Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Anant Raj Projects Ltd vs Union Of India & Anr
2024 Latest Caselaw 7034 Del

Citation : 2024 Latest Caselaw 7034 Del
Judgement Date : 29 October, 2024

Delhi High Court

M/S Anant Raj Projects Ltd vs Union Of India & Anr on 29 October, 2024

Author: Sudhir Kumar Jain

Bench: Sudhir Kumar Jain

                          $~

                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                       Reserved on: 01 October, 2024
                                                                   Decided on: 29 October, 2024

                          +      LA.APP. 253/2016
                                 M/S ANANT RAJ PROJECTS LTD.(NOW
                                 KNOWN AS TARC PROJECT LTD.)     .....Appellant
                                                       Through:    Mr. Rajesh Yadav, Senior
                                                                   Advocate with Mr. Soham
                                                                   Kumar,     Ms.   Prarthana
                                                                   Singhania,   Mr.    Akshit
                                                                   Navaney, Advocates

                                                       V

                                 UNION OF INDIA & ANOTHER                     .....Respondents
                                                       Through:    Mr. Sanjay Kumar Pathak,
                                                                   SC with Mrs. K. K. Kiran
                                                                   Pathak, Mr. Sunil Kr. Jha,
                                                                   Mr.    M.     S.    Akhtar,
                                                                   Mr. Musarrat B. Hasmi,
                                                                   Mr.     Mayank      Madhu,
                                                                   Mr. Sami S. Siddiqui,
                                                                   Advocates for R-1/UOI
                                                                   Ms.     Shama      Sharma,
                                                                   Advocate for R-2/DMRC

                                                       AND

                          +      LA.APP. 255/2016
                                 M/S ANANT RAJ PROJECTS LTD (NOW
                                 KNOWN AS TARC PROJECT LTD.)     .....Appellant



Signature Not Verified
Digitally Signed
By:HARVINDER KAUR
BHATIA
Signing Date:04.11.2024   LA.APP 253/2016 & LA.APP. 255/2016                              Page 1
17:06:56
                                                        Through:   Mr. Rajesh Yadav, Senior
                                                                  Advocate with Mr. Soham
                                                                  Kumar,     Ms.   Prarthana
                                                                  Singhania,   Mr.    Akshit
                                                                  Navaney, Advocates

                                                       V

                          UNION OF INDIA & ANOTHER                           .....Respondents
                                                       Through:   Mr. Sanjay Kumar Pathak,
                                                                  SC with Mrs. K. K. Kiran
                                                                  Pathak, Mr. Sunil Kr. Jha,
                                                                  Mr.    M.     S.    Akhtar,
                                                                  Mr. Musarrat B. Hasmi,
                                                                  Mr.     Mayank      Madhu,
                                                                  Mr. Sami S. Siddiqui,
                                                                  Advocates for R-1/UOI
                                                                  Ms.     Shama      Sharma,
                                                                  Advocate for R-2/DMRC


                          CORAM
                          HON'BLE DR. JUSTICE SUDHIR KUMAR JAIN

                          JUDGMENT

1. This common judgment shall decide above mentioned two

appeals.The present appeals are filed under section 54 of the Land

Acquisition Act, 1894 (hereinafter referred to as "the Act") to

challenge the judgment and decree dated 05.05.2016 passed in LAC

bearing no. 73/10/07 titled as M/s Anant Raj Projects Limited V

Union of India & another (hereinafter referred to as "the impugned

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 2

judgment 1") and judgment and decree dated 06.05.2016 passed in

LAC bearing no. 71/10/07 titled as Structural Fabricators Pvt. Ltd.

V Union of India & Another (hereinafter referred to as "the

impugned judgment 2") passed by the court of Sh. Sanjay Kumar,

ADJ-02, West District, Rohini Courts, Delhi (hereinafter referred to

as "the reference court") whereby the market value of the

appellant's land measuring 1410 sq. meters forming part of the

Commercial complex at property no. 67, Najafgarh Road, DLF

Industrial Area, Kirti Nagar, Delhi was assessed at a rate of

Rs.30,124.21/- per sq. meter with other benefits (in LA. APP

253/2016) and the market value of the appellant's land measuring

3697 sq. meters forming part of the Commercial complex at property

no. 67, Najafgarh Road, DLF Industrial Area, Kirti Nagar, Delhi was

assessed at a rate of Rs. 28,510.41/- per sq. meter with other benefits

(in LA. APP 255/2016).

2. The factual background of the case as reflected from the impugned

judgment 1 in LA. APP. 253/2016 is that the Government of NCT of

Delhi acquired the total land measuring 3257 sq. meter under section

4 of the Act vide notification no.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 3

F.7(14)2003/LA/L&B/MRTS(W)/25040 dated 13.02.2004 and under

section 6 of the Act vide notification no. F.7(14)

2003/LA/L&B/MRTS(W)/4011 dated 08.06.2004. The said land was

notified under section 17 of the Act vide notification no. F.7(14)

2003/LA/L&B/MRTS(W)/4012 dated 08.06.2004 and was acquired

for the purpose of Mass Rapid Transit System project. LAC (W) after

completing the requisite formalities as provided under the Act

announced the Award bearing no. 06/DC (W)/04-05 dated

28.01.2005 under section 11 of the Act in respect of the aforesaid

acquired land and determined the market value of the acquired land at

the uniform rate of Rs.19,660/- per sq. meter.

2.1 The factual background of the case as reflected from the

impugned judgment 2 in LA. APP. 255/2016 is that the Government

of Delhi acquired the total land measuring 15765 sq. meter under

section 4 of the Act vide notification no.

F.7(60)2001/L&B/LA/MRTS/19276 dated 04.03.2003 and under

section 6 of the Act vide notification no. F.7(60)

2001/L&B/LA/MRTS/905 dated 25.04.2003. The said land was

notified under section 17 of the Act vide notification no. F.7(60)

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 4

2001/L&B/LA/MRTS/906 dated 25.04.2003 and was acquired for the

purpose of Mass Rapid Transit System project. The LAC (W) after

completing the requisite formalities as provided under the Act

announced the Award bearing no. 07/DC (W)/04-05 dated

02.02.2005 under section 11 of the Act in respect of the aforesaid

acquired land and determined the market value of the acquired land at

the uniform rate of Rs.19,660/- per sq. meter. The structure was also

valued as per valuation report submitted by DMRC Ltd. duly vetted

by PWD. The structure of the appellants as per award was

determined for value of Rs.8,90,932/-.

2.2 The appellant, a private limited company, is the owner of both the

properties i.e., 1410 sq. meters (LA. APP. 253/2016) and 3257 sq.

meter (LA. APP. 255/2016) forming part of the Commercial complex

situated at property no. 67, Najafgarh Road, DLF Industrial Area,

Kirti Nagar, Delhi (hereinafter referred to as "the acquired land")

which were acquired vide Award bearing no. 06/DC (W)/04-05 dated

28.01.2005 (LA. APP 253/2016) and Award bearing no.

07/DC(W)/04-05 dated 02.02.2005 (LA. APP 255/2016).

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 5

2.3 The appellant being aggrieved by the compensation assessed by

LAC filed reference petitions under section 18 of the Act bearing

LAC no. 73/10/07 and LAC no. 71/10/07 challenging the Award

bearing no. 06/DC(W)/04-05 dated 28.01.2005 and 07/DC(W)/04-05

dated 02.02.2005 respectively and prayed for enhanced compensation

along with statutory solatium, interest and other statutory benefits.

The grounds to challenge the Awards in the reference petitions are

produced verbatim hereinafter:

7. It is stated that the property under acquisition is a part of big industrial plot situated on the main Patel Road, it is an admitted fact as per the award that the land under acquisition is an industrial property situated in Kirti Nagar and have residential, commercial activities in the vicinity.

This fact alone makes it abundantly clear that the land in question had potential value as industrial as well as commercial site and all around in the vicinity the land is/was being used as industrial as well as for commercial purposes.

