Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sada Ram & Others vs N.T.P.C. Ltd. & Others
2021 Latest Caselaw 362 HP

Citation : 2021 Latest Caselaw 362 HP
Judgement Date : 7 January, 2021

Himachal Pradesh High Court
Sada Ram & Others vs N.T.P.C. Ltd. & Others on 7 January, 2021
Bench: Sandeep Sharma
        IN THE HIGH COURT OF HIMACHAL PRADESH
                        SHIMLA
        RFA No.363 of 2015 alongwith RFA Nos.364, 365, 366,
                367. 472. 493 of 2015 127 of 2016.
                  Date of decision: 07.01.2021




                                                                             .
    1.         RFA No.363 of 2015





               Sada Ram & Others                                 ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others                            ... ...Respondents





    2.         RFA No.364 of 2015
               Bhagat Ram & Others                               ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others                            ... ...Respondents





    3.         RFA No.365 of 2015
               Babau Ram & Others                                ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others
                       r                                         ... ...Respondents

    4.         RFA No.366 of 2015

               Follan & Others                                   ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others                            ... ...Respondents

    5.         RFA No.367 of 2015


               Rajesh Kumar & Others                             ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others                            ... ...Respondents
    6.         RFA No.472 of 2015




               Ajay Kumar & Others                               ... ...Appellants
                                   Versus





               N.T.P.C. Ltd. & Others                            ... ...Respondents
    7.         RFA No.493 of 2015





               Chet Ram through LRs Ravi Dass & Others ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others              ... ...Respondents
    8.         RFA No.127 of 2016
               Ravi Dass & Another                               ... ...Appellants
                                   Versus
               N.T.P.C. Ltd. & Others                            ... ...Respondents

    Coram
    The Hon'ble Mr.Justice Sandeep Sharma,Judge.
    Whether approved for reporting ?1
    1
        Whether the reporters of Local Papers may be allowed to see the judgement?   Yes.




                                                         ::: Downloaded on - 08/01/2021 20:16:09 :::HCHP
                                     2


    For the Appellant(s):           Ms.Veena Sharma and Mr.Abhishek
                                    Sharma, Advocates.
    For Respondents 1 :             Mr.Neeraj Gupta, Senior Advocate
                                    with Ms.Rinki Kashmiri, Advocate.
    For Respondent No.2:            Mr.Sudhir Bhatnagar, Additional
                                    Advocate General.




                                                               .

                     THROUGH VIDEO CONFERENCING

    Sandeep Sharma,J.

Since all the above captioned appeals are

directed against the award dated 02.06.2014 passed by

learned District Judge, Bilaspur, same are being taken

up together for adjudication with the consent of learned

counsel representing the parties.

2.

By way of aforesaid appeals filed under

Section 54 of the Land Acquisition Act, 1894 (hereinafter

referred to as the Act), challenge has been laid to award

dated 02.06.2014 passed by learned District Judge,

Bilaspur, in various Land Reference petitions as

described in the award.

3. Undisputedly, the suit land belonging to

claimants, situate in village Bohat, Tehsil Sadar, District

Bilaspur, H.P. came to be acquired for public purpose;

namely; construction of Kol Dam Hydro Electric Project

and acquisition proceedings commenced with the

issuance of Notification under Section 4 of the Act on

06.10.2000. The Land Acquisition Collector (for short

'LAC') passed award No.46 of 2005 on 01.12.2005. It is

not in dispute that market value of acquired land came

to be determined/assessed on different rates,

.

classification/ category-wise, ranging from

Rs.1,04,416/- to Rs.4,69,955/- per bigha.

4. Claimants, being aggrieved and dissatisfied

with the amount awarded by LAC, preferred reference

petitions under Section 18 of the Act, seeking therein

enhancement of compensation, however, fact remains

that vide impugned award dated 02.06.2014 learned

District Judge, Bilaspur, H.P. rejected the claim put

forth by claimants for enhancement of compensation.

5. Being aggrieved and dissatisfied with the

rejection of their claims for enhancement of original

award passed by LAC vide award No.46 of 2005, dated

01.12.2005, claimants have approached this Court in

the instant proceedings, laying therein challenge to

award dated 02.06.2014, passed by learned District

Judge, Bilaspur in the petitions having been filed under

Section 18 of the Act.

6. It is not in dispute before this Court that

similar situate claimants, whose land also came to be

acquired for construction of Kol Dam in the acquisition

proceedings commenced with the publication of

Notification issued under Section 4 of the Act on

06.10.2000, had filed land reference petitions before the

learned District Judge, Bilaspur, praying therein to

.

enhance the compensation awarded by LAC vide award

No.46 of 2005, dated 01.12.2005.

7. As has been noticed above, LAC, while

passing award No.46 of 2005, dated 01.12.2005,

determined the market value of acquired land on

different rates, classification/category-wise, ranging

from Rs.1,04,416/-

r to Rs.4,69,955/- per bigha.

However, fact remains that similar situated claimants,

being dissatisfied with quantum of compensation

awarded by LAC in its award No.46 of 2005, dated

01.12.2005, filed reference petitions under Section 18 of

the Act and those reference petitions were clubbed and

disposed of by a common award passed in Reference

Petition No.173 of 2008, titled as: Kanchan Kumari

vs. Land Acquisition Collector, Kol Dam, Bilaspur and &

Another, wherein the Reference Court re-determined the

market value of entire land irrespective of its

category/classification on uniform basis and awarded a

sum of Rs.4,69,955/- per bigha.

8. Being aggrieved and dis-satisfied with the

aforesaid award passed by learned District Judge,

Bilaspur, respondent No.2 - N.T.P.C. filed RFA No.4180

of 2013 a/w Cross Objection No.5 of 2017, titled as:

NTPC Limited Kol Dam, Barmana vs. Kanchan Kumari &

.

Others, in this Court.

9. A Coordinate Bench of this Court vide

judgment dated 11.01.2017, passed in aforesaid RFA

No.4180 of 2013, upheld the award dated 27.08.2013

passed by learned District Judge, Bilaspur in the

aforesaid Reference Petition No.173 of 2008, titled

as: Kanchan Kumari vs. Land Acquisition Collector, Kol

Dam, Bilaspur and & Another and reiterated the market

value of entire acquired land irrespective of its category

and classification as done by Reference Court.

10. Ms.Veena Sharma, learned counsel

representing the appellants, while placing reliance upon

the aforesaid judgment dated 11.1.2017, passed in RFA

No.4180 of 2013, by the Coordinate Bench of this Court,

contended that the appeals at hand also deserve to be

disposed of in terms of aforesaid judgment because

undisputedly claimants in the cases at hand alongwith

the claimants who had filed Reference Petition No.173

of 2008, titled as: Kanchan Kumari vs. Land

Acquisition Collector, Kol Dam, Bilaspur and & Another,

were awarded compensation vide common award No.46

of 2005. She further argued that since this Court had

upheld the findings of Reference Court, returned in the

aforesaid Reference Petition No.173/2008, therefore, the

.

claimants in the instant cases are also entitled to

market value of entire acquired land irrespective of its

category/classifications by uniformly awarding a highest

sum of Rs.4,69,955/- per bigha.

11. Mr.Neeraj Gupta, learned counsel

representing respondent No.1, while fairly

acknowledging the factum with regard to passing of

judgment dated 11.01.2017 in RFA No.4180 of 2013,

conceded that claimants in the cases at hand are also

entitled to market value of acquired land @

Rs.4,69,955/- per bigha, which is highest rate awarded

by the Collector and affirmed by the learned District

Judge, Bilaspur in Reference Petition No.173 of 2008,

titled as: Kanchan Kumari vs. Land Acquisition

Collector, Kol Dam, Bilaspur and & Another, which has

further been upheld by this Court in RFA No.4180 of

2013.

12. Consequently, in view of aforesaid discussion

as well as fair stand adopted by Ms.Veena Sharma,

learned counsel representing the appellants, all the

present appeals are disposed of and it is ordered that

directions contained in RFA No.4180 of 2013 a/w Cross

Objection No.5 of 2017, titled as: NTPC Limited Kol

Dam, Barmana vs. Kanchan Kumari & Others, shall

.

mutatis mutandis apply to the present cases also.

13. Respondent No.1 is directed to deposit the

entire award amount in the Registry of this Court within

a period of eight weeks from today.

14. Interim order, if any, is vacated. All the

miscellaneous applications are disposed of.

    January 7, 2021                   (Sandeep Sharma)
        (aks)                              Judge










 

 
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 : MAIMS

 
 
Latestlaws Newsletter