Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ntpc Limited vs State Of Chhattisgarh
2022 Latest Caselaw 4806 Chatt

Citation : 2022 Latest Caselaw 4806 Chatt
Judgement Date : 27 July, 2022

Chattisgarh High Court
Ntpc Limited vs State Of Chhattisgarh on 27 July, 2022
                                    1
                                                          FAM No. 149 of 2016
                                                         & FAM No. 150 of 2016

                                                                      NAFR

        HIGH COURT OF CHHATTISGARH, BILASPUR

                         FAM No. 149 of 2016

                 Judgment Reserved On : 13/07/2022
                 Judgment Delivered On : 27/07/2022

• NTPC Limited Through The General Manager In Charge, Sipat Super
  Thermal Power Project, Post Office Sipat, District Bilaspur,
  Chhattisgarh,

                                                              ---- Appellant

                                Versus

1. State Of Chhattisgarh Through The Collector, Bilaspur, District
   Bilaspur, Chhattisgarh.......Non Applicant ,

2. Land Acquisition Officer / Sub Divisional Officer, Bilaspur, District
   Bilaspur, Chhattisgarh .......Non Applicant

3. Arun Tiwari, S/o Late Shri J. P. Tiwari, Aged About 49 Years R/o
   Village     Sipat,        Tehsil Masturi,    District   Bilaspur,
   Chhattisgarh..........Applicant

                                                           ---- Respondent

                         FAM No. 150 of 2016

• NTPC Limited Through The General Manger In Charge, Sipat Super
  Thermal Power Project, Post Office Sipat, District Bilapsur,
  Chhattisgarh

                                                              ---- Appellant

                                Versus

1. State Of Chhattisgarh Through The Collector, Bilaspur, District
   Bilaspur, Chhattisgarh.......Non Applicant

2. Land Acquisition Officer / Sub Divisional Officer, Divisional Officer,
   Bilaspur, District Bilaspur, Chhattisgarh....Non Applicant

3. Aditya Tiwari, S/o Arun Tiwari, Aged About 31 Years R/o Village
   Sipat, Tehsil Masturi, District Bilaspur, Chhattisgarh..........Applicant,
                                       2
                                                            FAM No. 149 of 2016
                                                           & FAM No. 150 of 2016

                                                             ---- Respondent



For Appellant    : Dr. N.K. Shukla, Sr. Advocate with Shri BD Guru and
                   Shri Anuroop Panda, Advocates.
For Respondents 1 & 2 : Shri Lalit Jangde, Govt. Advocate.
For Respondent No.3 : Shri Mukesh Sharma, Advocate.



                   Hon'ble Shri Goutam Bhaduri &
                 Hon'ble Shri Deepak Kumar Tiwari, JJ


                            C A V JUDGMENT

     The following judgment of the Court was passed by Deepak Kumar
Tiwari, J.

1. The aforesaid Appeals are being disposed of by this common judgment

as they arise out of impugned order dated 22 nd April, 2016 passed by the

1st Additional District Judge, Bilaspur in MJC Nos.32/2005 & 103/2002

whereby the reference made under Section 18 of the Land Acquisition

Act, 1894 (henceforth 'the Act') against the award dated 10.5.2002

passed by the SDO cum Land Acquisition Officer was allowed.

2. At the request of the appellant-NTPC, the State Government had

acquired the land ad measuring 155.22 acres situated at Village Seepat

for the purpose of installation of Power Grid and Switchyard

construction for its Seepat Super Thermal Power Project. Due

procedure for acquisition of the land as laid down in the Act was also

followed and the notifications under Sections 4 & 6 of the Act were also

published in the Official Gazette as well as local newspapers and

FAM No. 149 of 2016 & FAM No. 150 of 2016

objections were also invited. After hearing the objections, the order

dated 11.12.2001 was passed by the Land Acquisition Officer, Bilaspur.

