Delhi High Court High Court

Uoi vs Pratp Singh & Ors. on 1 December, 2010

Delhi High Court
Uoi vs Pratp Singh & Ors. on 1 December, 2010
Author: P.K.Bhasin
*              IN THE HIGH COURT OF DELHI AT NEW DELHI


%                   RFA NO. 927 OF 2003

+                                   Date of Decision: 1st December, 2010


#      UOI                                                   ...Appellant
!                        Through:           Mr. Sanjay Poddar, Advocate

                               Versus
$      PRATAP SINGH & ORS.                                ...Respondents
^                     Through:              None


      CORAM:
*     HON'BLE MR. JUSTICE P.K.BHASIN
1.   Whether Reporters of local papers may be allowed to see the
     judgment? (No)
2.   To be referred to the Reporter or not? (No)
3.   Whether the judgment should be reported in the digest? (No)


                         JUDGMENT

P.K.BHASIN, J (Oral):

This appeal was filed by Union of India against the judgment and

decree dated 22nd February, 2002 passed by the learned Additional

District Judge in Land Acquisition case no. 76/1991 whereby the

compensation in respect of the land of the respondents no. 1 to 4 in

village Dallupura acquired by the Government pursuant to the

notifications dated 17th November, 1980 under Section 4 of the Land

Acquisition Act and 29th September, 1981 under Section 6 of the said Act

vide award no. 79/1982-83 of the Land Acquisition Collector was

enhanced from ` 12,500 per bigha awarded by the Land Acquisition

RFA 927/2003 Page 1 of 4
Collector to ` 3,45,000 per bigha.

2. Learned counsel for the appellant submitted that the Reference

Court while fixing the market value of the acquired land of the

respondents nos. 1 to 4 at ` 3,45,000 per bigha had relied upon two

decisions of this Court in “Anil Kumar Sharma vs. Union of India“, 86

(2001) Delhi Law Times 825 and the other one is unreported one in RFA

No. 338/94 “Rattan Lal vs. UOI” decided on 24-08-2001 wherein this

Court had fixed the market value of lands in villages Kondli & Dallupura

respectively at ` 3,45,000 per bigha. Many cases were disposed of by this

Court by these two judgments in which Delhi Development Authority was

one of the parties as the beneficiary of the acquisition of lands in these

two villages. Mr. Poddar further submitted that the Delhi Development

Authority as well as Union of India challenged both these decisions of this

Court before the Hon’ble Supreme Court and the judgments of this Court

in both the cases were set aside vide judgment dated 3rd August, 2004

rendered in the lead case of “Delhi Development Authority Vs. Bali Ram

Sharma & Others” reported as (2004) 6 Supreme Court Cases 533. The

Hon’ble Supreme Court while setting aside the fixation of market value of

lands in villages Kondli and Dallupura at ` 3,45,000 per bigha reduced the

same to ` 76,550 per bigha relying upon its earlier decision in “Karan

Singh Vs. Union of India”, (1997) 8 SCC 186. In view of the said judgment

of Hon’ble Supreme Court, learned counsel for the appellant submitted

that the respondents were not entitled to get compensation in respect of

RFA 927/2003 Page 2 of 4
their land at a rate higher than ` 76,550 per bigha and therefore, the

present appeal deserves to be allowed.

3. The respondents nos. 1 to 4, who are the claimants were served

with the notice of this appeal and they entered appearance through

counsel on 22-01-2004 but thereafter they were not represented when

the appeal was taken up for hearing though opportunity was given to

them to have their case argued. Consequently, arguments have been

advanced in the matter only by counsel for the appellant. Counsel for the

appellant had also submitted that the respondents nos. 1 to 4 might not

be interested in defending this appeal because of the decision of the

Hon’ble Supreme Court in Bali Ram’s case (supra) in which market value of

village Dallupura, which is the village involved in the present appeal also,

has been fixed at ` 76,550 per bigha.

4. I have gone through the judgment of the Reference Court and find

that the learned Reference Court had relied upon the already referred two

judgments of this Court while fixing the market value of land of the

respondents nos. 1 to 4 at ` 345 per square yard (` 3,45,000 per bigha)

and a perusal of the judgment of the Hon’ble Supreme Court in Bali Ram’s

case (supra) shows that these two judgments of this Court relied upon by

the Reference Court have been set aside and the market value of land in

village Dallupura has been fixed at ` 76,550 per bigha. Therefore, the

impugned judgment of the Reference Court in the present case cannot be

sustained and so the same is modified to the extent that the market value

RFA 927/2003 Page 3 of 4
of the land of the respondents no. 1-4 shall stand fixed at ` 76,550 per

bigha instead of ` 3,45,000 per bigha fixed by the Reference Court and the

statutory benefits awarded to the respondents nos. 1 to 4 shall be payable

now on the said amount of ` 76,550 per bigha. This appeal stands

disposed of accordingly. The appellant shall be entitled to proportionate

costs of the appeal.

P.K. BHASIN,J
December 01, 2010/pg

RFA 927/2003 Page 4 of 4