High Court Punjab-Haryana High Court

State Of Punjab And Others vs Lakhmo on 4 December, 2009

Punjab-Haryana High Court
State Of Punjab And Others vs Lakhmo on 4 December, 2009
Regular First Appeal No. 3692 of 1992                       -1-




IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH




                         Regular First Appeal No. 3692 of 1992
                         Date of decision : December 04, 2009


State of Punjab and others
                                          ....Appellants
                         versus

Lakhmo
                                          ....Respondent


Coram:      Hon'ble Mr. Justice L.N. Mittal


Present :   Mr. HS Gill, DAG Punjab for the appellants

            None for the respondent


L.N. Mittal, J. (Oral)

By this common order, I am disposing of 10 appeals i.e. RFA

No. 3692 of 1992, titled “State of Punjab & others versus Lakhmo”, RFA

No. 3693 of 1992, titled “State of Punjab & others versus Rasalo”, RFA No.

3694 of 1992, titled “State of Punjab & others versus Dhanpat”, RFA No.

3695 of 1992, titled “State of Punjab & others versus Dharam Singh”, RFA

No. 3696 of 1992, titled “State of Punjab & others versus Bhagat Ram”,

RFA No. 3697 of 1992, titled “State of Punjab & others versus Puran

Chand”, RFA No. 3698 of 1992, titled “State of Punjab & others versus

Bhagu”, RFA No. 3699 of 1992, titled “State of Punjab & others versus
Regular First Appeal No. 3692 of 1992 -2-

Saini & Saffi”, RFA No. 3700 of 1992, titled “State of Punjab & others

versus Bhagat Ram” and RFA No. 3701 of 1992, titled “State of Punjab &

others versus Gammi”, as all these appeals have been preferred against

common award dated 30.11.1991 passed by learned Additional District

Judge, Gurdaspur, whereby 10 reference petitions filed by respondents

under section 18 of the Land Acquisition Act, 1894 (in short, the Act) were

disposed of.

State of Punjab vide notification No. 34849/2RSDW/603/S-

II/70 dated 7.11.1989 issued under section 4 of the Act and vide notification

No. 5884/2RSDW/603/SII/79 dated 6.3.1990 under section 6 of the Act

acquired 206.62 acres land in village Chamror, Hadbast No. 402, Tehsil

Pathankot, District Gurdaspur, for public purpose i.e. for reservoir area of

Ranjit Sagar Dam Project. Land Acquisition Collector, Ranjit Sagar Dam

Project, Sharpur Kandi vide award no. 90 dated 24.10.1990 awarded

compensation for the acquired land at the rate of Rs 9000/- for Barani-I, Rs

8000/- for Barani-II, Rs 7000/- for Barani-som., Rs 4000/- per acre for

Banjar Jadid and Rs 5250/- per acre for Gair-Mumkin. Respondents-land

owners whose land was included in the acquired land filed reference

petitions under section 18 of the Act. Learned Additional District Judge,

Gurdaspur vide impugned award dated 30.11.1991 enhanced the

compensation to Rs 45,000/- per acre for all kinds of Barani land and Rs

20,000/- per acre for Gair Mumkin and Banjar Qadim land (acre consisting

of 10½ kanals of land), along with statutory benefits in accordance with

Act. Feeling aggrieved, these appeals have been preferred by State of

Punjab.

Regular First Appeal No. 3692 of 1992 -3-

I have heard learned counsel for the appellants and perused the

case file whereas none has appeared for the respondents.

Respondents-land owners relied on sale deeds Ex. A/2 to A/9,

which are tabulated as under:-

    Ex.         Dated       Village       Area     For Rupees     Value per
                                                                   marla
                                         K. M.
     A2        01/07/88   Dhar Khurd      0-10        5000/-          500/-
     A3        20/6/89    Dhar Kalan       0-5        1000/-          200/-
     A4        05/01/90   Thara Uperla   252 ft.      2000/-          1750/-
     A5        21/8/87     Phangota       0-10        2000/-          200/-
     A6        29/12/89   Thara Uperla     0-8        4000/-          500/-
     A7        4/10/88    Thara Uperla     0-2        6000/-          3000/-
     A8        4/10/88    Thara Uperla     0-2        6000/-          3000/-
     A9        31/1/89    Thara Uperla     0-8        3500/-          438/-




However, the aforesaid sale deeds cannot be taken into

consideration for determining market value of the acquired land because

these sale deeds pertain to other villages and not to village Chamror where

the acquired land is situated. Even learned Reference Court has not placed

reliance on these sale deeds. Villages Thara Uperla and Dhar Kalan are

developed villages as per evidence brought on record, but village Chamror

where the acquired land is situated is 4/5 kilometers away from the

aforesaid developed villages as noticed in the impugned award of the

Reference Court. Consequently, land in village Chamror would not have

same potential as the land in developed villages Dhar Kalan and Thara

Uperla. Consequently, the aforesaid sale deeds relied on by the land

owners cannot be said to be comparable in terms of potential and therefore,

cannot be taken into consideration to determine the market value of the
Regular First Appeal No. 3692 of 1992 -4-

acquired land.

On the other hand, State of Punjab relied on two sale deeds, Ex.

R/2 and R/3. Sale deed Ex. R/2 is of village Hardosaran and not of village

Chamror where the acquired land is located. Moreover, according to the

sale deed Ex. R/2, the sale price comes to Rs 6000/- per acre only which is

even less than the market price assessed by the Land Acquisition Collector

for all kinds of Barani land. Sale deed Ex. R/3 of course pertains to village

Chamror where the acquired land is situated. However, according to this

sale deed, sale price comes to about Rs 5700/- per acre which amount is

less than the market value determined by the Land Acquisition Collector of

all kinds of Barani land. Consequently, these sale deeds also can not be

taken into consideration.

Learned Additional District Judge in the impugned award

referred to contention raised on behalf of land owners that the same court

had already awarded compensation at the rate of Rs 35,000/- per acre for all

kinds of Barani land and Rs 15,000/- per acre for Gair Mumkin and Banjar

Qadim land of adjoining villages of Phangota and Thara Uperla and

notification for acquiring the said land was issued in April, 1987 whereas

notification in the instant cases under section 4 of the Act was issued in

November, 1989. Consequently, on account of intervening period of two

and half years, increase of about 30% has been allowed by the Reference

Court for market value of Barani land and increase of 33% has been allowed

for market value of Gair Mumkin and Banjar Qadim land over the

compensation awarded for the land of adjoining villages Phangota and

Thara Uperla. However, this approach of the Reference Court cannot be
Regular First Appeal No. 3692 of 1992 -5-

accepted. Copy of the award whereby Reference court awarded

compensation for land of adjoining villages Phangota and Thara Uperla has

not been placed on record in the instant cases. Moreover, as noticed

hereinabove, village Thara Uperla is a developed village. There is colony

of 10000 to 12000 houses in that village having all kinds of facilities.

Village Chamror, where the acquired land is situated is 4/5 kilometers away

from village Thara Uperla as noticed by learned Additional District Judge

himself in the impugned award. Consequently, the compensation awarded

for land of villages Thara Uperla and Phangota could not be made basis for

determining market value of village Chamror, without any reduction. Land

in village Thara Uperla is of great potential being a developed village on

account of big colony consisting of 10000 to 12000 houses with all kinds of

urban facilities. However, land in village Chamror which is at distance of

4/5 kilometers from Thara Uperla would not have the same potential as the

land in village Thara Uperla. Potential of land for residential and

commercial purposes changes considerably with even small distance. In

the instant cases, no comparable sale instances have been placed on record

by either side. Consequently, compensation determined by Reference

Court for land of villages Thara Uperla and Phangota can be taken into

consideration by making appropriate deduction/reduction and for this

purpose, thumb rule has to be adopted to some extent. However, some

increase has also to be taken into consideration keeping in view the

difference of period of two and half years in the notifications for the land

of villages Thara Uperla and Phangota (April, 1987) on the one hand and

notification for acquired land of Chamror (November, 1989) in the instant
Regular First Appeal No. 3692 of 1992 -6-

cases, on the other hand.

Keeping in view the aforesaid, I am of the considered opinion

that 50% deduction would be appropriate keeping in view the potential of

land in villages Thara Uperla and Phangota as compared to the potential of

land of village Chamror. Accordingly, market price of the acquired land of

village Chamror is determined to be Rs 22,500/- per acre for all kinds of

acquired Barani land and Rs 10,000/- per acre for acquired Gair Mumkin

and Banjar Qadim land of village Chamror (acre consisting of 10½ kanals

of land). The respondents shall, of course, be entitled to all statutory

benefits in accordance with section 23(1A), section 23(2) and section 28 of

the Act.



                                                    ( L.N. Mittal )
December 04, 2009                                        Judge
  'dalbir'