Supreme Court of India

R.L. Jain (D) By Lrs vs Dda & Ors on 12 March, 2004

Supreme Court of India
R.L. Jain (D) By Lrs vs Dda & Ors on 12 March, 2004
Author: G Mathur
Bench: S. Rajendra Babu, Dr. Ar Lakshmanan, G.P. Mathur.
           CASE NO.:
Appeal (civil)  5515 of 1997

PETITIONER:
R.L. Jain (D) by LRs.

RESPONDENT:
DDA & Ors.

DATE OF JUDGMENT: 12/03/2004

BENCH:
S. Rajendra Babu , Dr. AR Lakshmanan & G.P. Mathur.

JUDGMENT:

JUDGMENT

G.P. MATHUR, J.

In view of conflict of opinion in two decisions of this Court, namely,
Shri Vijay Cotton & Oil Mills v. State of Gujarat 1991(1) SCC 262 and
Union of India v. Budh Singh & Ors. 1995 (9) SCC 233, the appeal has been
placed for hearing before this larger Bench and the question in issue is
whether in a case where possession is taken before the issuance of
notification under Section 4(1) of the Land Acquisition Act, the claimant
(owner of land) is entitled to interest for such anterior period in accordance
with Section 34 of the said Act.

2. The relevant facts may be noticed in brief. The Chief Commissioner,
Delhi, on behalf of the Delhi Administration, issued a preliminary
notification under Section 4(1) of the Land Acquisition Act (hereinafter
referred to as “the Act”) on 13.11.1959 for acquisition of a large area of
34070 acres of land including 1 bigha 11 biswa area in khasra no.223 of
village Kharera for the planned development of Delhi. This was followed
by a declaration under Section 6 of the Act, which was published in the
Gazette on 11.10.1961. The dispute in the present appeal relates to
aforesaid plot bearing khasra no.223. Being an evacuee property, the said
plot was notified for being sold in public auction by the Ministry of
Rehabilitation and it appears that in the auction notice it was mentioned that
the same shall be out of the purview of the notification issued on 13.11.1959
under Section 4(1) of the Act for acquisition of the land. The original
appellant R.L. Jain purchased the said plot in the auction held on 8.4.1960
and a sale certificate was issued in his favour on 31.8.1961. In pursuance
of the notifications issued under Sections 4(1) and 6 of the Act, the
possession of plot no.223 was taken over by the Collector on 10.11.1961 and
was handed over to the Delhi Development Authority (for short “the
DDA”). The plot was included in Award No.1245 made by the Collector
on 30.12.1961 and compensation amount was determined. R.L. Jain
received the compensation amount under protest and sought reference to the
Court since he was dissatisfied with the amount of the compensation offered
and paid to him. The Collector thereafter made a reference to the Court
under Section 18 of the Act..

3. After considerable period of time, R.L. Jain filed Suit No.154 of 1965
impleading Union of India as the sole defendant seeking a declaration that
the proceedings taken for acquisition of plot bearing no.223 of village
Kharera, which had been purchased by him in public auction, were illegal as
it was stipulated in the auction notice that the said plot was not included in
the preliminary notification issued under Section 4(1) of the Act which was
published on 13.11.1959. After contest, the Sub-Judge First Class, Delhi
passed a decree on 12.4.1967 that the acquisition proceedings including
notification dated 11.10.1961 issued under Section 6 of the Act with regard
to the plot in dispute are null and void. The Union of India preferred an
appeal being RCA No.59 of 1968 but the same was dismissed by Senior
Subordinate Judge, Delhi (with enhanced appellate powers) on 13.1.1969
and the judgment and decree dated 12.4.1967 of the Subordinate Judge was
affirmed. The matter rested there as it was not carried in second appeal
before the High Court.

