Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indian Oil Corporation Ltd. vs Jai Prakash & Anr.
2009 Latest Caselaw 3538 Del

Citation : 2009 Latest Caselaw 3538 Del
Judgement Date : 3 September, 2009

Delhi High Court
Indian Oil Corporation Ltd. vs Jai Prakash & Anr. on 3 September, 2009
Author: P.K.Bhasin
*              IN THE HIGH COURT OF DELHI AT NEW DELHI

+                       CM No. 4083/07(cross objections)

                                       IN

                             RFA NO. 698 OF 2006

                                 Date of Decision: 3rd September, 2009

#     INDIAN OIL CORPORATION LTD.                ..... Appellant
!                   Through: Ms. Savita Rustagi, Advocate.

                    versus

$     JAI PRAKASH & ANR.                                 ..... Respondents
^                   Through:           Mr. I.S. Dahiya, Adv. for R-1
                                       (cross-objector)
                                       Mr. Sanjay Poddar, Adv. for R-2


      CORAM:
*     HON'BLE MR. JUSTICE P.K.BHASIN

1. Whether Reporters of local papers may be allowed to see
   the Judgment?
2. To be referred to the Reporter or not?
3. Whether the judgment should be reported in the digest?


                           JUDGMENT

P.K.BHASIN, J(ORAL)

Vide Award no. 4/DCW/98-99 dated 16-10-98 compensation in

respect of the land of cross-objector Jai Prakash and number of other

persons in village Tikri Kalan, Delhi which was sought to be acquired

vide notification dated 11-06-1996 under Section 4 of the Land

Reforms Act was fixed by the Land Acquisition Collector @ Rs.

8,06,400/- per acre or Rs. 1,68,000/- per bigha in respect of land

falling in block „A‟. The present cross-objector was not satisfied with

the compensation awarded to them by the Land Acquisition Collector

and accordingly reference under Section 18 of the Land Acquisition

Act, 1894(in short „the Act‟) was got made to the District Judge. The

learned Additional District Judge disposed of the reference vide his

judgment dated 25-05-2006 affirming the amount of compensation

fixed by the Land Acquisition Collector. IOC, the beneficiary of the

acquired land in village Tikri Kalan felt aggrieved by the decision of

the Additional District Judge and for seeking reduction in the

compensation it filed appeal in this Court. The cross-objector Jai

Prakash in the present case filed cross-objections(registered as CM

No. 4083/07) in the appeal of IOC(being LA. APP. No. 698/2006). It

appears that many appeals by the IOC as well as other land owners

had also been filed against the decision of the Additional District

Judge disposing of other such References in respect of the same

village which were also acquired vide same award dated 16-10-98.

The appeals filed by the IOC, including the present appeal, being LA

Appeal No. 698/06, as well as various land owners were all disposed

of by this Court vide a common judgment dated 19-12-2008. While

all the appeals filed by the IOC were dismissed the appeals of land

owners were partly allowed inasmuch as the compensation in respect

of the land in block „A‟ of village Tikri Kalan was enhanced.

2. It appears that while disposing of the appeals filed by the IOC

as well as various land owners vide common judgment dated 19 th

December, 2008 the cross-objections of the present cross-objector,

which he had filed in this appeal of the IOC, went unnoticed and no

specific order in respect thereto was passed and so the same

remained pending.

3. The cross-objector having noticed the absence of number of his

cross-objection petition in the judgment dated 19-12-2008 moved an

application dated 25th March, 2009 mentioning therein that his cross-

objections do not appear to have been disposed of by the said

common judgment due to some inadvertence and therefore, the

same needed to be formally disposed of now. Counsel for IOC as well

as UOI (LAC) very fairly conceded the position that the present cross-

objector is also entitled to the benefit of enhancement given by this

Court vide its decision dated 19-12-2008 to various land owners who

had claimed enhancement of compensation in respect of their lands

in block „A‟ of village Tikri Kalan. It was submitted by learned

counsel for the cross-objector also that he is also not claiming

anything more than what this Court has awarded to other land

owners while allowing their appeals partly vide judgment dated 19-

12-2008.

4. The relevant para in the judgment dated 19-12-2008 whereby

the compensation in respect of the land in block „A‟ of village Tikri

Kalan was enhanced is para no. 45 which reads as under:

"45. Since we have fixed marked value of Rs. 2,15,160/- in respect of land acquired vide Notifications dated 24.7.1995 and 16.11.1995, the land owners in these appeals shall be entitled to enhancement for the period from 22.8.1995 to 11.6.1996 on the aforesaid amount. Having regard to the fact that in 1995-96 the prices of the land were increasing and the period involved is less than 10 months, we are of the opinion that enhancement @ 12% p.a. is rightly given having regard to the principles laid down by this Court in Bedi Ram & Ors. V. Union of India & Anr., 93 (2001) DLT 150. The enhancement for the period in question, at that rate, would work out to Rs. 20,655/-. On that basis, the market value for the land covered under these appeals for „A‟ category land is fixed at Rs. 2,35,815/- and for „B‟ category it amounts to Rs. 1,90,156/-. These appeals are LAA Nos. 771, 775, 622, 621, 772, 698, 629, 698, 634, 727, 625, 711, 628, 726, 712, 626, 798, 624, 713, 702, 565, 699 & 605/2006, 2/2007 & 212/2007."

5. From the said para of the judgment it is clear that

compensation in respect of the land in block „A‟ was enhanced to Rs.

2,35,815/- per bigha.

6. In view of the fore-going, the cross-objections filed by the

cross-objector Jai Prakash are allowed and it is ordered that he would

also be entitled to the benefit of enhancement, as referred in the

above extracted para no. 45 of the judgment dated 19-12-2008,

given to other similarly situated land owners.

7. Decree be drawn accordingly.

P.K.BHASIN,J SEPTEMBER 03, 2009 sh

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter