Citation : 2010 Latest Caselaw 2701 Del
Judgement Date : 20 May, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ LA. APP. 439/2010
Date of decision : 20.05.2010
IN THE MATTER OF :
LAKSHMI DEVI ...... Appellant
Through: Mr. Deepak Khosla, Advocate
versus
UNION OF INDIA & ANR. ...... Respondents
Through: Mr. Ramesh Ray, Advocate for UOI.
Mr. S.K. Sethi, Advocate for R2/DDA.
CORAM
* HON'BLE MS.JUSTICE HIMA KOHLI
1. Whether Reporters of Local papers may No
be allowed to see the Judgment?
2. To be referred to the Reporter or not? No
3. Whether the judgment should be No
reported in the Digest?
HIMA KOHLI, J. (ORAL)
1. The land of the appellant situated in village Tikri Kalan was
acquired by the respondent/UOI vide preliminary notification issued under
Section 4 of the Land Acquisition Act, 1894 (hereinafter referred to as „the
Act‟) on 24.07.1995. This was followed by the declaration under Section 6
of the Act dated 22.08.1995. In view of the urgency of the scheme, the
provisions of Section 17(1) of the Act were also made applicable and the
possession of the land was taken over on 21.09.1995. Thereafter, the Land
Acquisition Collector made and pronounced his award under Section 11 of
the Act, being Award No. 2/1997-98 dated 23.07.1997. In his award, the
Land Acquisition Collector assessed the market value of the land at the rate
of Rs.1,68,000.00 per bigha for category "A" leveled land and
Rs.1,26,340.00 for category "B" land, besides other statutory benefits.
2. Dis-satisfied with the said determination of the market value of
the land, the appellant preferred a Reference Petition under Section 18 of
the Act for enhancement of the compensation, which was referred to the
court of the learned Additional District Judge, Delhi. The learned Additional
District Judge, vide order and judgment dated 13.01.2006, declined to grant
any enhancement in the compensation determined by the Land Acquisition
Collector. However, other statutory benefits were granted by the learned
Reference Court in accordance with law.
3. The appellant still dis-satisfied by the enhancement granted by
the learned Reference Court, preferred the present appeal seeking
compensation at the rate of Rs. 2,18,000.00 per bigha besides the statutory
benefits. As there was delay of 1435 days in preferring the appeal, today
counsel for the appellant made a statement in CM 8138/2010 that in the
event any enhancement is granted by this Court, the appellant would not
claim any interest on the enhanced amount for the period of delay and also
not press for costs of the appeal. On his statement, the delay in filing the
appeal was condoned subject to the condition that the appellant would not
be entitled to interest for the period of delay, i.e., 1435 days and also the
costs of the appeal.
4. It is submitted by the counsel for the appellant that a Division
Bench of this Court in a batch of matters including LAA No. 193/2006
entitled Pratap Singh deceased through LRs vs. Union of India and Ors.,
decided on 19.12.2008, determined the market value of the land acquired in
the same village through various notifications at various rates. However, in
respect of the land acquired through the notification dated 24.07.1995, the
market value was assessed at Rs.2,15,160.00 per bigha for land falling in
category "A" and at Rs.1,73,500.00 for category "B" land. In addition to the
market value, the following statutory benefits as granted by the Reference
Court were also upheld:-
(a) 12 % additional amount on the above market value of land under section 23 (1A) of the Act.
(b) 30% solatium on the above market value of land under section 23 (2) of the Act.
(c) Interest under section 28 of the Act at the rate of 9% per annum from the date of dispossession for the first year and thereafter at the rate of 15% per annum till the date of the tender of compensation, which includes the benefit granted by the Hon‟ble Supreme Court in the case of Sunder Vs. Union of India reported as 2001 (93) DLT 569.
5. Counsel for the respondent/UOI states that the aforesaid
judgment in the case of Pratap Singh (supra) has attained finality in view of
the fact that the Special Leave Petition preferred by the respondent/Union of
India as also by the landowners, registered as SLP(Civil) No. 573-628/2010
has been dismissed by the Supreme Court vide order dated 05.01.2010.
6. Guided by the judgment in the case of Pratap Singh (supra), it is
held that the market value for the land falling in the category of „A‟ shall be
maintained at Rs.2,15,160.00 per bigha and for category „B‟ land at
Rs.1,73,500.00. In addition to the market value, statutory benefits as
granted to the appellant in the case of Pratap Singh (supra) shall also be
granted to the appellants herein. However, the appellant would not be
entitled to interest on the enhanced amount for the period of 1435 days of
delay and costs of the appeal.
7. The appeal is disposed of.
(HIMA KOHLI)
MAY 20, 2010 JUDGE
rkb
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!