Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mah.Industrial ... vs Shri Prabhakar Nanaji Diwase And 6 ...
2015 Latest Caselaw 557 Bom

Citation : 2015 Latest Caselaw 557 Bom
Judgement Date : 21 November, 2015

Bombay High Court
Mah.Industrial ... vs Shri Prabhakar Nanaji Diwase And 6 ... on 21 November, 2015
Bench: Ravi K. Deshpande
                                                        1               fa253.01.odt

                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH, NAGPUR




                                                                                     
                                                             
                              FIRST APPEAL NO. 253 OF 2001
                                         WITH
                             CROSS OBJECTION NO. 3 OF 2007 




                                                            
                Maharashtra Industrial Development Corporation,
                having its Office at Udyog Bhavan, Civil Lines,
                Nagpur, through its Regional Officer ......       APPELLANT




                                              
                                                                Org.Deft No.2
                              ig    ...VERSUS...

     1]         Shri Prabhakar Nanaji Diwase,
                aged about 43 years, Occ. Service,
                            
     2]         Shri Vijay Nanaji Diwase,
                aged about 41 years, Occ. Service,
      

     3]         Shri Bhaskar Nanaji Diwase,
                aged about 38 years, Occ. Agriculturist/Advocate,
   



     4]         Shri Jayant Nanaji Diwase,
                aged about 31 years, Occ.





     5]         Smt. Leelabai wd/o Nanaji Diwase,
                aged about 61 years, Occ. Household,

     6]         Sou. Mangala K. Potey,
                aged about 33 years, Occ. Household,





                R/o. Nandanwan Layout, Nagpur.              (org. Claimants)

     7]      The State of Maharashtra,
             through the Collector,
             Chandrapur.                                              (Org.Deft No.1)
                                                                       RESPONDENTS
     -------------------------------------------------------------------------------------------
     Shri M.M.Agnihotri, counsel for appellant
     Dr. Anjan De, counsel for Respondent nos. 1 to 6
     Ms. A.R.Taiwade, AGP for Respondent No.7
     -------------------------------------------------------------------------------------------


    ::: Uploaded on - 21/11/2015                             ::: Downloaded on - 23/11/2015 23:58:48 :::
                                                      2              fa253.01.odt

                      CORAM: R. K. DESHPANDE, J.
                      DATE OF RESERVING THE JUDGMENT: 18.11 2015.




                                                                                 
                      DATE OF PRONOUNCING THE JUDGMENT :21.11.2015.




                                                         
     JUDGMENT

1] This appeal has been preferred by the

Maharashtra Industrial Development Corporation, Nagpur,

the acquiring body, challenging the judgment and order dated

22.12.2000, passed by the learned Civil Judge, Senior

Division, Chandrapur, in Land Acquisition Case No. 113 of

1995, enhancing the compensation for acquisition of the land

i.e. Survey No. 288, admeasuring 3.15 HR from Rs. 55,000/-

per hectare to Rs. 3,00,000/- per hectare. The claimants

have also filed Cross Objection No. 3 of 2007 for claiming

further enhancement of compensation at the rate of Rs.100/-

per sq.mtr . Hence, both the matters are heard together.

2] The facts of the case are as under;

The notification under Section 32(2) of the

Maharashtra Industrial Development Act, 1961 (hereinafter

referred to as "the said Act"), which is equivalent to Section 4

of the Land Acquisition Act was issued on 04.02.1992 for

acquisition of Survey No. 288, admeasuring 3.15 HR owned

3 fa253.01.odt

by the claimants. The notification under Section 32(1) of the

said Act which is equivalent to Section 6 notification under

the Land Acquisition Act was issued on 27.03.1993. The

Land Acquisition Officer passed an award on 10.01.1995

offering market price of Rs.55,000/- per hectare. The

claimants not being satisfied with it, preferred reference

under Section 34 of the said Act read with Section 18 of the

Land Acquisition Act on 31.07.1995 claiming enhancement of

compensation on the basis of the Government Resolution

dated 31.10.1994 at Exh.26 and the Ready Reckoner at

Exh.25, the market price at the rate of Rs.100/- per sq.mtr as

fixed by the Government for the purposes of imposition of

stamp duty under the Stamps Act.

3] In support of the claim, one of the claimants

namely Bhaskar Nanaji Diwase has entered the witness-box

and deposed. He was cross examined by the learned District

Government Pleader appearing for and on behalf of the State

Government. After his cross examination was over, the

appellant - acquiring body was joined as party respondent in

the said reference. Apart from the Government Resolution at

Exh. 26 dated 31.10.1994, 7/12 extract was produced on

4 fa253.01.odt

record at Exh.41; Ready-reckoner relied upon was produced

at Exh. 25 and the revenue maps prepared by Patwari were

placed on record as Exhs. 29 to 31. No other witness was

examined by the claimants and the State Government also

did not lead any evidence. The appellant - acquiring body

claims that no opportunity was given to it either for filing

written statement or to cross examine the claimants and to

produce the other witnesses.

4] The reference Court recorded the finding that

though the contention of the claimant is that, the land in

question was having non-agricultural potentiality, there are

no documents placed on record to support this contention.

It is the finding recorded that Exh. 30 which is the revenue

map showing location of the suit land clearly shows that the

suit land is not abutting Nagpur-Chandrapur Road and it is

located in interior. The reference Court further recorded the

finding that from the oral evidence of the claimants, it is

apparent that the suit land is having non-agricultural

potentiality, though it is an agricultural land. The reference

Court further recorded the finding that not even a single sale

instance is produced on record in respect of any land

5 fa253.01.odt

adjacent to the suit land, but the sole reliance is upon the

Ready-reckoner at Exh. 25. Though the Ready-reckoner

reflects the market value of the land at the rate of Rs.100/-

per sq.mtr, the reference Court has not granted the said rate

and it has held that the Ready-reckoner at Exh.25 cannot

taken into consideration while deciding the market value.

5] The point for determination which arises in the

present case are;

(I) Whether the reference Court was justified in enhancing the compensation for acquisition of the land in question from Rs.55,000/- per

hectare to Rs. 3,00,000/- per hectare? And

(II) Whether the claimants are entitled to further enhancement of compensation at the rate of Rs.100/- per sq.mtr in terms of the Government

Resolution dated 31.10.1994 at Exh. 26 along with the Ready-reckoner at Exh. 25?

6] Before dealing with the points for determination,

a preliminary objection raised by Dr. Anjan De, the learned

counsel appearing for the claimants need to be decided.

Dr.Anjan De, the learned counsel has invited my attention to

sub-section (5) of Section 32 of the said Act, which is

reproduced below.

6 fa253.01.odt

32(5) - Where any land is vested in the State Government under sub-section (4), the State Government may by notice in writing, order any

person who may be in possession of the land to surrender or deliver possession thereof to the State Government or any person duly authorised by it in this behalf within thirty days of the service of the notice.

He submits that unless there is a transfer of the land by the

State Government in favour of the acquiring Body i.e. M.I.D.C

in terms of sub-section (5) of Section 32 reproduced above,

the appellant M.I.D.C has no locus either to prefer an appeal

or to be a party in the reference proceedings under Section

34 of the said Act, as there is nothing to show such transfer.

He submits that the entire amount of compensation has been

paid or is to be paid by the State Government. He further

submits that even if the acquisition is for the purposes of the

appellant M.I.D.C, the payment is to be made by the State

Government and therefore, the appellant cannot be said to

be a person aggrieved.

7] The learned Single Judge of this Court (Shri

Z.A.Haq, J), has dealt with this question in First Appeal No

177 of 2000, decided on 12.03.2015 (The Deputy Chief

Executive Officer, M.I.D.C vrs. Ms. Modern Pottery

7 fa253.01.odt

Industries and two others). It is held in the said decision that

in terms of sub-section (2) of Section 25 of the said Act, the

Corporation may contribute such sum as it thinks fit towards

the expenses incurred or to be incurred by any local authority

or statutory public undertaking in the performance, in relation

to any of its industrial estates or industrial areas, of any of the

statutory functions of such authority or undertaking, including

expenditure incurred in the acquisition of the land. The

acquisition, in the present case is at the instance of the

appellant Corporation and the amount of compensation is

required to be paid by the appellant Corporation. In response

to the order dated 17.10.2001, the appellant Corporation has

deposited 100% of the amount of award passed by the

reference Court, which is to the tune of Rs.18,48,690/-. In

such a situation, the judgment cited supra holds that the

appeal is maintainable at the instance of the appellant

M.I.D.C. It cannot, therefore, be said that the appellant

Corporation is not a person aggrieved by enhancement of the

award. The preliminary objection is, therefore, rejected.

8] Section 33 of the said Act deals with the

compensation and sub-section (5) therein being relevant, are

8 fa253.01.odt

reproduced below ;

33(5) - In determining the amount of compensation, the Collector shall be guided by the provisions

contained in sections 23 and 24 and other relevant provisions of the Land Acquisition Act, 1894, subject to the modifications that the references in the said sections 23 and 24 to the date of the publication of the notification under section 4, sub-section (1), were

references to the date of the service or publication of the notice under sub-section (2) of section 32 of this Act in the manner for the time being laid down under this Act, and the references to the time or date of the publication of the declaration under section 6 were

references to the date of the publication of the notice ig under sub-section (1) of section 32 of this Act in the Official Gazette.

