Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Special Deputy Collector, vs Chinthala Nagabusanna
2024 Latest Caselaw 8356 AP

Citation : 2024 Latest Caselaw 8356 AP
Judgement Date : 12 September, 2024

Andhra Pradesh High Court - Amravati

The Special Deputy Collector, vs Chinthala Nagabusanna on 12 September, 2024

Author: Ninala Jayasurya

Bench: Ninala Jayasurya

APHC010001872011
                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI                        [3495]
                          (Special Original Jurisdiction)

           THURSDAY, THE TWELFTH DAY OF SEPTEMBER
               TWO THOUSAND AND TWENTY FOUR

                                PRESENT

        THE HONOURABLE SRI JUSTICE NINALA JAYASURYA

        THE HONOURABLE SRI JUSTICE T MALLIKARJUNA RAO

         L.A.A.S. Nos.122, 123, 124, 126, 155 AND 211 OF 2011
Between:

   1. THE SPECIAL DEPUTY COLLECTOR, LAND ACQUISITION
      OFFICER, T.G.P. NANDYAL.

                                                           ...APPELLANT

                                   AND

   1. CHINTHALA NAGABUSANNA, S/o Pedda Obulesu R/o
      Somayazulapalli Village, Bandi Atmakur Mandal, Kurnool District.

                                                         ...RESPONDENT

IA NO: 2 OF 2011(LAASMP 636 OF 2011

Petition under Section 151 CPC praying that in the circumstances stated in the affidavit filed in support of the petition, the High Court may be pleased

Counsel for the Appellant:

1. GP FOR APPEALS

Counsel for the Respondent:

1.

LAAS_122_2011_batch

The Court made the following COMMON JUDGMENT: (per NJS,J)

Feeling aggrieved by the common order dated 06.8.2010 of the II

Additional Senior Civil Judge, Nandyal in Original Petition Nos.419, 421,

420, 418, 417 and 415 of 2009 enhancing the compensation from

Rs.10,500/- to Rs.32,000/- per acre, the present appeals have been

preferred.

2. For excavation of I-L Minor of Singavaram Major Distributory Canal

from KM 3.000 to 4.900 KM in Block No.6 of Telugu Ganga Project, a

Gazette Notification dated 03.10.1996 under Section 4(1) of the Land

Acquisition Act, 1894 was issued for acquisition of total extent of Acs.8.69

cents situated in various survey numbers of Ernapadu Village, Bandi

Atmakur Mandal. The Draft Notification was published on 18.10.1996

and after issuing Draft Declaration, Award enquiry was conducted on

08.12.2001 and 27.12.2001. Subsequently, Award No.16 of 2001 dated

31.12.2001 was passed. For the purpose of awarding compensation, the

Land Acquisition Officer had classified the subject matter lands as rain-

fed dry lands (Category-I) and dry lands irrigated with water drawn from

bore-wells (Category-II), fixed the market value at Rs.10,500/- and

Rs.12,000/- per acre respectivel; while allowing the other benefits of

solatium, additional market value etc.

3. Dissatisfied with the market value fixed by the Land Acquisition

Officer, the claimants received the compensation under protest and

LAAS_122_2011_batch

sought for enhancement of the compensation at the rate of Rs.2,00,000/-

per acre, by referring the matter to the Civil Court.

4. Before the Reference Court, the claimants examined R.Ws.1 to 4

on their behalf and got marked Exs.B.1 to B.5. The Referring Officer had

not adduced either oral or documentary evidence. Ex.A.1, copy of the

Award No.16 of 2001 dated 31.12.2001 was marked with consent.

5. While deciding the question as to whether the Award No.16/2001

dated 31.12.2001 does not adequately compensate the claimants/

respondents for the loss of their lands, the learned Reference Court, after

considering the material on record, enhanced the market value.

Aggrieved by the enhancement of compensation of the lands from

Rs.10,500/- to Rs.32,000/- per acre, State filed these appeals.

6. Smt.A.Jayanthi, learned Government Pleader, assailing the said

order, inter alia contends that the learned Reference Court without any

valid basis enhanced the compensation and the same is not sustainable.

