Supreme Court of India

The Special Land Acquisition … vs T. Adinarayan Setty on 7 November, 1958

Supreme Court of India
The Special Land Acquisition … vs T. Adinarayan Setty on 7 November, 1958
Equivalent citations: 1959 AIR 429, 1959 SCR Supl. (1) 404
Author: S Das
Bench: Das, S.K.
           PETITIONER:
THE SPECIAL LAND ACQUISITION OFFICER, BANGALORE

	Vs.

RESPONDENT:
T. ADINARAYAN SETTY

DATE OF JUDGMENT:
07/11/1958

BENCH:
DAS, S.K.
BENCH:
DAS, S.K.
IMAM, SYED JAFFER
KAPUR, J.L.

CITATION:
 1959 AIR  429		  1959 SCR  Supl. (1) 404
 CITATOR INFO :
 RF	    1968 SC1425	 (20)
 APL	    1970 SC 850	 (2)
 F	    1972 SC1417	 (4)
 RF	    1975 SC1670	 (7)
 R	    1977 SC 580	 (9)
 RF	    1979 SC 472	 (10)
 F	    1984 SC 892	 (13)
 RF	    1992 SC 666	 (3,4)


ACT:
Land Acquisition-Principles of valuation-Exemplars, use	 of-
Land Acquisition Act, 1894 (1 Of 1894), ss. 11 and 23.



HEADNOTE:
Certain	 land belonging to the respondent  was	compulsorily
acquired  by the Government for a maternity hospital.	Most
of  the	 land consisted of building sites but  there  was  a
building  on a small portion of the land and a	portion	 was
low  lying-land.  The Special Land Acquisition Officer	held
on  the basis of the value of sites previously sold  by	 the
respondent,  that the market value of the land was Rs.	10/-
per  sq.  yard and awarded a sum of Rs.	 1,41,169/-  to	 the
respondent   as	  compensation.	  He  did   not	  give	 any
compensation  for  the low lying land or for  the  building.
Against this award the respondent raised an objection and  a
reference  was	made to the District  judge.   The  District
judge  accepted the rate of Rs. 10/- per sq. yard  as  fair,
reduced	 the  amount of deductions  for	 providing  electric
installations  by  Rs.	10,000/- and allowed a	sum  of	 Rs.
10,000/-  for the low lying area at the rate of Rs. 3/-	 per
sq.  yard, thereby increasing the amount of compensation  by
Rs.  20,000/-.	Not being satisfied the respondent  appealed
to  the	 High Court.  The High Court held that the  rate  of
compensation  for  the land except the	low  lying  portion,
should	be  Rs.	 13/8/- per sq yard and for  the  low  lying
portion	 it  should  be Rs. 8/8/- per  sqyard.	 It  further
awarded a sum of Rs. 7,000/- for the building.	In  arriving
at the figure of Rs. 13/8/- the High Court took into account
only  four  sale  transactions which had been  made  by	 the
respondent at the rates of Rs. 12, I5, 14 and 7/8/- per	 sq.
yard   but  did	 not  take  into  consideration	 two   other
transactions  which had been made by the respondent  at	 the
rates  of Rs. 6/8/- and Rs. 10 per sq. yard.  It  calculated
the average of the four transactions to be Rs. 12/2/per	 sq.
yard and then took a second average between Rs. 15/-,
405
which  was the maximum price obtained by the respondent	 and
RS.  12/2/-  and arrived at the figure of Rs.  13/8/-.	 The
High Court was also influenced by considerations such as the
purpose	 for  which the land was acquired.,  the  report  of
certain	 medical authorities as to the unsuitability of	 the
land for the maternity hospital and the delay in putting the
land to the use for which it was acquired.
Held,  that with regard to the valuation of the land,  other
than  the  low	lying portion, the  High  Court	 misdirected
itself by taking into account extraneous considerations	 and
had  committed	an  error of principle in  arriving  at	 the
figure	of  Rs.	 13/8/-	 by  adopting  a  wrong	 method	  of
ascertaining the market value.	The High Court ought to have
taken  the  average  of all the six  sale  transactions	 and
arrived	 at the proper valuation of Rs. 11/. per  sq.  yard.
There  was  no justification for ignoring two  of  the	sale
transactions  or for taking a second average.  With  respect
to the compensation for the low lying land and the  building
there was no error of principle or otherwise in the findings
of the High Court and no interference was called for.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No 138 of
1955.

Appeal from the judgment and decree dated October 15, 1953,
of the Mysore High Court at Bangalore in Regular Appeal No.
255 of 1950-51, arising out of the order dated September 18,
1950, of the Court of the District Judge, Bangalore, in
Misc. Case No. 39 of 1947-48.

G. Channappa, Assistant Advocate-General, Mysore R. Gopala
Krishnan and T. M. Sen, for the appellant’
A. V. Viswanatha Sastri, M. A. Rangaswami, K. R. Sarma and
K. R. Choudhury, for the respondent.

1958. November 7. The Judgment of the Court was delivered
by
S. K. DAS, J.-This appeal by the Special Land Acquisition
Officer, Bangalore, has been brought to this Court on a
certificate granted by the High Court of Mysore, and is from
the decision of the said High Court dated October 5, 1953,
in a regular appeal from an order made by the 2nd Additional
District Judge, Bangalore, on September 18, 1950, on a
reference under s. 18 of the Land Acquisition Act (herein.
after referred to as the Act).

The facts so far as they are relevant to the appeal before
us are these. An area of about 51,243 squard
406
yards of land was acquired by Government under Notification
No. M. 11054 Med. 80-45-25 dated April 16, 1946, for
development of the Appiah Naidu Maternity Home at
Malleswaram, Bangalore City, into a Maternity Hospital.
There were eight owners interested in the property acquired,
out of whom two objected to the award made by the Special
Land Acquisition Officer, now appellant before us. One of
these two was T. Adinarayana Shetty, a diamond merchant of
Mysore City. Originally, he was the respondent before us,
and on his death his son and legal representative has been
brought into the record as the sole respondent to this
appeal. The deceased respondent Adinarayana Setty
(hereinafter called the respondent) was interested in 48,404
sq. yards out of the total area, and it may be stated here
that there is no dispute before us that out of the said
48,404 sq. yards an area of about 3,000 sq. yards consists
of land which has been variously characterised as a
depression or a pit or low-lying land (called ‘halla’ in the
local vernacular language). Out of the total amount of
compensation awarded by the Special Land Acquisition
Officer, a sum of Rs. 1,41,169/was awarded to the
respondent. The Special Land Acquisition Officer proceeded
on the following basis for his award. Firstly, he found
that the land value in and around Bangalore City had
increased in recent years owing to the war and the
respondent had paid to the Deputy Commissioner, Bangalore
District, a sum of money called a conversion fine for
sanctioning a scheme of converting the land into non-
agricultural land. Thereafter, a layout for building sites
was prepared and approved by the Municipality and the res-
pondent sold a few of the sites shown in the layout to some
purchasers. This was done before the publication of the
preliminary notification of acquisition; but the sale of
further building sites was stopped after the said
publication. Secondly, the Special Land Acquisition Officer
took into consideration the value of the sites sold by the
respondent and came to the conclusion that Rs. 10/- per sq.
yard was the market value of the land in question. He
awarded to the respondent compensation for approximately
48,404- sq. yards at the
407
rate of Rs. 10/- per sq. yard, but after deducting therefrom
an area of 26,248 sq. yards which, according to the Special
Land Acquisition Officer, was required for making roads and
drains as per the layout scheme. The total amount thus
calculated came to Rs. 2,21,563. and odd and from this a sum
of Rs. 98,807 was again deducted as representing the
expenditure which would be required for making roads and
drains. The net amount was thus found to be Rs. 1,22,756
and odd and adding 15% as the statutory compensation payable
to the respondent the total amount awarded by, the Special
Land Acquisition Officer to the respondent, came to Rs.
1,41,169/-. Against this award, the respondent raised an
objection, and a reference was accordingly made to the
District Judge of Bangalore under s. 18 of the Act. This
reference was heard by the 2nd Additional District Judge
who, by his order dated September 18, 1950, came to the
following conclusions:-

(i) that the rate awarded by the Land Acquisition Officer at
Rs. 10/- per sq. yard was fair and should be,upheld;-

(ii) that a sum of Rs. 10,000/- for providing electric
installation out of the sum of Rs. 98,807/- deducted by the
Land Acquisition Officer from the compensation payable to
the respondent should not be deducted; and

