Citation : 2021 Latest Caselaw 1587 Guj
Judgement Date : 3 February, 2021
C/FA/358/2021 ORDER
IN THEHIGHCOURTOF GUJARATAT AHMEDABAD
R/FIRSTAPPEALNO. 358 of 2021
With
R/FIRSTAPPEALNO. 359 of 2021
With
R/FIRSTAPPEALNO. 360 of 2021
With
R/FIRSTAPPEALNO. 361 of 2021
With
R/FIRSTAPPEALNO. 362 of 2021
==========================================================
ISHWARBHAIRAGHAVJIBHAI
Versus
DEPUTYCOLLECTORANDLANDACQUISITIONANDREHABILITATIONIRRIGATION
OFFICER
==========================================================
Appearance:
MRKARTIKV DHADHAL(6131)for the Appellant(s)No. 1
MRNITINM AMIN(126)for the Appellant(s)No. 1
MRSANJAYM AMIN(130)for the Appellant(s)No. 1
for the Defendant(s)No. 1,2
MS. NIDHIVYAS,ASSISTANTGOVERNMENTPLEADER/PP(99)for the Defendant(s)No. 3
==========================================================
CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV
Date: 03/02/2021
ORALORDER
1 All the first appeals since involved identical facts and law,
they are being decided by this common order.
2. The present first appeals have arisen from the judgment, order
and award passed by the learned Principal Senior Civil Judge,
Surendranagar in various land reference cases. The proceedings
under the Land Acquisition Act,1894 were initiated by publication
C/FA/358/2021 ORDER
of notification under Section 4 of the Land Acquisition Act
(hereinafter referred to as "the Act") on 10.05.2001 and the same
got completed with award on 21.04.2005.
3. Since the respondents awarded the amount of compensation
which was not acceptable to the appellants, they have preferred
reference under Section 18 of the Act to the District Court. After
the same being duly contested, the references ended in passing of
the judgment, order and award.
4. The main grievance on the part of the appellants is that till
May 2015, the references were pending for trial in the Court of
learned Principal Senior Civil Judge, Surendranagar and on
13.05.2015 the references were transferred to Court No.12 of the
learned Civil Judge. Once again on 23.01.2017 the references were
transferred to the Court of learned Principal Civil Judge,
Surendranagar. About this internal transfers, there were no notices
to the appellants or to their advocates. In February2018, when the
learned advocates appearing for the appellants inquired about the
status of the references, it was realized that the Court had already
declared the Award in the month of December2017 closing the
rights of the claimants.
5. According to the appellants there are evidences in the nature
C/FA/358/2021 ORDER
of sale deed of adjoining villages reflecting the mortgage price of
the acquired land which is much more than awarded in the
references by the reference Court. According to the appellants, the
land was not merely the agricultural land but the source of
livelihood which had been compulsorily acquired by the respondent
and if the true and correct market value of land is not awarded, it is
the permanent measured loss to the owner of the land. It is further
urged that from the year 2008 till 2017 the references were not
proceeded and all of a sudden the same have been decided.
6. This Court has heard learned advocate Mr. Amin appearing
for the appellants and the learned Assistant Government Pleader
for the respondents who has resisted these appeals.
7. This Court notices that in group of First Appeals being No.
2499 of 2018 and allied matters, this Court (Coram: Hon'ble Mr.
Justice J.B.Pardiwala) on 28.08.2018, in similar circumstances, had
remanded the appeals to the reference Court and request is made
by learned advocate Mr. Amin to avail the opportunity to the
appellants herein.
8. Having considered the submissions of both the sides and also
having regard to the facts which have been narrated in these
appeals, this Court is of the opinion that the appellants as claimants
C/FA/358/2021 ORDER
have been deprived by due opportunity for leading evidence which
could have had materially made difference in the quantum of
compensation. The Court cannot be oblivious of the fact that the
possession of the acquired land was taken in the year 1996 by the
respondents and the amount of compensation which has been
awarded by the reference Court is some meagre amount. The
appellants since have been deprived by the livelihood of the
acquisition of land, they must get the sufficient opportunity to
adduce necessary evidence which would also reflect upon the
prevalent market price. The Court is also supported by the order of
the Coordinate Bench where the Court has expressed that
receiving higher compensation from the Court of law would be the
only hope for the land holders who have loss their lands way back
in the year 1996.
9. Apt would be to refer to the Apex Court's observation in
relation to the land acquisition, of course in a different context to
insist to the request of the appellant, which is delivered in the case
of Special Land Acquisition Officer vs. Karigowda and Others ;
reported in (2010) 5 SCC 708 . The relevant paragraphs of the
same are as under:
"26. The legislature in its wisdom has laid down the procedures
C/FA/358/2021 ORDER
and the guidelines which have to be adopted by the authorities concerned and subsequently by the Court of competent jurisdiction in regard to the acquisition of land and payment of compensation thereof. It is expected of the State to pay compensation expeditiously. Thus, it is obligatory on the part of the Court to follow the legislative intent in exercise of its judicial discretion. The legislative intent is of definite relevancy when the court is interpreting the law.