8. It Is stated that the Collector through has admitted the land to be the industrial property and having commercial potential has valued the same at the rate which was fixed by DDA for conversion charges. The conversion charges which have been application by DDA in the year 2003 can not be the actual price of the land. The conversion charges are charged by the authorities with regard to residential property or other properties are sought to be converted for the purposes of user. It is stated that conversion charges by no stretch of imagination could be the market value of the land. The market value of the land is where the land of an

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 6

ordinary prudent person will be prepared to sell his property and a man of ordinary prudence is willing to purchase the same. The price which is falling between the two constitutes the market value. The market value of the land around the vicinity at the time of issuance of notification under Section 4 of the Act was not less than Rs.2 lacs per sqm.

9. It is further stated that the property in question is situated on main Road having a great potential value as a perfect industrial site and was otherwise fit for any commercial activities. The land in question had a permitted use of industrial nature and has flatted factories. It is stated that the matter regarding user of the land which was earlier used for extensive industry came up from Hon'ble Supreme Court in CWP No. 467/1985 titled as 'M.C. Mehta vs. UOI' wherein it has been held that all plots which were earlier used to existing industries would be used only for light and service industry. As per the permissible use in Zone M (I) light and service industries the following are permissible; Hospitals, Guest House, Boarding House, Lodging House, Storage House, Warehouse, Cold Storage, Ice Factory, Gas Godown, Cinema, Bus Depot and Workshop and Nursing Home, Auditorium, Nigh Shelter, Weekly market. Junk Yard, Motel Garage, Flattered group industry, railway freight godown, vocational training centre, R&D Centre, Museum, Exhibition Centre and Art Gallery. The DDA vide resolution dated 18.08.2001 as alleged, commercial usage of industrial plot on payment of certain charges. With this back ground the plot of the appellants would be used for any of the purposes detailed herein above and all purposes are commercial in nature and could fetch a very decent income for the appellants. Even otherwise the permissible user being absolutely commercial, will definitely fetch a better price.

10. It is stated that the land of the appellant is well connected to various parts of Delhi, approachable by

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 7

mettled roads from all sides, one side is Patel Road, the other side is Kirti Nagar Industrial area road, the third side is Rama Road and the other road is leading towards Moti Nagar Industrial Area. The land being situated in such a position has market potential and is of great commercial/industrial value. All sort of civic amenities such as electricity, water transport, telephone, bus service, sewerage, educational institutions etc. are easily available to the lands of the appellants.

11. It is stated that the topography of the land which has been acquired is phenomenally exceptional within the close proximity of about 1- 1.1/2kms there are posh Residential colonies like Patel nagar, Rajender Nagar, Rajendra Park, Rajendra Place, Karol Bagh, Pusha Road etc. on the other side are the posh residential colonies of west Delhi like Rajouri Garden, Raja Garden, Kirti Nagar residential area, Bali Nagar etc. This being the topography, the land of the appellant is of the highest value being on the perfect location and thus enjoys a great potential value.

12. It is further stated that the question regarding fixation of market rates of the property in the vicinity came up before Hon'ble Supreme Court of India on various occasions and the Hon'ble Supreme Court has in unambiguous terms held that 2-3 kms. Distance is of no consequence in relation to the properties situated in urban areas or in urban agglomeration as the properties are capable of fetching the same market value. Appellant also relied on judgment of Hon'ble Supreme Court in LC Officers vs. Eluru & others Vs. Smt. Jasti Rohini & Others, 1995 Vol. I SCC 717.

13. It is further stated that the Collector has made no effort to find out the existing market rate in the vicinity. The award indicates only one sale deed which is no way can reflect the market value of the lands in the area. Appellant also relied on judgment of Hon'ble Supreme Court in

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 8

Special Land Acquisition Officer Dev Nagri vs. P. Veera Bhadha Rappa & others 1984 Vol. 2 SCC 120.

14. It is further stated that considering all the facts and circumstances and other related matters relevant for affixation of the correct market value of the land, the value of the land of the appellant at the relevant time was not less than Rs.2 lacs per sqm. and appellant claims the same amount as compensation for its land.

3. The respondent no1/Union of India filed respective written

statement before the reference court in both the reference petitions

wherein stated that the compensation has been assessed in the name

of the recorded owner as per the revenue record and the appellant is

not the recorded owner as per the revenue record. The acquired land

is not surrounded by any developed or undeveloped colony and the

acquired land can only be used for agricultural use. There was no

structure, tree or tube at the time of publishing of the notification

under section 4 of the Act on the acquired land. The respondent no 1

on merits denied averments made in the reference petition and stated

that the Collector (West) has correctly assessed the compensation and

the reference petitions are liable to be dismissed.

4. The respondent no.2/DMRC also filed written statement in both

the reference petitions wherein preliminary objection was taken that

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 9

the petitions are barred by limitation. The respondent no 2/DMRC on

merits denied all the averments made in the reference petition and

stated that the LAC (West) considered the conversion charge issued

by the DDA, the schedule of rate for residential and commercial

purposes circulated by the Department of Urban Development,

Ministry of Urban Affairs and Employment vide letter no. J-

22011/4/95-LD dated 16.04.1999 and price paid within reasonable

time frame in a bona fide transaction of similar land possessing

similar value. The locational advantage of the property being situated

on the main road was kept in mind while assessing the market value

at the rate of Rs.19,660/- per sq. meter. The claimants did not supply

valid evidence regarding industrial land to LAC to support their

claim. LAC relied on the best method of compensation assessment to

achieve the market value of the property by evaluating similarly

advantageous land in the proximity. LAC while passing the award

took into account that the acquired property is situated on the main

road and that there are residential as well as commercial activities in

the vicinity. The acquired land was not used for industrial purposes

and the conversion charge has been taken as only one dimension in

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 10

the ascertainment of the true price as conversion charge is only

Rs.17,870/- whereas the market price determined in the award is

Rs.19,660/-. The structure was valued by Government approved

Valuers and was also duly vetted by PWD of GNCTD. The Collector

took into account the entire potential value but the range of potential

value cannot be extended to conjectural value. The immediate and

proximate potentiality can be considered not the distant potentiality.

5. The appellant in LAC no. 71/10/07 subject matter of LA.APP.

255/2016 filed rejoinder to the reply filed by the respondent

no.1/UOI wherein stated that the compensation assessed by the

Collector is too low, unjust, arbitrary, without any reasonable basis

and the same is not acceptable to the appellant. The minimum market

value of the acquired land was assessed by the Registered Valuer in

his valuation report to be not less than Rs.2,10,000/- per sq. meter.

The appellant also denied the averments made in the written

statement.

5.1 The appellant in LAC no. 71/10/07 subject matter of LA. APP.

255/2016 also filed rejoinder to the reply filed by the respondent

no.2/DMRC wherein the appellant denied the averments made in the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 11

written statement and reiterated the averments made in the petition. It

was stated that the compensation assessed by the Collector is too low,

unjust, arbitrary, without any reasonable basis and the same is not

acceptable to the appellant. The minimum market value of the land in

question was assessed by the Registered Valuer in his valuation

report to be not less than Rs.2,10,000/- per sq. meter. It was further

stated that the respondent did not deny the fact that the appellant has

huge superstructure in the form of boundary wall, gate, iron grill,

rooms etc. and that the said construction was a modern construction

and hence, the value of the superstructure cannot be valued less than

Rs.50 lacs.

6. The reference court in both the reference petitions on basis of

pleadings framed following issues vide order dated 21.02.2008:-

1. What was the market value of the land on the date of notification U/S 4 Land Acquisition Act? OPP

2. What was the value of super structure raised by the appellant? OPP

3. To what amount of enhancement in compensation the appellants are entitled?

4. Relief.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 12

7. The appellant before the reference court examined Pankaj Nakra

who is the Director of the appellant company as PW1 who tendered

affidavit stating facts of the petition and submitted a copy of Board

Resolution as Ex. PW1/A in evidence. PW1 in his cross examination

admitted that the company has neither purchased or sold any piece of

land at Kirti Nagar, Delhi and that he does not remember if the

company sent any letter to the LAC for participation in the

proceedings of evaluating the property being initiated by the

approved valuer. PW1 deposed that he accompanied the valuer when

they visited and initiated proceedings of valuation and multiple local

property dealers including Mr. Avinash were called who gave the rate

of the land to the valuer. PW1 further deposed that the distance

between the Kirti Nagar and Moti Nagar Industrial Area is

approximately 500 meters and the same is the distance between Patel

Road and Rama Road. He admitted that there is a residential area at

the distance of ½ - 1 km from the acquired land. He further deposed

that the company used to manufacture tanks on the acquired land for

almost 20 years but he cannot say whether the business was running

in profit or loss. He deposed that he does not remember when the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 13

construction of the acquired land was done and whether he had

submitted sale deed of similarly located property of that area before

LAC.

7.1 The appellant also examined Balkishan Chauhan before the

reference court as PW2 who tendered affidavit Ex.PW2/A in

evidence wherein deposed that he is a Building Supervisor/Estimator

Valuer approved by the MCD.PW2 deposed that on the request of

PW1 Pankaj Nakra, he personally went to inspect the acquired land

on 30.03.2003 to assess its market value which was done after

verification of the documents produced and taking into consideration

various locational factors.PW2 also made local enquiry regarding the

prevailing market rate at the time of the section 4 notification from

local property dealers.PW2 prepared Report PW2/2 wherein he

assessed the market value of the acquired land at the rate of Rs.

2,25,000/- per sq. meter as on the date of the section 4 notification.

PW2 in his cross examination admitted that he had not given any

notice to LAC to participate during inspection of the acquired land

for valuation but the manager of the appellant company had already

given such notice to the LAC. He deposed that he had seen the House

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 14

Tax Receipt but no documents regarding purchase of building

material was shown to him and he cannot tell the rateable value of the

property fixed by MCD. He further deposed that he referred two sale

deeds and made inquiries from local property dealers while assessing

the market value of the acquired land. PW2 denied that he had not

gone at the spot or assessed the valuation and gave his report at the

higher value at the instance of appellant.

7.2 The appellant before the reference court also examined Anil Sarin

as PW3who tendered an affidavit P-3 wherein reiterated the facts of

the petition and submitted a copy of Board Resolution dated

04.05.2010 as Ex. PW3/1 in evidence. PW3 in his cross examination

admitted that he was authorized on behalf of the company vide

authorization letter to appear before the LAC during the proceedings

of the Award and that on receipt of notice under section 9 and 10 of

the Act, he has not appeared before the LAC but other

Representatives of the appellant company appeared before the LAC

and hence, he is not competent to disclose the then market value of

the property in question. He denied the fact that they were not the

owner of M/s Structural Fabricators Pvt. Ltd. in 2004. It was further

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 15

deposed that the representative of the appellant company produced

the report of the registered valuer pertaining to the acquired land

before the LAC but no resale deed of the relevant period was

produced before LAC of any other property to show the market value

of the property in the vicinity and relied upon valuation report Ex.

PW3/3. PW3 stated that he never worked for Jones Lang i.e. the

Valuer who valued the acquired land as per report Ex. PW3/3 but

rather he engaged them to value the acquired land but he has not

placed on record any communication vide which the Valuer M/s.

Johns Lang were engaged by the appellant company and admitted

that Ex. PW3/3 does not bear signature of the Valuer or its agent or

the seal or stamp of the Valuer. He further submitted that Jones Lang

Company does not disclose the name of the person who has prepared

the report. The report Ex. PW3/3 was duly forwarded by the

Managing Director of Strategic Consulting Group which is part of

M/s Jones Lang but he does not have any documentary proof to show

the Strategic Consulting group is part of M/s. Jones Lang. The

concerned officials of M/s. Jones Lang visited the spot in 2009 and

admitted that the document Ex. PW3/4 is not legible. He visited the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 16

property qua sale deed Ex. PW3/2. He further admitted that the

appellant company has no concern with the property as mentioned in

Ex. PW3/2 as it was neither the buyer nor the seller. The appellant

evidence was closed vide order dated 07.01.2016.

7.3 The respondent no 1/Union of India in evidence tendered Award

as Ex. Rl. The respondent no 2/DMRC in evidence tendered

photocopy of judgment M/s. Sylvania Laxman Ltd. V UOI dated

08.05.2009 decided by the court of Sh. Ashwani Sarpa, Additional

District Judge as Ex. R2. The evidence on behalf of the respondents

was ordered to be closed vide order dated 18.02.2016.

8. The perusal of impugned Awards reflect that LAC to arrive at fair

market value of the acquired land considered the locality of the site,

situation of the area and quality, potentiality and use of area and the

quality, potentiality and use of land. The acquired property was an

industrial property situated in area of Kirti Nagar with residential and

commercial activities in the vicinities. LAC did not adopt method of

schedule of rates circulated by the Department of Urban

Development, Ministry of Urban Affairs & Development vide letter

dated 16.04.1999 for assessment of compensation for acquired

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 17

property/land. LAC adopted method of valuation i.e. the price within

a reasonable time frame in bona fide transactions of purchase of

similar lands possessing similar advantages. LAC collected certified

registered sale deeds of rates of similar lands in the adjacent areas of

West Patel Nagar and Kirti Nagar to estimate fair market value. LAC

to arrive at fair market value of the land also considered the

conversion rates charged by DDA issued in year 2003. The indicative

rates of Kirti Nagar Industrial Area is Rs. 17,870/- per sq meter. LAC

assessed market value of acquired industrial properties on basis of

above methods and keeping the locational advantage being situated

on main road side at Rs.19,660/- per sq meter. LAC also awarded

compensation for structures and other statutory benefits.

9. The reference court in impugned judgments did not accept

testimony of PW1 and opined that it was not supported with

sufficient documentary evidence that the market value is not less than

Rs.2,25,000/- and observed that testimony of PW1 is silent on

important aspects. The reference court also observed that PW2

proved Report Ex.PW2/2 but it does not contain specific date when it

was prepared and PW2 did not mention any basis for arriving at the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 18

conclusion that the rate of the acquired land was at Rs. 2,25,000/- per

sq meter and PW2 carried out the inspection ex parte and report

Ex.PW2/2 is based on local inquiries and there was no basis

regarding expenditure information including cost of construction and

value of the land. The reference court has rejected valuation report

given by PW2. The reference court opined that that the appellant has

failed to prove that the structure cost allowed by the collector was

unjustified and rejected claim of the appellant as to structure. The

reference court also rejected sale deed Ex. PW3/2 and copy of

valuation report Ex.PW3/3 and another document produced in the

testimony of PW3. The reference court observed that the appellant

has not proved any sale deed to indicate market value of the acquired

land at the time of notifications under section 4 of the Act. The

reference court after relying on Bedi Ram V UOI, 93 (2001) DLT

150 delivered by this court gave appreciation of 12% at time of

assessing compensation of acquired land. The reference court in LAC

No. 71/10/07 which is subject matter of LA. APP bearing no 255 of

2016 determined fair market value of land at Rs. 28,510.41/- per sq

meter and such awarded enhancement of Rs. 8850.41/- per sq meter.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 19

The reference court in LAC No. 73/10/07 which is subject matter of

LA. APP no 253 of 2016 determined fair market value of land at

Rs.30,124.21/- per sq meter and such awarded enhancement of

Rs.10,464.21/- per sq meter. The reference court also awarded

statutory benefit as mentioned in finding on issue no 3 of impugned

judgments.

10. The appellant being aggrieved filed the present appeals and

challenged both the impugned judgments on grounds that the

impugned judgments are liable to be set aside being passed without

application of mind. The reference court has wrongly rejected

testimony of PW2 Balkishan Chauhan who was a building supervisor

and estimated valuer duly approved by MCD and his report Ex.

PW2/2. The reference court wrongly rejected sale deed dated

01.05.2000 as referred in report Ex.PW2/2 merely on ground that

copy of the sale deed was not filed. The reference court incorrectly

rejected the reportEx.PW2/2 with respect to the valuation of the

building/structure existing upon the acquired land. The reference

court has not considered true commercial potential value of the

acquired land in assessing market value of the acquired land which is

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 20

well connected to various parts of Delhi and is approachable by

mettled road from all sides. The acquired land is situated in the

proximity of posh residential as well as commercial areas of Delhi.

The acquired land is surrounded by Patel Road on one side, second

side is Kirti Nagar DLF Industrial Area Road, the third side is Rama

Road and the fourth road leads towards Moti Nagar Industrial Area.

The topography of the acquired plot is phenomenally exceptional and

is situated within the close proximity of about one/one and half km of

posh residential colonies like Patel Nagar, Rajender Nagar, Rajendra

Park, Rajendra Place, Karol Bagh, Pusa Road, etc. on one side and is

having proximity to posh residential colonies of West Delhi like

Rajouri Garden, Raja Garden, Kirti Nagar Residential Area, Bali

Nagar, etc. on the other side. The reference court has wrongly

rejected sale deed dated 17.06.2008 (Ex.PW3/2) on ground that it

pertains to year 2008 and future/subsequent transactions can be

considered in determining market value of the land particularly when

the land acquiring authorities have failed to produce any credible

evidence with respect to the prevailing market value. The reference

court erroneously ignored the auction/conveyance deed dated

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 21

30.07.2004 with respect to Slum 85 JJ Department ( Ex.PW3/4) on

the ground that witnesses were not examined from Municipal

Corporation of Delhi. Kirti Nagar DLF Industrial Area and other

commercial complex situated in the vicinity, Mansarover Garden and

Vivek Cinema were carved out from of the acquired land of Village

Basaidarapur, Delhi. The acquired land is already well developed and

market value of acquired land could not be less than Rs.2 lacs per sq

meter after considering better location and commercial use of the

acquired land. The reference court while assessing the market value

of the acquired land ignored that acquired land is a front portion of

the commercial complex situated on main 120 feet road and also

failed to appreciate future capabilities and probabilities of acquired

land. The reference court has wrongly ignored the valuation report

dated 30.03.200 which established value of the acquired land is not

less than Rs.2,25,000/- per sq meter. It was prayed that market value

of the acquired land be determined @ Rs.2,00,000/- per sq meter

including built up structure thereon and with all other statutory

benefits.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 22

11. Sh. Rajesh Yadav, the learned Senior Advocate for the appellant

advanced oral arguments and common written arguments were also

submitted on behalf of the appellant in both appeals bearing no. LA.

APP. 253/2016 and LA. APP. 255/2016 since the acquired land in

both the appeals is part of the same property. Sh. Yadav stated that

the appellant is seeking enhancement in compensation at the rate of

Rs. 2,00,000/- per sq meter being the market value of the acquired

land on date of the notification under section 4 of the Act along with

other statutory benefits as permissible under the Act. Sh. Yadav

relied on Virender Sood V Union of India & others, LA.APP.

913/2008 decided on 15th November, 2017 by Co-ordinate Bench of

this court pertaining to land measuring 557.61 sq meter situated in

revenue estate of Basai Darapur known as Mansarovar Garden

wherein market value of the acquired land was determined at

Rs.52,000/- per sq meter on 01.04.2004 which was the date of

notification under section 4 of the Act. Sh. Yadav also relied on map

depicting the location of the lands acquired in case of Virender Sood

and the land acquired in the present cases and argued that the location

of land subject matter of present appeals is far better than the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 23

Mansarover Garden land as the acquired land is situated on a 60-

meter wide main Patel Nagar Road at the cross-section of Najafgarh

Road and Patel Nagar Road and the land in Mansarover Garden is

abutting 80 feet wide roads on two sides and 20 feet wide road on

third side. He further argued that both the lands are situated in nearby

localities/colonies although separated by a distance of 1.8 km and

acquisition of land in Virender Sood is of contemporary period with

acquisition of land subject matter of present appeals.

11.1 Sh. Yadav after referring Virender Sood argued that in said

case, the court considered some of the evidences/exemplars which

are relevant for the present case and said evidence/exemplars are

Award dated 28.01.2005 which is subject matter of present LA

Appeal 253/2016 (Exhibit PW1/8), Sale deed dated 15.11.1996

pertaining to the property bearing no.7, West Patel Nagar measuring

800 sq yards which was sold @ Rs.49,375/- per sq yard (Exhibit

PW1/11), Auction dated 10.08.2004 in respect of plots situated at

Shivaji Place, Delhi and plot no.10 was auctioned @ Rs.64,660/- per

sq yard/Exhibit (PW1/13) and plot no.23 was auctioned @

Rs.73,680/- per sq meter (Exhibit PW1/14). Sh. Yadav referred para

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 24

no 32 wherein court referred the sale deed dated 15.11.1996 (Exhibit

PW1/11) which was sold at Rs. 59,043/- per sq. meter and land rate

of said plot by applying 12% annual increment was assessed at

Rs.1,33,325/- per sq. meter. The court in Virender Sood did not

follow said exemplar for the sole reason that Patel Nagar was an

older well developed colony than Mansarovar Garden falling in the

revenue estate of Basai Darapur despite being observed that said plot

was a comparable plot. The court in Virender Sood also considered

the auction of plot in the area of Raja Garden (Shivaji Place), Exhibit

PW1/14 but did not apply same on ground that said sale transaction

was in relation to completely commercial plot whereas user of the

acquired land in Virender Sood was not completely commercial but

the court in para 36 observed that the said transaction was certainly a

pointer to the rate that would have been prevailing in respect of the

land in question. The court after applying some guess work in

Virender Sood came to the conclusion that the market value of the

acquired land would be Rs. 52,000/- per sq. meter and considered

rate of the similar plot falling in Patel Nagar (Exhibit PW1/11) at

Rs.59,043/-while determining the market value. Sh. Yadav stated that

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 25

Union of India also filed a SLP (Civil) no. 3786/2019 titled as Union

of India V Virender Sood & another to challenge Virender Sood

which was dismissed vide order dated 25.02.2019.Sh. Yadav argued

that location of the land of the appellant is much better than the land

situated in Mansarover Garden and the of the appellant is industrial in

nature but is used for commercial purposes and is situated on a 60

meter wide road. He further stated that the industrial rates are two

times higher than the residential rates as per the circle rates notified

by the GNCTD.

11.2 Sh. Yadav argued that the property situated at Patel Nagar was

sold at the rate of Rs. 59,043/- per sq meter as on 15.11.1996 is most

comparable to the acquired property of the appellant except the fact

that the said property was "residential" in nature whereas the land of

the appellant is "Industrial" and both the properties are situated on

the same road and are at a distance of 1.8 km. Sh. Yadav further

stated that his court by applying 12% annual increment had observed

in Virender Sood that the land rate of the said plot in 2004 would be

Rs.1,33,525/- per sq meter but as per recent judgments passed by this

court as well as by the Supreme Court, the yearly increase at rate of

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 26

15% can be given at compounding rates. Sh. Yadav prayed that after

applying 15% increase with cumulative/compounding rates with

effect from 15.11.1996 which is the date of sale transaction of the

property situated at Patel Nagar to 13.02.2004 which is the date of

notification under section 4 in LA Appeal No.253/2016 would be

Rs.1,62,864.458/- per sq meter and on same logic, value of land

subject matter of LA. APP 255/2016 till 04.03.2003, the date of

notification under section 4 of the Act would be Rs. l,42,687.63/-.

Thereafter by applying the multiplier of two (2), as per the circle

rates, the market value of the acquired land being industrial in nature,

in LA Appeal 253/2016, as on 13.02.2004, would be

Rs.3,25,728.90/- per sq meter and in LA Appeal 255/2016, as on

04.03.2003, would be Rs.2,85,375.26/- per sq meter besides

entitlement of the appellant to other statutory benefits. Sh. Yadav

strongly argued that the exemplar of property no.7, West Patel Nagar,

Delhi must be followed in the present appeals being the most

comparable property.

