and 53 residential plots. Accordingly,

Sale deeds were executed by the Trust. From buyers who paid the

balance sale consideration late and sale deeds were therefore

executed little later, SMS Trust recovered interest for such delay as

per the orders of Joint Charity Commissioner. In response to 2nd

::: Downloaded on – 09/06/2013 17:46:56 :::
39

advertisement published in December,1981, offers were received in

January, 1982. The Trust found these offers below their expectations

and hence, plots were re-advertised. Application of Trust to sell to

these offerers was allowed by the Joint Charity Commissioner on

17/4/1982. This witness has stated that plot no. 1 of Landowners is

superior because of its location. He has also exhibited the sale-deeds

and other documents like advertisement, certified copies of orders

of Joint Charity Commissioner and Index-II. His cross-examination

only brings on record no construction of any shop on any of its 35

plots from 1981 till 1995. His evidence has been recorded on

22/7/1996. Thus his sale instances are supported by relevant

documents which can not be doubted.

23. Whether date of agreements entered into by SMS Trust or

then the date of Sale-deeds by them is determinative is another

dispute. According to Shri Deo, learned Counsel it is date of sale

deed only and date of agreement can never be relevant. In State Of

Maharashtra vs. Punja Trambak Lahamage (supra), where the

Division bench rejected the demand claimants for enhancement for

the period of 6 months between the date of agreement and date of

::: Downloaded on – 09/06/2013 17:46:56 :::
40

sale-deed. It is observed as under :–

“7. Coming to the other aspect, the claim raised on

behalf of the respondents in the State appeals is
that they would be entitled to enhanced
compensation because of the intervening period

between 31st January, 1989 and 4th July, 1989
i.e. the date of the agreement to sell and the date
of registration of the sale deed. This argument is

based on the premise that the parties had agreed

to sell the land ad-measuring 13 ares for
Rs.15,000/- as on the date of agreement to sell i.e.

31st January, 1989 and the sale deed was
registered on 4th July, 1989, being Exhibit-74.
Computed on the basis that the market value of

the land as on January, 1989 is Rs.1,15,385/- per

hectare and the increasing trend in the price of the
land as has been shown by the claimants, the
value of Rs.1,15,385/- should be increased to

determine the market value of the property as on
4-7-1989. This argument on behalf of the
claimants proceeds on a fallacy of fact and law

both. It is a settled rule of law that agreement to
sell does not pass any title in the property.
Agreement to sell is an agreement between the
parties which would culminate into a registered
sale deed only after the obligations of each of the

::: Downloaded on – 09/06/2013 17:46:56 :::
41

parties to the agreement is fulfilled by them. Mere

fact that under the agreement to sell, a time is

given for payment of sale consideration by itself is
no evidence on the fact that the value of the
property will increase in the meanwhile. It is not

even necessary that every agreement to sell results
in execution of a registered sale deed. In simple
words, the agreement to sell neither creates any

title in the property nor is a document by which

transfer of the property takes place between a
willing seller and a willing buyer.”

The Division Bench also considers the judgment of Hon’ble

Apex Court in AIR 2001 S.C. 2532 (State of Haryana v. Ram Singh),

where Hon’ble Apex Court finds the High Court in error in rejecting

Exhibits R/2 and R/3 as inadmissible only on the ground that the

parties to the documents had not been examined by the State. Law

stated is that a certified copy of a registered agreement for sale is

not inadmissible in evidence unless the parties to the document are

examined to prove it. It is pointed out that this does not however

preclude the Court from rejecting the transaction itself as being

malafide or sham provided such a challenge is laid before the Court.

In facts of said case, there was no allegation that the sales

::: Downloaded on – 09/06/2013 17:46:56 :::
42

transactions relied upon did not represent genuine transactions. The

High Court was therefore in held error in refusing to consider the

transactions evidenced therein merely because the parties to the

documents were not examined. Therefore, the matter was remanded

to the High Court to take a decision on the market value of the

acquired land taking into consideration Exhibits R/2 and R/3 unless

the claimants were permitted by the High Court to establish their

inadmissibility.

24.. In AIR 1970 Guj. 91 (Collector, Baroda and another, v.

Haridas Maganlal Parikh and others), the Division Bench was

required to consider whether an agreement of sale was a relevant

and good piece of evidence before the Court for the ascertainment

of the market value of the land comprised thereunder and later on

acquired by the Government. Having noted that an agreement of

sale did not in fact create interest in the property as contemplated

under Section 54 of the Transfer of Property Act, Gujrat High Court

held that on that account alone, it cannot be eliminated from being

considered as a relevant and good piece of evidence if established as

a bonafide transaction between a willing purchaser and a willing

::: Downloaded on – 09/06/2013 17:46:56 :::
43

vendor. It points out decision of the Hon’ble Supreme Court in AIR

1967 SC. 465– (Raghubans Narain Singh v. Uttar Pradesh Govt.),

where even an offer made by a person for the purchase of any

property and though not accepted, was treated to be a relevant piece

of evidence, and if that evidence is accepted as reliable, it can well

serve as a good piece of evidence for determining the market value

on that basis. In that case, the claimant led the evidence of one

Zaidi, a Deputy Collector, prior to his retirement had written two

letters to the claimant dated October 14, 1945 and November 20,

1945 expressing his desire to purchase the land in question. He had

offered Rs. 18,000/-, but that offer was not accepted by the claimant

who wanted Rs. 24,000/- as price. This part of the evidence was

accepted by the District Judge and on that basis he valued the land

at Rs. 18,000/-. In appeal, the High Court at Allahabad took a view

that such evidence could not afford a true test about the value of the

property. The claimant preferred an appeal to the Supreme Court

against that decision and there while dealing with that part of the

evidence about an offer made by witness Zaidi for the purchase of

that property sought to be relied upon, the Supreme Court has

observed that an offer does not come within the category of sales

::: Downloaded on – 09/06/2013 17:46:56 :::
44

and purchases but nonetheless if a person who had made an offer

himself gives evidence such evidence is relevant in that it is evidence

that in his opinion that land was of a certain value. This part of the

evidence was accepted by the Supreme Court and it upheld the view

of the District Judge as against that of the High Court in that case.

Gujrat High Court then finds that :-

” It also appears that an agreement to sell in
respect of any such property would be a relevant

matter and can be used in relation to fixing the
market value of the land. Such an agreement to
sell stands on a stronger and better footing than

what a onesided offer can help in determining the

price of the land under acquisition. The
agreement of sale is a bilateral contract
enforceable in law. The vendor agrees to sell the

property and the purchaser agrees to purchase the
same as per the conditions set out in the
agreement. There is an agreement of price in

respect of the property comprised thereunder.
What remains to be done is to have a deed passed
in respect of the said property as per the terms or
conditions set out in that agreement. In our view,
therefore, such an agreement of sale, apart from

::: Downloaded on – 09/06/2013 17:46:56 :::
45

the same being perfectly a relevant piece of

evidence, can also be a basis for fixing the market

value of the land under acquisition provided of
course it is found to be a bonafide transaction
between a willing or a prudent purchaser and a

willing vendor.”

25. The relevant sale deeds pressed into service to show

escalation are either within few days of agreements or then with gap

of about 6 months. Pawan Agrawal (Exh. 187) has deposed about

two sales of plot no. 30 in SMS layout, first by SMS Trust to Smt.

Meera Agrawal registered on 28/5/1982 as per agreement dated

26/11/1981 and later by Mrs. Meera to Vijay Agrawal on

11/1/1984. These sale deeds are at Exh. 102 and 188. It shows

annual escalation calculated between 26/11/1981 to 11/1/1984 at

23.72%. Here time interval between agreement and actual sale by

SMS is of 6 months and 2 days. Pramod Bathra (Exh. 192) has

spoken of purchase of plot no. 42 in SMS layout on 5/12/1981 as

per agreement dated 26/11/1981 and its sale by him on 23/6/1982

registered on 17/8/1982 to Smt. Usha Malani. These sale-deeds are

at Exhs. 114 and 193. Appreciation here is 34.78% between

26/11/1981 to 23/6/1982. Here time interval between agreement

::: Downloaded on – 09/06/2013 17:46:56 :::
46

and actual sale by SMS is of 9 days. At Exh. 189 is evidence of

Avinash Deshmukh and he deposes about purchase and sale of plot

no. 51. It is purchased from SMS Trust as per agreement dated

26/11/1981 on 17/12/1981 and sold on 19/6/1984 to Govind

Rathod of which deed is registered on 19/6/1984 itself i.e., after

Section 4 notification. Annual appreciation in this case is 31.21%

by looking to period from 26/11/1981 to 19/6/1984. These sale

deeds are at Ex. 123 and 190. Here time interval between

agreement and actual sale by SMS is of 21 days. Looking to this

time gap and facts at hand, it is apparent that the answer to the

question about relevant date either way does not very materially

affect the determination of escalation and market price. Here, the

Joint Charity Commissioner has given sanctions under Section 36 of

Bombay Public Trust Act to SMS Trust on 26/11/1981 and

17/4/1982. As held in Arunodaya Prefab vs. M.D. Kambli – Misc.

Petition 415 and 485 of 1974 decided on 17/11/1978 by learned

Single Judge of this Court, Joint Charity Commissioner has to satisfy

himself about the adequacy of price offered and here these orders

are not in any way dispute. Even sales, whether by SMS Trust to

initial buyers or then by such purchasers from it to subsequently are

::: Downloaded on – 09/06/2013 17:46:56 :::
47

not challenged as sham or bogus transactions. We therefore find that

reliance on the agreement date to compute escalation in present

matter and therefore acceptance of agreements for that purpose

does not violate any legal provisions. In State Of Maharashtra vs.

Punja Trambak Lahamage (supra) (para 7), claimant – landowners

were demanding escalated value between agreement date 31

January 1989 and date of sale deed i.e., 4th July 1989. Thus, their

own document of agreement was being capitalized for said claim

and observations of this Court need to be understood in this

background. This judgment nowhere lays down that even a third

party genuine agreement for sale – a bonafide transaction can not be

a relevant piece of evidence. Value to be given to it is obviously a

question dependent on facts of each case.

26. Except Shri Gandhi other evidence on valuation of land is

of Owner Madhaolal , LAO Shri Deshmukh and no other evidence is

placed before us. Madhaolal has only said that valuation and area

of acquired land is less. He chose to rely upon the report of expert.

In cross, he could not give the year of construction of two buildings

on acquired property. He stated that that there were no documents

::: Downloaded on – 09/06/2013 17:46:56 :::
48

except one on record to support the area of acquired land as claimed

by them. He accepted that distance between land acquired and

Amravati market was about 6 Kms. He had no knowledge whether

said land had non-agricultural potential. He was not aware whether

it formed last corner of town on north-east side. Thus he has not

placed his oath either to give market value of land or then of

structures. Evidence of Shri Gandhi can be looked into little later.

Sale instances of SMS layout are proved by examining the

purchasers also. As there is no dispute about these instances, We are

not referring to that oral evidence here. Exh. 219 is the evidence of

then Sub-divisional Officer and LAO Shri N.K. Deshmukh. He

functioned as such from 1986 to 1988. He got structures valued

through PWD while land through Assistant Director of Town

Planning i.e., ADTP. He also looked into sale instances. He has

deposed that acquired land was on outskirts of Amravati and its last

Nazul sheet. There was no development or any residential locality in

the vicinity. He has also stated that in 1998 also there was no

construction on shopping plots in SMS layout. He has then spoken of

preparation of hypothetical layout, comparison with plots in SMS

layout and recourse to belting method. He has stated that average

::: Downloaded on – 09/06/2013 17:46:56 :::
49

rate of SMS layout was Rs. 90 per Sq. Mtr. and he awarded Rs. 100

for acquired land for first belt, Rs. 85 per Sq. Meter for 2nd belt and

Rs. 72/- for third belt. His cross reveals his reluctance to answer

inconvenient questions. He also accepted that letter for joint

measurement was issued on 18/2/1984 to office of DILR and it was

started on very same day. He agreed that the owners who were at

Bombay therefore had no time to remain present. He further stated

that as sale instances used by him were within one year of Section 4

notification, he did not give 10% annual hike. He did not accept that

purpose of deduction on account of deferment factor was to

compensate developer whose money remained blocked. He stated

that plot no. 2 is slightly nearer to city than plot no. 1. He agreed

that plot no. 1 is at higher level than plot no. 2 but then did not

accept that it was superior. Though this witness has been cross

examined at length and because of his attitude, several questions

were required to noted by Trial Court in question–answer form, We

are not going into details thereof. The contention of learned Senior

Advocate that this witness was biased need no consideration here as

witness was the land acquisition officer himself and was trying to

justify ways and means adopted by him. Those ways and means

::: Downloaded on – 09/06/2013 17:46:56 :::
50

were on record and as Trial Court needed to arrive at market value

independently, said attitude is not decisive either way. We only wish

to note that procedure followed by him to work out average rate of

land in SMS layout is unsustainable. He admits that he has followed

belting method but he considered the mean of rate of first row i.e.,

shopping plots and rate of last row of residential plots in SMS

layout to determine said average and used it for hypothetical layout

in acquired land. Size and number of first belt plots having access

directly to national high-way, location of last belt plots, their

number and distance from national high-way. SMS Layout has

frontage of 579 feet on national high-way where it has laid total 35

shop plots of 30 ft. X 15 ft. Behind this are the rows of plots for

residences. Depth of this layout is 1259 feet. There are total 6 cross

roads and about 5 conservancy lanes till last row. The open space in

layout is at other end of this layout. Thus due to inherent

differences, such average-method used by LAO can not be of any

assistance here.

27. Shri Gandhi in his evidence at Exh. 194. He is graduate in

civil engineering practicing as Architect, Structural Engineer and

::: Downloaded on – 09/06/2013 17:46:56 :::
51

Valuer as claimed for 35 years. He has stated that he is recognized

valuer by finance ministry of Union of India. He has confirmed

contents of report dated 21 August 1995 and it came to be

exhibited as Exh. 195. He has considered area as 59870 Sq. Mtrs. as

disclosed by Court Commissioner. He has then pointed out how

hypothetical layout of ADTP did not provide for maximum land

utilization. He also explained charts with his report and procedure

for valuation undertaken by him. He pointed out comparable sales

and how he added 25% hike annually and gave weightage of 10%

to plots in acquired lands. Then he pointed out decrease of 33%

from price of belt 1 plot for belt 2 and 50% for belt 3 plots. Rs. 25/-

per Sq. foot is rate for first belt plots, Rs. 16.50 for plots in second

belt and Rs. 12.50 per Sq. foot for plots in third belt. These details

are in paras 12.00 to 14.00 of Exh. 195. In said paragraphs, he has

also attempted to justify his figures by using sale instances. He, in

cross examination, has attempted to show how his layout is legal

and absence of need to leave lanes for conservancy. He has also

stated that it is not necessary to provide for common sanitation

system. He also accepted his earlier reports dated 17/1/1985 at Exh.

204 and dated 27/10/1985 at Exh. 205. This working is on the sale

::: Downloaded on – 09/06/2013 17:46:56 :::
52

instances and as already noted above, it is futile to go in more

details of his evidence in this regard as sale instances in SMS layout

only need scrutiny and use in the light of settled legal position.

Proximity in time and area are the tests vital to reach valuation.

28. Trial Court has granted annual hike of 10% after finding

out rate by using comparable sale instances from SMS Layout.

Perusal of various binding precedents in this connection show that

normally such hike is presumed to be 10%. Effort before this Court is

to justify said grant at 25% by Shri Gandhi and Annex. G with his

report at Exh. 195 is heavily banked upon by Landowners. Trial

Court has rejected oral evidence of Prabhakar Desmukh(Exh. 178),

Imrahimkhan Dannekhan(Exh. 179), Balkrishna Dande (Exh.181),

Vinod Padiya (Exh. 182) and sale deeds at Exh. 171,171-A, 177,

177-A, 172,173,180 and 175 as the same are about plots located at

some distance. Four of these sales pertaining to two plots ie plot no.

81 and 16 located in sheet no. 19 figure in Annex. G. Undisputed

calculations by Shri Gandhi in relation to these two plots show

67.34% and 50.22% per year hike on these two plots. It is obvious

that when sale instances from adjacent SMS layout are available,

::: Downloaded on – 09/06/2013 17:46:56 :::
53

reference to distant sales is really not warranted. Plan filed by Shri

Gandhi at Annex. F to show sale instances utilized by him also show

the distance. The other plots are located in already developed areas

in City and hence rejection of those instances or then inclination of

Trial Court to rely upon sales in SMS layout can not be faulted with.

It is not the case of Landowners that any other similarly situated

area at outskirts of City was also showing similar appreciation.

Pawan Agrawal (Exh. 187) has deposed about two sales of plot no.

30 area 3910 Sq. ft in SMS layout, first by SMS Trust to his wife

Smt. Meera Agrawal on 28/5/1982 and later by Mrs. Meera to Vijay

Agrawal on 11/1/1984. These sale deeds are at Exh. 102 and 188.

It shows annual escalation of 23.72%. Pramod Bathra (Exh. 192)

has spoken of purchase of plot no. 42 area 4165 Sq. ft. in SMS

layout on 5/12/1981 and its sale by him on 23/6/1982 to Smt. Usha

Malani. These sale-deeds are at Exhs. 114 and 193. Appreciation

here is 34.78%. At Exh. 189 is evidence of Avinash Deshmukh and

he deposes about purchase of plot 51 area 4569.5 Sq. ft. and sale

of its part 1779.5 Sq. ft by his mother. Plot no. 51 is purchased from

SMS Trust as per agreement dated 26/11/1981 on 17/12/1981 and

its part is sold on 19/6/1984 to Shri Rathod as per deed registered

::: Downloaded on – 09/06/2013 17:46:56 :::
54

on same day. Annual appreciation in this case is worked out at

31.21%. These 3 instances on an average show appreciation of

about 29% in SMS Layout. Trial Court has arrived at annual

appreciation of 10% due to binding precedents. However, when

these three undisputed instances are available on record, it is clear

that there was no scope for adhering to presumption of 10% annual

appreciation. There is nothing on record to hold that these three

instances can not be accepted as representative of market trends.

These instances are of residential plots either in second or third belt

in SMS Layout. However, Landowners plot no. 1 is situated further

away from town and at a height as compared to land of SMS layout.

Evidence on record also shows that there is no shop or commercial

development in the area till 1996 at-least. This appreciation in SMS

Layout is not for shop plots and hence half of it can be safely used

here. Hence, We are inclined to accept appreciation at 15% over and

above SMS rate instead of 25% as canvassed by Landowners. More

reasons for this course will appear little later in this judgment.

29. Shri Deo, learned counsel has contended that rate of

shop-plots in SMS layout can not be applied to residential plots in

::: Downloaded on – 09/06/2013 17:46:56 :::
55

Landowners hypothetical layout. However, shop-plots in SMS Layout

are of 450 Sq. Ft. and buyers have purchased more that one such

plot at a time. These plots are also on mini by pass i.e., National

Highway. Till at least 1996, no shops had come up on any of these

shop-plots. Moreover, the front plots in hypothetical layout have

access either to same National High-way or other public road. The

sale instances of second belt plots in SMS layout i.e., of plots not

touching National Highway but having opening on internal layout

roads are also available. Plot no. 12 ad-measuring 3200 Sq. ft. is sold

by SMS to Smt. Deshmukh on 20/6/1984 as per sanction given by

Joint Charity Commissioner on 26/11/1981 at Rs. 11.88 per sq. ft.

Plot nos. 17 to 20 ad-measuring 10785 Sq. ft. are sold by SMS to

M/s Pooja Builders on 28/6/1984 as per sanction given by Joint

Charity Commissioner on 17/4/1982 at Rs. 12.05 per sq. ft. Plot nos.

21 to 23 ad-measuring 11615 Sq. ft. are sold by SMS to M/s Swati

Corporation on 22/6/1983 as per sanction given by Joint Charity

Commissioner on 17/4/1982 at Rs. 11.62 per sq. ft. Plot no. 29 ad-

measuring 4725 Sq. ft. is sold by SMS to Shri M.M. Sikchi and

Others on 30/6/1984 as per sanction given by Joint Charity

Commissioner on 17/4/1982 at Rs. 11.64 per sq. ft. Plot no. 34 ad-

::: Downloaded on – 09/06/2013 17:46:56 :::
56

measuring 3890.7 Sq. ft. is sold by SMS to Smt. K.D. Vaidya on

20/8/1984 at Rs. 10.79 per sq. ft. This plot is from third belt and

date of sanction given by Joint Charity Commissioner could not be

verified by us. But as sale is by public trust and there are only two

sanction orders as deposed by Anandprasad (Exh. 75), the date has

to be either 26/11/1981 or 17/4/1982. There are no instances on

record of further sales in which these plots are again resold to find

out appreciation. Hence, if We treat average plot rate to be Rs. 11.75

per sq. ft. in November 1981 and apply rate of 15% annual

appreciation arrived at above for period of about 24 months, the rate

works out to Rs. 15.25 per Sq. ft. on 19/2/1984 for second belt plots

in SMS layout. In November, 1981, the average rate of shop plots or

belt 1 plots in SMS is found to be Rs. 14.80 per sq. ft. by Trial Court.

Thus then there was difference of about Rs. 3 per sq. ft. then. Rate of

shop plots then was about 25% more than belt 2 residential plots.

If this proportion is maintained and Rs. 15.25 is increased

similarly to arrive at price of belt 1 plots i.e., shop plots in SMS

Layout, it comes to Rs. 19.00 per sq. ft. Whether this shop plot rate

in SMS Layout can be adopted for first belt residential plots in

Landowners Layout is the issue. For their first belt plots LAO has

::: Downloaded on – 09/06/2013 17:46:56 :::
57

granted rate of Rs. 9.29 per sq. ft., for belt II area at Rs. 7.90 per sq.

ft. and for 3rd belt area plots rate allowed is Rs. 6.69 per sq. ft. Thus

there is 18% rise on 3rd belt to derive price of belt 2 plots and

17.59% rise on 2nd belt to reach price of first belt plots. We have

reached the rate of Rs. 15.25 per Sq. ft. on 19/2/1984 for second

belt plots in SMS layout. If this is proportionately increased by

17.59%, it becomes Rs. 17.93 per Sq. Ft. for first belt residential

plots (hypothetical) in SMS Layout as per LAO. However, Shri

Gandhi has computed value of 2nd belt plots at 2/3rd of the first belt.

If We increase the rate of Rs. 15.25 by 1/3rd, We get rate of Rs.

20.00 per Sq. ft. for these first belt plots (residential) in SMS. Thus

in this hypothetical situation, rate of shop plots in SMS Layout on

19/2/1984 reached is Rs. 19.00 per Sq. Ft. ie. less than residential

rate. Now question is what would a customer prefer! A mixed

layout like SMS or then purely residential one like hypothetical

layout here? Exercise in next paragraph demonstrates rate of Rs.

19.90 for first belt plots. It therefore brings forth the difference of

Rs.1.97 per Sq. ft. on LAO determination. We are looking at the

matter almost 27 years after Section 4 notification. The possible

error if rate of Rs. 19.90 is held correct, may be of 10%. When the

::: Downloaded on – 09/06/2013 17:46:56 :::
58

recourse has to be to guesstimate, it is apparent that market value

can not be determined with mathematical precision. The evidence

on record shows that though SMS Trust laid out shop plots, no shop

activities had commenced till 1996 i.e., at-least for 15 years after

said Layout was sanctioned. Whether People purchased shop plots,

three or four together, perhaps for use as residential plots only?

Trial Court has applied rate of Rs. 19.60 per Sq. ft. for first belt plots

in Landowners hypothetical layout. Learned Senior Advocate has

fairly pointed out the calculation error committed by the Trial Court

in the process. He has successfully shown that if said mistake is

corrected, these rates are required to be lowered to Rs.18.10 for first

belt, Rs. 15.38 for second belt and 13.08 per Sq.Ft. for

third/remaining belt plots. Though Trial Court is in error as it failed

to note that time-gap was of 2 years and 85 days only, in view of

the discussion above, We are not in position to find its rates either

exorbitant or arbitrary.

30. As SMS sale instances are to be applied with 15% annual

hike, We can also safely utilize average calculated at Rs. 14.80 per

Sq. feet by Trial Court in paragraph 29 of its judgment for first belt

::: Downloaded on – 09/06/2013 17:46:56 :::
59

plots for our consideration. Section 4 notification is issued on

19/2/1984 and sale deeds of plot no. 1 to 17 in SMS layout are

registered on 5/12/1981. Agreements for all these shop plots are on

2/11/1981. Hence period from 2/11/1981 to 19/2/1984 of 2 years

3 months and 16 days is the period for which appreciation at 15%

annually needs to be worked out. It works out to 34.48% or 34.50%.

Thus with this hike, average rate as on 19/2/1984 comes to Rs.

19.90. Trial Court has applied such rate erroneously calculated by it

@ Rs. 19.60 to first belt plots in Landowners layout. Shri Gandhi

after this stage gave weightage of 10% to plots in first belt in

acquired land and has arrived at his rate of second belt plots by

reducing this rate by 33% and of third belt plots by decreasing it by

50%. Trial Court has reduced 15% from its rate of first belt and

further 15% for third belt, to calculate rates of second and third

belt respectively. We do not find any relevant material on record to

justify this additional weightage of 10% or its demand by

Landowners. As propriety of this exercise applying 15% factor

undertaken by Trial Court is not seriously in dispute before us, if it is

adopted and accordingly We find Rs. 16.90 and Rs.13.90

respectively to be the rates of second and third belt plots in

::: Downloaded on – 09/06/2013 17:46:56 :::
60

Landowners hypothetical layout. Landowners have neither argued

nor sought any specific increase in this rate. In this situation, We

independently accept the rate as awarded at Rs. 19.60 for first belt

plots, Rs. 16.66 for second belt plots and Rs. 13.80 per sq. ft. for

third belt plots as used by the Trial Court. The consideration of

material directly above obviates need to delve more into evidence of

Shri Deshmukh and Shri Gandhi or into rival contentions in this

regard. Appeal of State to reduce it further does not hold any water.

31. Now the belting exercise needs evaluation. Trial Court

has treated 95,060 Sq. Ft. abutting National Highway as First belt

plots. Those plots are plot nos. 1 to 14 and 15 to 17. Plots 18 to 32

situated at other periphery of the hypothetical layout (drawing of

Shri Gandhi) are valued as second belt plots. Area of these plots

97,020 Sq. ft. Other plots bounded on outer side by belt 1 or 2 plots

having access on internal layout roads are third belt plots. Their

total area is 2,88,440 Sq. ft. Thus Trial Court has considered

4,80,520 Sq. Ft. as plotable land available for actual sale out of total

area 6,44,440 Sq. ft. of plot no. 1. In his drawing Shri Gandhi has

considered plots 1 to 32 at periphery of layout on public roads as

::: Downloaded on – 09/06/2013 17:46:56 :::
61

belt 1 plots. Plots behind belt 1 plots as belt 2 plots. 11 plots forming

boundary of SMS Layout and near big bungalow, including plot of

big bungalow, are shown as third belt. Total area of plot 1 looked

into by him is 6,44,440 Sq. ft. and plot area under three belts is

4,80,520 Sq. ft. Remaining land is for public utility. Land on which

structures are erected are also shown as plots in his layout. If total

land used by Trial Court and Shri Gandhi is presumed to be correct,

it is apparent that reasons given by Trial Court for rejecting Layout

of ADTP can not be faulted with. Layout of Shri Gandhi is not

demonstrated to be contrary to any building bye-laws of Municipal

Council or development control rules. Being hypothetical, it was not

necessary for Landowners to get it sanctioned and State ought to

have brought on record the irregularities or illegalities in it while

Shri Gandhi was subjected to cross examination. As the total area

considered by Landowners and Trial Court is required to be

reduced, State has sought proportionate reduction from all three

belt-areas as arrived at by Trial Court.

32. We have already disagreed with the finding that the

acquired area was/is 59,870 Sq. Mtrs. or 6,44,440 Sq. feet. Not

::: Downloaded on – 09/06/2013 17:46:56 :::
62

more than 54,168.86 Sq. Mtrs. of area could have been utilized by

Landowners or Trial Court to prepare a hypothetical layout. ADTP

has contemplated layout on land as acquired i.e., on 54,168 Sq.

Mtrs. Utilizing the equation that 59,870 Sq. Mtrs. is equal to

6,44,440 Sq. feet, about 5702 Sq. Mtrs. (67,836 Sq. Ft) additional

land is required to be proportionately deleted from 3 belts.

Substance in challenge to area of each belt therefore needs to be

verified first. Mini by pass road is National highway and Chilamshah

Wali Road, though a public road, was not a tar road but a kuchha

road then. It therefore was at rear of the layout but with potential to

come on public road if there was plan to construct a pucca tar road

in its place in near future. Kuchha road can not be given more

importance that an internal road in hypothetical layout. Because of

this possibility only, Trial Court has recognized it as second belt. We

therefore can not yield to argument of learned Senior Advocate to

treat plots 18 to 32 shown in yellow colour and valued as 2 nd belt

plots by Trial Court to be at-least of an intermediate belt between

category 1 and 2. We also can not accept the contention to value

plots 53 to 63 located just behind plots on national highway as

second belt plots. Efforts made by him to show plot no. 63 at-least as

::: Downloaded on – 09/06/2013 17:46:56 :::
63

in second belt can not be countenanced. We fail to see any logic in

recognizing plots situated at back of highway touch plots as second

belt plots as those plots have to use internal layout roads only and

are not situated differently than third belt plots demarcated in his

drawing by Shri Gandhi. Uniform treatment as third belt to all such

plots encircled by first and second belt plots by Trial Court appears

more reasonable. We therefore proceed to reduce proportionately

from each belt the area used in excess by Trial Court.

33. Proportionate deductions have to aim to adjust 5702 Sq.

Mtrs. (67,836 Sq. Ft) of area. It forms about 10.49 th part of 59,870

Sq. Mtrs. or 9.49th portion of 6,44,440 Sq. feet. We therefore reduce

about 1o% area form entire chart of land utilization proportionately

from lands left open or for roads and each belt. After such an

exercise, area acquired and becoming available in first belt is

95060-09506=85,554 Sq. ft., in second belt it is 97020-

09702=87,318 Sq. ft. and in third belt land available turns out to

be 288440-028844=2,59,596 Sq. ft. Rate per square foot arrived at

above for three belts is required to be applied to these three areas

::: Downloaded on – 09/06/2013 17:46:56 :::
64

respectively. It thus leads to following :–

       Belt.               Area                Rate.               Valuation.    




                                                     
     First Belt          85,554 Sq. ft.  X Rs. 19.60  =      1676858.40

     Second belt      87,318 Sq. ft   X Rs. 16.66  =      1454717.88




                                       
     Third belt       2,59,596 Sq. ft. X Rs. 13.80  =      3582424.80     
                     
     Thus, total  market  value     of   entire  land  including  land on   which 
                    

structures stand is Rs. 6714001.08 67,14,001/- i.e., Rs. Sixty-Seven

Lac Fourteen Thousand and One only. Thus there is no reason to

consider separately the extent of land required to support the

structures by invoking relevant building bye-laws or development

control rules and FSI/FAR and add its value again to this land costs.

34. Deductions towards developments and deferred value

are to be carried out from this figure of Rs. 67,14,001/-only. In Exh.

204, Shri Gandhi has given details of development expenses worth

Rs. 10,93,000/-. He has also taken deferred value at 6% for 3 years.

In Exh. 205 submitted after gap of about 9 months from Exh. 204,

::: Downloaded on – 09/06/2013 17:46:56 :::
65

he has attempted to set off deferral value adjustment against annual

escalation. In Exh. 195, expenditure towards developer’s profit and

legal selling expenses is mentioned for the first time and its figure

disclosed is 11,02,000/-only. In Exh. 204, he shows following

expenses:–

                       Work.                                                    Cost in Rs.




                                            
     -   Construction of 90,350 sq. ft. Roads
          and  asphalting at Rs. 6.50 Per Sq. ft.
                         ig                                                 5,87,275.00

     -   Garden development 65,650 Sq. ft.
         @ Rs. 2.50 Per Sq. Ft.                                       1,64,125.00
                       
     -   Storm Water drain, 1000 Rmtrs.
         @ Rs. 200 per Rmtrs.                                        2,00,000.00
      

     -   Street lighting                                                      80,000.00    
   



     -   Architects charges @ 6%                                      61,884.00   


Total liability thus computed by him in it was Rs. 10,93,284/-

rounded up to Rs.10,93,000/-only. As against this, in report Exh.

195 prepared in 1996 on the eve of entering the witness box, the

expenses disclosed in paragraph 18.50 are as under :–

                            Work.                                              Cost in Rs.    

     -   Construction of water bound macadam road 
         99,480 Sq. Ft. @ Rs. 1 per Sq. ft.                        99,480.00




                                                             ::: Downloaded on - 09/06/2013 17:46:56 :::
                                     66




                                                                                 
     -   Garden development.                                          32,000.00




                                                         
     -   40 mm water main 2500 Rft. @ Rs. 13 per
         Running feet.                                                       32,500.00

     -   Street light poles with cable, 36 in number




                                                        
         @ Rs. 2000/-per no.                                            72,000.00

     -   Storm water trenches job                                    05,000.00

     -   Architects charges @ 6%                                     14,458.00.




                                          
                       

Total of all these items comes to Rs. 2,55,438/- and it has been

rounded up to Rs. 2,55,000/-in this Exhibit. Its paragraph 19.00

deals with developer’s profit and legal selling expenses. It is worked

out at 12% of gross realization of estimated value of plots i.e., of

Rs.91,78,480/-. Said profit is shown to be Rs. 11,02,000/-. Thus

from Rs. 91,78,480/-, Rs.2,55,000/-and Rs. 11,02,000/- are

subtracted by Shri Gandhi to arrive at rounded up net land value of

Rs. 78,21,000/-.

35. Explanation given by Shri Gandhi is in 1996 when he saw

adjacent layout and developments therein, he applied very same

standards to his hypothetical layout. However, there is no

explanation as to why the developer’s profit worth Rs. 11,02,000/-

::: Downloaded on – 09/06/2013 17:46:56 :::
67

could not be reflected in Exh. 204 or 205. His cross-examination

particularly in paragraph 16 shows that he was aware of absence of

municipal drain or sewerage main and has asserted that individual

plot has to provide for it. In Exh. 195 there is no head of expenditure

on storm water drain while in Exh. 204 he has made provision of Rs.

2,00,000/- therefor. He has denied need of common sanitation

system. He has accepted that in layout, he has not shown any

service lane or common sanitation plot. We therefore find this

material sufficient not to accept his working of development

expenditure. Similarly, when law requires market value to be

worked out on section 4 notification date, the layout is presumed to

be complete in all respects on said day and price rise or escalation

thereafter is totally irrelevant in hypothetical plotting method. His

attempt to set of deferral value against future escalation is therefore

erroneous. Hence, his estimate of development expenditure can not

be acted upon. Development expenses and developer’s profit

brought on record by State through its witness Shri Deshmukh (Exh.

219) is only Rs. 7,99,824/-. In award State through him (LAO)

only gave Rs. 3,71,504/- for first belt plots at Rs. 9.29 per sq. ft., Rs.

10,25,678/- for belt II area at Rs. 7.90 per sq. ft. and Rs.

::: Downloaded on – 09/06/2013 17:46:56 :::
68

14,06,858/- for 3rd belt area plots at Rs. 6.69 per sq. ft. Total

compensation worked out was Rs.28,04,040/-. With value of

structures, trees and statutory benefits , award granted Landowners

total compensation of Rs. 34,67,030/-. Out of total land value, about

25% was roughly taken as development expenditure by LAO Shri

Deshmukh. In government layout plots shown are 94 while Shri

Gandhi shows 63 plots. Government layout shows road area to be

24% while in Shri Gandhi’s drawings it is 15%. It is not the case of

Landowners that other layouts in the vicinity were sanctioned

without proposal of tar road or sanitation or drainage. But then

when number of plots and area under road in both layout are

compared, it does not lead to any certain solution. Shri Deshmukh

has attempted to work out average rate of plot per Sq. ft. in SMS

Layout and there due to less frontage on national highway, area of

plots in belt 1 (shop plots) are less as compared to such frontage

available in Landowners hypothetical layout. In this situation, We

find it safe to go by the case of Government and calculations of Shri

Gandhi to compute development expenditure. When Rs.10,93,000/-

envisaged as development expenditure in Exh. 204 is loaded with

developer’s profit of Rs. 11,02,000/- , it works out to Rs. 21,95,000/-

::: Downloaded on – 09/06/2013 17:46:56 :::
69

only. As layout area is reduced by about 10%, We also reduce this

figure by 10% and thus it totals to Rs. 19,75,550/-. Thus developer

expenditure worked out is about 29%. This is only amount to be

spent for development activities from consideration received from

hypothetical buyers and land is already set apart for it. Hence, value

proportionately of such land is not included in it. In paragraph 40 of

impugned judgment, the Trial Court has held that the future

escalation balances the deferral value and hence, has not found it

necessary to make any provision for it. This reasoning is found

wrong above by us. Shri Gandhi had made provision of 6% per year

for three years for said purpose in Exh. 204 in January 1985 before

withdrawing it in October, 1985. We accept the same proportion

here. Total land value worked out by us is Rs. 67,14,001/- only.

Subtracting Rs.1975550/- from it leaves sum of Rs. 4738451/-

which Landowners get in lump-sum as compensation which

otherwise would have been blocked for future at least 3 years. 6% of

Rs. 4738451/- works out to Rs. 8,59,921/-for three years. When half

of this figure i.e., Rs. 426460/-is added to Rs. 1975550/-, total

comes to Rs. 2402010/-. Subtraction of this total form Rs.

67,14,001/-, leaves balance of Rs. 43,11,991/- which therefore is

::: Downloaded on – 09/06/2013 17:46:56 :::
70

net land value. Point No. C is answered accordingly.

36. As to Point No. D : Compensation of two residences i.e.

big bungalow and second bungalow now need consideration.

Landowners have solely relied upon their expert. How to approach

evidence of said expert Shri Gandhi is also a moot question. In AIR

1995 SC. 840 – (Special Land Acquisition Officer v. Sri Siddappa

Omanna Tumari) :-

” 7. When the Collector makes the reference to the
Court, he is enjoined by Section 19 to state the

grounds on which he had determined the amount

of compensation if the objection raised as to the
acceptance of award of the Collector under
Section 11 by the claimant was as regards the

amount of compensation awarded for the land
thereunder. The Collector has to state the grounds
on which he had determined the amount of

compensation where the objection raised by the
claimant in his application for reference under
Section 18 was as to inadequacy of compensation
allowed by the award under Section 11, as
required by sub-section (2) of Section 18 itself.

Therefore, the legislative scheme contained in

::: Downloaded on – 09/06/2013 17:46:57 :::
71

Sections 12, 18 and 19 while on the one hand

entitles the claimant not to accept the award

made under Section 11 as to the amount of
compensation determined as payable for his
acquired land and seek a reference to the court for

determination of the amount of compensation
payable for his land, on the other hand requires
him to make good before the Court the objection

raised by him as regards the inadequacy of the

amount of compensation allowed for his land
under the award made under Section 11, with a

view to enable the Court to determine the amount
of compensation exceeding the amount of
compensation allowed by the award under Section

11, be it by reference to the improbabilities

inherent in the award itself or on the evidence
aliunde adduced by him
to that effect. That is
why, the position of a claimant in a reference

before the Court, is considered to be that of the
plaintiff in a suit requiring him to discharge the
initial burden of proving that the amount of

compensation determined in the award under
Section 11 was inadequate, the same having not
been determined on the basis of relevant material
and by application of correct principles of
valuation, either with reference to the contents of

::: Downloaded on – 09/06/2013 17:46:57 :::
72

the award itself or with reference to other

evidence aliunde adduced before the Court.

Therefore, if the initial burden of proving the
amount of compensation allowed in the award of
the Collector was inadequate, is not discharged,

the award of the Collector which is made final
and conclusive evidence under Section 12, as
regards matters contained therein will stand

unaffected. But if the claimant, succeeds in

proving that the amount determined under the
award of the Collector was inadequate, the

burden of proving the correctness of the award
shifts on to the Collector who has to adduce
sufficient evidence in that behalf to sustain such

award. Hence, the Court which is required to

decide the reference made to it under Section 18
of the Act, cannot determine the amount of
compensation payable to the claimant for his land

exceeding the amount determined in the award of
the Collector made under Section 11 for the same
land, unless it gets over the finality and conclusive

evidentiary value attributed to it under Section
12, by recording a finding on consideration of
relevant material therein that the amount of
compensation determined
under the award was
inadequate for the reasons that weighed with it.

::: Downloaded on – 09/06/2013 17:46:57 :::
73

15. It has become a matter of common

occurrence with the claimants who seek enhanced

compensation for their acquired lands from court
to produce the reports of valuation of their lands
in court purported to have been prepared by the

experts. No doubt, courts can act on such expert
evidence in determining the market value of the
acquired lands, but the court having regard to

the fact that experts will have prepared the

valuation reports in the court and will depose in
support of such reports, at the instance of the

claimants, must with care and caution examine
such reports and evidence given in support
thereof. Whenever valuation report made by an

expert is produced in court, the opinion on the

value of the acquired land given by such expert
can be of no assistance in determining the
market value of such land, unless such opinion

is formed on relevant factual data or material,
which is also produced before the court and
proved to be genuine and reliable, as any other

evidence. Besides, if the method of valuation of
acquired land adopted by the expert in his report
is found to be not in consonance with the
recognized methods of valuation of similar lands,
then also, the opinion expressed in his report

::: Downloaded on – 09/06/2013 17:46:57 :::
74

and his evidence can be of no real assistance to

the court in determining the market value of the

acquired land. Since the exercise which will
have been done by the expert in arriving at the
market value of the land in his report on the basis

of factual data bearing on such valuation, will be
similar to that to be undertaken by the court. In
determining the market value of the acquired

land, it can no doubt receive assistance from such

report, if it is rightly done and the data on which
the report is based is placed before the court and

its authenticity is established.

16. Therefore, when the valuation report of an
acquired land is made by an expert on the basis of

prices fetched or to be fetched by sale deeds or

agreements to sell relating to the very acquired
lands or the lands in the vicinity need arises for
the court to examine and be satisfied about the

authenticity of such documents and the truth of
their contents and the normal circumstances in
which they had come into existence and further

the correct method adopted in preparation of the
report, before acting on such report for
determining the market value of the acquired
land. The opinion expressed in the report that the
author of the report has made the valuation of the

::: Downloaded on – 09/06/2013 17:46:57 :::
75

acquired lands on the basis of his past experience

of valuation of such lands should never weigh

with the court in the matter of determination of
market value of the acquired lands, for such
assertions by themselves cannot be substituted for

evidence on which it ought to be based and the
method or valuation adaptable in such report.

17. Therefore, when a report of an expert is got

produced by a claimant before the
court giving

market value of the acquired lands, the court
may, choose to act upon such report for

determination of the amount of compensation
payable for the acquired lands, if the data or the
material on the basis of which such report is

based is produced before the Court and the

authenticity of the same is made good and the
method of valuation adopted therein is correct.”

37. In Prabhakar Raghunath Patil v. State of Maharashtra,

(2010) 13 SCC 107, Hon’ble Apex Court has appreciated the

evidence of expert on structures. Reliance was placed by the

appellants on the evidence of the expert witness and also on the

circular dated 3-1-1991 issued by the Chief Engineer, Amravati in

respect of cost of construction in justification of their prayer for the

::: Downloaded on – 09/06/2013 17:46:57 :::
76

increase of the valuation of the structure. Under that circular the

cost of residential building was fixed for Ground floor at Rs. 2800

per square metre, for First floor at Rs. 2200 per square metre and for

Second floor at Rs. 2200 per square metre. Insofar as the opinion of

the expert is concerned, he had not given any specific evidence as to

what was the age of the structure when it was notified for

acquisition. Hon’ble Court held that without making enquiry

regarding the age of the structure, it would be difficult to assess its

valuation and, therefore, the expert was not justified in not making

an assessment with regard to the age of the structure. He was

faulted on the basic principle of assessment of valuation of a

construction. Hon’ble Court also noted that the cost of construction

of the ground floor is always on the higher side while the cost of

construction of first floor and second floor is on the lower side. The

expert examined had also ignored the said fact going to the root of

the valuation and for that also the evidence of the expert was held

not reliable. The only evidence that, therefore, was available before

Apex Court was the circular issued by the Chief Engineer, Amravati

dated 3-1-1991 regarding district schedule rates in respect of cost of

construction with reference to the Building and Construction

::: Downloaded on – 09/06/2013 17:46:57 :::
77

Department of the State of Maharashtra. This High Court, had held

that the aforesaid evidence for the year 1991 in District Amravati

could not be a safe guide for the determination of the compensation

of the structure acquired in the year 1983. Hon’ble Apex Court

noted that the practice of issuing such circular by the Chief Engineer

was for the first time introduced in the year 1991 and no such

practice was in existence in the year 1983. But since there was at

least some evidence indicating the district schedule rates for the

standing structure in the year 1991, Hon’ble Court undertook the

exercise of relating it back to the year 1983 after pointing out how

and why it must be undertaken with great care and caution. The

High Court, while referring to the oral evidence adduced by the

expert, had stated found the fine condition of the structures and the

superior quality of materials used for construction of the same

beyond doubt. Hence, despite the ambiguity surrounding the age of

the structures, as the condition and quality of the building was never

called into question. Therefore, Hon’ble Apex Court raised the

compensation awarded. It also observed that the margin of error in

comparing schedule rates for construction of buildings in the same

district would be lesser than in attempting to use future sale

::: Downloaded on – 09/06/2013 17:46:57 :::
78

transactions as exemplars. Hon’ble Apex Court considered a

deduction of 60% (approximate) from the said valuation of the cost

of construction in 1991 appropriate, and accordingly arrived at a

compensation of 1700 per square metre for the structure. This

percentage of deduction at 60% is based on the building cost index

between 1983 and 1991 published by the Central Public Works

Department. Thus Hon’ble Apex Court did not accept the report of

expert but relied upon other evidence/material brought on record by

parties to determine the compensation for structure.

38. It is obvious that data of type and nature looked into

by Shri Gandhi while determining the market price of plot no. 1 or

then charts prepared by him to substantiate that exercise is not

available when one comes to his report on valuation of structures.

There he blindly accepts 1930 – the year of purchase of properties by

his client i.e., Landowners, as year of construction and decides the

age to be 54 as on 19/2/1984. He then points out approximate

future life of the structures and treating total life thereof to be 85

years, he applies depreciation. He claims that he has used full

replacement costs method to arrive at 1984 value of structures.

::: Downloaded on – 09/06/2013 17:46:57 :::
79

Here, we may point out that in P
rabhakar Raghunath Patil v. State of

Maharashtra, (supra) Hon’ble Apex Court has made following

observations on principles relevant for deciding the full

replacement cost of structures:–

“13. In Administrator General of W.B. v. Collector-
(1988) 2 SCC 150=AIR 1988 Sc 943, this Court held

that:

“17. … building value is estimated on the basis of the
prime cost or replacement cost less depreciation. The

rate of depreciation is, generally, arrived at by
dividing the cost of construction (less the salvage value
at the end of the period of utility) by the number of

years of utility of the building. The factors that
prolong the life and utility of the building, such as

good maintenance, necessarily influence and bring
down the rate of depreciation.”

39. Admittedly, following buildings stand on the acquired

land – One big bungalow; One small bungalow, One barrack type

building, Two toilet blocks and Mali Shed. Award under Section 11,

grants land owners sum of Rs. 3,78,000/- towards these structures,

and before Reference Court they had claimed compensation of Rs.

::: Downloaded on – 09/06/2013 17:46:57 :::
80

18,22,000/-. They thus, claimed Rs. 14,44,000/- more towards

these structures. Before us, learned Senior Counsel has restricted his

arguments to only two structures namely – Big bungalow and small

bungalow. Evidence available on record is of Government Valuer –

Shri Manoharrao Gulabrao Kale at Exh.217 and his valuation report

is at Exh.218. Land owners have relied upon evidence of Shri

Gandhi and his report at Exh.195.

40. The Reference Court/Trial Court has found that Shri

Kale, fixed the rate of construction of ground floor of big bungalow

at Rs.1150/- per square meter and of first floor at Rs.1050/- per

square meter. For small bungalow, he determined the rate at

Rs.900/- per square meter. The valuation was claimed to be made

on the basis of CSR rates of 1984. It is not in dispute that these

rates are not placed on record, or even figure anywhere in his report

Exh.218. His cross examination reveals that as measurements of

existing structures were available with him, he was given time to

point out how on the basis of CSR rates a particular valuation was

arrived at by him. He got two adjournments also to substantiate his

calculations. On one occasion CSR Rates were shown to him and he

::: Downloaded on – 09/06/2013 17:46:57 :::
81

was called upon to justify his calculations, but he failed to produce

anything on record to show correctness of his calculations by

applying CSR Rates. Trial Court therefore, has refused to believe his

report at Exh.218. The Trial Court has also noted the fact that he

did not consider the Porch and Balcony for construction valuation

and no reason was assigned for excluding the same. Then it found

that he had deducted sum of Rs. 1,50,000/- from valuation of

structure i.e. of Big bungalow on account of renovation expenses.

No document could be produced to show that such expenses were

actually incurred. Taking over all view of the matter, it did not rely

upon the evidence of Shri Kale. For same reasons it also refused to

accept evidence of the Land Acquisition Officer Shri Deshmukh.

41. In paragraph no.49 of its judgment, the Trial

Court has referred to the evidence of Shri Gandhi. It found that he

has looked into the construction of Porch and Balconies and arrived

at construction cost by using data collected by him, his personal

experience and CSR Rates for cross checking. It has given

importance to admission by Shri Manohar Kale in his cross

examination that Shri Gandhi has correctly applied the depreciation

::: Downloaded on – 09/06/2013 17:46:57 :::
82

method. It further looked into the cross examination and found that

assertions of Shri Gandhi were not shaken and hence, in view of

these 5-6 lines, it proceeded to accept his evidence and relied upon

his figure of Rs. 17,57,721/- as value of big bungalow, small

bungalow, out houses, Porch, Balconies, Mali Shed and lavatory box.

It deducted an amount of Rs. 3,78,000/- already awarded by the

Land Acquisition Officer and fixed the compensation payable in this

respect at Rs. 13,79,721/-. It also found that there was one Well,

but then it was without water and hence of no use, but a

disadvantage. It therefore, did not allow land owners anything

towards value of that Well.

42. The Trial Court itself has relied upon the judgment

reported at 1997 (2) Land Acquisition Laws 537 (Indian Rarearth

Ltd. .vrs. Elsave Fernandis). It noted that as per said judgment, it

was incumbent upon the valuation officer to show details of

valuation in his report. If his report is supported by proper data, it

would help the Court in finding out whether building and other

structures were properly valued or not, and to show that valuation

exercise was impartial and not arbitrary. It found that neither the

::: Downloaded on – 09/06/2013 17:46:57 :::
83

Land Acquisition Officer Shri Deshmukh nor Shri Kale, had produced

relevant material. However, one fails to understand why the Trial

Court could not apply very same standard while appreciating the

evidence of Shri Gandhi.

43. This brings us to consideration of evidence of Shri

Gandhi on these two buildings i.e., big building and small building.

In his examination-in-chief he has given his qualifications and

thereafter has stated that he was practicing as Architect, Structural

Engineer and Valuer for about 35 years and as on date on which his

deposition was recorded, i.e. on 07.12.1996. He has stated that he

was fellow of Institution of Valuers and a registered valuer with the

Ministry of Finance, Government of India. He was panel valuer of

Life Insurance Company and of Bombay High Court for immovable

properties, and had worked as an Editor of a Technical Journal by

name “Indian Valuer” for a duration of 6 years. He claimed that

during practice he planned, designed and supervised number of

residential and industrial buildings and fixed valuation of properties

in rent fixation matters and also for taxation and loan advance

purposes and land acquisition purposes. He also stated that he had

::: Downloaded on – 09/06/2013 17:46:57 :::
84

appeared in the Court as an expert. He confirmed statement made

by him in his report, and that report came to be exhibited as

Exh.195. His cross-examination reveals in paragraph 22 that he

inspected two buildings on 21.03.1984 and he had no knowledge

whether main building was then repaired already by government.

Thereafter, he visited the buildings on 11.07.1984 and 27.12.1988.

He accepted that the building was very old having old structure and

he could not trace any document about the date of construction. He

accepted that he did not mention CSR rates in his report and his

report was based upon his personal experience and data collected by

him. He further volunteered that he used CSR to cross check and,

therefore, CSR is not mentioned in his report. He adopted lump-

sum per square feet prices as per his experience for valuation. He

accepted various method, but stated that those methods were not for

arriving at valuation of building, but for valuation of property which

included land and building both. He further stated that he adopted

rates on the basis of his own experience and he has mentioned those

rates applicable to built up floor area basis. He included porch and

galleries also in built up area. He accepted that porch of building

has no plinth and he calculated total area of porch as built up area.

::: Downloaded on – 09/06/2013 17:46:57 :::
85

He has given same average rate for porch as also for projecting

balconies. He accepted that cost of first floor of any building is less

then ground floor. He denied that porch and balconies needed to be

excluded from cost estimation and he also denied that cost of

projecting structure was also included and built up area. He

accepted that because of thicker walls, carpet area is reduced. He

accepted that he gave weightage of 35% in respect of big building.

He further stated that he had not prepared detailed estimate of

acquired building and he considered depreciation of about 22% for

all the buildings. He denied that rate of depreciation is about 1%

per year of the building cost and he stated that he applied “sinking

fund of depreciation method”. He took 1930 as base year for

construction. He explained the term “sinking fund” to mean that

funds required to be set aside every year to recoup capital invested

in the building. No document was supplied to him by land owners

for arriving at annual fund and according to him it was not

necessary. The sinking fund method and calculation was based

upon assumption. He further stated that other methods i.e. Straight

Line Method, Constant Percentage Basis and Qualify Survey Method

were not scientific. He further stated that he had not verified the

::: Downloaded on – 09/06/2013 17:46:57 :::
86

Government Method of valuation, and therefore, could not say

whether the rate given by him was higher than the government rate.

He claimed that he determined the valuation on the basis of his

experience and on the basis of the market rate prevailing in

Amravati City.

44. His (Gandhi’s) report at Exh.195, in it’s paragraph

no.5.00 shows type of construction of Bungalow No.1 as also

Bungalow No.2. He has given general description like, old

conventional bungalow built in Palatial style with number of large

sized rooms at each floor, high ceiling, large size doors and

windows of Burmah teak, which was than available freely, but very

rate at the time of preparation of report. He has pointed out that the

structure was load bearing and external walls were 21 inches thick.

He has also given the length and breadth of brick pillars, he has

pointed out teak wood paneled windows with iron fittings and oil

paint, guard bars, different type of teak wood doors. Some doors

were paneled and some were partly glazed and partly paneled.

Upper floor doors and windows have curved glazed ornamental fan

lights and have brass fittings. No specific number of doors or

::: Downloaded on – 09/06/2013 17:46:57 :::
87

windows is disclosed by him. All wooden work is stated to be

painted. Floor is stated to be of Shahabad Ladi on both the floors.

Steel joists with ladi and brick coba on first floor and terrace of first

floor is finished with patent stone paving of water proof coba. Use

of ornamental concrete balusters provided with top decorative

coping for a terraces to add to architectural beauty , is also

mentioned. A concrete staircase with teak wood railing and first

floor roof of Manglori tiled with teak wood trusses, teak wood

perlins and teak wood boarding, is also mentioned. Best timber is

used for roof work. It is mentioned that the bungalow is in good

condition, due to use of quality material and good workmanship.

There was no indication of white ants and timber was not decayed.

Temporary sheds open on sides were provided at ground level

touching walls of main building and it was having wooden bulley

posts and asbestos corrugated sheets roof with natural ground, as

its floor. A balcony covered at top with C.I. Jali and teak wood hand

rail, is also mentioned. Electrical wiring is stated to be open type

with wiring on teak wood battens. A toilet block with pipe fittings,

waste line is connected to septic tank, is also noted. The report also

mentions provision of standard plumbing and water supply fittings.

::: Downloaded on – 09/06/2013 17:46:57 :::
88

45. About bungalow no.2, report of Shri Gandhi discloses

that it is a load bearing structure with 9 inches plinth and about 17

feet height. It’s side verandah has front height of 10 feet above

plinth, 8 feet wide paved and a uncovered platform is also provided

around the main building at plinth level. It has brick walls which

are about 15 inches thick and teak wood paneled or partly glazed

and partly paneled doors are fixed. Windows have teak wood with

ornamental curve fan light and fly proof jali. Burmah teak is used

for wood work. It’s roof is of manglore tiles with teak wood perlins

and teak wood boarding. Verandah has manglore tile roof with balli

rafter. Entrance porch has manglore tile roof with teak wood

trusses. Flooring is of plain cement tiles and some rooms have patent

stone floor. Cooking platform is provided in kitchen. W.C. and bath

are connected to waste lines and to septic tanks and soak pit.

Standard electrical wiring work is also done.

46. This discussion shows that except for giving the details of

structure, the report does not give other necessary background

which might have looked into by said expert witness. He has

::: Downloaded on – 09/06/2013 17:46:57 :::
89

undertaken the exercise of valuation in paragraph no.20 and there

he has given calculations of area of bungalow no.1. The ground

floor is stated to 5582 sq. ft. with porch and first floor is stated to be

3374 sq. ft with Balcony. Total floor area is given as 8956 sq. ft. He

has then in next paragraph given rates felt by him as fair and

reasonable cost of construction of a new (full replacement cost) such

structure for Bungalow no.1. He has applied rate of Rs. 165/- per

sq. ft. for bungalow no. 1 and for Bungalow no.2 he has disclosed

rate of Rs.150/- per sq. ft. In paragraph thereafter, he has

mentioned that the structures were built some time in the year 1930

and hence at the time of acquisition their age was 54 years. He has

mentioned that all structures were in sound condition and actually

in use and would last for a tenure of 30-40 years. Total life of the

structure is, therefore, taken to be 85 years by him. He has then

mentioned sinking fund method for depreciation and then

proceeded to undertake mathematical calculations. He has arrived

at depreciated value or present value of bungalow no.1 at

Rs.11,60,064/- and of Bungalow no.2 at Rs. 3,41,722/-.

47. His exercise shows that he has applied same rate for

::: Downloaded on – 09/06/2013 17:46:57 :::
90

ground floor and first floor of big bungalow. He has applied that

rate even for structures which had no plinth, though in his evidence

he has mentioned that he has cross-checked it by using CSR, there is

no such mention anywhere in the said report at Exh.195. He has

also mentioned that he has looked into the market rates prevailing

in Amravati City, but that statement also no where figures in his

report at Exh.195. The report itself is prepared on 21.08.1995 and

recording of his evidence has commenced on 07.12.1996. In

absence of either CSR rates or then rates verified from Amravati

market on record, it is difficult to appreciate the rates worked out

and applied by him. As already noted above, in paragraph

no.20.20 of his report, he suddenly mentions the rate per square feet

applied by him, without disclosing any basis therefor. Even if his

experience is to be looked into, he has not pointed out it’s use while

preparing report at Exh.195. The report has obviously been

obtained by the landowners for using in Court matters and Shri

Gandhi was aware of its purpose. It cannot be forgotten that he had

appeared before land acquisition officer, when that officer had

undertaken efforts to find out market value of the acquired property.

He has not given the rates of bricks or wood prevailing in 1984, rate

::: Downloaded on – 09/06/2013 17:46:57 :::
91

of cement or steel then prevailing and even labour charges are not

mentioned. He has not pointed out regular maintenance. It is,

therefore, obvious that in absence of this relevant material, it is not

possible to find out correctness or otherwise of his claim in Exh.195

in this regard. An expert like him has to describe the property in

requisite details and thereafter mention the prevailing market

position also, so as to enable the Court or the authority to ascertain

the correctness of his stand by appreciating his line of application of

mind. Here, though CSR rates were made available to one witness of

State Government during his cross-examination and effort has been

made to discard him, Landowners have not brought that rate on

record and Shri Gandhi, has not pointed out that CSR also provided

rates for same or similar type of construction. On the contrary, in

paragraph no.26, this witness has stated that he has given positive

weightage of 35% in respect of building no.1. During arguments, it

was stated that the CSR rates consider cement and iron at controlled

rate and not at open market rate. However, this fact and its use it

also not apparent in report at Exh.195. The report, therefore,

appears to be prepared only on the basis of the assumptions which

the expert claims as supported by his experience, however, law does

::: Downloaded on – 09/06/2013 17:46:57 :::
92

not permit use of said report for the purpose of determination of

valuation. Landowners and said expert Shri Gandhi, ought to have

produced relevant basic data, so as to enable the trial Court and

thereafter, this Court to understand the nature of exercise

undertaken by him and to verify it. We find that for reasons

recorded by it to reject the report of Shri Kale, the trial Court also

ought to have rejected the report of Shri Gandhi.

48. Here, Shri Gandhi does not disclose search made by

him to find out age of construction and he remains satisfied with

accepting year of purchase as year of construction. He has not given

any data to show the contemporary rates of construction then

prevalent in that area. He does not find it necessary to refer to CSR

rates or any material gathered by him for arriving at his rates. Thus

he refuses to supply anything to enable State to cross check his

claim or to Court to evaluate it. In ultimate analysis, one has to only

accept his word or the his experience to support that word. He

includes structures without plinth and also values first floor at

wrong rates. Depreciation rate applied by him is also not sustainable

in the light of above verdict of Hon’ble Apex Court. We find that

::: Downloaded on – 09/06/2013 17:46:57 :::
93

initial burden to show that valuation of structures by LAO is

incorrect has itself not been discharged by Landowners. By pointing

out cross examination of Shri Kale, effort was made to show that he

could not and did not choose to substantiate exercise undertaken

therein. It is not sufficient to rebut the presumption attached to

award under Section 12 of Act. Moreover that also does not mean

that Landowners automatically become entitled to something more

towards costs of construction or as compensation for structures.

Appreciation of evidence and approach of Court in such matters can

be gathered from judgment in case of P. Ram Reddy and Others vs.

Land Acquisition Officer, Hyderabad Development Authority (supra).

Hon’ble Apex Court has held that in land acquisition references

before Civil Courts, when witnesses give oral evidence in support of

the claims of claimants for higher compensation the in-effective

cross-examination of such witnesses, is not an uncommon feature if

regard is had to the manner in which claims for enhanced

compensation in land acquisition cases are defended in courts on

behalf of the State. It is observed that if the courts were to accept

such statements of witnesses as true merely because they are not

subjected to cross-examination or effective cross-examination or

::: Downloaded on – 09/06/2013 17:46:57 :::
94

because evidence in rebuttal thereof has not been adduced, it would

amount to doling out public money to the claimants far in excess of

their legitimate entitlement for just compensation payable for their

lands. If such situation is prevented by courts dealing with claims for

compensation by testing the statements of witnesses for claimants on

the basis of probabilities, the Courts will have performed the duty

justly expected of them. Hence, no Court which tests the oral

evidence of the claimants on the touch-stone of probabilities calling

into aid, its experience of life, men and matters and find such

evidence to be untrustworthy, the same cannot be found fault with

In Bhagwan Singh vs. State of Punjab(I) (supra) (Para 22), the Hon’ble

Apex Court states that resort to Section 145 of Evidence Act would

only be necessary if the witness ‘denies’ that he made the former

statement. In that event it would be necessary to prove that he did,

and ‘if the former statement was reduced to writing,’ then Section

145 requires that his attention must be drawn to those parts which

are to be used for contradiction. But that position does not arise

when the witness admits the former statement. In such a case all

that is necessary is to look to the former statement of which no

further proof is necessary, because of the admission that it was

::: Downloaded on – 09/06/2013 17:46:57 :::
95

made. Here, We find that Shri Gandhi admits all his reports at Exh.

204,205 and Exh.195. We accordingly have refused to accept his

evidence and report on valuation of structures. The land value also

has been worked out by us independently. In this situation, as

landowners have failed to bring anything on record to show that the

valuation of big bungalow or other bungalow as per report at

Exh.195, or then Exh. 195 can be looked into and have failed to

substantiate their demand for enhancement of compensation on that

account, no relief in that regard can be given to them. Merely

because the valuation by the Land Acquisition Officer and grant of

compensation for structures is not found to be substantiated,

burden cast by law on Landowners is not discharged. Hence, the

land owners cannot claim additional compensation for these two

structures.

49. We will still briefly consider the valuation exercise

undertaken by Shri kale and Shri Gandhi. Later has used rate of Rs.

165/-per Sq. ft. flat for entire big bungalow and Rs. 150/-per sq. ft.

for bungalow no. 2 to reach its total replacement cost. This rate is

same in Ex. 204 as also Exh. 195. He has used 4.5% on age 54 years

::: Downloaded on – 09/06/2013 17:46:57 :::
96

of both these structures to calculate depreciation. There is no

explanation or justification for using this figure or the calculating

less depreciation in his evidence or report. When he takes total life

of both these structures to be 85 years , replacement costs per year

work out to Rs. 17,385/-for big bungalow and Rs. 5,121/-for

second bungalow. Rs. 9,38,799/- is therefore depreciation for big

bungalow for 54 years and Rs. 2,76,543/- is therefore total

depreciation for bungalow 2. Even if the salvage value at the end of

the period of utility of 85 years is presumed “nil”, still the when Rs.

9,38,799/- is deducted from Rs. 14,77,740/-, Rs. 5,38,961/- works

out to be the value of big bungalow as against Rs. 11,60,064/-stated

by Shri Gandhi . Similarly, when Rs. 2,76,543/-is reduced from Rs.

4,35,300/-, Rs.1,58,757/- is the cost of bungalow no. 2 while he

mentions it to be Rs. 3,41,722/-. Thus total replacement costs of

both these bungalows comes to Rs. 6,97,718/- only. Thus even

presuming or believing entire exercise of Shri Gandhi, the total costs

of both these buildings is Rs.6,97,718/- while he takes it at

Rs.15,01,786/-. His method or calculation do not find any support

at-least on record. Though his report shows that both these

bungalows have completed more than half of their life, depreciation

::: Downloaded on – 09/06/2013 17:46:58 :::
97

shown by him is not proportionate as he has used full replacement

cost method. For both bungalows, depreciation is little less than

25% of replacement cost. Depreciation amount is 21.49% of the

value worked out by him. The factors that prolong the life and utility

of the building, such as good maintenance, necessarily influence and

bring down the rate of depreciation are not on record. There is no

evidence of timely or annual repairs. On the contrary, State had

claimed adjustment of Rs. 1,50,000/- spent by it on

renovation/repairs of big bungalow and Trial Court has not

accepted it. Methodology of Shri Gandhi runs counter to similar

principles illustrated in “Administrator Genl. of West Bengal v.

Collector, Varanasi”(supra) by Hon’ble Apex Court.

50. Shri Kale had worked out cost of ground floor of big

bungalow at Rs. 5,98,900/-and of first floor at Rs. 2,94,000/-. Value

of bungalow no. 2 reached by him is 2,47,980/- only. He has then

taken the age of building to be 69 years and thereafter claims to

have calculated depreciation as per page 14.40 of civil engineering

hand-book. His computation does not disclose the total life period

looked into by him. However, it appears to be 100 years. His

::: Downloaded on – 09/06/2013 17:46:58 :::
98

exercise is not accepted for valid reasons by Trial Court and also

does not help in determination of market value. But as burden has

not been discharged by the Landowners, the grant in award can not

be disturbed. His cross examination is not sufficient to prove any

procedural or other error in method adopted by him or its result.

LAO had accepted his calculations and then deducted Rs. 1,50,000/-

allegedly spent on renovation by State. He therefore awarded Rs.

3,78,000/- as compensation towards structures. Trial Court has set

aside this sum of Rs. 1,50,000/- as said expenditure has not been

established at all. Evidence on record does not establish any such

sum of Rs. 1,50,000/- or any other sum spent on renovation. We

therefore maintain this finding of Trial Court and grant Landowners

Rs. 5,28,000/- towards the structures. Point No. D is answered

accordingly.

51. As to Point No. E :- As a result of this discussion, We find

the quantum of compensation payable to Landowners under various

heads as under :–

     A.           Towards Lands:-                         Rs.  4311991.00.




                                                    ::: Downloaded on - 09/06/2013 17:46:58 :::
                                 99




                                                                           
     B-          Towards structures :- 
                 Maintained as per award. 




                                                   
                 This includes Rs. 22,120/-towards 
                 fence but nothing 
                 towards Trees.                          Rs.   528000.00.




                                                  
     C-          Towards Trees:-                        Rs.       2990.00.

                 Sub-Total of A to C        =           Rs. 4842981.00.  




                                     
     D-          30% solatium u/S 23(2)
                    
                 of the  Act 
                 on Rs.    4842981.         =         Rs.  1452894.00.
                   
                 Total   of A to D            =         Rs.  6295875.00.  

                 Landowners have already 
                 received                   =            Rs.  2030116.00.
      


     E.               Net amount of compensation 
   



                      payable on  plot no. 1
                      (Land+Structure+Trees+ =          Rs. 4265759.00.    
                       Solatium)





     F.          Addl. component at 12% on 
                 Rs.  4842981/- from 19/2/1984 
                 till 6/8/1985  i.e., for
                 1 year and  5 months and  
                 19 days (533 days)     =          Rs.   848649.00.





      
                 Compensation towards plot 
                 1 and  Rental compensation 
                 - E and  F.                 =                Rs. 5114408.00.




                                                   ::: Downloaded on - 09/06/2013 17:46:58 :::
                                      100


Interest at 9% on this sum of Rs. 51,14,408/- from 6/8/1985 to

5/8/1986 and thereafter, at 15% till date of its payment to

Landowners.

If Landowners have already recovered anything in excess

of what We have found them entitled to, State Government is free to

recover the same as per law with 15% interest on it from date on

which it was paid by it till its recovery back by State Government. .

Accordingly, We proceed to pass following order:–

ORDER.

Landowners are held entitled to receive :–

1. Rs. 42,65,759.00. (Forty Two Lac Sixty-Five Thousand Seven

Hundred Fifty Nine Only) towards acquired lands, structures,
trees and solatium.

2. Rs. 8,48,649.00 (Eight Lac Forty Eight Thousand Six Hundred

Forty Nine only) towards 12% additional component under
Section 23(1-A) of Act.

3. Interest at 9% on above sum of Rs. 51,14,408.00 (Fifty One
Lac Fourteen Thousand Four Hundred and Eight Only) from

::: Downloaded on – 09/06/2013 17:46:58 :::
101

6/8/1985 to 5/8/1986 and thereafter at 15% till date of its

payment to Landowners.

4. Appeal of State is partly allowed and that of Landowners is
also dismissed. However, in the circumstances, parties to bear

costs as incurred.

5. If Landowners have already recovered anything in excess from

State , State Government is free to recover that excess sum as

per law with 15% interest on it from date on which it was
paid to Landowners till its recovery back by State

Government.

6. Judgment dated 31/12/1999 delivered by Joint Civil Judge,

Senior Division, Amravati in Reference proceedings land
acquisition case 13 of 1988 is accordingly modified and

substituted.

7. Decree be drawn accordingly in both matters.

                     JUDGE                                                JUDGE

     Dragon. 




                                                      ::: Downloaded on - 09/06/2013 17:46:58 :::