Citation : 2010 Latest Caselaw 4342 Del
Judgement Date : 15 September, 2010
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ RFA NO. 544 OF 2001
Date of Decision: 15th September,
2010
# SURESH KUMAR .....
Appellant
! Through: Mr. D. V. Khatri, Advocate
Versus
$ UOI & ANR. .....
Respondents
^ Through: Mr. Ramesh Ray, Advocate
for
R-1.
Mr. Amit Mehra, Advocate
for Mr. Ajay Verma,
Advocate for DDA.
CORAM:
* HON'BLE MR. JUSTICE P.K.BHASIN
1. Whether Reporters of local papers may be allowed to see
the Judgment?(No)
2. To be referred to the Reporter or not?(No)
3. Whether the judgment should be reported in the digest?(No)
JUDGMENT
P.K.BHASIN, J:(ORAL)
This appeal was filed against the judgment and decree dated
17.02.2001 passed by the Additional District Judge, Delhi enhancing
the compensation to be awarded to the appellant whose land in
village Khera Khurd was acquired pursuant to the notification dated
14/1/94 under Section 4 of the Land Acquisition Act. The Land
Acquisition Collector had awarded compensation @ Rs. 96,875/- per
bigha and upon a reference being made under Section 18 of the Land
Acquisition Act at the instance of the appellant herein the Reference
Court enhanced the compensation to Rs. 1,40,230/- per bigha. The
appellant, however, was still not satisfied and so he preferred the
present appeal.
2. The only point urged by the learned counsel for the appellant
was that the Reference Court has awarded the compensation to the
appellant in terms of the Government's policy contained in Ex. P1 but
that policy to the extent it permitted enhancement by 12% in respect
of the lands acquired vide notifications issued after 03.05.1990 is
illegal and arbitrary since the same policy permitted reduction to the
extent of 15% in the market value of the land in respect of the
awards passed on the basis of notifications issued prior to
03.05.1990 and so the Reference Court should have allowed 15%
yearly increase instead of 12% since if reduction was to be to the
extent of 15% increase should also be to the extent of 15% and not
12%.
3. The learned counsel for the respondent No. 1 (Union of India)
submitted that this court cannot go into the question of legality of
the Government's policy contained in Ex. P1 relied upon by the
Reference Court in the present appeal and also that the appellant in
any case himself having got enhancement relying upon the said
policy is now estopped from impugning that policy decision of the
Government. The learned counsel for the respondent No. 1 also
submitted that this Court has already upheld the decision of the
Reference Court fixing the same compensation in respect of the land
of other villagers in the same village which had been acquired
pursuant to same notification vide which the land of the present
appellant had been acquired. That unreported decision was given on
04.03.2004 in RFA No. 148/2001. The learned counsel further
submitted that in that case also the reference Court enhanced the
market value of the land in village Khera Khurd by Rs. 43,355/- per
bigha as has been done in the present case also relying upon the
policy Ex. P1.
4. This Court is in full agreement with the submissions of the
learned counsel for the respondent No. 1. Before the Reference
Court the appellant had only relied upon Government's policy Ex.P-1
and the Court followed that policy decision and ordered
enhancement in the compensation payable to the appellant. As per
that policy the government had fixed the minimum price for the
agricultural lands in Delhi at Rs. 4.65 lacs per acre w.e.f. 27/4/90 and
further the said land rate was to be reduced by 15% yearly in cases
of acquisitions carried out pursuant to the notifications issued under
Section 4 before 3/5/90 and in cases of notifications issued after
3/5/90 there was to be increase by 12% yearly. The trial Court has
given the benefit of 12% escalation to the appellant as per the said
policy relied upon by him. If the appellant was aggrieved by the
policy decision of the Government permitting only 12% increase in
the market value of the lands acquired pursuant to the notifications
issued after 03.05.1990 he should have challenged that decision of
the Government in appropriate proceedings and in the present
appeal he cannot impugn that. It is also not the case of the appellant
that any other similarly placed land owner has been granted benefit
of increase of 15%.
5. This appeal therefore lacks merits and is hereby dismissed.
September 15, 2010 P.K. BHASIN,J cl
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!