1
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS.2461-2465 OF 2000
State of Haryana ....Appellant
Versus
Gurbax Singh (Dead) by LRs & Anr. Etc. ....Respondents
WITH
CIVIL APPEAL NO.2466 OF 2000
Lt. Col. Dharam Pal Singh .... Appellant
Versus
State of Haryana .... Respondent
WITH
CIVIL APPEAL NO.2467 OF 2000
Smt.Harmesh .... Appellant
Versus
State of Haryana .... Respondent
WITH
2
CIVIL APPEAL NO.2468 OF 2000
Gurbax Singh (Dead) by LRs. & Anr. .... Appellant
Versus
State of Haryana .... Respondent
WITH
CIVIL APPEAL NO.2469 OF 2000
Sucha Singh .... Appellant
Versus
State of Haryana .... Respondent
WITH
CIVIL APPEAL NO.2470 OF 2000
Pratap Singh (Dead) by LRs. .... Appellant
Versus
State of Haryana .... Respondent
JUDGMENT
V.S. SIRPURKAR, J.
3
1. This Judgment will dispose of Civil Appeal Nos.2461-2465 of 2000
filed by the State of Haryana as also the other Civil Appeals being Civil
Appeal Nos.2466/2000, Civil Appeal No.2467/2000, Civil Appeal
No.2468/2000, Civil Appeal No.2469/2000 and Civil Appeal No.2470/2000
which have been filed by the private parties against the State of Haryana
complaining against the impugned judgment dated 5th November, 1998
passed by the Division Bench of the High Court of Punjab and Haryana.
2. The subject matter in all the appeals is common, i.e., quantum of
compensation payable for the lands acquired from Villages Ratgal,
Sunderpur and Palwal. The total land which was acquired was 185 Kanals
13 Marlas. The appellants in Civil Appeal Nos.2466 to 2470 of 2000 are
the land owners. The land was acquired for the public purpose of
establishing Government Ayurvedic College and Pharmacy at Kurukshetra.
Section 4 Notification under the Land Acquisition Act, 1894 (hereinafter
referred to as “the Act”) was issued on 8th February, 1983 while notification
under Section 6 was published on 11th May, 1983. The Award was
announced by the Collector on 30th March, 1984 who assessed the
compensation at the rate of Rs.40,000/- per acre in respect of “Chahi” land
and Rs.25,000/- per acre with regard to “Ghair Mumkin” land. The land
owners applied for a Reference under Section 18 of the Act. The
Reference was accordingly placed before the Additional District Judge who
passed his Award on 27th February, 1985 and held that the market value
4
should have been at the rate of Rs.15 per square yard. Thus the
compensation at the rate of Rs.72,600/- per acre was awarded by the
Additional District Judge besides the statutory benefits. Some of the land
owners were given additional compensation at the rate of 25% in respect of
their unacquired land on account of severance caused by acquisition. Not
satisfied with the Award, the land owners filed appeals before the High
Court of Punjab and Haryana at Chandigarh.
3. The learned Single Judge vide his judgment dated 26th May, 1988
found that the value of the land was Rs.20.59 per square yard and
accordingly fixed the market value at Rs.99,668/- per acre. Further
appeals were filed before the Division Bench by the land owners.
4. In all five Letter Patent Appeals came to be filed before the Division
Bench. Three land owners preferred applications (in the Judgment in RFA
No.7 of 1982) for permission to enhance the claim as also to produce
additional evidence and the Award given by the District Judge in Land
Acquisition Case No.22/4 of 1990. These documents were produced along
with applications as Annexures A-1 and A-2. The Division Bench
considered both the documents, however, it did not find any justification for
the claim made on behalf of the land owners. It, however, considered the
two Sale deeds executed in January and March, 1981, which were on
record. It was noted that there was no evidence to suggest that the market
value of the land was less than the one evidenced in the two sale deeds.
5
Therefore, the Division Bench ordered an increase of 12% per annum for a
period of two years and rounded off the market value of the land at
Rs.1,25,000/- per acre. The other benefits granted by the learned Single
Judge were also maintained.
5. Now the Government of Haryana as also the private appellants have
come up before us by way of the present appeals.
6. We must first consider the appeals filed by the Government of
Haryana but before that we must note that though the learned Single Judge
has enhanced the compensation payable to the land owners from
Rs.72,600/- per acre to Rs.99,668/- per acre, the Government of Haryana
had accepted that judgment and did not file any Letters Patent Appeal
against the same. The learned Single Judge had noted and taken into
consideration Exhibits P-8 to P-16 being the Sale Deeds, Exhibit P-17
which was an advertisement issued by HUDA regarding allotment of plots,
Exhibits P-28, P-29, R-1, R-2 and R-3 which were the mutations in respect
of different pieces of lands in the three villages as also Exhibit P-30 which
was the Award dated 8th August, 1984 given by the Additional District
Judge, Kurukshetra in respect of the land which was acquired vide
notification dated 24.11.1978. Thus it has to be said that the Government
of Haryana did not have any objection regarding the market value awarded
by the learned Single Judge at Rs.99,668/- per acre.
6
7. The Division Bench has only marginally increased the compensation
from Rs.99,668/- per acre to Rs.1,25,000/- per acre. The Division Bench
has merely given the benefit of the two Sale Deeds being Exhibits P-8 and
P-9 in a very limited manner by ordering the enhancement at the rate of
12% per annum for two years since the acquisition in this case had taken
place in the year 1983 whereas those sale deeds were of January and
March, 1981. We do not find anything wrong in this approach. The
Division Bench has also justified this increase by observing that there was
continuous rise in the prices of land. It has further justified that though the
two transactions were in respect of the small pieces of lands, however, the
State had not challenged the action of the learned Single Judge in
accepting those sales as a valid basis. It has also further observed that
there was no evidence that the market value of the land was lesser than
the one mentioned in the two sale deeds. All that the Division Bench,
however, did was to marginally increase the quantum of compensation by
adding 12% per annum for a period of two years and doing so, the Division
Bench rounded off the market value for the year 1983 at Rs.1,25,000/-.
We do not find anything wrong in this and, therefore, the appeals filed by
the Government of Haryana (Civil Appeal Nos.2461-2465 of 2000) against
this marginal increase would have to be dismissed. They are accordingly
dismissed. However, the matters do not stop here.
7
8. The land owners – appellants have, however, filed the appeals as
they are not satisfied with the marginal increase ordered by the Division
Bench. In fact it is suggested in the judgment that in LPA Nos.1213, 1311
and 1312 of 1988, i.e., the LPAs filed by the land owners, an application
was filed for permission to enhance the claim and to produce additional
documents consisting of the judgment in RFA No.7 of 1992 and the Award
given by the District Judge in Land Acquisition Case No.22/4 of 1990. The
two documents were filed as Annexures A-1 and A-2 with an application.
Relying on those judgments it was pointed out that the concerned land was
close to the Judicial Complex and the official residence of Deputy
Commissioner and the Senior Superintendent of Police. A look at the
judgment suggests that higher compensation was awarded in the two
orders, the copies of which were produced by way of additional evidence.
It appears that the said application which was under the provisions of Order
41 Rule 27 seems to have been allowed since the Division Bench has
specifically referred to those two documents in its judgment. It was seen
from those judgments that the land therein was acquired for establishment
of an urban estate and was abutting the Pipli-Kurukshetra route. The
Division Bench also noted that it was on this land that part of town of
Kurukshetra was established. The acquisition process with regard to this
land was completed in 1973, much earlier than the present land acquisition
proceedings. So also the land which was the subject matter of Award being
8
Annexure A-2 was acquired in the year 1981. This acquisition was for the
development of a City Centre.
9. The Division Bench has merely vaguely mentioned that the present
lands are situated at some distance from the lands covered in the above
judgments. It is only on this basis that the Division Bench went on to hold
that it would not be safe to say that the compensation awarded by the court
would be the correct measure for assessing the market value of the land in
the present proceedings. Again a statement seems to have been made
that despite the acquisition of lands vide notification dated 29th June, 1973
and 11th March, 1981 and the fact that the city of Kurukshetra was
developing, the price of land in the three villages had not shown any
upward trend. It is on these grounds that the claims made on behalf of the
appellants were rejected holding that the said documents could not be
made the basis for deciding the correct market value of the land in
question. In our opinion this is not the right approach. The Division Bench
having allowed the application under Order 41 Rule 27 and having
considered the documents in question should not have written the vague
finding regarding the distance of the land covered in the judgments and the
land covered by the present proceedings. Further the Division Bench
should not have casually observed that the prices of lands in the three
villages had not showed any upward trend. We do not wish to comment on
these aspects as, in our opinion, it would be better for the Division Bench to
9
apply its mind to the facts and figures covered in the aforementioned
judgments.
