Supreme Court of India
Vijay Cotton And Oil Mills (P) Ltd vs State Of Gujarat on 6 December, 1990
Equivalent citations: 1991 AIR 656, 1990 SCR Supl. (3) 447
Bench: Kuldip Singh (J)
PETITIONER:
VIJAY COTTON AND OIL MILLS (P) LTD.
Vs.
RESPONDENT:
STATE OF GUJARAT
DATE OF JUDGMENT06/12/1990
BENCH:
KULDIP SINGH (J)
BENCH:
KULDIP SINGH (J)
KASLIWAL, N.M. (J)
CITATION:
1991 AIR 656 1990 SCR Supl. (3) 447
1991 SCC (1) 262 JT 1990 (4) 771
1990 SCALE (2)1194
ACT:
Land Acquisition Act, 1894 Section 6(1), 23 & 26--Costs
and interest can be awarded by higher courts if not awarded
by lower court.
HEADNOTE:
The appellant owned land in Kutch District and the
Government of Gujarat took its possession on a specific
understanding that in exchange the Government would give to
it land of equal value but the Government resided and issued
a notification under section 6(1) of the Land Acquisition
Act, 1894 straightaway declaring that the land in question
was needed for public purpose. The collector awarded
Rs.5,075/44 np as compensation. At the instance of the
appellant, a reference to the Court was made under Section
18 of the Act and the District Judge determined the compen-
sation at the rate of Rs.3 per sq. yard on the basis of the
market value of the land on the date of the notification and
paid solatium and interest from that date. The State pre-
ferred an appeal against the award of the District Judge
before the High Court but the appellant did not appeal
against that part of the award which went against him but
filed Cross-objections which being time-barred were dis-
missed. In the Cross-objections the appellant had inter alia
claimed interest from November 19, 1949 the date when the
land in question was taken over by the Government and not
from February 1, 1955, the date when the notification under
the Land Acquisition Act was issued. The High Court ruled
that the compensation could only be determined on the basis
of the market value of the land on the date of the notifica-
tion issued under 4( 1 ) of the Land Acquisition Act and
since such a notification had not been issued in the case.
it was not possible to determine the amount of compensation
payable to the appellant. The claimant appellant appealed to
this Court on the strength of a certificate and this court
held that the notification dated February 1, 1955 issued
under Section 6 of the Act could be treated as a composite
notification both under Section 4(1) as also under Section
6(1) of the Act and the district Judge could lawfully award
the market value of the land. So holding, the Court remanded
the matter to the High Court for disposal on merit. The High
Court on remand reduced the price of the acquired land from
Rs.3 per sq. yard to 1.35 sq, yard and rejected the claim of
the claimant to interest from November 19, 1949 instead of
448
February 1, 1955. as the Cross-objections failed by it were
treated to be time-barred. Hence this appeal raising both
the contentions reprice of the land and the award of inter-
est., w.e.f. Feb. 1, 1955.
Partly allowing the appeal this Court;
HELD: (1) On a reference under Section 18 of the Act the
parties go to trial before the Court primarily on the issue
of determination of market value of the land. So far as
award of interest is concerned it is never an issue between
the parties. Once the conditions under Section 28 or Section
34 of the Act are satisfied the award of interest is conse-
quential and automatic. [454G-H]
(2) The payment of interest is not dependent on any
claim by the person whose land has been acquired. There can
be no controversy or any lis between the parties regarding
payment of interest. When once the provision of section 34
are attracted it is obligatory for the collector to pay the
interest. If he fails to do so the same can be claimed from
the Court in proceedings under section 18 of the Act or even
from the appellate court/courts thereafter. [455B]
Reading section 23 with section 26 of the Act, it is
clear that the award, which is deemed to be a decree, is the
sum total of conclusions reached by the courts in determin-
ing compensation under Section 23 on appreciation of the
evidence between the parties. The costs 'under Section 27
and the interest under Section 28 and 34 are added to the
compensation amount to make it a consolidated award. The
costs and interest under the Act if not awarded by the lower
court can always be awarded by the higher courts in any
proceedings under the Act and to any party entitled to the
same under the Act. [455D-E]
JUDGMENT: