PETITIONER: SMT. SHAKUNTALABAI & ORS. Vs. RESPONDENT: STATE OF MAHARASHTRA DATE OF JUDGMENT23/11/1995 BENCH: RAMASWAMY, K. BENCH: RAMASWAMY, K. HANSARIA B.L. (J) CITATION: 1996 SCC (2) 152 JT 1995 (8) 501 1995 SCALE (6)693 ACT: HEADNOTE: JUDGMENT:
O R D E R
Notification under Section 4(1) of the Land Acquisition
Act, 1894 (for short, `the Act’), acquiring an extent of 20
acres of land in Survey No.24/2 situated in Akola town for
construction of the houses to weaker sections and middle
income group people, was published in the State Gazette on
August 11, 1965. The Land Acquisition Officer in his award
dated March 26, 1971 determined the market value of the
front portion of land admeasuring 4 acres 18 gunthas at
Rs.5,500/- per acre and for the rest of 15 acres and 32
gunthas at 4,500/- per acres. Dissatisfied therewith, the
appellant sought reference under Section 18 of the Act and
the Senior Civil Judge in his award and decree dated
September 26, 1972 enhanced the compensation in respect of
the lands in the front portion at Rs.1.25 per sq. ft. and to
the rest of the land at Rs.1/- per sq. ft. He also deducted
Rs.3,000/- per acre towards development charges and 30% land
was left over for roads etc. On appeal by the State and also
on cross appeal by the appellant, by judgment and decree
dated July 28, 1980 the Division Bench of the Bombay High
Court set aside the award and decree of the Reference Court
and confirmed that of the Land Acquisition Officer. Thus
this appeal by special leave.
It is true, as noted by the Reference Court and also
accepted by the High Court, that the lands are situated in a
developing area surrounded by roads on three sides and the
lands had potential value for development for building
purposes. Shri Mohta, learned senior counsel for the
appellant, contended that the High Court totally omitted to
consider Exh.38, a sale deed dated May 14, 1964, in respect
of lands of an extent of 5392 sq. ft. for a consideration of
Rs.4,000/- as broken by PW-6, the son of the vendee and
Ex.44 dated February 8, 1964 of an extent of 6950 sq. ft.
for consideration of Rs.5,000/- as spoken by PW-8, the clerk
of the Yendee who was formerly an advocate and also was an
ex-M.P. These two documents having been executed 18 months
preceding the date of the acquisition and the Reference
Court having accepted them to be reflective of having had
the same potentialities, since the lands are situated
adjacent to the acquired land, they would establish
comparable value. The High Court committed obvious
illegality in not considering this material evidence.
Therefore, the judgment and decree of the High Court is
vitiated by error of law.
Though, initially, we were inclined to accept the
contention of Shri Mohta, on perusal of evidence on record,
we find it difficult to give acceptance to the contention.
It is an admitted fact that the claimant as PW-9 admitted in
the cross-examination that in the year 1957 he purchased the
very same entire 20 acres of land for Rs.10,000/-. In other
words, he estimated the value of the same land in 1957
taking all potentiality at Rs.10,000/-. He also stated in
the cross-examination that the market value of the lands had
increased ten times from 1957 to 1965. In other words,
according to his estimate the acquired land commands market
value in 1965 for a total consideration of around Rs.1 lakh.
The Land Acquisition Officer considered the evidence and
ultimately determined the market value at Rs.5,500/- and
Rs.4,500/- to the different portions of the land. On belting
by average it worked out at a total consideration of Rs.1
lakh.
The question, therefore, is whether the High Court has
committed any manifest error of law or had applied any wrong
principle of law in determining the compensation and whether
its failure to consider Ex.38 and 44 does make any
difference. Having given our consideration to the contention
of Shri Mohta, we think that the High Court had not
committed any manifest error of law or omitted to apply any
correct principle of law. It is seen that if there is
evidence or admission on behalf of the claimants as to the
market value commanded by the acquired land itself, the need
to travel beyond the boundary of the acquired land is
obviated. The head of take into consideration the value of
the lands adjacent to the acquired land or near about the
area which possessed same potentiality to work out the
prices fetched therein for determination of market value of
the acquired land would arise only when there is no evidence
of the value of the acquired land. In a case where evidence
of the value of the acquired land itself is available on
record, it is unnecessary to travel beyond that evidence and
consider the market value prevailing in the adjacent lands.
As stated earlier, though Ex.38 and 44 might command
different market value to the land situated in approved lay-
outs, since the appellant himself had purchased the self-
same acquired lands in 1957 at Rs. 10,000/- for the entire
20 acres of land, the High Court was right in its view to
consider the very same evidence to determine the
compensation to the acquired land. On the assessment of the
increase in the value by 10 times, the High Court had
accepted that assessment of the appellant himself as PW-9
and upheld the award of the Land Acquisition Collector since
it reflects the same price as granted in the award under
Section 11.
It is seen that the Reference Court blissfully
overlooked the admission of the owner on the surmise that it
is an estimate made by the claimant and the evidence of the
sale deeds under ex.38 and 44 being prevailing prices, it
acted thereon and determined the compensation. The approach
of the Reference Court is clearly illegal and that of the
High Court is quite correct and it was the only way in which
the market value could be determined on the face of the
evidence on record. The Reference Court committed manifest
error in determining the compensation on the basis of sq.
ft. When lands of an extent of 20 acres are offered for sale
in an open market, no willing and prudent purchaser would
come forward to purchase that vast extent of land on sq. ft.
basis. Therefore, the Reference Court has to consider the
valuation sitting on the arm chair of a willing prudent
hypothetical vendee and to put a question to itself whether
in given circumstances, he would agree to purchase the land
on sq. ft. basis. No feats of imagination is necessary to
reach the conclusion. The answer is obviously no. This
aspect of the matter was totally ignored by the Reference
Court and mechanically accepted the two sale deeds to
enhance the compensation at a value of nearly Rs.35,000/-
per acre. In State of M.P. vs. Santabai & Ors., (C.A.
No.2844/34) and Salgoankar vs. Union of India (C.A.
No.3800/89) decided on 11.1.1990), this Court had accepted
the principle that when the owner himself has purchased the
land under acquisition, the consideration mentioned in the
sale deed would form the basis to determine the market
value. Though the High Court has relied on the sale deeds
under Ex.65 and 66 relating to the lands in Nityanand Nagar
Colony, it is also necessary to go into that aspect of the
matter in the view we have stated above.
Considered from this perspective, we think that it is
not a fit case for our interference under Article 136 of the
Constitution. In view of the fact that the appellant has
withdrawn the amount deposited pursuant to the award of the
Reference Court, since the award of the Collector now stands
confirmed, respondent No.2 is entitled to recover the same
from the appellant. The appellant is given six months’ time
for depositing the same with the same interest as was
awarded by the Reference Court.
The appeal is accordingly dismissed but, in the
circumstances, without cost.