Citation : 2024 Latest Caselaw 25147 Kant
Judgement Date : 22 October, 2024
-1-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 22ND DAY OF OCTOBER, 2024
PRESENT
THE HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
AND
THE HON'BLE MR JUSTICE UMESH M ADIGA
MISCELLANEOUS FIRST APPEAL NO. 5876 OF 2016 (LAC)
C/W
MISCELLANEOUS FIRST APPEAL NO. 5875 OF 2016(LAC)
AND
MISCELLANEOUS FIRST APPEAL NO. 5877 OF 2016 (LAC)
IN MFA No. 5876 OF 2016
BETWEEN:
THE DEPUTY CHIEF ENGINEER
(CONSTRUCTIONS),
SOUTH WESTERN RAILWAY,
MYSORE - 570 001.
...APPELLANT
(BY SRI. ABHINAY Y.T., ADVOCATE)
AND:
Digitally signed by KORLAHALLI
BHARATHIDEVIKRISHNACHARYA
Location: HIGH COURT OF
KARNATAKA 1. DEVEGOWDA,
SON OF LATE ANNAIAH,
AGED MAJOR,
2. APPAJI,
SON OF LATE ANNAIAH,
AGED MAJOR,
3. BORALINGEGOWDA,
SON OF LATE ANNAIAH,
AGED MAJOR,
4. BYRAPPA,
SINCE DEAD REPRESENTED BY
RESPONDENT NO.1 TO 3.
-2-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
ALL ARE RESIDING AT:
METAGALLI VILLAGE,
KASABA HOBLI,
MYSORE TALUK- 570 001.
5. THE ASSISTANT COMMISSIONER,
MYSORE SUB-DIVISION,
KARNATAKA STATE- 570 001.
...RESPONDENTS
(BY SRI. SRINIVASA D.C., ADVOCATE FOR R1 TO R3,
SRI. MAHANTESH SHETTAR, AGA FOR R5,
VIDE ORDER DATED 09/07/2021,
R1 TO R3 ARE TREATED AS LR'S OF DECEASED R4)
THIS MFA IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT AGAINST THE JUDGMENT AND AWARD
DATED: 28.04.2014 PASSED IN LAC NO.217/2010 ON THE FILE OF
THE II ADDITIONAL SENIOR CIVIL JUDGE, & CJM, MYSORE, PARTLY
ALLOWING THE REFERENCE PETITION FOR ENHANCED
COMPENSATION.
IN MFA NO.5875 OF 2016
BETWEEN:
THE DEPUTY CHIEF ENGINEER
(CONSTRUCTIONS),
SOUTH WESTERN RAILWAY,
MYSORE - 570 001.
...APPELLANT
(BY SRI. ABHINAY Y.T., ADVOCATE)
AND:
1. BORELINGEGOWDA,
SON OF LATE ANNAIAH,
AGED MAJOR,
RESIDING AT NO. 211,
4TH CROSS, KUMBARAKOPPAL,
MYSORE - 570 001.
2. THE ASSISTANT COMMISSIONER,
MYSORE SUB-DIVISION,
KARNATAKA STATE - 570 001.
...RESPONDENTS
( BY SRI. SRINIVASA D.C., ADVOCATE FOR R1,
SRI. MAHANTESH SHETTAR, AGA FOR R2)
-3-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
THIS MFA IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT AGAINST THE JUDGMENT AND AWARD
DATED: 28.04.2014 PASSED IN LAC NO.218/2010 ON THE FILE OF
THE II ADDITIONAL SENIOR CIVIL JUDGE, CJM, MYSORE, PARTLY
ALLOWING THE REFERENCE PETITION FOR ENHANCED
COMPENSATION.
IN MFA No.5877 OF 2016
BETWEEN:
THE DEPUTY CHIEF ENGINEER
(CONSTRUCTIONS),
SOUTH WESTERN RAILWAY,
MYSORE - 570 001.
...APPELLANT
(BY SRI. ABHINAY Y.T., ADVOCATE)
AND:
1. SUBBEGOWDA,
SON OF LATE ANNAIAH,
METAGALLI VILLAGE,
KASABA HOBLI,
MYSORE TALUK - 570 001.
2. THE ASSISTANT COMMISSIONER,
MYSORE SUB - DIVISION,
KARNATAKA STATE- 570 001.
...RESPONDENTS
(BY SRI. SRINIVASA D.C., ADVOCATE FOR R1,
SRI. MAHANTESH SHETTAR, AGA FOR R2)
THIS MFA IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT AGAINST THE JUDGMENT AND AWARD
DATED:28.04.2014 PASSED IN LAC NO.220/2009 ON THE FILE OF
THE II ADDITIONAL SENIOR CIVIL JUDGE, CJM, MYSORE, PARTLY
ALLOWING THE REFERENCE PETITION FOR ENHANCED
COMPENSATION.
THESE APPEALS, HAVING BEEN RESERVED FOR
JUDGEMENT, COMING ON FOR PRONOUNCEMENT THIS DAY,
UMESH M. ADIGA, J., PRONOUNCED THE FOLLOWING:
-4-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
CORAM: HON'BLE MR JUSTICE SREENIVAS HARISH KUMAR
and
HON'BLE MR JUSTICE UMESH M ADIGA
CAV COMMON JUDGMENT
(PER: HON'BLE MR JUSTICE UMESH M ADIGA)
All these appeals arise out of the common judgment
and award dated 28.04.2014, passed in LAC.No.217/2010,
LAC.No.218/2010 and LAC.No.220/2009, passed by the
learned II Addl.Senior Civil Judge & CJM, Mysuru,
(for short `Reference Court'). All these cases were clubbed
together and common evidence was recorded and common
judgment has been passed by the Reference Court.
Therefore all these appeals are taken up together and
common judgment is passed.
2. The respondent No.2/South Western Railway the
beneficiary of the land acquisition in LAC.No.217/2010,
LAC No.218/2010 and LAC No.220/2009, preferred these
appeals challenging the correctness of determination of
market value by the impugned judgment and decree
passed in the above said cases.
-5-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
3. For the sake of convenience, we refer to the
parties as per their ranks before the Reference Court.
4. We have heard the arguments of learned counsels
appearing for both the sides.
5. The learned counsel for the appellant vehemently
contended that the claim petitions filed under Section 18
of Land Acquisition Act, 1894, are barred by time. They
ought to have filed petitions within 90 days from the date
of receipt of notice of award. But petitions were filed
during the year 2010. Therefore, reference applications
are filed beyond the period of limitation and hence the
Reference Court ought not to have considered the
petitions on the ground of limitation and it committed an
error in accepting the reference petitions without
considering the question of limitation.
6. Learned counsel for the appellant further
submitted that the Special Land Acquisition Officer (SLAO
in short) awarded the compensation on the basis of sale
deed executed a year prior to issuance of notification
-6-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
under Section 4(1) of Land Acquisition Act. The said land
is situated nearby Survey Nos.3 and 5 at Metagalli Village,
Kasaba Hobli, Mysuru Taluk, which are the subject matter
in the present appeals. On the basis of the same,
compensation was awarded at the rate of Rs.2,50,000/-
per acre. The Reference Court has not considered the said
sale deed. In the previous litigations in LAC.No.16/2013,
LAC.No.17/2013 and LAC.No.568/2007, the compensation
was awarded to Rs.13,00,000/-. But in these cases,
relying on Ex.P-22, which was executed on 03.03.2008,
enhanced the compensation and awarded the
compensation at the rate of Rs.128/- per sq.ft. which is
exorbitant. The sale statistics pertaining to the land
surrounding the acquired property long after acquisition
cannot be considered for assessment of the market value.
Therefore, the assessment of the market value by the
Reference Court is highly erroneous, arbitrary and
perverse. Therefore, prayed for allowing the appeals by
reconsidering the market value of the suit property in
question.