27. Keeping in view the scheme of the Act, it will not be appropriate either to apply the rule of strict construction or too liberal construction to its provisions. The Act has a unique purpose to achieve, i.e. fulfillment of the various purposes (projects) to serve the public interest at large, for which the land has been acquired under the provisions of this Act by payment of compensation. The power of compulsive acquisition has an inbuilt element of duty and responsibility upon the State to pay the compensation which is just, fair and without delay. Thus, it will be appropriate to apply the rule of plain interpretation to the provisions of this Act."
9.1. Apt would be refer to the decision of rendered in the case of
Ambya Kalya Mhatre (Dead) Through Lrs. and others vs. State
of Maharashtra; reported in (2011) 9 SCC 325. The relevant
paragraphs are as under:
"27. A landowner, particularly a rural agriculturist, when he loses the land may not know the exact value of his land as on the date of the notification under section 4(1) of the Act. When he seeks reference he may be dissatisfied with the quantum of compensation but may not really know the actual market value. Many a time there may not be comparable sales, and even the courts face difficulty in assessing the compensation. There is no reason why a land owner who has lost his land, should not get the real market value of the land and should be restricted by technicalities to some provisional amount he had indicated while seeking the reference. As noticed above, the Act does not require him to
C/FA/358/2021 ORDER
specify the quantum and all that he is required to say is that he is not satisfied with the compensation awarded and specify generally the grounds of objection to the award. Under the scheme of the Act, it is for the court to determine the market value.
28. The compensation depends upon the market value established by evidence and does not depend upon what the land owner thinks is the value of his land. If he has an exaggerated notion of the value of the land, he is not going to get such amount, but is going to get the actual market value. Similarly if the land owner is under an erroneous low opinion about the market value of his land and out of ignorance claims lesser amount, that can not be held against him to award an amount which is lesser than the market value. When the Act does not require the land owner to specify the amount of compensation, but he voluntarily mentions some amounts, and subsequently, if the market value is found to be more than what was claimed, the land owner should get the actual market value. We fail to see why the land owner should get an amount less than the market value, as compensation. Consequently, it follows that if the land owner seessk amendment of his claim, he should be permitted to amend the claim as and when he comes to know about the true market value. When the Act is silent in regard to these matters, to impose any condition to the detriment of an innocent and ignorant land owner who has lost his land, would be wholly unjust.
29. The Collector making the offer of compensation on behalf of the state is expected to be fair and reasonable. He is required to offer compensation based on the market value. Unfortunately Collectors invariably offer an amount far less than the real market value, by erring on the safer side, thereby driving the land owner first to seek a reference and prove the market value before the reference court and then approach the High Court and many a time this Court, if he does not get adequate compensation. In most land acquisitions, the land acquired is the only source of his livelihood of the land owner. If the compensation as offered by the Collector is very low, he cannot buy any alternative land. By the time he fights and gets the full market value, most of the amount would have been spent in litigation and living expenses and the price of lands would have
C/FA/358/2021 ORDER
appreciated enormously, making it impossible to buy an alternative land. As a result, the land owner seldom has a chance of acquiring a similar land or an equal area of similar land. It would be adding insult to injury, if the land owner should be tied down to a lesser value claimed by him in the reference application, even though he was not required by law to mention the amount of compensation when seeking reference. The Act contemplates the land owner getting the market value as compensation and no technicalities should come in the way of the land owner getting such market value as compensation.
30. It is relevant to notice the definition of land in section 3(a) of the Act. It provides that
3.(a) the expression "land" includes benefits to arise out of land, and things attached to the earth or permanently fastened to anything attached to the earth.
31. Therefore when the Act refers to acquisition of `land', the reference is not only to land but also to land, building, trees and anything attached to the earth. In the absence of any restriction in section 18 of the Act, and the respective roles assigned by the Act to the Land Acquisition Collector and the Reference Court in the context of making a reference and determining the compensation, we are of the view that once the reference is made in regard to amount of compensation, the Reference Court will have complete jurisdiction to decide the compensation for the land, buildings and trees and other appurtenances. The Reference Court will also have the power to entertain any application for increasing the compensation under whatever head. The fact that the landowner had sought increase only in regard to the land in the application for reference, will not come in the way of the landowner seeking increase even in regard to trees or structures, before the Reference Court. "
10. Resultantly, all these appeals are ALLOWED. The matters are
remanded to the reference Court below for fresh consideration on
merits where the appellants would be given the fullest opportunity
to lead oral as well as documentary evidences in support of the
C/FA/358/2021 ORDER
contentions including for establishing the quantum of
compensation. The Court below shall complete this exercise within
a period of SIX MONTHS from the date of receipt of copy of writ of
this order.
(BIRENVAISHNAV,J) BIMAL
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!