11.3 Sh. Yadav in support of arguments cited Ashok Kumar V State

of Haryana & others, (2016) 4 SCC 544, Narendra & others V

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 27

State of Uttar Pradesh &others, (2017) 9 SCC 426, Mehrawal

Khewaji Trust (Registered), Faridkot and others V State of

Punjab and others, (2012) 5 SCC 432, Udho Dass V State of

Haryana & others, (2010) 12 SCC 51, Viluben Jhalejar

Contractor (Dead) By Lrs. V State of Gujarat, (2005) 4 SCC 789,

National Fertilizers Limited V Jagga Singh (deceased) through

LRs & Another, (2012) 1 SCC 74, Mehra (Major General) &

Others V Union of India & another, 2010 SCC OnLine Del 4612,

DDA V Kapil Mehra & others, (2015) 2 SCC 289, Anjani Molu

Dessai V State of Goa and another, (2010) 13 SCC 710, Ashok

Kumar & others. V State of Haryana & others, (2015) 15 SCC

200, Madhusudan Kabra & others. V State of Maharashtra and

others, (2018) 1 SCC 140 and various other decisions.

12. Sh. Sanjay Kumar Pathak, the Standing Counsel for the

respondent no 1/UOI referred evidence led by the appellant in

LA.APP No. 253/2016 and argued that PW1 Pankaj Nakra during

cross examination admitted that their company i.e. the appellant has

neither purchased nor sold any piece of land at Kirti Nagar and did

not remember whether the appellant has sent any letter to LAC for

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 28

participating in the proceedings of evaluating the property being

initiated by approved valuer. PW1 further deposed that he

accompanied with the valuer when they have visited and initiated

proceedings of valuation and on the spot a number of local property

dealers have been called who had given the rate of the land to the

valuer and one of the property dealer was Mr. Avinash who was

having office in the same area. Sh. Pathak further argued that there is

a residential area at the distance of ½ to 1 km from the acquired land

and word FAR is not mentioned in his reference petition. Sh. Pathak

also referred cross examination of PW2 who deposed that on the

request of Pankaj Nakra i.e. PW1 he went to inspect the property in

question on 30.03.2003 to assess the market value of a portion of the

property admeasuring 1410 sq. meters which was sought to be

acquired vide notification dated 13.02.2004 but did not give any

notice to LAC to participate during inspection of the building for the

purpose of valuation. Sh. Pathak thereafter argued that PW2 was a

civil Draftsman having Diploma of two years and without any

experience of construction of building and the knowledge of material

used during the construction. PW2 proved report Ex. PW2/2 in which

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 29

no specific date month or year has been mentioned when it was

conducted and prepared. The Report Ex.PW2/2 is based upon local

inquiries and one sale deed of the year 2000 belonging to. Ashok

Dang but neither copy nor original of said sale deed was filed on

record. Sh. Pathak emphatically argued that no basis was mentioned

by PW2 to arrive at the conclusion that the rate of the acquired land

was Rs.2,25,000/- per sq. meter and further PW2 conducted

inspection in absence of LAC and as such valuation report has rightly

been rejected by the reference court. Even the appellant has not

pressed or relied upon this evidence.

12.1 Sh. Pathak during argument also referred testimony of PW3 who

admitted that Ex. PW3/3 does not bear signature of valuer or its agent

etc. and further Report Ex. PW3/3 also does not seal, or stamp of the

valuer. PW3 also admitted that Report Ex. PW3/3 does not bear the

signature of any person on behalf of the appellant and no notice was

issued to LAC or other competent authority for informing that the

Report Ex. PW3/3 was under preparation or has been prepared. Sh.

Pathak referred sale deed Ex. PW3/2 and argued that it pertains to

year 2008 but land subject matter of present appeals were acquired on

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 30

04.03.2003 which is accordingly not relevant. Sh. Pathak further

attacked valuation report Ex. PW3/3 by arguing that it was prepared

by Jhones Lang LaSalle Meghraj which was appointed by the

appellant and pertains to year 2010 i.e. after 6 years of notification

under section 4 of the Act. The Report Ex. PW3/3 is also ex parte

report and LAC has not joined proceedings at the time of inspection

and as such the reference court rightly rejected the valuation report

Ex.PW3/3 as well as Ex. PW3/4 as the appellant has failed to prove

document Ex. PW3/4.

12.2 Sh. Pathak further argued that the appellant before the reference

court has claimed that market value of the property is not less that

Rs.2,25,000/- per sq. meter but could not produce any documents to

prove that acquired land can fetch the said market value on the date

of notification under section of the Act. The reference court has

rightly rejected documents relied upon by the appellant. Sh. Pathak

further argued that the reference court while determining market

value of the acquired land relied upon Ex. R-2 i.e. judgment

delivered in the case of M/s. Sylvania & Laxman Ltd. V Union of

India & another in LAC No. 127/09/06 decided on 08.05.2009 by

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 31

the court of Sh. A.K. Sarpal, Additional District Judge wherein

market value of acquired land was fixed at Rs.26,896.62/- per sq.

meter and also gave increase of 12 % per annum for 12 months and

determined market value @ Rs.30,124.21/- per sq. meter as on

13.02.2004 i.e. date of Notification u/s 4. Accordingly, the reference

court granted enhancement of Rs.10,464.21/- per sq. meter only in

respect of the acquired land. Sh. Pathak said judgment Ex. R2 relied

upon by the reference court was of the same area and notification of

the contemporary period.

12.3 Sh. Pathak also referred Virender Sood V UOI & another and

argued that Virender Sood cannot be relied upon in determining the

market value of the acquired land subject matter of present appeals as

it pertains to different village i.e. Basai Darapur which is situated at a

distance of about 1.7 Kms from the acquired land and exemplars

relied upon in Virender Sood cannot be applied in present appeal

case as same would be hit by huge difference in potential value and

location and distance from the acquired land. He further argued that

date of notification was 01.04.2004 while in the present appeals, date

of notification is 13.02.2004. Sh. Pathak relied on Kanwar Singh V

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 32

Union of India, (1998) 8 SCC 136 and argued that it is settled

principle of law that the land in adjacent village or even the same

village may not possess the same quality and therefore, cannot

command common market price. He further argued that judgments

relied upon by the appellant are misplaced as have been passed in

particular facts and circumstances which are totally different from the

present case.

12.4 Sh. Pathak also encountered argument advanced by Sh. Rajesh

Yadav and stated that claim of the appellant in seeking 15% per

annum increase at compounding rate is misplaced as suitable

exemplars were not placed and proved before the reference court and

the evidence relied upon by the appellant was rejected by the

reference court. Sh. Pathak in support of his arguments cited Priya

Vart V Union of India,(1995) 5 SCC 437;ONGC V Ramesh Bhai

Jivanbhai Patel & another,(2008) 14 SCC 745andCentral

Warehousing Corporation V Thakur Dwara Kalan ul-Maruf

Baraglan Wala (Dead) and others,2023SCC OnLine SC 1361. Sh.

Pathak also referred Lal Chand V Union of India & another,

(2009) 15 Supreme Court Cases 769 wherein the Supreme Court after

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 33

examining the entire gamut of law including the development cost,

has rejected the allotment rates/auction rates in regard to plots

allotted by industrial authority or lease hold allotment made by

developmental agency like DDA in developed layout for

determination of adjoining under-developed land. He further argued

that the Supreme Court also made observations that while a distance

of about a 1 kilometre may not make a difference for purposes of

market value in a rural village but even a distance of 50 metre may

make a huge difference in market value in urban properties like in

Delhi. Sh. Pathak further argued that the appellant has failed to

produce any document/evidence to reflect that the acquired land was

converted into residential/commercial land till the date of acquisition.

Sh. Pathak also referred Pratap Singh (Dead) through LRs V

Union of India, LA Appeal No. 193 of 2006decided on 19.12.2008

wherein it was held that when the land in question was used for

agricultural purpose, mainly because it is likely to be used for

commercial purpose, would not be relevant consideration in fixing

the market value.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 34

12.5 Sh. Pathak also attacked impugned judgments by arguing that

the reference court wrongly gave increase of 12% per annum for 12

months and thus determined Rs.30,124.21/- per sq. meter as on

13.02.2004 i.e. date of notification under section 4 of the Act without

considering the factor that whether there was increase in the price of

the land during the relevant period or not. The reference court has

failed to appreciate that LAC has already granted excess

compensation after taking into account all relevant factors and thus

enhancement granted by the learned reference court over and above

the compensation awarded by the LAC is liable to be deducted by

this court by exercising power under Order 41 Rule 33 CPC. He

argued that no ground is made by the appellant for enhancement of

compensation and LAC has granted just and reasonable

compensation and after considering relevant factors including

location of land, potentiality and other relevant factors assessed the

market value of the land. The reference court should not granted

further enhancement and enhancement of Rs. 10,464.21/- per sq.

meter granted by the reference court over and above the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 35

compensation granted by LAC is bad and same need to be

deducted/deleted. The appeals are liable to be dismissed.

12.6 Ms. Shama Sharma, Advocate for the respondent no 2/DMRC

after referring Ex.PW2/2 which is the license issued by the MCD

argued that it was issued by MCD and as per Ex. PW2/2, PW2 was

entitled to valuation of the plot size measuring 200 sq. yards and a

building of two and half storey and was valid till 31.12.2003. She

argued that PW2 did valuation of plots measuring 480 sq. meters and

1410 sq. meters and valuation of the plot measuring 1410 sq. meter in

March, 2004 i.e. after expiry of license. She further argued that

Valuation as per Ex. PW3/3 was done after six years of acquisition.

In addition of above arguments, Ms. Shama Sharma also referred

arguments advanced on behalf of the respondent no 1/Union of India.

Ms. Sharma argued that the appeals are liable to be dismissed.

13. Section 23 of the Act provides statutory provisions regarding

determination of compensation for acquisition for land acquired for

public purpose and section 24 of the Act also laid down the factors

which are not to be considered for the purpose of determining the

compensation. Sections 23 and 24 of the Act read as under:-

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 36

23. Matters to be considered on determining compensation.- (1) In determining the amount of compensation to be awarded for land acquired under this Act, the Court shall take into consideration

first, the market-value of the land at the date of the publication of the [notification under section 4, sub-section (1)];

secondly, the damage sustained by the person interested, by reason of the taking of any standing crops trees which may be on the land at the time of the Collector's taking possession thereof;

thirdly, the damage (if any) sustained by the person interested, at the time of the Collector's taking possession of the land, by reason of serving such land from his other land;

fourthly, the damage (if any) sustained by the person interested, at the time of the Collector's taking possession of the land, by reason of the acquisition injuriously affecting his other property, movable or immovable, in any other manner, or his earnings;

fifthly, in consequence of the acquisition of the land by the Collector, the person interested is compelled to change his residence or place of business, the reasonable expenses (if any) incidental to such change, and

sixthly, the damage (if any) bona fide resulting from diminution of the profits of the land between the time of the publication of the declaration under section 6 and the time of the Collector's taking possession of the land.

[(1A) In addition to the market value of the land, as above provided, the Court shall in every case award an amount calculated at the rate of twelve per centum per annum on

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 37

such market value for the period commencing on and from the date of the publication of the notification under section 4, sub-section (1), in respect of such land to the date of the award of the Collector or the date of taking possession of the land, whichever is earlier.

Explanation. - In computing the period referred to in this sub-section, any period or periods during which the proceedings for the acquisition of the land were held up on account of any stay or injunction by the order of any Court shall be excluded.]

(2) In addition to the market value of the land as above provided, the Court shall in every case award a sum of [thirty per centum] on such market value, in consideration of the compulsory nature of the acquisition.

24. Matters to be neglected in determining compensation. - But the Court shall not take into consideration -

first, the degree of urgency which has led to the acquisition;

secondly, any disinclination of the person interested to part with the land acquired;

thirdly, any damage sustained by him which, if caused by a private person, would not render such person liable to a suit;

fourthly, any damage which is likely to be caused to the land acquired, after the date of the publication of the declaration under section 6, by or in consequence of the use to which it will be put;

fifthly, any increase to the value of the land acquired likely to accrue from the use to which it will be put when acquired;

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 38

sixthly, any increase to the value of the other land of the person interested likely to accrue from the use to which the land acquired will be put;

seventhly, any outlay or improvements on, or disposal of the land acquired, commenced, made or effected without the sanction of the Collector after the date of the publication of the [notification under section 4, sub-section (1); [or]

[eighthly, any increase to the value of the land on account of its being put to any use, which is forbidden by law or opposed to public policy.]

13.1 The Supreme Court in Narendra & others V State of Uttar

Pradesh & others, (2017) 9SCC426 after following Ashok Kumar

V State of Haryana, (2016) 4SCC 544 observed that it is duty of the

court to award just and fair compensation taking into consideration

true market value and other relevant factors, irrespective of claim

made by the landowner and there is no cap on the maximum rate of

compensation that can be awarded by the court and the courts are not

restricted to awarding only that amount that has been claimed by the

landowners/applicants in their application before it.

13.2 The Supreme Court also in Major General Kapil Mehra &

others V Union of India & another, (2015) 2 SCC 262 observed as

under:-

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 39

10. Market Value: First question that emerges is what would be the reasonable market value which the acquired lands are capable of fetching. While fixing the market value of the acquired land, the Land Acquisition Officer is required to keep in mind the following factors:-

(i) existing geographical situation of the land;

(ii) existing use of the land;

(iii) already available advantages, like proximity to National or State Highway or road and/or developed area and

(iv) market value of other land situated in the same locality/village/area or adjacent or very near to the acquired land.

11. The standard method of determination of the market value of any acquired land is by the valuer evaluating the land on the date of valuation publication of notification under Section 4(1) of the Act, acting as a hypothetical purchaser willing to purchase the land in open market at the prevailing price on that day, from a seller willing to sell such land at a reasonable price. Thus, the market value is determined with reference to the open market sale of comparable land in the neighbourhood, by a willing seller to a willing buyer, on or before the date of preliminary notification, as that would give a fair indication of the market value.

14. Sh. Rajesh Yadav during course of arguments placed heavy

reliance on judgment passed by this court in Virender Sood. In

Virender Sood case land of the appellant measuring 557.61 sq.

meter which was situated in the revenue estate of Basai Darapur

known as Mansarover Garden, New Delhi was notified u/s 4 of the

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 40

Act vide notification dated 01.04.2004 and the notification u/s 6 of

the Act was issued on 10.11.2004. LAC passed the award on

07.04.2005 and assessed the compensation at rate of 13,4911/- per sq

meter for land, Rs.2,000/- per large tree, Rs.l,000/- per small tree and

Rs.5,000/- for borewell besides awarding statutory benefits. The

appellant being dissatisfied ·with the said Award sought reference

under section 18 of the Act for enhanced compensation. The

appellant contented that LAC had failed to take into consideration the

market value of the land situated in the surrounding localities and the

land in question is situated in the heart of West Delhi i.e. Kirti Nagar.

LAC also failed to take into account the nature of permitted use of

the land in question which was residential-cum-commercial. LAC

had also failed to assess the potentiality of the land for commercial as

well as residential use. LAC had assessed the market value of the

land in question by treating it as agricultural land and determined the

value accordingly. The land in question is one of the best plots which

could be used commercially as it was situated in Kirti Nagar which is

one of the biggest timber markets in India. The land of the appellant

was surrounded by developed colonies like Saraswati Garden and

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 41

residential colonies like Rajouri Garden, and Patel Nagar which are

hardly 1 km away from the acquired land. The acquired land was

hardly 1 km from Mayapuri Industrial Area as well as Loha Mandi

Naraina. It was less than 1 km from metro railway station at Kirti

Nagar and Ramesh Nagar, Moti Nagar. It was also contended that

LAC had also failed to appreciate that in terms of the Zonal

Development Plan, the area m question could be used as guest house,

nursing home, post office, dispensary, ESS and conveniences. LAC

had failed to assess the compensation for the super structure over the

land in question and damage caused to the appellant by uprooting

him from his residence, as well as from his business. All modern

amenities and facilities of life such as mettled road, electricity,

drinking water were easily available on the land in question, much

prior to the issuance of notification under section 4 of the Act. The

appellant claimed that the market value of the land as on the date of

issuance of notification under section 4 of the Act was not less than

Rs.60,000/- per sq. meter. The respondent contested the claim of the

appellant. It was claimed that the Delhi Land Reforms Act was

applicable to the land in question. The land was not surrounded by

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 42

developed or undeveloped colony and could be used only for

agricultural purpose. The respondent defended the compensation

assessed by LAC.

