Bombay High Court High Court

National Highway Project vs Damu Shankar Gorade on 27 August, 2009

Bombay High Court
National Highway Project vs Damu Shankar Gorade on 27 August, 2009
Bench: B.H. Marlapalle, S.J. Vazifdar
                                      1

     srk




                                                                       
                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  APPELLATE SIDE




                                               
                           First Appeal No. 358 of 1999
                                        With
                     Cross Objection Stamp No.8216 of 2000
                                        With
                        Civil Application No.4486 of 2000




                                              
     The State of Maharashtra
     (Through the Special Land Acquisition Officer




                                   
     National Highway Project, Nashik)                Appellant
                                                (Org. Opponent)

           Vs.
                      
     1. Damu Shankar Gorade
                     
     2. Smt.Sitabai Shankar Gorade                   Respondents
                                                   (Org.Claimants)

                                       With
                         First Appeal No. 359 of 1999
      

                                       With
                       Civil Application No.4487 of 2000
   



     The State of Maharashtra
     (Through the Special Land Acquisition Officer
     National Highway Project, Nashik)                Appellant





                                                (Org. Opponent)
         Vs.

     1. Chandrabhan Mahadu Ghotekar
     since deceased through legal heirs:





     1-A.    Shri Vishal Chandrabhan Ghotekar
     1-B     Sagar Chandrabhan Ghotekar
     1-C     Hemant Chandrabhan Ghotekar
     1-D     Smt.Vanita Kailas Patil
     1-E     Smt.Renukabai Chandrabhan Ghotekar Respondents
                                               (Org.Claimants)




                                               ::: Downloaded on - 09/06/2013 14:57:03 :::
                                      2

                                     With
                       First Appeal No. 360 of 1999




                                                                      
                                     With
                 Cross Objection Stamp No.12838 of 2000
                                     With




                                             
                     Civil Application No.4488 of 2000


     The State of Maharashtra
     (Through the Special Land Acquisition Officer




                                            
     National Highway Project, Nashik)               Appellant
                                                (Org. Opponent)

        Vs.




                                  
     Vasant Gajanan Ghotekar
     age 16 yeas, minor by his guardian
                    
     natural mother no.2, Saraswatibai Gajanan
     Ghotekar                                           Respondent
                                                      (Org.Claimant)
                   
                                    With
                       First Appeal No. 361 of 1999
                                    With
      

                 Cross Objection Stamp No.9971 of 2000
                                    With
   



                    Civil Application No.4489 of 2000


     The State of Maharashtra
     (Through the Special Land Acquisition Officer





     National Highway Project, Nashik)               Appellant
                                                (Org. Opponent)

        Vs.





     Shri Deoram Mahadu Ghotekar                        Respondent
                                                      (Org.Claimant)



     Mrs.G.P.Mulekar, AGP for Appellants in all appeals.




                                              ::: Downloaded on - 09/06/2013 14:57:03 :::
                                      3

     Mr.P.N.Joshi for claimants in First Appeal Nos.358 to 360 of 1999.




                                                                      
     Mr.R.A.Thorat for claimant in First Appeal No.361 of 1999.




                                              
                         CORAM: B.H.MARLAPALLE & S.J.VAZIFDAR,JJ.

                         Reserved on :     July 16, 2009.




                                             
                         Pronounced on: August 27, 2009.




                                  
     JUDGMENT (PER B.H.MARLAPALLE,J.)

1. All these Appeals have been filed under Section 54 of the

Land Acquisition Act, 1894 by the State Government against the

common award dated 23/4/1997 passed by the Joint District

Judge, Nashik in Land Reference Nos.412, 413, 415 and 417 of

1989. In the first part of the award the Reference Court fixed

the market value of the land acquired at Rs.25,000/- per hectare

and in the second part it awarded compensation for the fruit

trees as well as for the well and structures. The claimants have

filed Cross Objections in First Appeal Nos.358, 360 and 361

of 1999 and claimed higher market value for the land as well as

higher compensation for the fruit bearing trees. In his

depositions before the Reference Court, Shri Somanth Damu

::: Downloaded on – 09/06/2013 14:57:03 :::
4

Gorade – the claimant in L.R. No. 413/1989 stated that in L.R.

No. 402/1989 the claimant had received Rs.25000/- per hectare

as market value for the bagayat land and hence he claimed the

very same market value on the basis of parity. However, during

the course of the arguments it is not much in dispute between

both the parties that the market rate awarded at Rs.25,000/- per

hectare has been confirmed by this Court in connected appeals

and, therefore, the challenge in these appeals remains only in

respect of the compensation awarded for the fruit bearing trees

by the common award.

2. The Government of Maharashtra issued the notification

under Section 4 of the Land Acquisition Act, 1894 (“the Act” for

short) on 30/10/1980 for acquiring the land for construction of

Nandur Madmeshwar Express Canal and the declaration under

Section 6 was published on 2/7/1981 whereas the SLAO passed

his award on 23/9/1986. The claimants accepted the award

amount under protest and submitted an application under

Section 18 of the Act for enhanced compensation. They claimed

that the market rate of the acquired land was required to be

fixed at Rs.50,000/- for bagayat and Rs.25,000/- for jirait as

against the market rate awarded by the Land Acquisition Officer

::: Downloaded on – 09/06/2013 14:57:03 :::
5

at Rs.9500/-. So far as the fruit bearing trees are concerned the

Reference Court in L.A.R.No.413/89 fixed the compensation at

Rs.900/- per tree for 970 grape trees, Rs.100/- per tree for 33

grape trees, Rs.800/- per tree for 249 guava trees, Rs.50/- per

tree for 24 guava trees and Rs.3000/- per tree for 25 mango

tress. In L.A.R.No.412/89 the Reference Court fixed the

compensation at Rs.750/- per tree for 200 grape trees, Rs.3000/-

for one mango tree. In L.A.R. No.415/89 the compensation for

trees was fixed at Rs.750/- per tree for 181 grape trees and Rs.

3000/- per tree for five mango trees. In L.A.R.No.417/89 it was

fixed at Rs.750/- per tree for 181 grape trees. In L.A.R.No.

413/89 the compensation for the land was awarded at Rs.

33,500/- admeasuring 1 H. 34 R. whereas for all the fruit trees

the compensation awarded came to Rs.11,51,700/-. In

L.A.R.No.412/89 the compensation for the land was awarded at

Rs.16,750/- measuring 67 R. whereas for the fruit bearing trees

the compensation amount granted was Rs.1,53,000/-. In

L.A.R.No.415/89 the compensation for land admeasuring 66 R.

was awarded at Rs.6500/-, whereas for the bruit bearing trees

the compensation awarded came to Rs.1,50,750/-. In L.A.R. No.

417/89 the compensation for the land admeasuring 67 R. was at

Rs.16,750/- whereas for the fruit bearing trees compensation

::: Downloaded on – 09/06/2013 14:57:03 :::
6

was awarded at Rs.1,35,750/-.

3. It was submitted by the learned AGP that the method

adopted for determining the compensation for the fruit bearing

trees by the Reference Court is based on income capitalization

method and the same cannot be adopted when the

compensation for the land has been awarded by fixing the

market value as Bagayat land (perennially irrigated). It was

submitted that if the market value of the land is fixed on the

basis that it is Bagayat land, the fruit bearing trees cannot be

separately valued and compensation if at all has to be on the

basis that it was firewood. In the alternative it was submitted

that if the compensation for fruit bearing trees is calculated and

awarded on the basis of income capitalization method, no

compensation is required to be given for the land acquired and

the claimants cannot have both the benefits. They must opt for

one of them and it was fairly conceded before us that better of

the two benefits could be allowed to be retained. It was further

submitted that the valuation done in respect of the fruit bearing

trees is also excessively high, it is unreasonable and unrealistic.

If the Reference Court accepted the Government Valuer’s report

(Deputy Director of Horticulture at Exhibit 14), the said report

::: Downloaded on – 09/06/2013 14:57:03 :::
7

was required to be accepted in toto and not in bits and pieces.

The learned AGP, therefore, submitted that even the

compensation fixed for the fruit bearing trees even by following

income capitalization method is excessive and is required to be

slashed down and in no case there could be separate

compensation granted for the land on which the fruit bearing

trees were standing. In support of these arguments the learned

AGP has placed reliance on the following decisions:

1. State of Haryana v. Gurcharan Singh [1995 Supp (2) SCC

637]

2. Land Acquisition Officer, A.P. Vs. Kamadana Ramkrishna

Rao & anr. [(2007) 3 SCC 526]

3. Dy. Director, Land Acquisition Vs. Malla Atchinaidu & ors.

[(2006) 12 SCC 87]

4. Kiran Tandon Vs. Allahabad Development

Authority & anr. [(2004) 10 SCC 745]

5. Special Land Acquisition Officer, Malaprabha Dam Project

V. Madivalappa Basalingappa Melavanki [(1995) 5 SCC

670]

6. Special Land Acquisition Officer, Devangere Vs. P.

Veerabhadrappa & ors. [(1984) 2 SCC 120]

::: Downloaded on – 09/06/2013 14:57:03 :::
8

She has also relied upon the following decisions of this

Court:

1. Ramgonda Layappa Birajdar & ors. Vs. Special Land

Acquisition Officer No.6, Sangli & ors. [2006 (2) Mh.L.J.

436]

2. Special Land Acquisition Officer, M.I.W., Jalgaon Vs.

Chindha Fakira Patil (deceased) Heirs Dharma Chindha

Patil [2007 (2) Mh.L.J. 130]

3. State of Maharashtra Vs. Sahadu Aba Shete & ors. [2009

(1) ALL MR 186]

As per the learned AGP, the possession of the land was taken

over on 8/4/1987 and thus for about seven long years, the

claimants had derived and enjoyed the income from the fruit

bearing trees as per their own case and this period of seven

years was required to be deducted from the life span of the

trees while calculating compensation by the income

capitalization method in Exh. 14. Mrs. Mulekar by referring to

::: Downloaded on – 09/06/2013 14:57:03 :::
9

the depositions of PW 3 – Shri Uttamrao Patil, the Private Expert

Valuer examined by the claimants, submitted that if the said

valuer had visited the acquired land on 15/10/1985 and noted

that 970 grape trees were of 6 years of age and 273 Guava

trees were of 9 years of age, it was clear that the grape trees

were planted after the notification under Section 4 of the Act

was issued on 30/10/1980 and, therefore, the land owner cannot

claim compensation for the grape trees at least. She also made

the said argument in respect of the acquired land and covered

under L.R. Nos. 412, 415 and 417 of 1989 as PW 3 has stated

that he had noticed in the said Gat number, 562 grape trees of

5 years of age which clearly implied that all these trees were

planted after the notification under Section 4 of the Act was

issued. She referred to Section 24 – fifthly of the Act and

submitted that these trees were planted to increase the value of

the land and after the notification was issued under Section 4 of

the Act, Section 24 – seventhly made it clear that the land

owners were required to obtain the sanction from the Collector

before undertaking such plantation of fruit bearing trees. The

learned AGP, therefore, urged before us that the land owners

were not entitled for any compensation in respect of the fruit

bearing trees on the basis of income capitalization method

::: Downloaded on – 09/06/2013 14:57:03 :::
10

when the market value of the land was fixed on the basis that it

was a bagayat land.

4. Mr.Joshi, the learned counsel for the claimants on the

other hand, submitted that as per the scheme of Section 23 of

the Act, the compensation to be awarded to the claimants is in

different parts. Firstly it is the market value of the land and in

addition, for the fruit bearing trees or structures thereon are

required to be valued for payment of additional compensation

by way of damages. As per Mr. Joshi in the instant case the

Reference Court has awarded compensation for fruit bearing

trees and structures by way of damages and, therefore, it does

not call for any interference more so when the said valuation is

based on the report of the State Government Valuer as well as

private valuer PW 3 examined by the claimants. It was

submitted that the valuation so made is not realistic and in fact

it is on the lower side and, therefore, it requires to be enhanced

because while fixing the compensation the Reference Court has

not taken into consideration the total life of the trees as well as

the yield and market rate as per the private Valuer’s report. In

the alternate Mr.Joshi submitted that even if this Court finds that

the valuation for the fruit bearing trees made by the Reference

::: Downloaded on – 09/06/2013 14:57:03 :::
11

Court is just and proper, there is no reason to interfere with the

award passed by the Reference Court and the claimants ought

to receive the market value for the land as well as the

compensation for fruit bearing trees. Mr. Joshi does not agree

with the submissions made by the learned AGP that the

claimants can have either of the benefits i.e. either the

compensation for the land by way of its market value or the

compensation for the fruit bearing trees on the basis of the

income capitalization method.

ig In support of these arguments

Mr. Joshi has placed reliance on the following decisions:

1. State of Haryana v. Gurcharan Singh [1995 Supp (2) SCC

637]

2. KAA Raja & ors. Vs. State of Kerala & anr. [(1994) 5 SCC

138]

3. State of Jammu and Kashmir Vs. Mohammad Mateen Wani

[AIR 1998 SC 2470]

4. Navanath & ors. V. State of Maharashtra [JT 2009 (6) SC

386]

::: Downloaded on – 09/06/2013 14:57:03 :::
12

5. Hansraj Sharma (dead) by Lrs Vs. Collector, Land

Acquisition, Tehsil and District Doda [2005 (2) Mh.L.J. 557]

5. In support of the claim for enhancement of compensation,

the claimants had examined in all four witnesses and also had

relied upon the expert’s evidence recorded in L.R. No. 402 of

1989. PW 1 – Somnath Damodhar Gorade was the claimant in

L.R. No. 413 of 1989, PW 2 – Chandrabhan Mahadu Ghotekar

was the claimant in L.R. No. 412 of 1989 and he stated that his

brothers were claimants in L.R. Nos. 415 and 417 of 1989 and

he deposed on their behalf as well. He admitted that the total

land acquired and covered under L.R. Nos. 412, 415 and 417 of

1989 admeasure 2 hectares and each of the three brothers had

1/3rd share. In addition, two more witnesses, namely, PW 3 –

Shri Uttamrao Wamanrao Patil, Agricultural Consultant and

Expert for private valuer and PW 4 – Jayendra Valabhdas Pabari

– Architect and approved Government Valuer were examined.

PW 3 was examined as an expert valuer for determining the

compensation payable for fruit bearing trees on income

capitalization basis and PW 4 was examined to determine the

valuation of the structures standing on Gat No. 200. In the

::: Downloaded on – 09/06/2013 14:57:03 :::
13

evidence of PW 1, 7×12 extracts of his land in Gat No. 199 and

totally admeasuring 1 H. 34 R. were brought on record at Exhs.

15, 16, 17 and 18. He also brought on record the railway

receipt to show goods dispatched to Varanasi (Exh. 20), to

Patna (Exh. 21), receipts of Carting Agent of Manmad (Exh. 22)

and of Lasalgaon (Exh. 23). PW 1 – Somnath stated in his

depositions that there were 1003 grape trees, 273 guava trees

and 25 mango trees standing in his land at the time when the

possession was handed over. He relied upon the Government

Valuer’s report at Exh. 14 which he had produced before the

court and he claimed Rs.2000/- per grape tree, Rs.1000/- per

guava tree as compensation. In his cross examination he

admitted that the plantation of guava garden was in the year

1974-75 and the grape garden plantation was in the year 1976.

In his examination-in-chief he stated that guava and grape trees

were fruit bearing trees at the time of acquisition and this

statement clearly went to show that the 25 mango trees which

he claimed were standing on the land were not bearing fruits at

the relevant time and obviously he did not claim compensation

on the lines he claimed for the grape and guava trees. PW 2 –

Chandrabhan stated that the share of each of the three brothers

was 66 R, 67 R and 67 R out of 2 hectare land from Gat No.

::: Downloaded on – 09/06/2013 14:57:03 :::
14

200. As per him, in his land (L.R. No. 412/89) there were 200

grape trees, in the land of his brother Gajanan (L.R. No. 415/89)

there were 181 grape trees and in the land of second brother

Depram (L.R. No.417/89) there were 192 grape trees, thus

making a total of 573 grape trees in Gat No. 200. However, the

Government valuer found 562 grape trees in Gat No. 200. He

also relied upon the report at Exh. 14 made by the Government

Horticulturist and stated that he had engaged a private valuer

to determine the valuation of fruit bearing trees. He also relied

upon the letter dated 10/12/1982 at Exh. 26. Coming to the

evidence of PW 3, as noted earlier, he admitted that he visited

the land in Gat No. 199 for the first time on 15/10/1985 and

noted that there were in all 970 grape trees of 6 years of age,

33 grape trees were less in age and the quality of 970 trees

were of Thomsan Seedless. He also stated that there were 273

guava trees of 9 years old and they were of local variety. He

further stated that he noticed 12 mango trees of 9 years of age

in the said land in Gat No. 199. He stated that he visited the

land in Gat No. 200 also on the same day and he found 562

grape trees of 5 years old, 4 guava trees of 8 years old, 2 lemon

trees of 7 years old, 3 bor trees of 8 years old and 6 mango

trees of 9 years of age. He submitted the valuation report at

::: Downloaded on – 09/06/2013 14:57:03 :::
15

Exhs. 33, 34, 35 and 36. He admitted in his cross-examination

that the mango trees in the land at Gat No. 199 were of local

variety and they were not planted. It is pertinent to note that

the Government valuer noticed only 249 guava trees in the land

in Gat No. 199 which were fruit bearing, whereas the other 24

guava trees were just saplings.

The private valuer had fixed the annual income of 970

grape trees at Rs. 1087/- per tree as against the same valuation

is fixed at Rs.595/- and Rs.423/- per tree by the Government

valuer in Gat No. 199. The private valuer did not consider

granting any compensation for 33 grape trees which were newly

planted in the said land. In respect of grape trees in Gat No.

200, the private valuer fixed the annual income of Rs.1043/- per

tree, whereas the Government valuer fixed the same at Rs.423/-

per tree. In respect of the guava trees, the private valuer fixed

the compensation at Rs.800/- per tree, whereas the Government

valuer fixed the said amount at Rs.600/- per tree for 249 trees

and Rs.56/- per tree for 24 trees. In respect of the mango trees,

the Government valuer fixed the compensation at Rs.50/- per

tree and Rs.75/- per tree whereas the private valuer estimated

the said amount at Rs.5018/- per tree. The following

::: Downloaded on – 09/06/2013 14:57:03 :::
16

comparative chart will indicate the valuation made by the

Government valuer, private valuer and the court:

Trees Govt.Valuer Private Valuer Reference
Rs. Per tree Rs. Per tree Court
Rs. Per Tree

———————————————————————————–

(a) L.R.No.413/89

Grape (363) 595 1087 900

Grape (607) 423

Guava – Gat
No.200 600 1008 800

Guava – Gat 600 1008 900

No. 199

Mango 50 & 75 5018 3000

(b) L.R.No.412/89

Grape 423 1043 750

(c) L.R.No.415/89

Grape 423 1043 750

Mango 50 & 75 5018 3000

(d) L.R.No.417/89

Grape 423 1043 750

6. The 7×12 extracts at Exh. 15 in respect of Gat No. 199

shows that in the year 1975-76 guava garden was planted for

::: Downloaded on – 09/06/2013 14:57:03 :::
17

the first time on 28 R land and jwari cultivation was shown on 1

hectare and same situation continued in the next year i.e.

1976-77. In the year 1977-78 plantation of grape garden has

been shown on 1 H. and the guava garden remained as it

is. It is thus clear that so far as the land in Gat No. 199

admeasuring 1 H. 34 R. is concerned, it was already under

horticulture development much before the notification under

Section 4 of the Act was issued and initially it was only guava

garden plantation (local variety), whereas in the year 1977-78, 1

H. land was brought under grapes cultivation. A reasonable

inference is required to be drawn that in 1 H. of land there were

about 1000 grape trees planted and obviously on the remaining

34 R. land there was guava garden. The mango trees noticed

were not planted and obviously they must be standing on the

peripheral areas. The railway receipts and dispatch receipts

brought on record at Exhs.20, 21, 22 and 23 also pertain to the

period of February 1980 and while PW 1 was in the cross

examination, it was put to him that there was no cultivation of

grapes in his land and his father used to buy fruits from the

market in bulk and dispatch them to other areas. This

suggestion was denied. We are, therefore, satisfied that the

guava garden and grape garden was existing on the land in Gat

::: Downloaded on – 09/06/2013 14:57:03 :::
18

No. 199 before the notification under Section 4 of the Act was

issued and hence the submissions made by the learned AGP

that the said plantation was done only after the notification

under Section 4 of the Act was issued are unsustainable.

7. We have perused the valuation report at Exh.14 made by

the Government horticulturist and Exhs. 33, 34, 35 and 36 made

by PW 3. Undoubtedly both of them followed the A.E. Mirams

system for valuation of the fruit bearing trees on income

capitalization method.

8. The claimants placed on record the valuation report at

Exh. 14 and made by the Government Horticulturist. The said

report appears to be dated 1/8/1983. It states that in the land in

Gat No. 199 there were 363 grape trees of 6 years of age and its

future age was 19 years. He recorded the annual yield of each

tree at 20 Kgs. and the wholesale market price at Rs.6/- per Kg.,

thus making an annual income of Rs.120/- per Kg. He recorded

that there were 602 other variety of grape trees of 5 years of

age and the future age was 20 years. He has shown the annual

yield at 15 Kgs. and the wholesale market price at Rs.6/- per

Kg., thus making the annual income of Rs.90/- per tree. He

::: Downloaded on – 09/06/2013 14:57:03 :::
19

further stated that there were 38 grape trees which were just

one year old and, therefore, there could not be any

compensation, except the plantation price. He noted that there

were 249 guava trees of 9 years of age and future age was 31

years. He estimated the annual yield at 60 Kgs. and the

wholesale market price at Rs. 1/- per Kg., thus making the

annual income at Rs.60/- per tree. He noted that there were 15

mango trees but could not give the income as they were of local

nature and they were not planted. So far the land in Gat No.

200 is concerned, he has noted 562 grape trees of 5 years of

age and future age was 20 years. He estimated annual yield at

15 Kg. per tree and wholesale rate at Rs.6/- per Kg., thus

making a total income of Rs.90/- per tree per annum. Guava

trees he valued on the same basis as it was done in respect of

the land in Gat No. 199. Whereas for the remaining 38 grape

trees, he granted Rs. 20/- per tree towards plantation. For the

grape trees in Gat No. 200, the Horticulturist awarded Rs. 423/-

per tree as the total compensation and for 562 grape trees it

came to 562×423 = Rs.2,37,726/-. So far as guava trees in Gat

No. 199 are concerned he estimated the total compensation at

Rs.600/- per tree and for the same tree in Gat No. 200, as there

were only two trees he granted the same compensation. In

::: Downloaded on – 09/06/2013 14:57:03 :::
20

respect of mango trees, he granted Rs.50/- and Rs.75/- per tree.

PW 3, the private valuer, in his report at Exh. 33 followed

the very same method, but estimated the annual yield of each

grape tree at 26 Kg. per tree and wholesale market rate at Rs.

7/- per Kg. He thus estimated the annual income of each grape

tree at Rs.182/-. In Gat No. 199 he calculated the total

compensation for each grape tree at Rs.1087/-. For the

remaining 33 grape trees he stated that Rs.60/- per tree was

required to be paid as compensation towards the plantation is

concerned and no compensation in the income capitalization.

For guava trees he estimated the annual yield at 90 kg. And the

wholesale market rate at Rs.1.25. For the mango trees he

calculated the annual income at Rs.430/- per tree. He worked

out a total compensation for the guava trees at Rs.1008/- per

tree and for the mango tree at Rs.5018/- per tree.

9. We are not in agreement with the private valuer’s report

in respect of the annual as well as the wholesale market rate.

The report submitted by the Government Horticulturist at Exh.

14, in our opinion, is more realistic and the Reference Court has

not given any reasons, leave alone satisfactory reasons, to

::: Downloaded on – 09/06/2013 14:57:03 :::
21

discard the same. We, therefore, accept the valuation report

made at Exh.14 to determine the compensation of the fruit

bearing trees in toto. The Reference Court has considered both

the reports and tried to fix the compensation amount midway.

In L.R. No. 369/89, the Reference Court had granted Rs.2 lacs by

way of compensation for 211 grape trees i.e. Slightly less than

Rs.1000/- per tree. But it appears only the private valuer’s

report was considered in the same and there was no valuation

report submitted by the Government Horticulturist. But such a

report of the Government Horticulturist was considered for

guava trees and the valuation varied from Rs.400/- to Rs.600/-

per tree. The Reference Court fixed the valuation at Rs.1000/-

per guava tree but without any reasons. So far as mango trees

are concerned, again the valuation was done on the basis of the

private valuer’s report and it was fixed at Rs.5000/- per mango

tree. No reasons were set out in this case as well. Under these

circumstances, the valuation made in the earlier references i.e.

L.R. No. 368, 369 and 372 of 1989 could not have been relied

upon by the Reference Court in the instant case, and on the face

of the valuation report at Exh.14, which was relied upon by the

claimant only.

::: Downloaded on – 09/06/2013 14:57:03 :::
22

10. Mr.Joshi has placed on record a copy of the Circular dated

18th December 1975 issued by the Revenue and Forest

Department, Government of Maharashtra setting out the

procedure for valuation of fruit bearing trees by following

A.E.Mirams method of capitalisation so as to determine the

valuation of fruit bearing trees in gardens or orchards excepting

grape vine yards:

“In such cases, trees are planted with a view to obtaining

regular income and the orchard becomes an enterprise. As

however, in case of orchards, excepting grape vine yards the

part of income attributable to the “Cultivator’s risk and Profits”

is comparative by small, it would be reasonable to consider

about 10% of Gross income to form this item of deduction. In

such cases, therefore, only 10% of gross income be deducted on

account of “Cultivator’s Profit. In addition, usual items of

decutions such as cost of cultivation, manures, maintenance,

insecticides, watch and ward packing and transportation etc. will

also be taken into consideration.”

Similarly for Grape Vine Yards the procedure set out

states as under:

::: Downloaded on – 09/06/2013 14:57:03 :::
23

“Grape is very delicate crop and apart from heavy

expenditure to be incurred towards cost of cultivation, manure,

pesticides and insecticides, watering, watch and ward

maintenance, etc. must of the yield depends upon the

cultivator’s skill in judging the appropriate time for cutting

operation. In such cases naturally therefore a substantial

portion of Gross Income is attributable to the cultivator’s profits

and risks. In view of this, in case of grape vine yards ___ %

(illegible) of Gross Income should be regarded as forming

deduction on account of % “Cultivator’s Profits and Risks”. In

addition, consideration in working out net income.”

Along with the Circular Table-1 on the basis of income

capitalisation (interest on capital at 9% and for redemption of

capital at 4%) was also annexed. The Horticulture Officer has

undoubtedly followed the said procedure set out in the Circular

dated 18th December 1975 as well as Mirams’ method of

capitalisation of income. Therefore, the valuation report

submitted at Exhibit 14 is more authentic, realistic and

justifiable.

::: Downloaded on – 09/06/2013 14:57:03 :::
24

11. At this stage we must consider the submissions made by

Mrs. Mulekar pointing out that the possession of the land was

taken on 8/4/1987 and thus the land owners enjoyed the income

of the fruit bearing trees for about 6-7 years after the

notification under Section 4 of the Act was issued and

consequently this six years period or at least four years period

was required to be deducted from the future age. We are not

impressed by these submissions, more so when the SLAO did

not take any steps to examine the Government Horticulturist so

as to reduce the future age. In fact, the SLAO took no steps to

defend the award passed by the Reference Court in respect of

the compensation awarded for the fruit bearing trees. Mr. Joshi

the learned counsel for the claimants urged before us to follow

the private valuer’s report, but we do not find any merits in this

submission. The dispatch receipts placed on record at Exhs.20,

21, 22 and 23 do not indicate the market rate at the relevant

time i.e. in the year 1980 and the private valuer has not given

any justification in support of his increased figure of annual rate

as well as market rate.

12. Now coming to the main issue as to whether the

Reference Court was justified in granting compensation for the

::: Downloaded on – 09/06/2013 14:57:03 :::
25

land as well as for the fruit bearing trees and to decide the said

issue, let us refer to the legal position emanating from the

judgments relied upon by both the sides.

(a) In the case of Mohammad Mateen Wani (Supra), the award

of granting compensation in respect of the fruit bearing trees

and tube well was not interfered by the Apex Court as the same

was based on the Government Circular which allowed such

compensation separately and, therefore, the said decision is not

applicable in the facts of this case. Even in the case of Hans Raj

Sharma (Supra), the issue as to whether market value for the

land which was perennially irrigated and for the orchards

standing thereon could be granted or only one of them is

required to be granted was not for consideration. There was no

material to show that in the said case the fruit bearing trees

were planted for commercial/horticultural production. In the

case of Navanath (Supra), the Apex Court in para 33 noted thus,

” The legal principle laid down in this behalf in a

catena of decisions of this Court is that the market

value of the land cannot be determined both on the

basis of sale instance as also on capitalization

::: Downloaded on – 09/06/2013 14:57:03 :::
26

method keeping in view the fact that it had fruit

bearing trees. But, in this case, nothing has been

pointed out before us that the fruit bearing trees in

large numbers were existing in the agricultural land

itself and the Reference Court had valued the same

land by adopting two different methods. Had such as

position been existing, the Land Acquisition Officer

himself and/or the Horticulturist and the Consulting

Engineer appointed on behalf of the State would not

have taken recourse thereto. They are experts in

their own fields. The Land Acquisition Officer is

presumed to know the legal principles governing

valuation. Furthermore, as noticed hereinabove,

recourse to the determination of amount of

compensation of fruit bearing trees have been taken

keeping in view the guidelines issued by the State

itself.”

Mr. Joshi, therefore, referred to the Circular dated

18/9/1975 and urged that the award passed by the Reference

Court and impugned in these appeals does not call for any

::: Downloaded on – 09/06/2013 14:57:03 :::
27

interference. We do not find any substance in these arguments.

The circular of the Government of Maharashtra does not state

that the market rate as well as compensation by income

capitalization is required to be given in respect of the bagayat

land.

(b) In the case of State of Haryana Vs. Gurcharan Singh and

anr. (Supra), the Supreme Court in para 3 stated thus,

“3………..It is settled law that the Collector or

the court who determines the compensation for the

land as well as fruit bearing trees cannot determine

them separately. The compensation is to the value of

the acquired land. The market value is determined on

the basis of the yield. Then necessarily applying

suitable multiplier, the compensation needs to be

awarded. Under no circumstances the court should

allow the compensation on the basis of the nature of

the land as well as fruit bearing trees. In other words,

market value of the land is determined twice over;

once on the basis of the value of the land and again

on the basis of the yield got from the fruit bearing

::: Downloaded on – 09/06/2013 14:57:03 :::
28

trees. The definition of land includes the benefits

which accrue from the land as defined in Section 3(a)

of the Act. After compensation is determined on the

basis of the value of the land as distinct from the

income applying suitable multiplier, then the trees

would be valued only as firewood and necessary

compensation would be given…….”

(c) A three Judge Bench in the case of Airports Authority of

India (Supra) referred to the decision in Gurcharan Singh’s case

and set out the meaning of capitalization. The court stated that

capitalization means the method used to convert future benefits

to present value by discounting such future benefit at an

appropriate rate of return and it is the process of converting the

net income of a property into its equivalent capital value. The

court further stated that while capitalizing the income, future

income, its duration along with the risk factor is to be taken into

consideration. Capitalizing rate means a designated rate of

return which converts net future benefits to capital value. The

court reiterated the law laid down in Gurcharan Singh’s case in

the following words,

::: Downloaded on – 09/06/2013 14:57:03 :::
29

“8. It is settled law that in evaluating the

market value of the acquired property, namely, land

and building or the land with fruit bearing trees

standing thereon, value of both is to be determined

not as separate units but as one unit. Therefore, it

would be open to the Land Acquisition Officer or the

court, either to assess the land with all its advantages

and fix the market value thereof on the basis of

comparable sale instances. In case where comparable

sale instances are not available and where there is

reliable and acceptable evidence on record of the

annual income, market value could be assessed and

determined on the basis of net annual income

multiplied by appropriate multiplier for its

capitalization. In the case of fruit bearing trees their

net yield is to be taken into consideration, that is to

say, by deducting expenses incurred for getting the

yield and also the value of the timber and expenses to

cut and remove the trees from the land. For

capitalizing the income, previously income from the

gilt-edged securities was the basis, but thereafter rate

of interest in the nationalized banks where deposits

::: Downloaded on – 09/06/2013 14:57:03 :::
30

are quite safe is taken into consideration as the proper

basis. If the interest rate in a nationalized bank or

other safe investments, on a long term fixed deposit,

say is 10%, and the yield from the trees p.a. Is Rs.

5000, then for getting the said income, deposits of Rs.

50,000 would be required to be made. Hene, the

value of the said trees along with the land can be

safely assessed as Rs.50,000. In the present case,

there is no question of acquiring the land. The land

remains with the claimants. The question is limited

with regard to payment of compensation for the

damages because of cutting of trees. With regard to

fruit bearing trees, their lifespan including risk factor

is also required to be taken into consideration. Hence,

yield of trees multiplied by an appropriate multiplier

for its capitalization after taking into consideration all

relevant factors would be the basis for determining

the compensation.”

13. This court in the case of Ramgonda Layappa Birajdar

(Supra), Chindha Fakira Patil (Supra) and Sahadu Aba Shete

(Supra) has followed the above stated decisions of the Supreme

::: Downloaded on – 09/06/2013 14:57:03 :::
31

Court in the case of Gurcharan Singh (Supra) and Airports

Authority of India (Supra). In the case of Ramgonda Birajdar,

this court held that the market value of the land is to be

determined on the basis of the value of the land but the value of

fruit bearing trees cannot be added thereto and needless to say

that in case of trees yielding forest produce are to be valued in

addition to the value of the land. In the case of Sahadu Aba

Shete (Supra), this court stated that the trees are integral part

of the land and the claimants cannot claim separate value for

trees. In the case of Chindha Fakira Patil (Supra), this court also

referred to the decision in the case of Koyappathodi M. Ayisha

Umma vs. State of Kerala [AIR 1991 SC 2027] along with

Gurcharan Singh’s case and held that the claimants are not

entitled to compensation by way of market price of the land plus

compensation for income from fruit bearing trees and they are

entitled to either, may be whichever is higher out of the two.

We are in full agreement with the said view and we reiterate

that the claimants cannot claim compensation for the bagayat

land as well as for the fruit garden/orchard standing thereon and

they have to claim one of them and the court must grant the

higher of them so long as the entire land is covered by such

orchard and this principle will also be applicable to the extent of

::: Downloaded on – 09/06/2013 14:57:03 :::
32

the land under plantation of the garden/orchard and in respect

of the balance land, if any, the owner will be entitled for the

market value of the land only.

14. So far as Gat No. 199 is concerned, we have noted above,

and on the basis of the 7×12 extract at Exhs.15, 16, 17 and 18

that the entire land admeasuring 1 H. 34 R was covered by the

grape trees as well as the guava trees and, therefore, by

following the law laid down in the case of Airports Authority of

India (Supra), the claimant in the said case will be entitled only

for compensation for the fruit bearing trees and shall not be

entitled, in addition, for the compensation for the land

admeasuring 1 H. 34 R. So far as the land in Gat No. 200 is

concerned, Mr. Joshi the learned counsel for the claimants has

placed on record copies of the 7×12 extracts and we have noted

that grape trees were planted on 80 R. land in the year

1978-79. However, in the next year i.e. In the year 1979-80

the grape garden was retained only on the land admeasuring 60

R. and 40 R land was brought under cultivation of sugarcane

whereas the balance land was for the cultivation of other crops.

This plantation of grape trees was continued on 60 R land in the

subsequent years and in the year 1981-82 we have noted that

::: Downloaded on – 09/06/2013 14:57:03 :::
33

the grapes plantation was on 60 R land, sugarcane crop on 40 R

land, wheat cultivation on 40 R land, gram (Harbhara) on 40 R

and balance of 18 R land was under onion crop cultivation and

this continued till the year 1985-86 when the entire holding was

partitioned between the three brothers who are the claimants

before us. So far as the grape plantation is concerned in each

case, it continued on 20 R land and on the remaining land

holding varying from 46 to 47 R there was either cultivation of

sugarcane or other crops.

ig Hence, the grape orchards were

standing on 20 R land in each case i.e. LR Nos. 412, 415 and

417. By following the law laid down in the case of Airports

Authority of India (Supra) every claimant in respect of Gat No.

200 will be entitled for 20 R land compensation for fruit bearing

trees alone and shall not be entitled for the market value of the

land, in addition. Whereas for the balance land, the

compensation will have to be paid only on the basis of the

market value and not on the basis of the fruit bearing trees. We

have been able to segregate the land under cultivation of fruit

bearing trees/orchards and the land under cultivation of other

crops solely on the basis of the 7×12 extract which were either

proved before the Reference Court or placed before us by the

claimants themselves.

::: Downloaded on – 09/06/2013 14:57:03 :::
34

15. As per Exhibit 14 the land located in Gut No. 199, there were

15 mango trees which were of 6 years age and 10 mango trees of 4

years of age. It is no where the case, even in the evidence of the

claimant or as per the report at Exh.14 that these mango trees were

planted and admittedly they had naturally grown. The claimant in

his depositions before the Reference Court did not claim

compensation for these trees. The Government Horticulturist

estimated the compensation at Rs.75/- per tree for 15 trees and Rs.

55/- per tree for the remaining 10 trees. The reference court noted

that the private valuer (PW3) had estimated the compensation for

each tree at the rate of Rs. 5,018/- and there could not be so much of

difference between the estimation made by the private valuer and

the Government Horticulturist. The reference court therefore

proceeded to fix the compensation for each mango tree at the rate of

Rs. 3,000/- but without giving any justification. This compensation

rate fixed by the reference court for 25 mango trees is unsustainable

and there is no reason to discard the valuation made by the

Government Horticulturist. The claimants cannot be granted

::: Downloaded on – 09/06/2013 14:57:03 :::
35

compensation for mango trees on the basis of income capitalization

method. It was never the case of the claimants that they had planted

the mango trees for commercial income and on other hand they

were just widely grown mango trees. We therefore, set aside the

compensation of Rs.3,000/- per mango tree as granted by the

Reference Court and hence we uphold the compensation at Rs.75/-

each for 15 mango trees and Rs.55/- each for 10 mango trees as

fixed by the government horticulturist. This finding will be equally

applicable to the mango trees located in Gut No. 200 and covered

by LR No. 412 of 1989 and L.R. No. 415 of 1989.

So far as the structures and well are concerned, we are

satisfied that the valuation /compensation fixed by the Reference

Court is just and proper, having regard to the evidence placed

before the said Court through PW4. The Special Land Acquisition

Officer did not adduce any evidence in contra and the cross

examination of the said witness did not make out that the valuation

was doubtful or unreasonable. We therefore, uphold the

valuation/compensation fixed by the reference court for well and

::: Downloaded on – 09/06/2013 14:57:03 :::
36

structures in the land in Gat No. 199 as well as Gat No. 200.

16. We now come to the arguments advanced by Mr. Joshi on the

point that the compensation granted for the fruit bearing trees

should be treated and confirmed by way of damages. As we noted

earlier, the land in Gat Nos. 199 and 200, the entire area not covered

by grape and guava trees or the orchards was under cultivation

either for sugarcane crop, wheat, onions, etc. and it was not the case

of the claimants that when the possession was taken over on

8/4/1987 any standing crop was not allowed to be harvested and

therefore damages were required to be paid. This concept of

damages will be applicable only in such cases and it cannot be

made applicable when fruit bearing trees are planted for generating

monetary income i.e. orchards /gardens. For the land which was not

covered by orchards/gardens the claimant will be entitled to only

one of the two benefits i.e. market value of the land or

compensation in respect of fruit bearing trees on the basis of income

capitalization method and the claimants cannot claim both the

benefits, as has been noted by us hereinbefore.

::: Downloaded on – 09/06/2013 14:57:03 :::
37

17. In the circumstances, we allow the appeals filed by the State

Government partly and dismiss the cross objections by modifying

impugned common award as under:





                                               
     1]    LR No. 413 of 1989, Gut No. 199, Area acquired 1 H 34 R

     a)    Market value for the land ad-measuring 1 H 34 R              Nil




                                  
     b)    363 Grape trees
                        ig          (363x600/-)            Rs.2,17,800/-

           607 Grape trees          (607x425/-)             Rs.2,57,975/-
                      
     c)    33 Grape trees           (33x20/-)               Rs.        660/-

     d)    249 Guava trees          (249x600/-)             Rs.1,49,400/-
      


     e)    24 Guava trees           (24x25/-)               Rs.        600/-
   



     f)    15 Mango trees           (15x75/-)               Rs.     1,125/-

     g)    10 Mango trees           (10x55/-)               Rs.        550/-





     h)    Well                                             Rs.     9,168/-

     i)    Structure                                        Rs.     5,025/-





                                                           -----------------

                                          Total            Rs. 6,42,303/-

                                                            ----------------




                                                ::: Downloaded on - 09/06/2013 14:57:03 :::
                                     38




                                                                      

In addition the claimant will be entitled for 30% solatium,

12% additional component and interest as payable under section 28

of the Act.





                                             
     2]    LR No. 412 of 1989, Gut No. 200/1, Area acquired 0.67 R

     a)    Market value for the land ad-measuring (0H.67R-0H.20R) 0




                                 
           H 47 R
           (47x250/-)   ig                        Rs. 11,750/-

     b)    200 Grape trees         (200x425/-)       Rs.     85,000/-
                      
     c)    1 Mango tree            (1x75/-)           Rs.       75/-

     d)    Well                                      Rs.        3,693/-
      


     e)    Structure                                 Rs.       15,000/-
   



                                                           -----------------

                                                 Total Rs. 1,15,518/-





                                                           -----------------

In addition the claimant will be entitled for 30% solatium,

12% additional component and interest as payable under section 28

of the Act.





                                              ::: Downloaded on - 09/06/2013 14:57:03 :::
                                     39

     3]    LR No. 415 of 1989, Gut No. 200/2, Area acquired 0.66 R




                                                                      
     a)    Market value for the land ad-measuring (0H.66R-0H.20R) 0
           H 46 R




                                              
           (46x250/-)                                Rs. 11,500/-

     b)    181 Grape trees         (181x425/-)            Rs.     76,925/-




                                             
     c)    5 Mango tree            (5x75/-)               Rs.         375/-

     d)    Well                                           Rs.       3,693/-

                                                          -----------------




                                 
                     ig                          Total Rs.        92,493/-

                                                          -----------------
                   

In addition the claimant will be entitled for 30% solatium,

12% additional component and interest as payable under section 28

of the Act.

   



     4]    LR No. 417 of 1989, Gut No. 200/3, Area acquired 0.67 R
     a)    Market value for the land ad-measuring (0H.67R-0H.20R) 0
           H 47 R





           (47x250/-)                                Rs. 11,750/-

     b)    181 Grape trees         (181x425/-)            Rs.     76,925/-

     c)    Well                                           Rs.      3,693/-





                                                          -----------------

                                                 Total Rs.        92,368/-

                                                          -----------------




                                              ::: Downloaded on - 09/06/2013 14:57:03 :::
                                       40

In addition the claimant will be entitled for 30% solatium,

12% additional component and interest as payable under section 28

of the Act.

By adjusting the amount awarded by Special Land

Acquisition Officer the balance amount in terms of above award

shall be payable if the same has not yet been received by the

claimants, as expeditiously as possible and within a period of eight

weeks from today by the Collector concerned.

Civil Application Nos. 4486, 4487, 4488 and 4489 of 2000

do not survive and the same shall stand disposed as such.

A copy of this award be forwarded to the Collector, Nashik.

(S.J.VAZIFDAR,J.) (B.H.MARLAPALLE,J.)

After the judgment was pronounced, Mr. R.M. Haridas h/f

Mr. Joshi, the learned counsel for the claimants submitted an

::: Downloaded on – 09/06/2013 14:57:03 :::
41

oral application to stay the operation of the judgment. We have

heard Mrs. Mulekar, the learned AGP, in this regard.

Oral application is allowed and the operation of our

judgment and order is stayed for a period of 12 weeks.





                                            
                                 
           (S.J. VAZIFDAR,J.)
                     ig                  (B.H. MARLAPALLE,J.)
                   
      
   






                                             ::: Downloaded on - 09/06/2013 14:57:03 :::