4. As mentioned earlier in pursuance of the notifications issued under
Sections 4(1) and 6 of the Act, the possession of the plot in dispute had been
taken over by the Collector on 10.11.1961 and was handed over to the DDA
which commenced construction on the acquired land. R.L. Jain then filed
Suit No.421 of 1967 against Union of India and DDA for permanent
injunction restraining them from making any construction over the disputed
plot and from disposing of the same in any manner. During the pendency of
the suit an undertaking was given by the DDA that no construction would
be raised on the plot in dispute. However, the DDA proceeded with the
constructions and consequently the plaint was amended and relief of
mandatory injunction for removal of the construction was sought. The Sub-
Judge, Delhi decided the suit on 19.1.1980 and passed a decree for
demolition of the construction and the possession. The appeal (RCA
No.465 of 1980) preferred against the said judgment and decree was
dismissed by the Additional District Judge, Delhi on 18.3.1989 and the
decree for demolition and removal of the construction was affirmed. The
DDA preferred a second appeal (RSA No.71 of 1989) in Delhi High Court
which was summarily dismissed on 14.8.1991 and then Special Leave
Petition was filed in this Court. In order to save the demolition of the
building constructed over the plot in dispute, the appropriate authority issued
fresh notification under Section 4(1) of the Act for acquisition of the plot in
dispute on 9.9.1992 and the declaration made under Section 6(1) of the Act
was published on 8.9.1993. After noticing that the notifications under
Sections 4 and 6 had already been issued, the Special Leave Petition filed by
DDA was disposed of on 13.12.1993 with the following directions :
“Keeping in view the facts and circumstances of this case and
to do complete justice between the parties we are of the view
that it would not be appropriate to permit the demolition of the
flats which have already been constructed on the land in
dispute. We, therefore, direct that the compensation which
shall be determined under the land acquisition proceedings in
respect of the land in dispute shall be payable and paid to the
respondent R.L. Jain or his nominee. Needless to say that
all offers and counter offers for settling the dispute which were
made before this Court, shall stand withdrawn and ineffective.
We direct that the land acquisition proceedings be expedited
and be completed preferably within six months from today.
We allow the appeal in the above terms. No costs.”

The Collector thereafter made an award on 11.6.1994 for the plot in
dispute determining its market value as Rs.16,54,175/- and solatium at the
rate of 30% on the said amount as Rs.4,96,252/-. The Collector also
awarded interest from 10.11.1961 to 9.11.1962 at the rate of 9% amounting
to Rs.1,93,538/- and 10.11.1962 to 10.6.1994 (from the date of
dispossession till the date of the award) at the rate of 15% amounting to
Rs.1,01,86,839/-.

5. The award of the Collector was challenged by the DDA by filing
Writ Petition No.292 of 1995 which has been partly allowed by the High
Court by the impugned judgment and order dated 19.3.1997. The High
Court has held that the award of interest under Section 34 of the Act at the
rate of 9% p.a. w.e.f. 10.11.1961 to 9.12.1962 and then at the rate of 15%
p.a. from 10.11.1962 to 10.6.1994 is without jurisdiction and to that extent
the award has been set aside. The remaining part of the award i.e. for
market value of land and solatium has been upheld.

6. Shri Vijay Cotton & Oil Mills Ltd. v. State of Gujarat 1991 (1) SCC
262 has been decided by a Bench of two Judges. In this case the possession
of the land was taken over by the government on 19.11.1949 under an
arrangement that suitable land of equal value will be given to the owner.
But, the government did not give any other alternative land and acquisition
proceedings were initiated whereunder the notification under Section 6(1) of
the Act was issued on 1.2.1955. The claimant was not satisfied with the
award made by the Collector and accordingly asked for a reference under
Section 18 of the Act. The District Judge determined the amount of
compensation for the acquired land but did not award any interest. The
owner of the land did not prefer any appeal against the award of the District
Judge before the High Court, but the State preferred an appeal challenging
enhancement in compensation. The claimant, then filed time barred cross
objection under Order 41 Rule 22 CPC along with an application for
condonation of delay. The application for condonation of delay was
dismissed with the result, the cross objection stood rejected as time barred.
It was contended on behalf of the claimant (owner of the land) that he was
entitled to interest with effect from 19.11.1949. The High Court took the
view that as the District Judge had not awarded interest for the period
claimed by the claimant and his cross objection having been rejected as time
barred, the claimant had no right to claim interest in the appeal preferred by
the State Government. The claimant then preferred an appeal in this Court
which modified the decree of the High Court by awarding interest. Paras 16
and 17 of the Report wherein the matter was dealt with read as under:
“16. ..The interest to be paid under Section 34 and
also under Section 28 is of different character than the
compensation amount under Section 23(1) of the Act. Whereas
the interest, if payable under the Act, can be claimed at any
stage of the proceedings under the Act, the amount of
compensation under Section 23(1) which is an award-decree
under Section 26 is subject to the rules of Procedure and
Limitation. The rules of procedure are hand-maiden of justice.
The procedural hassle cannot come in the way of substantive
rights of citizens under the Act.

17. We do not, therefore, agree with the reasoning and the
findings reached by the High Court. We are of the opinion that
it was not necessary for the appellant-claimant to have filed
separate appeal/cross objections before the High Court for the
purposes of claiming interest under Section 28 or Section 34 of
the Act. He could claim the interest in the State appeal. The
fact that he filed cross-objections which were dismissed as time
barred, is wholly irrelevant.”

7. The appeal preferred by the claimant was accordingly allowed and it
was held that he was entitled to interest on the compensation amount for the
period 19.11.1949 to 1.2.1955 in accordance with the provisions of the Act,
as they stood prior to amendment made by Act No. 68 of 1984.

8. In Union of India v. Budh Singh & Ors. (1995) 6 SCC 233 which has
also been decided by a Bench of two Judges, the possession of land was
taken on 15.3.1963 and the notification under Section 4(1) of the Act was
published on 16.11.1984. The award decree passed by the reference Court
attained finally. In execution proceedings the High Court passed an order
that in the event of default in payment of the amount within the stipulated
time, interest at the rate of 18 per cent per annum from the date of taking
possession shall be paid. In appeal before this Court the only question raised
was whether the owners of the land were entitled to interest at the rate of 18
per cent per annum from 15.3.1963, the date on which the possession was
taken, till 15.11.1984, preceding the date on which the notification under
Section 4(1) had been published. After analysis of the provisions of the Act
it was held that the Land Acquisition Act is a complete Code covering the
entire field of operation of the liability of the State to make payment of
interest and entitlement thereof by the owner when the land is taken over.
The court has no power to impose any condition to pay interest in excess of
the rate and the manner prescribed by the statute as well as for a period
anterior to the publication of notification under Section 4(1) of the Act. It
was also held that the parameter for initiation of proceedings is the
publication of the notification under Section 4 (1) of the Act which would
give legitimacy to the State to take possession of the land in accordance with
the provisions of the Act and further any possession taken otherwise would
not be considered to be possession taken under the Act. The Bench went on
to hold that the Act being a self-contained code, the common law principles
of justice, equity and good conscience cannot be extended in awarding
interest, contrary to the provisions of the statute.

9. Shri Dushyant Dave, learned senior counsel for the appellant has
submitted that in Suit No. 154 of 1965 filed by the original appellant R.L.
Jain, a decree had been passed that the notification issued under Section 6 of
the Act on 11.10.1961 was null and void and the proceedings for acquisition
of land with regard to plot No. 223 of village Kharera were illegal and the
said decree became final in view of the dismissal of the appeal preferred by
Union of India. The earlier notifications issued under Section 4(1) and 6 of
the Act, therefore, became non est in the eyes of law but the possession of
the plot in dispute had been taken over by Union of India on 10.11.1961.
The fresh notification under Section 4(1) of the Act was issued on 9.9.1992.
Section 34 clearly lays down that when the amount of compensation is not
paid or deposited on or before taking possession of the land, the Collector
shall pay the amount awarded with interest thereon from the time of so
taking possession until it is paid or deposited. The appellant was
consequently entitled to interest from the date of taking possession, viz. from
10.11.1961 and the Collector had rightly included the interest component in
the award made by him. Learned counsel has submitted that language of
Section 34 and also of Section 28 is plain and unambiguous and, therefore,
no other view is possible. He has also submitted that in case it is held that
the owner of the land is not entitled to interest for the period anterior to
notification under Section 4(1) of the Act, it will be highly unjust and
inequitable. In support of his submission, he has placed reliance on
Inglewood Pulp and Paper Co. Ltd. v. New Brunswick Electric Power
Commission AIR 1928 PC 287, wherein it was held that on a contract for
sale and purchase of land it is the practice to require the purchaser to pay
interest on his purchase money from the date when he took possession. He
has also referred to The Revenue Divisional Officer Guntur v. Vasireddy
Rama Bhanu Bupal & Ors. AIR 1970 AP 262 (FB) wherein it was held that
possession taken even prior to acquisition proceedings and with the consent
of the owner would be possession of land under the Act and interest is
payable from the date of taking possession. Reliance has also been placed
upon Smt. Swarnamayi v. Land Acquisition Collector, AIR 1964 Orissa 113,
where having regard to Chapter XXVI Rule 3 of Land Acquisition Manual,
it was held that where possession was obtained in accordance with the
consent of the owner thereof before acquisition proceedings started, interest
from the date of taking over possession can be granted. Learned counsel has
lastly submitted that the view taken by this Court in Shri Vijay Cotton & Oil
Mills (supra) is the legally correct and equitable view and applying the
ratio of the said case, the award made by the Collector wherein the appellant
had been awarded interest from the date of taking over possession, was
perfectly correct and the High Court has erred in setting aside the interest
component.

10. Shri Mukul Rohtagi, learned Additional Solicitor General appearing
for the respondents has submitted that under the Scheme of the Act no event
prior to publication of notification under Section 4(1) of the Act can be taken
note of as any proceedings under the Act can commence only after
publication of the said notification. The market value of the land has to be
determined as on the date of issuance of preliminary notification under
Section 4(1) and therefore, the Collector or the Court cannot travel prior to
the said date. Both Sections 28 and 34 contemplate payment of interest
where possession is taken over under the Act after the notification under
Section 4(1) has been issued and compensation amount has not been paid
and not for any anterior period. The view taken in Union of India v. Budh
Singh
(supra) it is submitted, represents the correct legal position which has
been reiterated in a recent decision in Smt. Lila Ghosh v. State of West
Bengal JT 2003(9) SC 23.

11. In order to decide the question whether the provisions of Section 34
of the Act regarding payment of interest would be applicable to a case
where possession has been taken over prior to issuance of notification under
Section 4(1) of the Act it is necessary to have a look at the Scheme of the
Land Acquisition Act. Acquisition means taking not by voluntary
agreement but by authority of an Act of Parliament and by virtue of the
compulsory powers thereby conferred. In case of acquisition the property is
taken by the State permanently and the title to the property vests in the State.
The Land Acquisition Act makes complete provision for acquiring title over
the land, taking possession thereof and for payment of compensation to the
land owner. Part II of the Act deals with acquisition and the heading of
Section 4 is “Publication of preliminary notification and powers of officers
thereupon”. Sub-section (1) of Section 4 provides that whenever it appears
to the appropriate government that land in any locality is needed or is likely
to be needed for any public purpose or for a company, a notification to that
effect shall be published in the Official Gazette and in two daily newspapers
circulating in that locality and the Collector shall cause public notice of the
substance of such notification to be given at convenient places in the said
locality. Sub-section (2) provides that thereupon it shall be lawful for any
officer either generally or specially authorised by such Government in this
behalf and for his servants and workmen, to enter upon and survey and take
levels of any land in such locality, to dig or bore in the sub-soil and to do all
other acts necessary to ascertain whether the land is adapted for such
purpose etc. etc. This provision shows that the officers and servants and
workmen of the government get the lawful authority to enter upon and
survey the land and to do other works only after the preliminary
notification under Section 4(1) has been published. Section 5-A enables a
person interested in any land which has been notified under Section 4 (1) to
file objection against the acquisition of the land and also for hearing of the
objection by the Collector. If the State Government is satisfied, after
considering the report, that any particular land is needed for public
purposes or for a company, it can make a declaration to that effect under
Section 6 of the Act and the said declaration has to be published in the
Official Gazette and in two daily newspapers and public notice of the
substance of such declaration has to be given in the locality. Thereafter the
Collector is required to issue notice to persons interested under Section 9 (1)
of the Act stating that the Government intends to take possession of the land
and that claims to compensation for all interests in such land may be made to
him. Section 11 provides for making of an award by the Collector of the
compensation which should be allowed for the land. Section 16 provides
that when the Collector has made an award under Section 11, he may take
possession of the land which shall thereupon vest absolutely in the
Government, free from all encumbrances. This provision shows that
possession of the land can be taken only after the Collector has made an
award under Section 11. Section 17 is in the nature of an exception to
Section 16 and it provides that in cases of urgency, whenever the
appropriate Government so directs, the Collector, though no such award has
been made, may, on the expiration of fifteen days from the publication of
the notice mentioned in Section 9 (1), take possession of any land needed for
a public purpose and such land shall thereupon vest absolutely in the
Government, free from all encumbrances. The urgency provision contained
in Section 17(1) can be invoked and possession can be taken over only after
publication of notification under Section 9(1) which itself can be done after
publication of notification under Sections 4(1) and 6 of the Act. Even here in
view of sub-section (3-A) the Collector has to tender 80 per cent of the
estimated amount of compensation to the persons interested entitled thereto
before taking over possession. The scheme of the Act does not contemplate
taking over of possession prior to the issuance of notification under Section
4(1) of the Act and if possession is taken prior to the said notification it will
de hors the Act. It is for this reason that both Sections 11(1) and 23(1)
enjoin the determination of the market value of the land on the date of
publication of notification under Section 4(1) of the Act for the purpose of
determining the amount of compensation to be awarded for the land acquired
under the Act. These provisions show in unmistakable terms that
publication of notification under Section 4(1) is the sine-qua-non for any
proceedings under the Act Section 34 of the Act, on the basis whereof the
appellant laid claim for interest, reads as under:

“34. Payment of Interest When the amount of such
compensation is not paid or deposited on or before taking
possession of the land, the Collector shall pay the amount
awarded with interest thereon at the rate of nine per centum per
annum from the time of so taking possession until it shall have
been so paid or deposited.

Provided that if such compensation or any part thereof is
not paid or deposited within a period of one year from the date
on which possession is taken, interest at the rate of fifteen per
centum per annum shall be payable from the date of expiry of
the said period of one year on the amount of compensation or
part thereof which has not been paid or deposited before the
date of such expiry.”

12. The expression “the Collector shall pay the amount awarded with
interest thereon at the rate of nine per centum per annum from the time of so
taking possession until it shall have been so paid or deposited” should not be
read in isolation divorced from its context. The words “such possession”
and “so taking possession” are important and have to be given meaning in
the light of other provisions of the Act. “Such compensation” would mean
the compensation determined in accordance with other provisions of the Act,
namely, Sections 11 and 15 of the Act which by virtue of Section 23(1)
mean market value of the land on the date of notification under Section 4(1)
and other amounts like statutory sum under sub-section (1-A) and solatium
under Sub-section (2) of Section 23. The heading of Part II of the Act is
Acquisition and there is a sub-heading “Taking Possession” which
contains Sections 16 and 17 of the Act. The words “so taking possession”
would therefore mean taking possession in accordance with Sections 16 or
17 of the Act. These are the only two Sections in the Act which specifically
deal with the subject of taking possession of the acquired land. Clearly the
stage for taking possession under the aforesaid provisions would be reached
only after publication of the notification under Sections 4(1) and 9(1) of the
Act. If possession is taken prior to the issuance of the notification under
Section 4(1) it would not be in accordance with Sections 16 or 17 and will
be without any authority of law and consequently cannot be recognised for
the purposes of the Act. For the parity of reasons the words “from the date
on which he took possession of the land” occurring in Section 28 of the Act
would also mean lawful taking of possession in accordance with Sections 16
or 17 of the Act. The words “so taking possession” can under no
circumstances mean such dispossession of the owner of the land which has
been done prior to publication of notification under Section 4(1) of the Act
which is de hors the provisions of the Act.

13. In Union of India v. Budh Singh (supra) after analysis of the
provisions of the Act the Bench arrived at the following conclusions:
“The parameter for initiation of the proceedings is the
publication of the notification under Section 4(1) of the Act in
the State Gazette or in an appropriate case in District Gazette
as per the local amendments. But the condition precedent is
publication of the notification under Section 4(1) in the
appropriate gazette. That would give legitimacy to the State to
take possession of the land in accordance with the provisions
of the Act. Any possession otherwise would not be considered
to be possession taken under the Act.”

14. In Shri Vijay Cotton & Oil Mills (supra), the precise question raised
here namely whether in a case where the possession is taken prior to the
issuance of notification under Section 4(1) of the Act, interest can be
awarded in accordance with Sections 28 or 34 of the Act was not examined
and the only issue examined was whether in an appeal which has been
preferred by the State Government challenging the quantum of
compensation awarded by the District Judge it is open to the High Court to
award interest to the claimant even though he had not preferred any appeal
or cross objection for the said purpose. It is well settled that a decision as an
authority for what it actually decides. What is of the essence in a decision is
its ratio and not every observation found therein nor what logically follows
from the various observations made therein. (See Krishena Kumar v. Union
of India, AIR 1990 SC 1782, Municipal Corporation of Delhi v. Gurnam
Kaur, AIR
1989 SC 38 and M/s. Orient Paper and Industries Ltd. & Anr. v.
State of Orissa AIR 1991 SC 672). Shri Vijay Cotton & Oil Mills (supra)
is therefore not an authority for the proposition that where possession is
taken before issuance of notification under Section 4(1), interest on the
compensation amount could be awarded in accordance with Section 34 of
the Act with effect from the date of taking of possession.

15. Similar view has been taken in a recent decision by a Bench of two
Judges in Smt. Lila Ghosh vs. State of West Bengal J.T. 2003 (9) SC 23 and
the reasons given there in para 16 of the Report are being reproduced below:
“Even though the authority in Shree Vijay Cotton & Oil Mills
Ltd. appears to support the claimants, it is to be seen that apart
from mentioning sections 28 and 34, no reasons have been
given to justify the award of interest from a date prior to
commencement of acquisition proceedings. A plain reading of
section 34 shows that interest is payable only if the
compensation which is payable, is not paid or deposited before
taking possession. The question of payment or deposit of
compensation will not arise if there is no acquisition
proceeding. In case where possession is taken prior to
acquisition proceedings a party may have a right to claim
compensation or interest. But such a claim would not be either
under section 34 or section 28. In our view interest under these
sections can only start running from the date the compensation
is payable. Normally this would be from the date of the award.
Of course, there may be cases under section 17 where by
invoking urgency clause possession has been taken before the
acquisition proceedings are initiated. In such cases,
compensation, under the Land Acquisition Act, would be
payable by virtue of the provisions of section 17. As in cases
under section 17 compensation is payable, interest my run from
the date possession was taken”

16. In this connection it will be apposite to refer to Sub-section (1A) of
Section 23 of the Act which enjoins payment of an amount calculated at the
rate of twelve per centum per annum on such market value for the period
commencing on and from the date of the publication of the notification
under Section 4(1), in respect of such land to the date of the award of the
Collector or the date of taking possession of the land, whichever is earlier.
There are two decisions of this Court, wherein same controversy arose
namely, whether the claimant would be entitled to additional sum at the rate
of twelve per centum on the market value where possession has been taken
over prior to publication of notification under Section 4(1). In Special
Tehsildar (LA) PWD Schemes Vijaywada v. M.A. Jabbar AIR
1995 SC 762
which has been decided by a Bench of two Judges (K. Ramaswamy and
Mrs. Sujata V. Manohar, JJ) it was held that claimant would not be entitled
to this additional sum for the period anterior to publication of notification
under Section 4(1). However in Assistant Commissioner, Gadag, Sub-
Division, Gadag v. Mathapathi Basavanewwa & Ors. AIR
1995 SC 2492
also decided by a two-Judge Bench (K. Ramaswamy and B.L. Hansaria, JJ)
it was held that even though notification under Section 4(1) was issued after
taking possession of the acquired land the owners would be entitled to
additional amount at twelve per cent per annum from the date of taking
possession though notification under Section 4(1) was published later. For
the reasons already indicated, we are of the opinion that the view taken in
Special Tehsildar is legally correct and the view to the contrary taken in
Assistant Commissioner, Gadag (supra), is not in accordance with law and
is hereby overruled.

