Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shri Mauji vs Uoi
2001 Latest Caselaw 86 Del

Citation : 2001 Latest Caselaw 86 Del
Judgement Date : 18 January, 2001

Delhi High Court
Shri Mauji vs Uoi on 18 January, 2001
Equivalent citations: 2001 IIIAD Delhi 176, 90 (2001) DLT 184
Bench: B Khan, M Siddiqui, Advs.

ORDER

Khan, (J)

1. Appellant's land in Asalatpur Khadar village was acquired pursuant to Section 4 Notification dated 20.6.1966. Collector categorised the land of this village in two blocks and awarded Rs.3,000/- per bigha for block-A and Rs.2500/- p.b for block-B. Reference court enhanced it to Rs.1100/- p.b. in block-A and Rs.1600/- p.b in block-B. Appellant filed RFA 89/1976 for further enhancement and first Appellate court relying upon the reasoning given in RFA 59/71 (Chunni Lal and another Vs. UOI) awarded him Rs.7000/- p.b. He has filed this LPA and demands Rs.10,000/- p.b.

2. Learned Counsel for appellant Mr. Singh pointed out that a DB of this court had already enhanced the compensation to Rs.8000/- p.b. by judgment dated 20.6.1993 in RFA 224/1968 while dealing with acquisition matters under Section 4 Notification dated 20.10.1961 and as such appellant also deserved to be awarded more. He submitted that this court had consistently granted 12% p.a. escalation in a number of judgments including Prakash Chand Kashyap Vs. UOI (AIR 1968 Delhi 316), Rameshwar Solanki and another Vs. U.O.I. (1995 DLT 410) and Tindey Vs. UOI which had also received a statutory recognition by now vide Section 23(1-A) of Land Acquisition Act and therefore there should be no difficulty in awarding Rs.10,000/- p.b. to appellant.

3. There is no dispute on factual position. It is a matter of record that this court had awarded Rs.8000/- per bigha for land acquired in Asalatpur village pursuant to Section 4 Notification dated 20.10.1961. Appellant's land in this village was acquired under Section 4 Notification dated 20.6.1966. Therefore going by the escalation in land prices during the relevant period from 1961-66, he was liable to be awarded more. If one were to go by the 12% p.a. escalation adopted by this court in judgments cited by his counsel, the market value of the acquired land would come to Rs.13,500/- p.b. But since it was not possible to lay down any cut and dry formula at this stage to provide for an yearly escalation rate and as appellant had only asked for Rs.10,000/- p.b. it appears to us just and fair to award him that much of compensation. This appeal is accordingly allowed. Appellant is granted Rs.10,000/- per bigha with 15% solarium and 6% interest from date of dispossession to that of payment. Respondent is directed to satisfy the remaining award within 6 months from receipt of this order.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter