Citation : 2005 Latest Caselaw 1104 Del
Judgement Date : 2 August, 2005
JUDGMENT
B.C. Patel, C.J.
1. These appeals are concerned with the land situated in Katwaria Sarai, which was acquired vide notification dated 24.10.1961 under Section 4 of the Land Acquisition Act, 1894 ( hereinafter to be referred to as, 'the said Act' ). Declaration was issued under Section 6 of the said Act on 06.01.1964 and Award No. 1738 was made and published on 13.10.1964 awarding compensation for two blocks of land @ Rs.2,500/- per bigha and Rs.1,500/- per bigha. The claimants aggrieved by the same preferred a reference under Section 18 of the said Act and the said reference was decided vide LAC Case No. 408-A/1988 on 27.01.1990 determining the market value of compensation at Rs.12,000/- per bigha. The claimants still not satisfied have preferred the above-said appeals. There are some cross appeals also filed by the Union of India.
2.The contention of learned senior counsel for the claimants is in a limited compass. Learned senior counsel submits that Mehrauli Village was what was earlier known as the Notified Area Committee and this area was surrounded by various villages called arais. Large tracks of land have been acquired in Mehrauli and in these Sarais. Learned senior counsel drew our attention to the determination made by the Land Acquisition Collector (LAC) while making the award. The LAC has noted that no sale had take place in Village Katwarai Sarai during 5 years prior to the date of notification under Section 4, but some sale transactions took place in the Revenue Estate of Village Adchini and 'in similar land from near boundary of the village'. Two transactions of the period 1954 and 1958 in respect of Katwaria Sarai have been considered as also the awards made in 1958 in respect of this Village. Learned senior counsel submits that the LAC himself has found that Village Adchini is similar to the land of the village in question and, thus, the claimants are entitled to compensation @ Rs.15,000/- per bigha, which is undisputedly the amount of compensation determined for Village Adchini in respect of a notification of the same date. The plea, thus, raised is that the Reference Court erroneously relied on the value determined in respect of Beg Sarai, which should not be the basis in view of the finding of LAC that the land is similar to Adchini. This is so since Rs.12,000/- per bigha has been awarded for Katwaria Sarai in view of the value of the land determined for Beg Sarai.
3. Learned counsel for UOI, on the other hand, submits that the Reference Court has rightly considered the aspect of the peculiarity of land situated in Village Adchini as it is abutting on the Mehrauli Road and this is apparent from the discussion in the judgment on this aspect. Thus, no parity can be made with Adchini. No independent evidence has been laid other than judgments delivered in respect of various villages.
4. Learned counsel for UOI has also drawn our attention to judgment of the Division Bench of this Court in Nand Kishore v. Union of India, where the land value in respect of the notification of the same date for Mehrauli has been determined at Rs.12,000/- per bigha. The Division Bench has taken note of the fact that the Notified Area Committee had come up in 1950s and urbanization has started in this area and there were rise in the market value of land during the relevant period and the determination has taken place for a number of notifications starting from 1959 to 1978. Learned counsel, thus, submits that even this judgment supports the determination at Rs.12,000/- per bigha, especially since nothing has been shown as to why the particular land in question at Katwaria Sarai enjoys any unique vocational advantage, which would result in a higher determination of the market value.
5.It may be noted that there are two orders placed before us passed in RFA No. 636/1990 and 620/2002. In RFA No. 636/1990, the appeal filed by the UOI against the judgment of the Reference Court assessing the market value at Rs.10,000/- per bigha for a notification under Section 4 of the said Act dated 13.11.1959 for Katwaria Sarai was dismissed with the observation that this Court in a number of cases has assessed the market value at Rs.10,000/- per bigha for this village. Similarly, in RFA No. 620/2002, the appeal of the UOI was dismissed noticing that in similar matters, this Court has assessed the market value at Rs.12,000/- per bigha for Katwaria Sarai for the same notification of 24.10.1961. No doubt, these are not detailed judgments and learned counsel for UOI states that she has not been able to lay hands on any other orders / judgments relating to Katwaria Sarai for the same notification or for other notifications at the contemporaneous time. It appears that the Division Bench while noticing the similar matters was possibly taking note of the fact that in Nand Kishore's case (supra) and other matters, land compensation had been determined for Mehrauli and similar other adjacent areas at a particular rate.
6.In view of the aforesaid position, we are unable to accept the plea of learned senior counsel for the claimants that the Reference Court fell into an error while determining the market value at Rs.12,000/- per bigha since no special circumstances had been shown in respect of location of the land to equate the land with Adchini.
7.Lastly, an important aspect is that at page 2 of the judgment, it has been recorded, 'It is prayed that the petitioners are entitled to get compensation @ Rs.10,000/- per bigha besides other benefits'. It is, thus, submitted that though the claimants may have claimed a larger amount before the Reference Court, they confined their relief only to Rs.10,000/- per bigha. In such a situation, we have taken a view in a number of matters that the claimants are not entitled to a higher value if they have confined their relief to a particular value. [Refer LA. APP. No. 68 of 2005 titled 'Shri Hira Singh and Anr. (Deceased through L.R.s) v. Union of India and Ors.' decided on 14.07.2005]. Learned senior counsel for the claimants, however, sought to contend that even the Reference Court had granted Rs.12,000/- per bigha, which is higher than that amount and, thus, this appears to be a mistake. A perusal of the Grounds of Appeal, however, shows that no grievance in this behalf has been made. However, it is required to be noted that the appeals of UOI referred to above have been dismissed and, thus, the compensation of Rs.12,000/- per bigha has been upheld by the Division Bench of this Court in respect of this very notification.
8.In view of all the aforesaid facts and circumstances of the case, the appeals of the claimants as well as of the UOI are required to be dismissed. Ordered accordingly.
9.Parties are left to bear their own costs.
10.At this stage, learned counsel for the claimants points out that the Reference Court has not granted the benefit of judgment of the Apex Court in Sunder v. Union of India, 93 (2001) DLT 569. We may clarify that in view of the said pronouncement, the claimants would be entitled to benefits under the said judgment.
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!