As per Section 4 (2) of the Act, a Committee conducted a spot

inspection of the land sought to be acquired for the purpose of

determination of amount of compensation and vide report dated

30.4.2002, the Committee opined that the amount of compensation for

acquisition of the land should be determined considering the land to be

agricultural land, not to be used for residential purpose. The

compensation to be awarded in lieu of acquisition of land bearing

Khasra No.12 belonging to applicant - Arun Tiwari, ad measuring 4.93

acre was proposed at Rs.26,34,182/-. However, out of total area of 4.93

acres, only 3.04 acres was found to be suitable for agricultural purposes

so as to be awarded the proposed amount of compensation, which after

modification was fixed at Rs.14,91,014/-, as per the order of

Commissioner, Bilaspur Division and the same was accepted by the

applicant Shri Arun Tiwari.

3. In MJC No.103/2002, the acquisition of land bearing Khasra No.654/1

belonging to Aditya Tiwari, area ad measuring 1.00 acre situated at

village Seepat was proposed at Rs.6,27,268.28/- and after modification,

the same was fixed at Rs.2,56,113/- in pursuance of the direction issued

by the Commissioner, Bilaspur vide order dated 10.5.2002, which was

also accepted by him.

4. The respondent-applicant claimed to have raised an objection to the

FAM No. 149 of 2016 & FAM No. 150 of 2016

amount of compensation paid in lieu of acquisition of land on the

ground that there was wrong determination of amount of compensation

by the Land Acquisition Officer, inasmuch as the amount of

compensation should have been granted considering the land to be

proximate to the developed area. Being aggrieved, the respondent -

applicant preferred an application under Section 18 of the Act against

the order dated 10.5.2002 before the Collector, Bilaspur, whereupon the

learned Collector by order dated 3.9.2002 referred the case of the

respondent - applicant under Section 18 of the Act to the District Judge,

Bilaspur. In the said reference, an award dated 29.3.2007 has been

passed by the 8th Additional District Judge, FTC, Bilaspur substantially

increasing the amount of compensation in favour of respondent - Arun

Tiwari to the tune of Rs.34,46,388/- in MJC No.38/05. In MJC

No.18/06 the award was passed on 1.9.2007 and compensation was

enhanced to the tune of Rs.11,05,752/- in favour of Aditya Tiwari. It is

pertinent to mention here that the appellant - NTPC was not arrayed as

party in the said case and as the said orders have adversely and

prejudicially affected the appellant/NTPC, it had preferred an

application on 26.7.2004 under Order 1 Rule 10 (2) of the CPC for

impleading it as a necessary party, however, the said application was

dismissed by order dated 10.8.2004 passed by the 4th Additional District

Judge, Bilaspur.

5. Being aggrieved by the award dated 29.3.2007 & 1.9.2007 passed by

FAM No. 149 of 2016 & FAM No. 150 of 2016

the 8th Additional District Judge, FTC, Bilaspur, the appellant - NTPC

had preferred FAM Nos.84/2007 and 85/2007 under Section 54 of the

Act before this Court, which was allowed and the award dated

29.3.2007 & 1.9.2007 was set aside with a direction to the Additional

District Judge to decide the reference within a period of 6 months afresh

and the NTPC was also allowed to be arrayed as party respondent in the

reference case. After the order dated 8.4.2008 passed by this Court in

FAM Nos.84/2007 & 85/2007, the reference under Section 18 of the

Act was decided by the Court below afresh upholding the earlier award

dated 29.3.2007 & 1.9.2007. Against the award dated 1.1.2009, the

appellant had preferred FAM Nos.7/2009 & 19/2009 under Section 54

of the Act raising several grounds, which was decided by this Court on

17.11.2015 setting aside the impugned order dated 1.1.2009 and

remanding the matter for fresh decision of the Reference. After the

judgment passed by this Court, the learned Court below by order dated

22.4.2016 again committed the same mistake and has not properly

considered the material available on record. Hence these Appeals were

filed.