17. Shri Dave learned counsel for the appellant has also placed strong
reliance on Satinder Singh v. Umrao Singh and another AIR 1961 SC 908
wherein the question of payment of interest in the matter of award of
compensation was considered by this Court. In this case the initial
notification was issued under Section 4(1) of Land Acquisition Act, 1894
but the proceedings for acquisition were completed under East Punjab Act
No. 48 of 1948. The High Court negatived the claim for interest on the
ground that the 1948 Act made no provision for award of interest. After
quoting with approval the following observations of Privy Council in
Inglewood Pulp and Paper Co. Ltd. vs. New Brunswick Electric Power
Commission AIR 1928 PC 287:

“upon the expropriation of land under statutory power, whether
for the purpose of private gain or of good to the public at large,
the owner is entitled to interest upon the principal sum awarded
from the date when possession was taken, unless the statute
clearly shows a contrary intention.”

the bench held as under :

“.When a claim for payment of interest is made by a
person whose immovable property has been acquired
compulsorily he is not making claim for damages properly or
technically so called; he is basing his claim on the general rule
that if he is deprived of his land he should be put in possession
of compensation immediately; if not, in lieu of possession taken
by compulsory acquisition interest should be paid to him on the
said amount of compensation.

The normal rule, therefore, is that if on account of acquisition of land
a person is deprived of possession of his property he should be paid
compensation immediately and if the same is not paid to him forthwith he
would be entitled to interest thereon from the date of dispossession till the
date of payment thereof. But here the land has been acquired only after the
preliminary notification was issued on 9.9.1992 as earlier acquisition
proceedings were declared to be null and void in the suit instituted by the
land owner himself and consequently he was not entitled to compensation or
interest thereon for the anterior period

18. In a case where the land owner is dispossessed prior to the issuance of
preliminary notification under Section 4(1) of the Act the government
merely takes possession of the land but the title thereof continues to vest
with the land owner. It is fully open for the land owner to recover the
possession of his land by taking appropriate legal proceedings. He is
therefore only entitled to get rent or damages for use and occupation for the
period the government retains possession of the property. Where possession
is taken prior to the issuance of the preliminary notification, in our opinion,
it will be just and equitable that the Collector may also determine the rent or
damages for use of the property to which the land owner is entitled while
determining the compensation amount payable to the land owner for the
acquisition of the property. The provision of Section 48 of the Act lend
support to such a course of action. For delayed payment of such amount
appropriate interest at prevailing bank rate maybe awarded.

19. The case may be examined from the equitable consideration as well.
In the earlier acquisition proceedings the notification under Section 4(1) had
been published on 13.11.1959 and the Collector had made an award for
Rs.6301/- for the plot in dispute on 30.12.1961. The award was made within
1-1/2 months of dispossession which allegedly took place on 10.11.1961.
This amount was paid to R.L. Jain and was retained by him. Learned
counsel for the respondent has placed before the Court a copy of the sale
certificate issued in favour of R.L. Jain on 31.8.1961 which shows that the
plot was purchased by him for Rs. 3200/- only and thus he had received
almost double amount of compensation. Therefore, even on equitable
ground he is not entitled to any amount from the date of dispossession till
the date of second notification under Section 4(1) of the Act which was
issued in 1992.

20. In this connection, it may be noted that the only plea taken in Suit
no.154 of 1965 filed by R.L. Jain was that it was given out at the time of
auction sale of the plot that the same was outside the purview of the
preliminary notification issued on 13.11.1959 under Section 4(1) of the Act.
Even assuming that it was so but that by itself could not render the
acquisition proceedings invalid. At best, he would have been entitled to
refund of the sale consideration paid by him. However, the Sub-Judge
passed a decree that the acquisition proceedings with regard to the plot in
dispute are illegal and the notification issued under Section 6(1) of the Act
on 11.10.1961 is null and void. The decree having become final it is binding
upon the respondent, DDA. The original appellant R.L. Jain on the one
hand received compensation amount in terms of the award of the Collector
and sought a reference to the Court on the ground of alleged inadequacy of
compensation and at the same time filed the suit challenging the acquisition
proceedings wherein he obtained a decree that the acquisition proceedings
are null and void. It was on account of this judgment and decree that he
succeeded in the second suit (Suit No.421 of 1967), wherein a decree for
demolition of construction made by DDA and restoration of possession in
his favour was passed. It is in such circumstances that in order to save the
construction the land acquisition proceedings were initiated again by issuing
a notification under Section 4(1) of the Act on 9.9.1992. Under the award
given by the Collector on 11.6.1994 he has been awarded Rs.16,54,175 as
the market value of the land and Rs.4,96,252 as solatium. The appellant
has thus been more than adequately compensated and in our opinion even
on equitable grounds he is not entitled to any further amount.

For the reasons discussed above, there is no merit in this appeal and
the same is hereby dismissed with costs.