10. It has been held by this Court in Special Land Acquisition Officer,
Kheda & Anr. v. Vasudev Chandrashankar & Anr. [(1997) 11 SCC 218]
that the earlier Awards which were passed prior to about 8 years would
provide a reasonable base for arriving at the correct market value. In the
reported decision in the earlier Award Rs.2100/- per acre was held to be
the proper market value, while in the subsequent Award in question, the
market value was increased to Rs.2500/- per acre. This Court approved of
the increase by observing that the lands in question were situated in the
same village, though on different survey numbers. Some of the claimants
are the claimants in the earlier acquisition as well. The Court observed:
“…It is now well settled legal position that the award of the
reference court relating to the same village of the similar land
possessed of same quality of land and potential offers a
comparable base for determination of the compensation. The
reference court also noted in paras 18 and 19 the similarities
of the lands under acquisitio0n and that they were covered by
Ex.43. No doubt, the lands under acquisition are situated out
the outskirts of the village. In the absence of any tangible
material brought on record, as regards the distinctive features
of differentiation between the quality of the land situated, the
land, subject matter of Ex.43 and the lands under acquisition
Ex.48, it is difficult to find out whether the reference court has
applied any wrong principle of law in determination of the
compensation….”
10
11. In an another decision of this Court in Union of India v. Harinder
Pal Singh & Others [(2005) 12 SCC 564] where one of us (Altamas Kabir,
J.) was a party. This Court while confirming the judgment of the Punjab
and Haryana High Court observed:
“…From the sketch plan of the area in question, it appears to
us that while the lands in question are situated in five different
villages, they can be consolidated into one single unit with little
to choose between one stretch of land and another. The
entire area is in a stage of development and the different
villages are capable of being developed in the same manner
as the lands comprised in Kala Ghanu Pur where the market
value of the acquired land was fixed at a uniform rate of
Rs.40,000 per acre.”
This Court in para 13 of the above judgment took note of the contentions
raised on behalf of the claimants that all the lands involved in the
acquisition proceedings had similar potential for commercial exploitation
and could be consolidated into a single unit where the process of
development and improvement had already commenced. It was also noted
that there were several mills and factories along with the residential
accommodation which had come up in the area and there was little to
differentiate between the lands comprised in either village Kathania or
Village Hamidpur and those comprised in the adjacent village of Kala
Ghanu Pur, they were equally well connected by arterial roads. The Court,
therefore, declined to interfere with the Award.
11
12. In our opinion, practically the abovesaid consideration could be
applied to the lands in question. The lands are abutting the Kurukshetra
town and can easily be said to be a part and parcel of the Kurukshetra
town, having a great potential. In our opinion, the Division Bench should
have taken into consideration both the Annexures A-1 and A-2 and then
should have decided the question of market price. Looking at the judgment
of the Division Bench we get the impression that the matter has been
approached rather casually.
13. Learned counsel took us through the above two Annexures but we
are deliberately not making any comments thereupon as, in our opinion, it
would be better for the Division Bench to reconsider the matter in the light
of what has been stated above.
14. In the above backdrop we allow Civil Appeal Nos.2466, 2467, 2468,
2469 and 2470 of 2000 filed by the private appellants and direct remand of
the matters to the Division Bench to reconsider the matter in the light of the
observations made above. Needless to mention that since we have
accepted the first part of the judgment of the Division Bench marginally
enhancing the market price to Rs.1,25,000/- per acre, that portion will
remain untouched in the sense that if so considered appropriate in law,
there may be only upward revision in the market price. We accordingly set
aside the judgment to the extent that we have indicated above and remand
the matter for fresh consideration to the Division Bench. Since the matter
12
has become very old, it would be desirable if the matter is decided as early
as possible, preferably within nine months from the date the petitions are
presented before the Division Bench.
15. In the result Civil Appeal Nos.2461-2465 of 2000 filed by the State of
Haryana are dismissed and Civil Appeal Nos.2466, 2467, 2468, 2469 and
2470 of 2000 are allowed and remanded back to the Division Bench of the
Punjab and Haryana High Court for fresh consideration. Under the
circumstances we desist from ordering any costs.
………………………….J.
(Altamas Kabir)
………………………….J.
(V.S. Sirpurkar)
New Delhi;
May 8, 2008
13
Digital Performa
Case No. : CA 2461-2470/2000
Date of Decision : 08.05.2008
Cause Title : State of Haryana
Vs.
Gurbax Singh (Dead) by LRs. & Anr.
Coram : Hon'ble Mr. Justice Altamas Kabir
Hon'ble Mr. Justice V.S. Sirpurkar
Judgment delivered by : Hon’ble Mr. Justice V.S. Sirpurkar
Nature of Judgment : Reportable