It is her contention that the differential amount of Rs.2,100/-, which is

added to the value of the land at Rs.18,000/- per acre, is without any valid

basis and no cogent reasons were assigned for adding the said amount

of Rs.2,100/-. She also contends that the value appreciation of the

subject lands at the rate of 12% per annum, as adopted by the learned

Reference Court, is not tenable and no reasons much less cogent

LAAS_122_2011_batch

reasons were assigned for fixing the same. Placing reliance on the

decision of a Division Bench of the erstwhile common High Court in

L.A.A.S.No.1 of 2010 and batch, dated 21.11.2013, she contends that at

the most, taking the escalation of prices into account, value appreciation

should have been fixed at 10% per annum. In any event, the learned

Government Pleader submits that the enhancement as made by the

learned Reference Court, is on higher side and the order under challenge

is liable to be set aside. Making the said submissions, she seeks to allow

the appeals.

7. We have considered the submissions made by the learned

Government Pleader and perused the material on record. It is pertinent

to note that large extents of lands were acquired for the purpose of

Telugu Ganga Project canal in the year 1990 and in respect of the lands

in Peddadevalapuram Village, as per the evidence adduced by the

claimants, the market value was fixed at Rs.10,000/- per acre and on

reference, the same was enhanced to Rs.18,000/- per acre. The subject

lands are adjacent to the said Village and they are similar in nature with

regard to its potentiality and market value.

8. Be that as it may. The learned Reference Court referring to Ex.B.5

i.e., common order in O.P.No.5 of 2004, dated 30.10.2004 in respect of

the lands acquired under Draft Notification dated 24.4.1990 situate in

various Villages along with alignment of Telugu Ganga Project Canal,

LAAS_122_2011_batch

wherein it was opined that the Land Acquisition Officer had awarded

insufficient compensation and enhanced the same, explained the matter

as to whether the present claimants are entitled for enhancement on

similar lines. The learned Reference Court took into consideration Ex.B.5

pertaining to Award No.30/1991-92 dated 25.3.1991, wherein the

compensation fixed at Rs.10,500/- per Acre in respect of rain-fed dry

lands of Peddadevalapuram Village were enhanced to Rs.18,000/- per

acre. The learned Reference Court had also considered the aspect that

all these Villages are along with alignment of Telugu Ganga Project Canal

and comparatively proximate to each other.

9. In the light of the material available before it, the learned Reference

Court had enhanced the compensation to Rs.32,000/- from Rs.10,500/-.

Though the learned Government Pleader had sought to impress upon this

Court that the amount enhanced is without any valid basis and no

reasons with regard to the differential amount of Rs.2,100/- are assigned,

we are not inclined to appreciate these contentions. The learned

Reference Court had taken note that the lands acquired from the

respondents/claimants are irrigated dry lands whereas the lands, which

are the subject matter of Ex.B.5 are rain-fed dry lands for which the

compensation was enhanced from Rs.10,500/- to Rs.18,000/- per acre.

Therefore, this Court feels that adding differential amount of Rs.2,100/- in

respect of irrigated dry lands is not unreasonable.

LAAS_122_2011_batch

10. In so far as the other contention with reference to the decision of

the Hon'ble Division Bench referred to above, it would appear that in the

said cases, no documentary evidence was available and therefore, the

Division Bench held that value appreciation cannot be adopted. The said

decision is of no much aid to the appellant herein as, in the present case,

the claimants adduced evidence that the lands are irrigated dry lands.

Though the learned counsel contended that at best, 10% appreciation of

market value could have been taken, in the light of the decision of the

Hon'ble Supreme Court in Om Prakash (D) by L.Rs v. Union of India1,

relied on by the learned Reference Court 12% cannot be viewed as

without any basis or unreasonable.

11. Considering the matter in its entirety, this Court is of the firm

opinion that the enhancement of compensation by the learned Reference

Court is just, reasonable and warrants no interference.

12. For the foregoing reasons, the appeals fail and are, accordingly,

dismissed. No order as to costs. Miscellaneous petitions pending, if any,

shall stand closed.

____________________ NINALA JAYASURYA,J

______________________ T MALLIKARJUNA RAO,J September 12, 2024 vasu

(2004) 10 SCC 627

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter