Citation : 2011 Latest Caselaw 3777 Del
Judgement Date : 5 August, 2011
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% LA.APP 502 /2008
+ Date of Decision: 5th August, 2011
# UOI ...Appellant
! Through: Mr. Sanjay Poddar, Advocate
Versus
$ PRATAP SINGH & ORS ....Respondents
Through: Mr. Deepak Khosla & Mr. Inder Singh,
Advocates
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:
This is an appeal under section 54 of the Land Acquisition Act,
1984 for setting aside the judgment dated 30-07-2008 given by the
learned Additional District Judge in LAC No. 135/1/2008 whereby
while giving enhancement in compensation to the respondents for their
land acquired in village Gharoli the Reference Court had awarded
interest on the enhanced amount even for the period from the date of
dismissal in default of the Reference case till the date of its restoration
and the Government is aggrieved only by the grant of interest for that
period.
2. The facts which only are relevant for the disposal of this appeal
are that at the instance of the respondents - land owners, the Land
Acquisition Collector had made a reference under Section 18 of the
Land Acquisition Act, 1894 since they were not satisfied with the
compensation fixed by him in respect of their lands which had been
acquired. The Government contested the reference and after
considering the evidence adduced during the trial the learned Reference
Court enhanced the market value of the acquired land. There is no
dispute raised by the government in respect of the market value which
had been fixed by the Reference Court. The grievance of the appellant
- Union of India is that on one date of hearing there was no appearance
on behalf of the respondents - claimants before the Reference Court
and consequently the reference case was dismissed in default and after
many years the respondents - claimants had sought restoration of their
case and it was finally restored.
3. It was submitted by Shri Sanjay Poddar, learned counsel for the
appellant - Union of India that the learned Reference Court was not
justified in granting interest to the respondents - claimants on the
enhanced compensation for the period during which the reference had
remained dismissed since that delay cannot be attributed to the
Government. On the other hand, learned counsel for the respondents -
claimants submitted that the learned Reference Court has awarded
interest to them even for the afore-said period in dispute after noticing
the judgment of the Hon'ble Supreme Court in "Khazan Singh vs.
Union of India", AIR 2002 SC 726 wherein it was held by the Supreme
Court that a reference made under Section 18 of the Land Acquisition
Act cannot be dismissed on account of non-appearance of the claimants.
It was also submitted that under similar circumstances in one case
reported as "Union of India vs. Shaukat Rai", 2009 (X) Apex
Decisions (Delhi) 139 I have already dismissed appeal of the Union of
India and that judgment has not been challenged by the Union of India.
4. Learned counsel for the appellant - Union of India did not
dispute the submission of the learned counsel for the respondents that
my decision in Shaukat Rai's case(supra) has not been challenged by
the Government. In the said case I have taken the view that since the
Reference Court cannot dismiss a reference under the Land Acquisition
Act due to non-appearance of the claimants in view of the above
referred judgment of the Hon'ble Supreme Court in Khazan Singh's
case, the claimants - land owners cannot be deprived of the interest on
the enhanced compensation if be awarded by the Reference Court even
for the period from the date of dismissal of the reference in default till
the date of its restoration. I have, therefore, no reason to take a
different view now.
5. This appeal is accordingly dismissed but without any order as to
costs.
P.K. BHASIN,J
AUGUST 5, 2011 sh
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!