Citation : 2022 Latest Caselaw 12922 Bom
Judgement Date : 13 December, 2022
1 37fa179.21.odt
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH AT NAGPUR
FIRST APPEAL NO. 179 OF 2021
APPELLANT : Pralhad Bhiwaji Natkar
aged 47 years, Occ. Agriculturist
R/o. Kumbharkinhi, Tq. Darwha
Dist. Yavatmal
Versus.
RESPONDENTS 1] The State of Maharashtra, through
the Collector, Yavatmal
2] Special Land Acquisition Officer,
Darwha, Tq. Darwha, Dist. Yavatmal.
3] The Chief Executive Engineer,
Kumbharkinhi Dam Project Division,
Pusad, Tq. Pusad Dist. Yevatmal,
Office Notes, Office Memoranda Court's or Judge's orders
of Coram, Appearances, Court's
orders or directions and
Registrar's orders
Mr. I.M.Ghongade, Advocate for the appellant
Mr. M.A.Kadu, AGP for Respondent Nos. 1 & 2
Mr. T.M.Zaheer, Advocate for Respondent No.3
Oral Judgment
CORAM: AVINASH G. GHAROTE, J.
DATED : 13th DECEMBER, 2022.
1] Heard learned counsel appearing for the
parties.
2] Mr. Ghongade, learned counsel for the
appellant submits, that the matter is covered by the 2 37fa179.21.odt
judgment of this Court in Ganesh Pundlik Deeve Vs.
Executive Engineer and others, First Appeal
No.364/2016, decided on 22/02/2021, in which for
the acquisition of the property for the same project,
from the same village Kumbharkinhi, from the same
Notification dated 06/11/1998, which was in respect
of Plot No.10, admeasuring 138.4 sq.mtr. with a
house standing thereupon, having a built up area
58.04 sq.mtr. as per Award of the Reference Court
dated 15/6/2013, which has been made available to
this Court, a rate of Rs.240/- per sq.mtr. was
granted for the land and that of Rs.3200/- was
granted for the construction, based upon the report
of the Valuer namely Mr. Sunil K. Chandkapure. It
is submitted, that the reasons which have weighed
with this Court in enhancing the compensation for
the constructed area from Rs.2150/- to Rs. 3200/-
per sq.mtr.; the similarity of the construction in
Ganesh Pundlik Deeve (Supra) are the same reasons
which are also available in the present matter. The
judgment in Ganesh Pundlik Deeve (supra) is not 3 37fa179.21.odt
disputed by Mr. Zaheer, learned counsel for the
respondent No.3 which is the acquiring body, and he
states that the same has been accepted.
3] A perusal of the judgment in Ganesh
Pudlik Deeve (Supra) indicates the following nature
of construction.
"The Claimant relied upon the valuation report at Exh.45, prepared by PW-2 - Sunil Chandkapure. PW-2 has deposed that the area of the structure was 58.50 sq. mtrs. He has deposed that the property is situated in village Kumbharkinhi, at a distance about 10 k.m. from Darwha Tahasil, a well developed village with all civic amenities available in an around the vicinity. He has deposed that it was a load bearing structure with foundation and plinth in U.C.R. masonry, flooring of cement concrete/ shabadi tiles and that the super structure was of brick masonry. His evidence further indicates that the structure had teak wood doors and windows and the roof was of G.I. sheets. The structure had electricity and water connection. The expert witness has classified the construction as class-3 construction and has stated that the structure was well maintained. It consisted of a sitting room, living room, store room, kitchen, dining and bathroom. The age of the structure was stated to be 9 years. The expert witness has based the valuation on PWD schedule of rates and as per the market rate for the year 1997-98. Upon deducting 10% towards depreciation salvage value etc., he valued the structure at the rate of Rs.3,200/- per sq. mtr.
05] It may be mentioned that the Reference Court has rejected the report of the expert witness mainly on the ground that he had not seen the bills and receipts of the construction material in respect of the subject structure. The evidence on record indicates that subject structure was constructed over ten years prior to the acquisition. It is, indeed, unreasonable to expect the Appellant or any other person to retain the bills in respect of the construction material in anticipation that the property would be acquired in future. The Reference Court, in my considered view, was not justified in rejecting the report when nothing has been elucidated in the cross- examination to impeach credibility of this witness.
4 37fa179.21.odt
06] As it has been held by Apex Court in Special Land Acquisition Officer & Another Vs. Sidappa Omanna Tumari & Others reported in 1995 Supp (2) SCC 168, the Courts can act on expert witness in determining the value of the land or structure. Nevertheless, considering the fact that such expert witnesses are engaged by the Claimant, the Court is required to be cautious while granting the report and evidence in support thereof. The Apex Court has held that the valuation report is of no assistance, if the same is not based on factual data or material, which is proved to be genuine and reliable. Therefore, when a report of an expert is produced before the Court, the Court may choose to act upon such report, if the data or the material on the basis of which such report is produced before the Court and the authenticity of the same is made good and the method of valuation adopted therein is correct.
07] In the instant case, the evidence of the expert witness indicates that the structure was stable in good condition. He has valued the structure based on the condition of the structure and the area, age, estimated costs, depreciation value etc. Apart from bare denials, the evidence of this witness has virtually gone unchallenged. Hence, the Reference Court was not justified in discarding the valuation report prepared by an expert witness.
08] Under the circumstances, the appeal is partly allowed. The rate of the structure admeasuring 58.80 sq. mtr is held to be Rs.3,200/- (Rupees Three Thousand Two Hundred Only) per sq. mtr. The impugned judgment and award is modified to that extent."
4] In the instant matter, the following
position is not disputed.
Kumbharkinhi Project, Tq. Darwha, District Yavatmal Date of Notification under Section 4 of the Land 6/11/1998 Acquisition Act.
Property Area of LAO granted Ref. Court
details property by Award granted by
Dated Award Dated
30/12/2000 09/3/2016
Plot No: 93/2 Plot Area : Rs.30,016 Rs.240 per
Village: 82.29 Sq.mtr. lumpsum for Sq.mtr. for plot
Kumbharkinhi the entire plot
Tahsil Darwha Construction: + Rs.1300/- per
Dist. Yavatmal 34.18 Sq.mtr. construction Sq. mtr. For
construction
5 37fa179.21.odt
5] In so far as the rate awarded by the
learned Reference Court for acquisition of the land is
concerned, learned counsel for the appellant does
not dispute that rate. The only contention is that the
rate for construction has been granted on a lower
side, considering the nature of the construction
which is similar to that as has been considered in
Ganesh Pundlik Deeve (supra) for which a
compensation at the rate of Rs. 3200/- has been
granted, which according to him ought to be the rate
for the construction in the present matter too.
6] The evidence in the instant matter is also
that of Sunil K. Chandkapure, who has given the
valuation report dated 29/01/1999 at Exh.30, in
which it has been stated that the house was having
a living room, sitting room kitchen and bathroom.
The structure was a load bearing structure, the
foundation and plinth being in UCR masonry, the
flooring being of cement concrete / Shabadi stones 6 37fa179.21.odt
and the super structure was in brick masonry, the
doors and windows of teak wood and the roof tin
was of GI sheets with the electrification and water
supply, so also it is a class-III construction.
7] Perusal of the judgment of the Reference
Court indicates (para 21 & 25) that the report has
been partly accepted by the learned Reference Court,
on the basis of which, it has been held that the
compensation for construction needs enhancement.
Though it has observed that the rate of construction
was not supported on the ground that the rough
notes were not placed on the record or the receipts
of the material used for the construction were not
seen by the Valuer, the same as rightly held in
Ganesh Pudlik Deeve (Supra), is a clear
impossibility. It is therefore, apparent that the
valuation of the expert, done in respect to the
construction has been partly accepted by the learned
Reference Court and therefore, the position, as
indicated therein, regarding the nature and quality 7 37fa179.21.odt
of construction having not been controverted in the
cross-examination of the PW-2 / Valuer, the learned
Reference court, was not justified in relying upon the
report of the Valuer in part regarding the
construction, but discarding it so far as the rate is
concerned. The factual position, therefore, as was
occurring in Ganesh Pudlik Deeve (Supra) insofar as
the construction is concerned, is synonymous with
the one prevailing in the instant matter.
8] Thus, considering the nature of
construction in Ganesh Pudlik Deeve (Supra) which
is similar to the construction in the present case, the
rate of construction as awarded by the learned
Reference Court is enhanced to Rs.3100/- per
sq.mtr.
9] The judgment and award of the learned
Reference Court is accordingly modified as indicated
above.
10] The respondent No.3 to calculate the
8 37fa179.21.odt
appropriate compensation and ancillary benefits and
deposit in this Court within six weeks from today. In
case any additional court fees is to be paid, it be
paid.
11] It is made clear that the appellant shall not
be entitled for the interest for the period of delay of
1674 days which had occurred in filing the first
appeal as per order dated 15/02/2021 on Civil
Application No. 280/2021.
12] The appeal is accordingly allowed in above
terms. No costs.
JUDGE Rvjalit
Digitally sign byRAJESH VASANTRAO JALIT Location:
Signing Date:16.12.2022 12:06
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!