-7-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
7. Learned counsel for the respondents/land owners
submit that claimants filed applications under Section 18
of the Land Acquisition Act, to refer the matter to the Civil
Court for determination of the market value. The SLAO
did not refer the matter to the Civil Court for assessment
of the market value. Even after repeated enquiry with
SLAO and persuasion through concerned acquisition
authority, they did not refer the matter to the Civil Court.
Hence, claimants have filed applications under Section
18(3) of Land Acquisition Act, 1894 (Karnataka
Amendment), before the Civil Court. The Civil Court after
hearing the parties allowed the said applications and
directed the concerned authority to refer the reference
applications to the Court for determination of the market
value. Therefore, it was total inaction of the acquiring
authority to refer the applications to the Civil Court for
determination of market value. The appellant and
competent authority who were responsible to acquire the
land had committed mistake in not referring the cases to
the Civil Court and they cannot take defence that claim
-8-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
petitions are barred by time, which is not tenable.
Moreover, this point was considered by the Reference
Court while calling for the records from the acquisition
authority under Section 18(1) of Land Acquisition Act.
That finding was not challenged by the appellant and again
they cannot challenge the same before this Court.
8. Learned counsel for the claimants/land owners
have further submitted that claimants were examined as
PWs.1 to 3 and in their evidence, they have stated about
the situation of the land, development of the land, the
lands acquired in and around the lands in question, as well
as their market value. In the award, it is stated that,
except sale deed in respect of one of the properties i.e.,
Survey No.84, the other lands situated in and around the
acquired land have not been sold, therefore, the claimants
could not produce recent sale deeds in respect of sale of
the properties nearby the acquired lands. As such, the
claimants produced Ex.P-22, which was executed about
five years after the issuance of preliminary notification.
-9-
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
The learned trial Judge considered these facts and
appreciated the price of the land at the rate of
10% p.a. for a period of five years. The said findings are
proper and correct and hence prayed for dismissal of the
appeals.
9. Learned advocate for the claimants further
submitted that the claimants produced the maps and
photographs to show that acquired property is situated
within the Municipal Corporation limit of Mysuru. They
have also produced copies of the sale deeds of the sites
which are situated nearby acquired property. The
guideline value of the property maintained by the Sub-
Registrar, Mysuru, is produced, which indicates that value
of the property per square foot situated in Metagalli main
road and cross road is Rs.200/- per sq.feet.
10. Learned advocate for the claimants further
submitted that the claimants have produced the copy of
the judgment passed in MFA.No.6083/2006 (LAC),
disposed of on 16.08.2006, in respect of acquisition of
- 10 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
land situated in Metaganahalli. This Court in the said
judgment confirmed the judgment of the Reference Court
in assessing the market value at Rs.9,50,000/- per acre
and the land therein was acquired during the year 1990.
Therefore, the assessment of market value of the acquired
land on the basis of the documents by the trial Court is not
erroneous.
11. The learned counsel for the claimants submitted
that the Hon'ble Apex Court held that,
if the previous sale statistics are not available, then the
Court can rely on the sale deeds executed subsequent to
acquisition of the land, subject to condition that sale
transactions should be bona fide and by deducting 10% of
the property value per each year from the date of
acquisition till the date of the said sale. The learned trial
Judge followed the said principle of law laid down by the
Hon'ble Apex Court, which is not erroneous. With these
reasons, learned counsels for the respondents/land owners
prayed to dismiss the appeals.
- 11 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
12. The learned Addl.Government Advocate
appearing for the State/SLAO supported the contentions of
the appellant and prayed for reducing the compensation
awarded by the Reference Court.
13. Following questions arise for our determination :
(i) Whether learned trial Judge is justified in
holding that the applications filed under Section 18 of
Land Acquisition Act, 1894 (Karnataka Amendment),
to refer the cases to Civil Court for determination of
market value is not barred by time?
(2) Whether Reference Court is justified in
enhancing the market price ?
Our answer on above questions both in the
affirmative for the following reasons :
14. The appellant-respondent No.2 before the
Reference Court did not raise the question of limitation in
the statement of objections filed by them. The Reference
Court in issue No.1 has considered in detail about the
question of limitation. It is pertinent to note that
particulars of service of notice under
- 12 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
Section 12(2) of Land Acquisition Act on the claimants,
date of service of notice and receipt of applications filed by
the land losers under Section 18 of the Land Acquisition
Act, are available with the concerned land acquisition
authority/SLAO. The SLAO has to produce the said
particulars before the Court to determine whether the
reference petitions filed under Section 18 of the Land
Acquisition Act before the SLAO was within 90 days as
provided under Section 18(3) of Land Acquisition Act,
1894 (Karnataka Amendment) or not. The said particulars
were not produced by the SLAO and appellant before the
Reference Court. Without any such materials, appellant is
contending that reference application was barred by time.
There were no materials before the Reference Court to
hold that said applications were filed beyond time.
15. Exs.P-1 to P-3 are the reference applications filed
before the SLAO. In Ex.P-1, it is stated that sanction
letter (ªÀÄAdÆgÁw ¥ÀvÀæ) was issued on 23.12.2005.
Thereafter, the claimant filed Writ Petition No.3403/2006.
- 13 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
According to the orders passed in the writ petition on
28.03.2006, he received the compensation and filed the
reference application. But, the particulars stated above
are not clear in the said letters. Therefore, on the basis of
assumption and presumption, the Court cannot hold that
reference applications were not furnished to the SLAO
within 90 days.
16. The claimants filed reference applications before
the SLAO to refer the matter to the Civil Court for
determination of the market value and they were filed
during the year 2006, which is revealed in Exs.P-1 to P-3.
The concerned authorities did not refer the matter to the
Civil Court. Therefore, the claimants filed applications
under Section 18(3) of Land Acquisition Act, 1894
(Karnataka Amendment), before the Civil Court to direct
Deputy Commissioner to refer the case to the Court for
determination of the market value. The Civil Court after
considering such applications passed an order directing the
SLAO to refer the applications filed by the claimants to the
- 14 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
Civil Court. The said order passed in LAC.No.290/2009,
dated 25.06.2010 is available in the Reference Court
records, wherein the learned trial Judge considered the
question of limitation. At that point of time also, it was
held that application was in time. The said order was not
at all challenged by the SLAO or appellant herein. Now
they cannot make grievance before this Court without
production of the relevant materials regarding dates stated
above to hold that such reference applications were filed
beyond the period of 90 days by the claimants.
17. The SLAO was responsible for causing delay in
referring the applications to the Civil Court for
determination of the market value. Only after the orders
passed by the Civil Court under Section 18(3) of Land
Acquisition Act, 1894 (Karnataka Amendment), it appears
that they have referred the applications to the Civil Court
for determination of the market value. While condoning
the delay in filing the appeals, this Court passed order
directing the appellant to hold an enquiry against the
- 15 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
wrong doer who is responsible for causing the delay in
filing these appeals and submit a report in this regard.
Therefore, the contention of the learned counsel for the
appellant in this regard is not at all acceptable.
18. The learned counsel for the appellant relied upon
a judgment of Hon'ble Apex Court in the case of Mahadeo
Bajirao Patil -vs- State of Maharashtra and others1,
wherein it is held in Para-14 as below :
"14. We are here not concerned with the
correctness of the decision, but the fact remains that
having considered the claim of the appellant for
compensation, the Special Land Acquisition Officer
rejected the claim. This does amount to the making
of an award, commonly described as "nil award". If
the appellant was aggrieved by such an award, it
was open to him to seek reference under Section 18
of the Act which the appellant actually did. We,
therefore, cannot hold that no award as envisaged by
Section 11 of the Act was declared on 29-8-1994,
since the claim of the appellant was considered and
was totally rejected. There was, therefore, no
question of giving any calculation of the manner in
1
(2005) 7 SCC 440
- 16 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
which the compensation was computed. Since, the
application under Section 18 was not filed within six
weeks of the receipt of notice under Section 12(2) of
the Act, the High Court did not commit any error in
holding that the application was barred by limitation.
It was not disputed before us that the Land
Acquisition Officer making a reference, or the Court
considering a reference under Section 18 of the Act
has no power of condonation of delay in making an
application under the aforesaid Section."
In the said case, the particulars are furnished to the
Court by the concerned SLAO and on that basis, High
Court held that application filed under Section 18(1) of
Land Acquisition Act by the concerned party before the
SLAO was delayed and it was beyond the period of six
weeks. Therefore, the High Court rejected the claim
petition on the point of limitation. But, in this case the
appellant failed to prove that the said reference application
was beyond the period of 90 days as per Section 18(3) of
Land Acquisition Act, 1894 (Karnataka Amendment).
Therefore the contention of appellant that reference
- 17 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
application filed was beyond period of limitation is not
tenable.
19. The claimants led oral evidence before the
Reference Court. In their evidence, they have stated in
detail about the location of the property acquired under
the notifications. They have stated about the
developments in and around the property acquired. In
their cross-examination, the said evidence was not
seriously disputed, but, it was suggested that the said
developments had taken place during the year 2005 and
2008. The claimants are land losers. They may not have
documents to place it before the Court regarding forming
of the layouts as stated in their evidence. The SLAO
could have secured these documents and placed on record
to show that the evidence given by the claimants were not
reliable and said layouts were formed long after the
acquisition of the property. Therefore, the evidence of
PW-1 was rightly accepted by the Reference Court and the
contention of the appellant that the said developments had
- 18 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
taken place subsequent to 2005 was not acceptable. We
do not find any reason to interfere in the said findings.
20. The oral evidence of PWs.1 to 3 is corroborated
by the document at Ex.P-27 - map prepared by Mysuru
City Municipal Corporation pertaining to revised
comprehensive development plan, which was approved by
the Government on 16.05.1997. Metagalli village is
coming within the jurisdiction of Mysuru City Municipal
Corporation as per Ex.P-27. The village map and portion
of the village map pertaining to Metagalli and
Maragodanahalli are produced at Exs.P-16 to P-18.
Ex.P-16 and Ex.P-17 shows that property bearing Survey
Nos.3 and 5 are situated at the side of the main road.
Roads are situated on both side of the property. One of
such roads is said to be outer ring road which is abutting
both Survey Nos.3 and 5. The photographs are produced
at Exs.P-28 to P-30. According to the submission of
learned counsel for the respondents/claimants, the said
photographs are of the developed area near the acquired
- 19 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
property, which are not disputed. Exs.P-9 and P-10, which
are also the photographs, show that the said acquired land
is situated in the developed area.
21. The claimants have also produced the guideline
value obtained from the office of the Sub-Registrar at
Ex.P-23. The guideline value of the property during the
year 2001 to 2003-04 situated at Metagalli main road and
cross road was Rs.200/- per sq.ft. And during the year
2004-2005, it was revised to Rs.250/- per sq.ft. All these
facts indicate that the acquired property got NA potential
and they are situated in a fully developed area and it has
lost its nature as an agricultural land.
22. The claimants have produced Ex.P-22 i.e.,
registered sale deed in respect of property bearing Survey
No.5/1 of Metagalli, dated 3rd March 2008. The property
bearing Survey No.5/1, measuring 1 acre 17 guntas of
Metagalli village was sold for Rs.1,32,00,000/-. In the
cross-examination of claimants/PWs.1 to 3, it was not
brought out that Ex.P-22 is created or concocted sale deed
- 20 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
or nominal sale deed executed only to claim higher
compensation in respect of the acquired land. The said
land is part of Survey No.5. The learned trial Judge
considered Ex.P-22 and on that basis, determined the
market value of the property. The learned trial Judge also
reduced the value of the said land at the rate of 10% p.a.
and in total reduced 40% of the said sale consideration
and taken into account only 60% to determine the market
value of the acquired land which is situated adjacent to the
said land.
23. The learned trial Judge has discussed in detail
about accepting the said value of the property for
assessment of the market value. There is nothing wrong
in the said finding. In the award passed by the SLAO, it is
specifically mentioned that, except Survey No.84, no other
surrounding properties situated nearby the acquired
properties were sold, therefore, they could not collect sale
statistics in respect of nearby properties and he has
collected copy of the sale deed in respect of Survey No.84
- 21 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
of Metagalli village and on that basis, assessed the market
value at the rate of Rs.2,50,000/- per acre.
Looking to Exs.P-17 and P-18, which are not in
dispute, Survey No.84 is situated at the far distant place
from Survey Nos.3 and 5. Towards eastern and western
side of Survey Nos.3 and 5, main roads are situated and
one is said to be at outer ring road and both the properties
are in fully developed area. The appellant has not
produced any materials to show that even Survey No.84 is
situated in fully developed area as on the date of sale of
said land. Under these circumstances, the statistics relied
by the appellant to determine the market value of land in
question are not acceptable. The learned trial Judge has
properly appreciated the materials available on record and
rightly determined the market value which does not call
for interference.
24. In the appeal memo, the appellant has
contended that the Reference Court in LAC.No.16/2013,
LAC.No.17/2013 and LAC.No.568/2007 awarded
- 22 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
compensation of Rs.13,00,000/- pr acre in respect of
similarly situated land and acquired under the same
notification. But the said awards were not produced
before the Reference Court while deciding the
compensation in LAC.Nos.220/2009, 217/2010 and
218/2010. The appellant has not produced the award
passed in LAC.No.568/2007 before this Court. It is
submitted that MFA was filed against the judgment passed
in LAC.No.568/2007, but the said judgment is also not
placed on record.
Along with citations, the appellant produced the copy
of judgment in LAC.No.327/2008 in respect of the
property bearing Survey No.70/1. In the said judgment, it
is not clear as to whether the said Survey No.70/1 is
pertaining to Metagalli village or some other place. The
award passed in the said case is also not placed on record.
On the basis of judgment passed in one of the land
acquisition cases produced at Ex.P-1 of that case, the
market value was determined. Without sufficient
- 23 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
materials, the Reference Court was not in a position to
consider the said judgment. The appellant herein
challenged the said judgment before this Court in
MFA.No.12213/2011 (LAC) and it was decided on
05.09.2013. This Court upheld the award passed by the
Reference Court without detailed discussion in respect of
assessment of the market value.
25. The appellant did not place the required
materials before the Reference Court while determining
the market value and now they cannot make grievance
before this Court that the Reference Court did not consider
the judgment passed in LAC.No.327/2008,
LAC.No.568/2007, LAC.No.16/2013 and LAC.No.17/2013.
26. It is also worth to note that SLAO did not enter
the witness box to rebut the evidence of PWs.1 to 3.
Having failed to prosecute effectively, now they are
contending that the determination of the market value by
the Reference Court is erroneous. The said contention
itself is not tenable.
- 24 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
27. Learned counsel for the appellant submitted that
market value cannot be determined on the basis of sale
deed which was executed long after acquisition
notification. He relied upon the judgment of Hon'ble Apex
Court in the case of General Manager, Oil and Natural Gas
Corporation Limited -vs- Rameshbhai Jivanbhai Patel
and another2. Para-15 of the said judgment reads as
under :
"15. Normally, recourse is taken to the mode of
determining the market value by providing
appropriate escalation over the proved market value
of nearby lands in previous years (as evidenced by
sale transactions or acquisition), where there is no
evidence of any contemporaneous sale transactions
or acquisitions of comparable lands in the
neighbourhood. The said method is reasonably safe
where the relied-on-sale transactions/acquisitions
precedes the subject acquisition by only a few years,
that is upto four to five years. Beyond that it may be
unsafe, even if it relates to a neighbouring land.
What may be a reliable standard if the gap is only a
few years, may become unsafe and unreliable
2
(2008) 14 SCC 745
- 25 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
standard where the gap is larger. For example, for
determining the market value of a land acquired in
1992, adopting the annual increase method with
reference to a sale or acquisition in 1970 or 1980
may have many pitfalls. This is because, over the
course of years, the `rate' of annual increase may
itself undergo drastic change apart from the
likelihood of occurrence of varying periods of
stagnation in prices or sudden spurts in prices
affecting the very standard of increase."
28. The facts of the above said case are different. In
the present case, the land was acquired for the purpose of
construction of goods terminal and not for any other
purpose. The said acquired land will be used without any
development. By the said acquisition, there may not be
any development in and surrounding area. As discussed
above, prior to acquisition of the land, surrounding area
was fully developed. There were residential layouts,
colleges, resorts etc. It appears that due to acquisition of
the property, the value of nearby land might not be
escalated. Appellant has not produced any evidence in this
regard. Hence it is difficult to believe that land value in
- 26 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
and around the acquired property was increased due to
acquisition and hence relying on the value of ExP22 was
not proper. Looking to the facts and circumstances of the
present case, sale deed at Ex.P-22 could be considered for
determination of the market value.
29. Learned counsel for the appellant relied upon
the judgment of Hon'ble Apex Court in the case of Ranvir
Singh and another -vs- Union of India3, wherein it is held
at Para-29 as under :
"29. While adopting the said method, in our
opinion, the High Court committed manifest errors.
The market value of fully developed land cannot be
compared with wholly underdeveloped land although
they may be adjoining or situated at a little distance.
For determining the market value, it is trite, the
nature of the land plays an important role. "
30. In the present case, Ex.P-22 is not the sale deed
of any other land situated in any developed area. On the
contrary, it is part of Survey No.5 which is adjacent to
3
AIR 2005 SC 3467
- 27 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
acquired property and the said land is still an agricultural
land and it was sold as an agricultural land. The claimants
have also produced the sale deeds at Ex.P-20 and Ex.P-21
in respect of sites formed in a layout measuring 40 ft. x
60 ft. Both the lands were sold at the price of
Rs.4,80,000/-. If we consider the square feet, they were
sold at the rate of Rs.200/- per sq.ft. and both the said
sites were situated in Metagalli village. According to the
claimants, it was situated nearby their property. The
Reference Court did not consider the same because it was
site in a layout. The Reference Court considered the
agricultural land sold under Ex.P-22 for determination of
the market value. Therefore, the above said judgment in
no way helps the contention of the appellant.
31. Learned counsel for the respondents/claimants
have relied upon judgment of Hon'ble Apex Court in the
case of Union of India -vs- Raj Kumar Baghal Singh
- 28 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
4
(Dead) Through Legal Representatives and others, .
Para-31 of the said judgment reads as under :
"31. In University of Agricultural Sciences -vs-
Balanagouda, Civil Appeals Nos.62-65 of 2000, order
dated 10.12.2003 (SC). whereupon Mr. Ranjit Kumar
placed strong reliance, the Court noticed that if the
acquisition is made for agricultural purpose, question
of development thereof would not arise; but if the
sale instance was in respect of a small piece of land
whereas the acquisition is for a large piece of land,
although development cost may not be deducted,
there has to be deduction for largeness of the land
and also for the fact that these are agricultural lands.
In that view of the matter, deduction at the rate of
33% made by the High Court was upheld. it may
not, therefore, be correct to contend, as has been
submitted by Mr Ranjit Kumar, that there cannot be
different deductions, one for the largeness of the
land and another for development costs".
32. In view of the above said discussions, the
findings of the Reference Court is proper and it does not
call for any interference by this Court. Accordingly, we
proceed to pass the following :
4
(2014) 10 SCC 422
- 29 -
NC: 2024:KHC:42468-DB
MFA No. 5876 of 2016
C/W MFA No. 5875 of 2016
MFA No. 5877 of 2016
ORDER
The Appeals are dismissed with cost.
The common judgment and award dated
28.04.2014, passed by the learned II Addl. Senior Civil
Judge & CJM, Mysuru, in LAC.No.217/2010,
LAC.No.218/2010 and LAC.No.220/2009, is confirmed.
Registry is directed to transmit the records along
with copy of this judgment to the concerned Court without
delay.
Sd/-
(SREENIVAS HARISH KUMAR) JUDGE
Sd/-
(UMESH M ADIGA) JUDGE
BK
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!