(iii) that with regard to the area of the low-lying.
land which I was completely excluded by the Land Acquisition
Officer, the respondent should get at the rate of Rs. 3/-
per sq. yard or approximately a sum of I Rs. 10,000/-.
In other words, the learned Additional District Judge
increased the compensation in favour of the respondent by a
sum of about Rs. 20,000/-. Not being satisfied, the
respondent preferred an appeal to the High Court of, Mysore.
The learned Judges of the High Court found that the proper
compensation for the land,. except the portion characterised
as low-lying, should be Rs. 13/8/per sq. yard and as to the
low-lying portion it should be reduced by Rs. 51- per sq.
yard inasmuch as a sum of Rs. 15,000/- was necessary,
according to the
408
evidence given in the case, for filling it up; in other
words, the High Court awarded compensation at the rate of
Rs. 8/8/- per sq. yard for the low-lying land. The High
Court also reduced the area which had to be deducted for
making roads, etc., according to the layout scheme from
26,248 sq. yards to 12,101 sq. yards. It also reduced the
layout charges to Rs. 64,432/-. The High Court added to the
compensation a sum of Rs. 7,000/- as the value of a building
which the respondent had constructed on one of the sites on
the finding that the construction was made prior to the
preliminary notification. In this respect the High Court
departed from the finding of the Land Acquisition Officer
that the building was put up after the publicaion of the
preliminary notification. The total amount of compensation
which the High Court awarded came to about Rs. 4,80,000 and
odd.

As the judgment of the High Court was a judgment of reversal
and the appellant felt dissatisfied with it, a certificate
of fitness was asked for and was granted by the High Court
on July 6, 1954. The present appeal has been brought to
this Court in pursuance of that certificate.
The appellant has confined his appeal to the following three
points: (1) payment of compensation of a sum of Rs. 7,000/-
for the building said to have been constructed before the
publication of the preliminary notification; (2) payment of
compensation at Rs.,8/8/per sq. yard for the low-lying land
(halla); and (3) payment of compensation at Rs. 13/8/- for
the remaining land after deducting the area for making roads
and buildings. We may state that there is no dispute before
us now as to the area which should be so deducted and also
as to the amount of layout charges, as the findings of the
High Court on these two points nave not been challenged
before us.

On behalf of the respondent our attention has been’ drawn to
the decisions of the Privy Council in Charan Das v. Amir
Khan (1), Narsingh Das v. Secretary of State for India (2)
and Nowroji Bustomji Wadia v.

(1) (1920) 47 I.A. 255.

(2) (1924) 52 I.A. 133.

409

Bombay Government (1). On these decisions it is submitted
by learned counsel that though s. 26 of the Act was amended
in 1921 by insertion of sub-s. (2) which says that every
award shall be deemed to be a decree’ and thus an appeal
therefrom must be considered and determined in the same
manner as if it is a judgment from a decree in an ordinary
suit the established practice of the Privy Council has been
not to interfere with a finding on the question of
valuation, unless there is some fundamental principle
affecting the valuation which renders it unsound. The
practice, it is stated, was based on two considerations:
first, that the courts in India were more familiar with
local conditions and circumstances on which the valuation
depended and, secondly, the Privy Council found it necessary
to limit the extent of the enquiry in order to spare the
parties costly and fruitless litigation. On behalf of the
appellant it is submitted that this Court has no doubt
adopted the practice that it will not ordinarily interfere
with concurrent findings of fact, but this Court has no such
established practice as was adopted by the Privy Council in
valuation cases even where a difference of opinion has
occurred between two courts upon the number of rupees per
yard to be allowed for a plot of land. He has further
submitted that the reasons for the practice adopted by the
Privy Council do not apply with equal force to this Court.
In view of the facts of this case and the opinion which we
have formed after hearing learned counsel for both parties,
we do not think it necessary to make any final pronouncement
as to the practice which this Court should adopt in a
valuation case where two courts have differed. We are
content to proceed in this case on the footing that we
should not interfere unless there is something to show, not
merely that on the balance of evidence it is possible to
reach a different conclusion, but that the judgment cannot
be supported by reason of a wrong application of principle
or because some important point affecting valuation has been
overlooked or misapplied.

(1) (1925) 52 I.A. 367.

52
410

We are satisfied that there is no error of principle or
otherwise in the findings of the High Court as to the first
two points urged in support of the appeal. As to the
construction of the building for which a compensation of Rs.
7,000 has been awarded, the clear finding of the High Court
is that it was constructed prior to the preliminary
notification. It has been further stated before us that the
building is in actual occupation of the medical department.
Learned counsel for the appellant has taken us through the
evidence on the question of construction of the house and
the application for a licence for building the said’ house
which was made by the respondent to the Bangalore Munici-
pality. We are unable to hold that that evidence has the
effect of displacing the clear finding of the High Court.
As to the low-lying land, we consider that the High Court
has given very good reasons for its finding. Admittedly,
the area of the low-lying land (halla) is about 3,000 sq.
yards. The Land Acquisition Officer valued it at Rs. 3 per
sq. yard. A sum of Rs. 15,000 has been deducted from the
compensation payable to the respondent on the ground that
that amount will be required for filling up the low-lying

-land and converting it into building sites. Therefore, the
position is that the respondent has not only been made to
part with 3,000 sq. yards of land at 3 per sq. yard, but he
has also been made to pay Rs. 15,000 for filling up the
land. If these two figures are added, even then the market
value of the land comes to about Rs. 8 per sq. yard. This
is so even if we do not follow the method adopted by the
High Court that the sum of Rs. 15,000 for 3,000 sq. yards
gives an average of Rs. 5 per sq. yard and that amount
should be deducted from the rate of Rs. 13-8-0 per sq. yard
fixed as the proper compensation for the remaining land. We
are of the opinion that on the materials before us the value
per sq. yard fixed by the High Court for the low-lying land
is fully justified even on adoption of the method suggested
by learned counsel for the appellant. Learned counsel for
the respondent has referred us to the circumstance that some
of the sales
411
of building sites which the respondent had made appertained
to the low-lying land and he has further emphasised the
circumstance that just opposite the low-lying land which is
at the eastern end of the entire area, some houses had been
built. We have taken these circumstances into
consideration, but do not think that the conclusion which
learned counsel for the respondent wishes us to draw follows
therefrom. First of all, it is by no means clear that the
sales of the building sites at the low rate of Rs. 6-8-0 or
thereabout appertained to the low-lying land only, and,
secondly, the mere circumstance that some buildings have
been made on land opposite the low-lying lands but on the
other side of the road, does not necessarily mean that the
low-lying lands are as valuable as the other land in the
area. We are therefore of the view that the compensation
fixed by the High Court for the low-lying land is not
vitiated by any error of the kind which will justify our
interference with it.

We now proceed to consider the third and main point urged on
behalf of the appellant, namely, the rate of 13/8 per sq.
yard for the other land in the area. Learned counsel for
the appellant has submitted before us that the High Court
has committed two fundamental errors in arriving at this
finding. Furthermore, the High Court has been influenced by
extraneous considerations such as the purpose for which the
land was acquired, the report of certain medical authorities
as to the unsuitability of the land for the purpose for
which it was acquired, and the delay in putting the land to
the use for which it was acquired. We agree with learned
counsel for the appellant that these were extraneous
considerations which had no bearing on the question of
valuation and the learned Judges of the High Court
misdirected themselves as to the scope of the enquiry before
them when they imported these considerations into the
question of valuation. We further think that the High Court
committed an error of principle in arriving at the figure
Rs. 13/8 and the error was committed by adopting a wrong
method in ascertaining the market value of the land at the
412
relevant time. It is not disputed that the function of the
court in awarding compensation under the Act is to ascertain
the market value of the land at the date of the notification
under s. 4(1) and the methods of valuation may be (1)
opinion of experts, (2) the price paid within a reasonable
time in bonafide transactions of purchase of the lands
acquired or the lands adjacent to the lands acquired and
possessing similar advantages and (3) a number of years’
purchase of the actual or immediately prospective profits of
the lands acquired. In the case under our consideration the
High Court adopted the second method, but in doing so
committed two serious errors. There were altogether seven
transactions of alienation made by the respondent. One was
a gift which must necessarily be excluded. The earliest of
the sales was in favour of Muniratham which was made on May
15, 1945. Another was made on July 18, 1945. This was in
favour of Venugopal who was the husband of a grand-daughter
of the respondent. Four other transactions in favour of
Kapinapathy, Puttananjappa, Shamanna and Rajagopal Naidu
were made in August, 1945. The notification under s. 4 of
the Land Acquisition Act was made on October 4, 1945. What
the learned Judges of the High Court did was to take only
four out of the aforesaid six transactions into
consideration and then to draw an average price therefrom.
The learned Judges gave no sufficient reason why two of the
transactions were left out. In one part of their judgment
they said :

” The evidence discloses that the appellant has effected
four sales about a couple of months prior to the date of
preliminary notification and the rates secured by him are
Rs. 12, 15, 14 and 7/8 which on calculation give an average
of Rs. 12/2 per sq. yard “. Why the transaction of May 15,
1945, which was at a rate of Rs. 6/8 per sq. yard only was
left out it is difficult to understand. Similarly, the
transaction of July 18, 1945, was at the rate of Rs. 10 per
sq. yard. That also was left out. We are of the view that
this arbitrary selection of four transactions only out of
six has vitiated the finding of the High Court. If all the
six transactions of sale are taken into consideration, the
average rate comes to about Rs. 10/13 per sq. yard only.
Having arbitrarily discarded two of the transactions, the
learned Judges of the High Court committed another error in
taking a second average. Having arrived at an average of
Rs. 12/2 per sq. yard from the four transactions referred to
above, they again took a second average between Rs. 15,
which was the maximum price obtained by the respondent, and
Rs. 12/2. Having struck this second average, the learned
Judges of the High Court arrived at the figure of Rs. 13/8.
No sound reasons have been given why this second average was
struck except the extraneous reasons to which we have
already made a reference. It is obvious that the maximum
price Rs. 15 per sq. yard had already gone into the average
when an average was drawn from the four transactions. It is
difficult to understand why it should be utilised again for
arriving at the market value of the land in question. We
are of the view that if the aforesaid two errors are
eliminated, then the proper market value of the land in
question is Rs. 11 only. Learned counsel for the appellant
has drawn our attention to the claim made by the respondent
himself before the Land Acquisition Officer (Ex. 11). The
respondent had therein said:

Hence, under the standing orders compensation has to be paid
at rates for building land in the neighbourhood. This rate
ranges from Rs. 10 to Rs. 12, an average of Rs. 10 a sq.
yard, as could be verified from entries in the local Sub-
Registrar’s Office and Bangalore City Municipal Office. At
any rate, I myself have sold in the course of this year some
six sites out of the land proposed to be acquired for rates
ranging from Rs. 7 to Rs. 15 or on an average of Rs. 10 per
sq. yard. At this rate the compensation amount will be Rs.
5,12,430 and adding the statutory allowance of Rs. 76,860 at
15 per cent. on the compensation amount on account of the
compulsory nature of the acquisition, the total cost of the
land will be Rs. 5,89,290 or nearly six lakhs of rupees.”

414

The learned Judges of the High Court took the aforesaid
claim to mean that the average rate was Rs. 10 ,per sq.
yard, only if the entire area was taken into consideration;
but the rate would be different if small building sites were
sold- according to a layout scheme. It is worthy of note,
however, that in his claim the respondent clearly stated
that even as building land the average rate in the
neighbourhood ranged from Rs. 10 to Rs. 12 per sq. yard and
he had himself sold six building sites at an average rate of
about Rs. 10 per sq. yard. It is worthy of note that the
six transactions to which the respondent referred were sales
of small building sites. It appears to us, therefore, that
the High Court had in effect given the respondent a rate
more favourable than what he had himself claimed.
We consider, therefore, that on a proper consideration of
the materials in the record and after eliminating the two
errors which the High Court had committed, the proper value
of the land in question should be Rs. 11 per sq. yard.
The result, therefore, is that we allow this appeal to this
limited extent only, namely, the order of the High Court
will be modified by substituting the figure Rs. 11 per sq.
yard for the figure Rs. 13/8 awarded by the High Court as
compensation to the respondent for land other than the low-
lying land. We maintain the order of the High Court that
the parties will receive and pay costs in proportion to
their success and failure, as now determined, in the courts
below; but so far as the costs of this Court are concerned,
the parties must bear their own costs in view of their
divided success here.

Appeal partly allowed.

415