[Explanation - For the purpose of this sub-section the date of the service of a notice under sub-section (2) of

section 32 of this Act shall before the 8 th day of June 1967 mean the date on which the notice is served in the manner laid down in section 52 of this Act, and on and after the 8th day of June 1967 the date of the publication of a notice under the said sub-section (2)

of section 32 shall be the date on which the notice is published in the Official Gazette.

It is thus apparent that in determining the amount of

compensation under the provisions of the said Act, the

Collector has to be guided by the provisions contained in

sections 23 and 24 of the Land Acquisition Act, subject to the

modifications that the references in the said sections 23 and

24 to the date of the publication of the notification under

section 4, sub-section (1), were references to the date of the

service or publication of the notice under sub-section (2) of

Section 32 of the said Act. It is, therefore, apparent that the

9 fa253.01.odt

reference Court has to determine the market value of the

land under acquisition as contemplated by sub-section (1) of

Section 23 of the Land Acquisition Act.

9] Undisputedly, in the present case, it is neither

the method of capitalization of income nor the method of sale

instances has been adopted for determining the market value

of the land in question. It is also not the acquisition by way of

agreement between the State Government or the

owner/claimants. Except the bare statement of the sole

witness examined by the claimants, there is nothing on

record to show that the land in question bears potentiality of

non-agricultural land and this is the finding recorded by the

reference Court in the judgment impugned. I have gone

through the revenue map at Exh. 30 produced by the

claimants. The map does not show any development

surrounding the land in question which is Survey No. 288.

The finding of the reference Court that Survey No. 288 is not

abutting Nagpur-Chandrapur road and it is located in interior

area has not been challenged. The persons who have

prepared the revenue maps placed on record have not been

examined. The witness examined by the claimants clearly

10 fa253.01.odt

states that the land in question was a fertile land having

reach potentiality to produce cotton, tilli, udid, mug, wheat

and other crops. The statement in the deposition of this

witness that there is a Depot of India Oil Corporation and a

Cement Plant known as Vidarbha Product, Railway Station

Morba, Urja Gram, W.C.L. and Shivaji Soyabin Plant, is not

at all corroborated by any documentary or oral evidence on

record. The reference Court has, therefore, committed an

error in holding that the oral evidence of the claimant shows

that the suit land is having non-agricultural potentiality,

though it is an agricultural land not converted for non-

agriculture purpose.

10] Dr. Anjan De, the learned counsel appearing for

the claimant has relied upon the decision of the Apex Court in

the case of Lal Chand vrs. Union of India and Anr reported in

2009 (15) SCC 769. The appellant in the said decision relied

upon the notification dated 21.01.1981 issued by the Land

Division of Government of India, Ministry of Works and

Housing, notifying the Schedule of Market Rates of land in

different parts of Delhi and various outlying areas , showing

the minimum rates of Rs.400 per sq. yard for residential and

11 fa253.01.odt

Rs. 800 per sq. yard for non-residential plots.

11] The question involved in the aforesaid decision

was whether the said notification could be relied upon for

determining the market value in regard to the acquisition of

land. The Court also noted that there is some confusion as

to whether such basic rates / guideline value / minimum

registration value rates could form the basis for determining

the market value. The Court proceeds to deal with this

aspect of the matter in paras 16 and 17 of the judgment,

which are reproduced below;

"16. It should however be noted that as contrasted

from the assessment of market value contained in non-statutory Basic Value Registers, the position may be different, where the guideline market values are determined by Expert Committees constituted under the State Stamp Law, by following the detailed

procedure laid down under the relevant rules, and are published in the State Gazette. Such state stamp Acts and the Rules thereunder, provide for scientific and methodical assessment of market value in different areas by Expert Committees. These statutes provide that such committees will be constituted with officers

from the Department of Revenue, Public Works, Survey & Settlement, Local Authority and an expert in the field of valuation of properties, with the sub- registrar of the sub-registration district as the member secretary. They also provide for different methods of valuation for lands, plots, houses and other buildings. They require determination of the market value of agricultural lands by classifying them with reference to soil, rate of revenue assessment, value of lands in the vicinity and locality, nature of crop yield for specified number of years, and situation (with reference to roads, markets etc.). The rates assessed by the committee are required to be published inviting

12 fa253.01.odt

objections/suggestions from the members of public. After considering such objections/suggestions, the

final rates are published in the Gazette. Such published rates are revised and updated periodically. When the guideline market values, that is, minimum

rates for registration of properties, are so evaluated and determined by expert committees as per statutory procedure, there is no reason why such rates should not be a relevant piece of evidence for determination of market value. One of the recognized methods for

determination of market value is with reference to opinion of experts. The estimation of market value by such statutorily constituted expert committees, as expert evidence can therefore form the basis for determining the market value in land acquisition

cases, as a relevant piece of evidence. It will be however open to either party to place evidence to ig dislodge the presumption that may flow from such guideline market value. We however hasten to add that the guideline market value can be a relevant piece of evidence only if they are assessed by statutorily appointed Expert Committees, in

accordance with the prescribed assessment procedure (either street-wise, or road-wise, or area- wise, or village-wise) and finalized after inviting objections and published in the Gazette. Be that as it may. We have referred to this aspect only to show

that there are different categories of Basic Valuation Registers in different states and what is stated with

reference to the stamp law in Andhra Pradesh or Uttar Pradesh, may not apply with reference to other states where state stamp laws have prescribed the procedure for determination of market value, referred to above.

17. In this case, there is nothing to show the circle rates have been determined by any statutorily appointed committee by adopting scientific basis. Hence, the principle in Jawajee Naganatham will

apply and they will not be of any assistance for determining the market value. Further, they do not purport to be the market value for lands in rural areas on the outskirts of Delhi, nor the market values relating to Rithala village. The circle rates relate to urban/city areas in Delhi and are wholly irrelevant. Whether the award relating to acquisition on 24.10.1961 is relevant".

12] In terms of the aforesaid decision of the Apex

13 fa253.01.odt

Court, the estimation of market value by statutorily

constituted expert committees, as expert evidence can only

to form the basis for determining the market value in land

acquisition cases, as a relevant piece of evidence. It is made

further clear in the said decision that the guideline market

value can be a relevant piece of evidence only if they are

assessed by statutorily appointed Expert Committees, in

accordance with the prescribed assessment procedure

(either street-wise, or road-wise, or area-wise, or village-

wise) and finalized after inviting objections and published in

the Gazette. The Apex Court has further held in the facts of

the case before it, that there is nothing to show that the circle

rates have been determined by any statutorily appointed

committee by adopting scientific basis and therefore, it is held

that the said guidelines will not be of any assistance for

determining the market value.

13] In the present case, the burden was upon the

claimants to establish that the compensation claimed by them

at the rate of Rs.100/- per sq.mtr represents the true and

correct market value. There is absolutely no evidence

brought on record to show that the Ready-reckoner at Exh.25

14 fa253.01.odt

was prepared by a statutorily constituted expert committee in

accordance with the procedure prescribed under any statute

after inviting the objections. It is also not the averment either

in the reference under Section 34 of the said Act or under

Section 18 of the Land Acquisition Act that the rate of

Rs.100/- per sq.mtr prescribed under the Ready-reckoner at

Exh.25 represents the true, correct and bonafide market

value in respect of land Survey No. 288 in question.

14] Dr. Anjan De, the learned counsel appearing for

the claimants has invited my attention to the copy of the

order dated 09.08.1986 passed by the Tahsildar,

Chandrapur, at Exh. 32 to urge that Survey No. 291/2

adjacent to the land in question was converted for non-

agricultural purpose. There is evidence brought on record to

show that Survey No. 291/2 is located at village Tadali and it

is located on Nagpur-Chandrapur Highway, whereas the land

in question, which is survey No. 288 is located at the distance

of 1 Km., in interior from the Highway. The reference Court

has also not relied upon this instance of land Survey No.

291/2 for the purposes of enhancement of compensation.

                                                         15               fa253.01.odt

              15]              The   claimants   have   failed   to  establish   that   the




                                                                                      

price of the land at Rs.100/- per sq. mtr specified in Ready-

reckoner at Exh. 25 represents the true and correct market

value of the land. There is no evidence on record in the form

of sale instances to substantiate the claim for enhancement

of compensation from Rs.55,000/- per hectare to

Rs.3,00,000/- per hectare. There is no evidence brought on

record to show that the land in question bears non-

agricultural potentiality. On the contrary, the evidence on

record shows that it is a fertile land under cultivation. The

finding recorded by the reference Court that the claimants are

entitled to enhancement of compensation at the rate of

Rs.3,00,000/- per hectare is not based upon any evidence.

The reference Court ought to have rejected the claim for

enhancement of compensation. In view of this, there is no

question of claimants being entitled to enhancement of

compensation.

16] In the result, the first appeal is allowed. The

judgment and order dated 22.12.2000 passed by the Civil

Judge, Senior Division, Chandrapur, in Land Acquisition

Case No. 113 of 1995 is hereby quashed and set aside. The

16 fa253.01.odt

Reference is dismissed. Consequently, the Cross Objection

No. 3 of 2007 filed by the claimants does not survive and it is

rejected. No orders as to cost.

The appellant has deposited the amount in this

Court, which is permitted to be withdrawn along with the

interest accrued thereon.

                              ig                                   JUDGE
                            
     Rvjalit
      
   







 

 
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 : MAIMS

 
 
Latestlaws Newsletter