6. Perusal of the impugned orders would reveal that the following relief

was granted in favour of the respondent-applicant

"17. mHk; i{k dh vksj ls izLrqr lk{; ,oa /kkjk 18 Hkw& vtZu vf/kfu;e ds funsZ'k rFkk vf/kxzfgr Hkwfe dks laHkkouk ls ;qDr gksus ds dkj.k vkosnd n~okjk izLrqr vkosnu Lohdkj djrs gq, vkosnd ds i{k esa fuEukuqlkj vkns'k vukosndx.k ds fo#n~/k ikfjr fd;k tkrk gS &

FAM No. 149 of 2016 & FAM No. 150 of 2016

1 vkosnd dks eqvkotk jkf'k esa 30 izfr'kr rks"k.k dh jkf'k izkIr gksxh A 2 vf/kfu.kZ; ds i'pkr mDr jkf'k ij ,d o"kZ ds vUnj jkf'k tek ugh fd, tkus ij 09 izfr'kr okf"kZd lk/kkj.k C;kt vkosnd vukosnd x.k ls izkIr djsxk A 3 vf/kfu.kZ; ds i'pkr nks o"kZ rd mDr vkf/kD; jkf'k vnk ugh fd, tkus ij vkosnd vukosnd x.k ls 18 izfr'kr okf"kZd lk/kkj.k C;kt mDr jkf'k ij izkIr djsxk A 4 vukosndx.k viuk ,oa vkosnd dk okn O;; ogu djsaxs A

vf/koDrk 'kqYd [email protected]& #i;s fu/kkZfjr fd;k tkrk gS A"

7. From the aforesaid relief, it is explicit that no enhancement was made in

the amount of compensation and indisputably the amount of

compensation was awarded after the approval of the competent

authority as per Section 11 (2) of the Act. The total compensation after

taking into consideration the interest and solatium was awarded under

Section 23 (1)(A) and Section 23 (2) of the Act. The following

calculations were made as per the directions of the Commissioner:-

  Name of      Land & Area         Compensation Solatium u/s 23 Interest u/s 23
  claimant                                       (2) of the Act (1)(A) of the
                                                    @ 30%       Act @ 12%
Aditya Tiwari Khasra           Rs.1,81,080/-           Rs.54,324/-         Rs.19,919/-
              No.654/1, 1 acre
                                    Tree                                   Rs.790/-
                                                       Total               Rs.2,56,113/-
                                                       Compensation
Arun Tiwari   Khasra    No.12, Rs.8,49,777/-           Rs.2,54,933/-       Rs.93,475/-
              4.93 acre
              Towards Well,                                                Rs.2,92,829/-
              Tubewell    +
              Home + Tree
                                                       Total               Rs.14,91,014/-
                                                       Compensation


8. It is also not disputed that the aforesaid awarded amounts were also

FAM No. 149 of 2016 & FAM No. 150 of 2016

accepted by the respondent No.3-applicant under protest and the

reference under Section 18 of the Act being dissatisfied with the

aforesaid amount of compensation were made to the District Judge.

9. From perusal of the impugned orders, it is apparent that calculation of

compensation was not modified in the final relief, and the solatium and

the interest were already calculated as per the statutory rules. The said

compensation has also been received by the applicants after passing of

the impugned orders and since no enhancement was made, there was no

additional payment to be made by the appellant.

10.Upon being asked by the Court, learned counsel for the respondent

No.3-applicant fairly admits that they have not preferred any appeal

against the impugned order, though from the said order, no additional

payment is required to be made. According to counsel for respondent

No.3, his grievance is that as total compensation was not properly

awarded as the amount of compensation was not modified in the final

relief of the impugned order, which ought to be required to file an

appeal, but the respondent No.3 have not filed any appeal.

11.Learned Senior Counsel for the appellant also agrees that from the

aforesaid order, there is no extra payment to be made by the appellant.

However, he submits that certain observation was made in para-15 of

the impugned order which reads thus:-

"15. izdj.k esa vkosnd us fHkUu fHkUu izdkj ls vf/kxzfgr Hkwfe dh nj r; fd;k gSA iwoZ esa mlds n~okjk fn;s x;s lk{; esa Hkwfe dh nj 5]00][email protected]& ,oa 25]00][email protected]& izfr ,dM+ r; dh x;h gSSA fjek.M

FAM No. 149 of 2016 & FAM No. 150 of 2016

i'pkr izLrqr vkosnd ds lk{; esa Hkwfe dh nj 10]00][email protected]& #i;sa izfr ,dM+ gksuk O;Dr fd;k x;k A bl izdkj vkosnd viusa lk{; ij fLFkj ugh gSA mlds n~okjk Lo;a Hkwfe dh nj r; dh tkrh jgh gS A Hkwfe dh eqvkotk jkf'k fu/kkZfjr fd;s tkus ds laca/k esa vf/kxzg.k ds le; Hkwfe ds fuf'pr izpfyr ewY; ds vk/kkj ij vf/kxzfgr Hkwfe dk ewY; fu/kZkj.k fd;k x;k Fkk A o"kZ 1998 ls dk;Zokgh izkjEHk djrsa gq, lu~ 2001 esa Hkwfe vf/kxzfgr dh xbZ gSA iqu% vukosnd dzekad &3 n~okjk lu~ 2001 esa Hkwfe vf/kxzg.k dh dk;Zokgh dh x;h A vf/kxzg.k dh frfFk dks vkosnd dh Hkwfe vkoklh; ;k O;olkf;d laHkkoukvksa ls ;qDr ugh Fkh A vkosnd dh vksj ls d`f"k Hkwfe ls lacaf/kr [kljk ikaplkyk fd'rcanh ch & 1 Hkwfe dh yxku vnk fd;s tkus dh jlhn] d`f"k ;ksX; [kkn cht izkIr fd;s tkus dh jlhn ,oa mDr vk'k; dk dksbZ vU; nLrkost izdj.k esa is'k ugh fd;k tkuk Lohdkj fd;k x;k gS A blfy, vf/kxzg.k ds le; vf/kxzfgr Hkwfe ek= iM+rh Hkwfe Fkh A fujh{k.k ds nkSjku dqN fgLlksa esa ek= uhyfxjh ds o`{k jksfir gS vkSj dqN fgLlks esa /kku dh Qly yxk;k tkuk mYysf[kr gS A fdUrq mDr fgLlk vkosnd dh Hkwfe dk fgLlk Fkk bl laca/k esa vkosnd us dksbZ nLrkost is'k ugh fd;k gSA vkosnd dh Hkwfe ij ,d V~;qcosy ] iEi gkml ] dPpk jkLrk fujh{k.k izfrosnu esa vafdr gSA vkoklh; ;k d`f"k iz;kstu dk dksbZ lk{; izLrqr ugh gS A fdUrq mDr Hkwfe ij Hkfo"; dh laHkkoukvksa dks n`f"Vxr j[krs gq;s fopkj fd;k tk ldrk gS A blfy, vokMZ izfrosnu ,oa mPp Lrjh; lfefr dh fjiksVZ ij iqu% fopkj fd;k tk ldrk gS A

12.Learned Senior Counsel also refers to Section 24 (fifthly) of the Act

which reads thus:-

"Section 24 Matters to be neglected in determining compensation. But the Court shall not take into consideration-

Fifthly, any increase to the value of the land acquired likely to accrue from the use to which it will be put when acquired;"

13.In view of the above, as the respondent No.3-applicants have not

challenged the impugned orders and also made submission before this

Court that earlier the award amount has already been satisfied to the full

extent, so nothing remains to be paid by the appellant in the aforesaid

acquisition.

FAM No. 149 of 2016 & FAM No. 150 of 2016

14.In the circumstances, we are of the view that as in the final relief, no

extra payment is to be made by the appellant and any such observation

which has not been considered while granting the final relief has not

adversely affected the right of the appellant, as the awards which were

challenged by way of reference under Section 18 of the Act, in such

awards after taking into consideration in the final determination,

solatium and interest which were required to be added according to the

statutory provisions and which were properly reckoned, had already

been paid to the claimants. So in such situation, when the amount of

compensation was not modified in any term in the impugned orders, no

question arises for payment of solatium and interest, in the facts of the

case, as the orders are meaningless and therefore, the same are not

sustainable.

15.Accordingly, the Appeals are allowed and the impugned orders are set

aside.

16.Parties shall bear their own costs.

                           Sd/-                                    Sd/-
                    (Goutam Bhaduri)                     (Deepak Kumar Tiwari)
                          Judge                                   Judge

Barve
 

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter