Citation : 2021 Latest Caselaw 14775 Bom
Judgement Date : 8 October, 2021
202FA 684-2009.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
FIRST APPEAL NO. 684 OF 2009
WITH
FIRST APPEAL NO. 397 OF 2009
WITH
FIRST APPEAL NO. 331 OF 2009
Keshavrao Govindrao Avagan,
aged about 58 years,
Occupation Agriculturist,
R/o Mokh, Tq. Digras,
District Yavatmal.
...APPELLANT
Versus
1. The State of Maharashtra,
through the Collector, Yavatmal.
2. The Collector, Yavatmal,
District Yavatmal.
3. The Special Land Acquisition
Arunawati Project Officer,
Benefitted Zone at Yavatmal,
District Yavatmal.
4. V.I.D.C., through The Executive Engineer,
Arunawati Project, Tq. Digras, Dist. Yavatmal.
...RESPONDENTS.
Shri S.U. Nemade, Advocate for the appellant.
Shri A.M. Kadukar, A.G.P. for respondent Nos. 1 to 3.
Shri A.B. Patil, Advocate for respondent No.4.
.....
CORAM : PUSHPA V. GANEDIWALA, J.
ARGUMENTS WERE HEARD ON : OCTOBER 04, 2021.
JUDGMENT IS PRONOUNCED ON : OCTOMBER 08, 2021.
::: Uploaded on - 08/10/2021 ::: Downloaded on - 09/10/2021 07:59:26 :::
202FA 684-2009.odt 2
JUDGMENT :
Heard.
2. These Appeals take exception to the judgment and
award dated 22/12/2005 passed by the Civil Judge, Senior
Division, Darwha in LAC Nos. 459/2004, 492/2004 and
682/2004. In all these Appeals, the appellant Keshavrao
Govindrao Avagan is the owner of the properties, which came
to be acquired for the submergence of Arunawati Project.
3. First Appeal Nos.684/2009, 397/2009 and
331/2009 arose out of the LAC Nos. 459/2004, 492/2004 and
682/2004 respectively.
4. First Appeal No. 684/2009 is in respect of house
No. 171/1 admeasuring 444.3 sq. mtr. out of which constructed
area is 264.22 sq. mtr and open space is 180.08 sq. mtr., First
Appeal No.397/2009 is in respect of house No. 268 having
total open space of 65.9 sq. mtr., and First Appeal
No.331/2009 is in respect of house No. 306 admeasuring 50
sq.mtr having total 50 sq. mtr. as constructed area.
All these properties are situated at Village Mokh, Tq.
Digras, District Yavatmal.
5. The subject properties of the appellant/ claimant
came to be acquired by the Land Acquisition Officer ("LAO") by
issuance of notification under Section 4 of the Land Acquisition
Act, 1894 ("the said Act"), which was published in Government
Gazette on 08/06/1989, and the award came to be passed by
the LAO on 26/03/1991, thereby awarded compensation of
Rs.1,69,158/- for house No.171/1, Rs.923/- for house No.268
and Rs.14,710/- for house No.306.
6. Being dissatisfied with the amount of compensation
awarded by the LAO, the appellant/ claimant filed a reference
proceeding under Section 18 of the Act and claimed
compensation of Rs.10,26,648/- in LAC No. 459/2004,
Rs.8962/- in LAC No. 492/2004 and Rs.1,80,097/- in LAC No.
682/2004.
7. The respondents/ State filed their written
statement resisting the claim of the appellant for enhancement
of compensation and submitted that the award passed by the
LAO is adequate and proper, and therefore, deserves no
interference.
8. The Reference Court framed necessary issues and
recorded evidence as adduced by the parties. The claimant
examined himself below Exh.24 and one expert witness Shri
Abhay Patil below Exh.31 in support of his claim for
enhancement of compensation for constructed area and also
examined one Tulsiram Tukaram Thakre to prove one
comparable sale instance. The respondents/ State and V.I.D.C.
preferred not to examine any witness.
9. The Reference Court on appreciation of evidence
vide common judgment and award dated 22/12/2005 partly
allowed the claim of the appellant and enhanced the amount of
compensation as under :
For house No. 171/1, the Reference Court
enhanced the compensation of Rs.2,10,000/- along with
statutory benefits and interest against Rs.1,75,378/- as has
been awarded by the LAO.
For house No. 268, the Reference Court enhanced
the compensation of Rs.2,000/- along with statutory benefits
and interest against Rs.923/- as has been awarded by the LAO.
For house No.306, the Reference Court enhanced
the compensation of Rs.30,000/- along with statutory benefits
and interest against Rs.15,014/- as has been awarded by the
LAO.
This judgment of the Reference Court is impugned
in this Appeal by the appellant - owner of the lands.
10. I have heard Shri Nemade, learned counsel for the
appellant, Shri Kadukar, learned A.G.P. for State and Shri Patil,
learned counsel for V.I.D.C.
11. On the basis of submissions made on behalf of both
the sides, following point arose for determination of this
Court :
"Whether the appellant is entitled for enhancement in
compensation for his subject lands house Nos. 171/1,
268 and 306 ?"
12. At the outset, as far as valuation for the open space
of land, ad measuring 180.08 sq. mtr. in house No. 171/1 and
65.9 sq. mtr in house No. 268, learned both the counsel are at
ad idem that this issue has been covered by the judgment of
this Court in First Appeal No. 552/2014 decided on
01/10/2021 (Shri Motiram s/o Bapurao Ingole (Dead) thr. Lrs
Vs. The State of Maharashtra & Ors.) wherein this Court on the
strength of the judgment of the Hon'ble Apex Court in the case
of Baliram Vs. The State of Maharashtra & Ors. (Civil Appeal
No(s) 5146-5147/2011 decided on 11/04/2018) so also the
judgment of this Court in the case of Deosing s/o Gobra Rathod
(dead) thr. LRs Vs. The State of Maharashtra and Ors. (First
Appeal No. 348/2003 decided on 17/10/2018), adjudicated
the enhanced compensation @ Rs.65/- per sq. mtr. for the land
situated at Village Layghavan, which is at a distance of half
kilometer from Village Mokh, Ta. Digras, District Yavatmal.
13. As the issue with regard to valuation of open space
at Village Mokh is already covered by the aforesaid judgments,
i do not see any reason to take different view of the matter.
Therefore, the appellant, in these cases, is entitled for
enhanced compensation @ Rs.65/- per sq. mtr. for the open
space area in his land surrounding house No. 171/1
admeasuring 180.08 sq. mtr. and in house No. 268
admeasuring 65.9 sq. mtr. with all statutory benefits.
14. However, as regards the valuation of constructed
portion of the houses, learned the counsel on behalf of both the
parties have argued at length. Shri Nemade, learned counsel
for the appellant, submits that the trial Court has not
considered the evidence of the expert witness for valuation of
the built-up area of the house of the appellant solely for the
reason that there is a discrepancy in the measurement of the
constructed area as claimed by the appellant and the area
reflected in the valuer's report. The learned counsel submits
that the valuer's report has to be considered along with the
map (Exh.32) of the constructed area of the house. It is the
contention of the learned counsel that in the report as well as
in the map, the built-up area is taken as carpet area alongwith
the surrounding open space in the house. The learned counsel
submit that the court is bound to treat the matter judicially and
should not be too technical and pedantic in approach. In
support of his contention, the learned counsel relied on
observation in the case Asstt. Development Officer, Trombay
Vs. Tayaballi Allibhoy Bohori, A.I.R. 1933 Bombay 361,
wherein the Division Bench of this Court has observed that the
valuation of immovable property is not an exact science and
the Court is bound to treat the matter judicially as far as
possible and it should only guess when science of common
sense will not point to a definite conclusion. It is further
observed that the Judge ought to be liberal in the sense that he
should not be too meticulous or pedantic in dealing with the
evidence and the Court is justified in taking a broad view as
favorable to the owner as the evidence permits.
The learned counsel further relied on the judgment
of this Court in the case of Pandhari s/o Dhondiba Nukulwad
Vs. State of Maharashtra and others, 2020(2) Mh.L.J. 412,
wherein the Aurangabad Bench of this Court after taking stock
of earlier decisions, in para 9 held that when the evidence of
the expert valuer has been adduced and the contents of the
valuation reports have been explained as well as proved then
there was no reason to discard such evidence.
15. Per contra, Shri Patil, learned counsel, while
supporting the impugned judgment and award submits that the
Reference Court has properly appreciated the evidence on
record and the perusal of evidence of the valuer along with the
report shows that the valuer has never visited the spot of the
inspection, and therefore, the report of the valuer cannot be
relied on.
16. I have considered the rival submissions put forth on
behalf of both the sides.
17. First and foremost, there is no dispute with regard
to measurement of the open space and the constructed area in
the subject house properties in the instant proceedings.
Admittedly, constructed area in house No. 171/1 is 264.22 sq.
mtr. and constructed area in house No. 306 is 50 sq. mtr.
18. I have minutely perused the testimony of the valuer
and the report submitted by him along with the map showing
construction. The valuer assessed the valuation for house No.
171/1 showing built up aera 444.3 sq. mtr. at Rs.11,73,126/-.
This amount is inclusive of including electrification and after
depreciation. If this amount is divided by 444.3 per sq. mtr,
the built up area as per valuer's report, the sum comes to
Rs.2640.39 per sq. mtr. Therefore, as per valuer's report, the
rate for constructed area is 2640.39 sq. mtr. The valuer in his
examination in chief has deposed that the houses of the owner
were load bearing structures consisting of bricks masonry. The
doors and windows of the house were of country teak wood.
One house was having roof of Dhaba in some portion. With
regard to house No. 306, he says that the said house was in a
good condition and was in use. He has given details with
regard to technical aspects of construction in his testimony. In
the cross-examination of this witness, some questions were
asked on technical aspects in order to impeach the testimony of
this witness. I do not find it necessary to go into those technical
aspects. The question is, whether, the valuation report needs to
be discarded altogether. Admittedly, there is no other evidence
for valuation of the construction except the valuer's report. The
LAO has not granted any separate amount towards
construction. Admittedly, the acquired properties are houses
alongwith open spaces.
19. The Reference Court has completely ignored the
valuation report. No doubt there are some discrepancies in the
owner's testimony and the valuer's evidence with regard to the
age of construction, the date of his visit for inspection the
properties of and on some technical aspects, as pointed out by
the learned counsel Shri Patil. However, in the opinion of this
Court, in the absence of any other evidence with regard to
valuation of construction, the evidence of this witness cannot
be ignored altogether, in the teeth of the fact that admittedly,
there was no dispute with regard to the constructed portion in
the aforesaid houses and one of the house No. 171/1 is double
storied house.
20. In this context, it would be worthwhile to note
that for the similarly situated land, this Court in the case of
Shri Motiram s/o Bapurao Ingole (supra) wherein the open
plot area along with constructed area of the appellant therein
came to be acquired by issuance of notification under Section 4
of the Act dated 26/01/1989 situated at Village Layghavan, Ta.
Digras, Dist. Yavatmal, wherein this Court relied on the
judgment of the Hon'ble Apex Court in the case of Prabhakar
Raghunath Patil And Ors. Vs. State of Maharashtra, (2010) 13
SCC 107, so also the judgment of the co-ordinate Bench of this
Court in the case of Gunwant Mahadeo Gulhane Vs. State of
Maharashtra & Ors. (First Appeal No. 1264/2013 decided on
15/06/2015) adjudicated the compensation for constructed
area @ Rs.1,000/- per sq. mtr. against the valuation as has
been done by the expert witness therein @ Rs.1,716/- per sq.
mtr.
21. Considering the quality of construction, in the
instant case, i.e., house No.171 is double storied building and
house No. 306 which was in residential use at the relevant
time, in the opinion of this Court, Rs.1,200/- per sq. mtr. for
the constructed area of the aforesaid houses would be just and
reasonable compensation as against the rate of Rs.2640.39/-
per sq. mtr. fixed by the valuer.
22. Considering the aforesaid facts and circumstances
so also considering the law laid down by the Hon'ble Apex
Court, this Court is of the opinion that ends of justice would
meet if the appellant would be held entitled to receive
compensation for the constructed area @ Rs.1,200/- per sq.
mtr. Hence, the following order :
ORDER
i. The Appeals are partly allowed.
ii. The judgment and award dated 22/12/2005 passed
by the Civil Judge, Senior Division, Darwha in LAC Nos.
459/2004, 492/2004 and 682/2004 is modified to the extent
that the respondents shall pay enhanced amount of
compensation to the appellant @ Rs.65/- per sq. mtr. for open
plot area admeasuring 180.08 sq. mtr. in house No.171/1 and
admeasuring 65.9 sq. mtr. in house No.268 and Rs.1,200/- per
sq. mtr. for constructed area admeasuring 264.22 sq. mtr. in
house No.171/1 and admeasuring 50 sq. mtr. in house No.306
along with all statutory benefits and interest.
iii. Needless to say, that the respondents are entitled to
deduct the amount, which has already been paid by them.
23. The Appeals stand disposed of. No costs.
JUDGE ****** Sumit
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!