14.1 This court on basis of evidence led by the parties before the

reference court observed that the land in question is the single plot

measuring 557.61sq meters. It cannot be described as a 'large tract' of

land and isusable as a single plot. The land is abutting 80 feet wide

roads on 2 sides and 20 feet wide road on third side. It is a three side

open plot. The area is fully developed, inasmuch, as in the immediate

neighbourhood, there are few built up structures being gainfully

occupied and utilized for residential-cum-commercial purposes. The

plot in question is not in the immediate neighbourhood, it is at close

quarters from other well-developed localities in West Delhi, such as

Kirti Nagar, Saraswati Garden, Rajouri Garden and Patel Nagar. The

plot in question is not situated on the far flung outskirts of Delhi.

14.2 The court considered the sale deed dated 01.05.2000

(Ex.PW1/10) pertaining to a plot admeasuring 50sq. yards (41.80 sq.

meter) situated in the area of Kirti Nagar for Rs. 22.50 lakhs

(Rs.53,827/- per sq meter) and by applying escalation of 12% per

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 43

annum, the market rate of the plot translates to Rs.70,623/- per sq

meter. However, the court did not accept said sale deed as the area of

the plot was only 50 sq yards and smaller plots are able to fetch

higher rate in the market. The court also considered another sale deed

dated 15.11.1996 (Ex. PW1/11) pertaining to area measuring 669 sq.

meter situated in Patel Nagar for sale consideration of Rs. 3.95 crores

which translates to Rs. 59,043/- per sq meter. Sh. Yadav heavily

relied on this sale deed during course of arguments in present appeals

for claiming enhanced compensation. The court also observed that by

applying 12% annual increment, the land rate of the said plot in the

year 2004 comes to Rs.1,33,525/- per sq meter. It was also observed

that said plot was is a comparable plot to the plot in question.

However, the court after considering fact that Patel Nagar is an older

well developed colony than Mansarovar Garden, New Delhi, falling

in the revenue estate of Basai Darapur did not rely upon said sale

deed to assess the value of the plot in question on the date of the

issuance of notification under Section 4 of the Act but observed that

same appears to be at a close distance from the plot in question. The

court also did not accept another sale deed (Ex.PWl/15) dated

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 44

11.04.2005 in respect of a plot situated in Janakpuri having an area of

444 sq meter for consideration of Rs.2.5crores which translates to

Rs.56,306/- per sq meter. The court noticed that the area of the plot in

question is comparable to the area of the plot in respect whereof Ex.

PWl/15 was executed and time is also approximate i.e. one year after

the elate of issuance of notification under section 4 of the Act in the

present case. But the court did not accept said sale deed as area of

Janakpuri is about 5 km away from the plot in question and Janakpuri

is an older development compared to Mansarovar Garden and if

Ex.PWl/15 is to be adopted then the rate of the land in question

would be higher.

14.3 The court in Virender Soodalso considered two instances of

open auction (Ex.PWl/12 and Ex.PWl/14) pertains to area of Raja

Garden held on 30.07.2004 which were considered as relevant as the

consideration disclosed in an auction sale is completely over board

and there is no component which is hidden or undisclosed. The first

sale pertains to plot admeasuring 10728 sq meters for Rs. 71.12crores

which translates to Rs. 66,293/- per sq meter. The sale deed

Ex.PWl/14 pertains to another plot admeasuring 11427sq meters for

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 45

Rs.84.08 crores which translates toRs.73,580/- per sq meter. But the

court observed that these sale transactionsrelation to completely

commercial plots but the user of the land in question was not a

completely commercial on the date ofissuance of the notification

under section 4 of the Act andthese transactions are in respect of very

large plots. However, the court did not consider it to appropriate to

lift rate of land emerging from above mentioned two open auction

sale consideration as permitted user of the land in question was

residential-cum-commercial which could be used as a guest house,

nursing home, post office, dispensary, ESS and for conveniences.

The court however and also emphasized by Sh. Rajesh Yadav that

these auction sales are a pointer to the land rate that would have been

prevailing on the date of acquisition of the plot in question. The court

also considered that another auction sale (Ex. PW1/13) held on

30.07.2004 for a plot admeasuring 5832 sq meter for Rs.37.71 crores

which translates to Rs. 54,372/- per sq meter in the area of Raja

Garden but opined that the rate disclosed by this transaction also

cannot be lifted and applied to the acquisition in question, though, it

certainly is a pointer to the rate that would have been prevailing in

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 46

respect of the land in question on the date of acquisition i.e.

01.04.2004.

14.4 The court in Virender Sood observed as under:-

37. Having discussed the pros and cons of the several transactionsrelied upon by the parties, the prevalent market rate on the date of issuance of notification under Section 4 of the Act i.e. on 01.04.2004, on an over-all assessment, which entails some amount of guess work, in my view, could fairly be assumed to be Rs.52,000/- per sq meter. While arriving at the said figure, I have taken into consideration the fact that the rate on the relevant date in respect of a similar plot falling in Patel Nagar came to Rs.

59043/-; the rate in respect of a plot admeasuring 444 sqmeters in Janakpuri on 11.04.2005 came to Rs. 56306/- per sq meter; and the rates of auction sales of large commercial plots in Raja Garden ranged between Rs.73580/- and Rs. 54372/- per sq meter as on 30.07.2004. Considering the fact that the plot in question has a significant locational advantage - being three side open with opening on 80' wide roads on two sides and 20' wide road on the third side, coupled with the fact that the plot could be used for residential-cum-commercial purposes, I am of the view that the rate of Rs. 52,000/- per sq meter on the elate of issuance of Section 4 notification is fair and just.

39. Accordingly, while dismissing the appeal preferred by the respondent, the appeal preferred by the appellant is partially allowed. The market rate of the land in question is determined at Rs.52,000/- per sq. mtr. as on 01.04.2004. The appellant will also be entitled to all the statutory benefits granted by the learned ADJ. Decree sheet be prepared accordingly.

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 47

15. It is reflecting that the acquired land is an industrial property. The

perusal of impugned Awards also reflects that the acquired land

which is situated in Kirt Nagar is having residential and commercial

activities in the vicinities. The Report Ex.PW2/2 although not

accepted by the reference court and referred by Sh. Yadav, the

learned Senior Counsel for the appellant also reflects that the

acquired land/plot subject matter of present appeals are situated on

120 feet wide road and are freehold properties. The acquired

land/plot are situated on main Patel Road which is 120 feet wide and

on back side there is road of 10 feet between the acquired land/plots

and residential plots of Kirti Nagar. The acquired land/plots forms the

front portion of the total plot and are situated opposite to Moti Nagar

Market and two side open plots. It is further reported that number of

showrooms are located in vicinity of the acquired land/plots. The

appellant also pleaded that as mentioned in impugned Awards,

acquired land/plots are having residential and commercial activities

in vicinities and these facts make clear that the acquired land/plots

are having potential value as well as commercial site. It is also

admitted that all around in the vicinity land is being used as industrial

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 48

as well as for commercial purposes. The acquired land/plots is stated

to be fit for commercial activities. The acquired land/plots is stated to

be well connected to various parts of Delhi and approachable by

mettled roads from all sides. There is Patel Road on one side and

there is Kirti Nagar Industrial Area Road on another side. It is also

appearing that there is Rama Road on one side and another road is

leading towards Moti Nagar Industrial Area. The appellant also stated

that civic amenities such as electricity, water transport, telephone,

bus service, sewerage educational institutions etc. are easily available

to the acquired land/plots. It is also apparent that within close

proximity of 1- 1 ½ km posh residential colonies like Patel Nagar,

Rajender Nagar, Rajendra Park, Rajendra Place, Karol Bagh, Pusha

Road etc. are situated besides other prominent posh colonies of West

Delhi are situated on other side of acquired land/plots. The acquired

land/plots are stated to have extreme potentiality and high value.

Pankaj Nakra PW1 in affidavit Ex. PW1/A has deposed all these

facts which are not much disputed on behalf of the respondents in

pleadings as well as in cross examination of PW1.Sh. Rajesh Yadav

during course of arguments also referred Valuation Report in respect

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 49

of plot no 67, DLF Industrial Area, Kirti Nagar, New Delhi which

was also not accepted by the reference court in impugned judgments.

16. Sh. Rajesh Yadav, the learned Senior Counsel for the appellant

placed reliance on judgment delivered by Coordinate Bench of this

court in Virender Sood as discussed herein above. This Court in

Virender Soodcase although did not accept but referred a sale deed

dated 15.11.1996 pertaining to area of Patel Road which was

measuring 669 sq. meter for consideration of Rs. 3.95 crores which

translates to Rs. 59,043/- per sq. meter and further mentioned that by

applying 12% annual increment, the rate of land of said plot would

comes to Rs. 1,33,525/- per sq meter and opined that this is a

comparable plot to the plot in question. The acquired land/plots were

also acquired in year 2004 and area of Patel Nagar is situated in near

vicinity of the acquired land/plots. This court again in Virender

Sood case also referred two instances of open auction held on

30.07.2004 pertains to area of Raja Garden where rates of plots were

translated to Rs.66,293/- per sq meter and Rs. 73,580/- per sq meter

respectively. The court observed that these two instances are

extremely relevant and would be pointer to the rate of land prevailing

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 50

on the date of acquisition of land in question in Virender Sood

although not accepted due to reason that these instances pertain to

commercial land but land in question in said appeal was not

completely commercial on date of issuance of notification under

section 4 of the Act and permitted user of the land in question in said

appeal i.e. Virender Sood was residential-cum-commercial. The

Coordinate Bench of this court after entailing some amount of guess

work awarded compensation of Rs. 52,000/- per sq meter and also

after considering significant locational advantage. It is worth

mentioning that Special Leave Petition filed by Union of India to

impugned judgment dated 15.11.2017 passed in Virender Sood titled

as Union of India V Virender Sood & another, SLP (Civil) no

3786/2019 was dismissed by the Supreme Court vide order dated

25.02.2019.

17. Sh. Rajesh Yadav argued that location of acquired land/plots is

far better than the land situated in Mansarovar Garden which was

subject matter of Virender Sood as the acquired land/plots are

situated on a 60 meter wide main Patel Nagar Road at the cross

section of Najafgarh Road and Patel Nagar Road while the land in

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 51

Mansarovar Garden is abutting 80 feet wide roads on two sides and

20 feet wide road on third side. Although both lands are separated by

a distance of 1.8 km but are situated in nearby localities/colonies.

17.1 Sh. Rajesh Yadav further argued that property as referred in

Virender Sood and situated at Patel Nagar was sold at rate of

Rs.59,043/- per sq meter on 15.11.1996 is most comparable to the

acquired land/plots belonged to the appellant and said property was

residential in nature while acquired land/plots are industrial in nature.

Both the properties/land/plots are situated on same road and are

separated by a distance of 1.8 km. The court in Virender Sood after

applying 12% annual increased observed that rate of land in year

2004 would be Rs. 1,33,525/- per sq meter. Sh. Yadav further argued

that as per latest pronouncement by the Supreme Court and this court

which are Anjani Molu Dessai V State of Goa & another, (2010)

13SCC710; Ashok Kumar & others V State of Haryana & others,

(2015) 15 SCC 200; Tripat Kaur V Union of India V Union of

India & another, LA. APP. Bearing no 749/2008 decided on

04.05.2021 by this court, 15% increase with

cumulative/compounding rates from 15.11.1996 i.e. date of sale

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 52

transaction till 13.02. 2004 i.e. date of notification under section 4 of

the Act in appeal no 253/2016 should be applied and value of the

acquired land subject matter of LA. App. No 253/2016 would be

Rs.1,62,864.45/- per sq meter. Likewise, the value of land subject

matter of LA. App. 255/2016 as per notification under section 4 of

the Act dated 04.03.2003 would be Rs.1,42,687.63/-. Sh. Yadav

finally argued that after applying multiplier of 2 (two) as per circle

rates, the market value of the acquired land being industrial in nature

would be Rs. 3,25,729.90/- per sq meter in LA.APP bearing no

253/2016 and Rs. 2,85,375.26/- per sq meter in LA. APP bearing no

255/2016 and he prayed accordingly.

18. The Supreme Court recently in Horrmal (deceased) through his

LRs and others V State of Haryana & others, Civil Appeal No.---

/2024 arising out of SLP (C) No. 7963/2023 decided on 21.10.2024

observed that the process of assessing or affixing is not tethered to

precision but is rather aimed at a nuanced estimation of pertinent

factors. The Supreme Court also referred Special Land Acquisition

Officer V T, Adinarayan Setty, AIR 1959 SC 429 wherein it was

observed that the market value connotes the price that a willing buyer

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 53

would pay to a willing seller, taking into account the land's current

conditions and its advantages and potentialities.

19. The Land Acquisition Act, 1984 is social welfare legislation and

it is duty of the court to award just and fair compensation to the land

owners and to consider relevant factors in assessing value of the land

on date of notification issued under section 4 of the Act. The

Supreme Court in Narendra & others V State of Uttar Pradesh &

others also observed that it is duty of the court to award just and fair

compensation taking into consideration true market value and other

relevant factors. The arguments so advanced by Sh. Yadav appears to

be attractive but cannot be accepted due to reason that Coordinate

Bench of this court in Virender Sood did not accept sale deed

15.11.1996 and other exemplars by giving cogent reasons. The

decision in Virender Sood against which SLP filed by Union of

India was dismissed by Supreme Court can be the relevant factor to

assess market value of the acquired land subject matter of present

appeals. It is correct that the reference court did not accept the

evidence led by the appellant and also rightly argued by Sh. Pathak.

However there is no force in argument advanced by Sh. Pathak that

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 54

reliance on Virender Sood by Sh. Rajesh Yadav was misplaced and

decision in Virender Sood is not applicable in present appeals is

without any force as lands in Virender Sood and in present appeals

are separated by just 1.8 km and are situated in nearby localities. It is

also come on record that that acquired land subject matter of present

appeal is better placed and located from the land involved in

Virender Sood case. The acquired land subject matter of present

appeals is Industrial nature and land subject matter of Virender Sood

was residential-cum-commercial in nature. The appellant is entitled

for increase in assessment of compensation in comparison to

compensation awarded in Virender Sood keeping in view that

acquired land subject matter of present appeals is purely industrial in

nature. LAC and the reference court have awarded very less

compensation to the appellant and did not appreciate advantage and

potentiality of the acquired land as referred and mentioned

hereinabove. The acquired land is industrial in nature and is

surrounded by huge residential and commercial activities. The

compensation in present appeals is deserved to be enhanced and is

accordingly assessed at Rs.65,000/- per sq meter and by multiplier of

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 55

two (2) as per the circle rates, the market value of acquired land is

assessed at Rs.1,30,000/- per sq meter on date of notification under

section 4 of the Act which is just and fair. The appellants are not

entitled to claim compensation at rate of Rs.3,25,728.90/- per sq

meter in LA.APP. no 253/2016 as on 13.02.2004 and

Rs.2,85,375.26/- per sq meter in LA. APP no 255/2016 as on

04.03.2003 on basis of sale deed 15.11.1996 which was not accepted

by this court in Virender Sood. The appeal is partly allowed. The

appellant shall also be entitled for other statutory benefits awarded by

the reference court along with proportionate cost. The decree sheets

be prepared accordingly in both the Appeals.

DR. SUDHIR KUMAR JAIN (JUDGE) OCTOBER 29, 2024 N/AK/ABK

Signing Date:04.11.2024 LA.APP 253/2016 & LA.APP. 255/2016 Page 56

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter