Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Assistant Executive Engineer vs S.Shivamurthy
2025 Latest Caselaw 3673 Kant

Citation : 2025 Latest Caselaw 3673 Kant
Judgement Date : 7 February, 2025

Karnataka High Court

The Assistant Executive Engineer vs S.Shivamurthy on 7 February, 2025

Author: H.P.Sandesh
Bench: H.P.Sandesh
                             1



       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 7TH DAY OF FEBRUARY, 2025      R
                          BEFORE

           THE HON'BLE MR. JUSTICE H.P. SANDESH

       MISCELLANEOUS FIRST APPEAL NO.6332/2021 (LAC)
                           C/W.
       MISCELLANEOUS FIRST APPEAL NO.6333/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6336/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6337/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6343/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6368/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6369/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6370/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6371/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6374/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.6380/2021 (LAC)
       MISCELLANEOUS FIRST APPEAL NO.5943/2023 (LAC)

IN MISCELLANEOUS FIRST APPEAL NO.6332/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 228.                           ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     THIPESHAPPA
       S/O GOWRAMMA
       AGED ABOUT 62 YEARS
                               2



       RESIDENT OF BETTATAVAREKERE VILLAGE
       AMRUTHAPURA HOBLI
       TARIKERE TALUK
       CHIKKAMAGALURU DISTRICT
       KARNATAKA-577 228

       SINCE DECEASED BY HIS LRS

1(a) SMT. KALAMMA
     W/O LATE THIPESHAPPA
     AGED ABOUT 60 YEARS

1(b) B.T. NIJAGUNA
     S/O LATE THIPESHAPPA
     AGED ABOUT 50 YEARS

1(c)   B.T. RAJU
       S/O LATE THIPESHAPPA
       AGED ABOUT 48 YEARS

1(d) B.T. THOTAPPA
     S/O LATE THIPESHAPPA
     AGED ABOUT 40 YEARS

1(e) B.T. HALESHAPPA
     S/O LATE THIPESHAPPA
     AGED ABOUT 37 YEARS

1(f)   B.T. RUDRESH
       S/O LATE THIPESHAPPA
       AGED ABOUT 35 YEARS

       R1(a) TO R1(f) ARE
       R/AT BETTATARAVAREKERE VILLAGE
       AMRUTHAPURA HOBLI
       TARIKERE TALUK
       CHIKKAMAGALURU DISTRICT-577 228.

       (AMENDED VIDE COURT ORDER DATED 22.08.2023)
                              3



2.     ASSISTANT COMMISSIONER/
       THE SPECIAL LAND ACQUISITION OFFICER
       UPPER BHADRA PROJECT
       TARIKERE, KARNATAKA-577228.
                                          ... RESPONDENTS

         (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
       SRI. M.NARAYANA BHAT, ADVOCATE FOR R1(a to f))

     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 16.02.2021 PASSED IN LAC.NO.02/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE,
PARTLY ALLOWING THE REFERENCE PETITION FILED UNDER
SECTION 18(1) OF LAND ACQUISITION ACT.

IN MISCELLANEOUS FIRST APPEAL NO.6333/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI NAGAIAH, ADVOCATE)

AND:

1.     E.B. CHANDRAPPA
       S/O BASAPPA
       AGED ABOUT 51 YEARS,
       RESIDENT OF BETTAVAREKERE VILLAGE,
       AMRUTHAPURA HOBLI, TARIKERE TALUK
       CHIKKAMAGALUR DISTRICT
       KARNATAKA-577 228.
                             4



2.     ASSISTANT COMMISSIONER/
       SPECIAL LAND ACQUISITON OFFICER
       UPPER BHADRA PROJECT, TARIKERE,
       KARNATAKA-577 228.              ... RESPONDENTS

        (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
            SRI. GNANESH N.I., ADVOCATE FOR R1)

     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 16.02.2021 PASSED IN LAC NO.10/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE, PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION UNDER SECTION 18(1)
OF LAND ACQUISITION ACT.

IN MISCELLANEOUS FIRST APPEAL NO.6336/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     B.E.NAGARAJAPPA
       S/O ESHWARAPPA
       AGED ABOUT 68 YEARS,
       RESIDENT OF BETTATAVAREKERE VILLAGE,
       AMRUTHAPURA HOBLI, TARIKERE TALUK
       CHIKMAGALUR DISTRICT
       KARNATAKA-577 228.
                               5



2.     ASSISTANT COMMISSIONER/
       SPECIAL LAND ACQUISITON OFFICER
       UPPER BHADRA PROJECT, TARIKERE
       KARNATAKA-577 228.              ... RESPONDENTS

        (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
            SRI. GNANESH N.I., ADVOCATE FOR R1)

     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 20.02.2021 PASSED IN LAC NO.14/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE, PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION UNDER SECTION 18(1)
OF LAND ACQUISITION ACT.

IN MISCELLANEOUS FIRST APPEAL NO.6337/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4, TARIKERE TALUK
CHIKKAMAGALUR DISTRICT
KARNATAKA-577 228.                      ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

MALLESHAPPA S/O THIMALAPPA
SINCE DEAD BY LRS

1.     SMT. NAVILAMMA
       W/O LATE MALLESHAPPA
       AGED ABOUT 55 YEARS

2.     SHIVA KUMAR
       S/O LATE MALLESHAPPA
       AGED ABOUT 43 YEARS
                             6



3.   SMT. DEVEERAMMA
     D/O LATE MALLESHAPPA
     AGED ABOUT 41 YEARS

4.   SMT. KUSHALA
     D/O LATE MALLESHAPPA
     AGED ABOUT 39 YEARS

5.   SMT. GEETHA
     D/O LATE MALLESHAPPA
     AGED ABOUT 30 YEARS

     RESPONDENTS NO.1 TO 5 ARE
     R/AT BETTAVAREKERE VILLAGE
     AMRUTHAPURA HOBI,
     TARIKERE TALUK
     CHIKKAMAGALUR DISTRICT
     KARNATAKA - 577 228.

6.   ASSISTANT COMMISSIONER/
     THE SPECIAL LAND ACQUISITION OFFICER
     UPPER BHADRA PROJECT, TARIKERE
     KARNATAKA-577 228.                ... RESPONDENTS

     (BY SRI. GNANESH N.I., ADVOCATE FOR R1 TO R5;
        SRI. GOPALAKRISHNA SOODI, AGA FOR R6)

     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 20.02.2021 PASSED IN LAC.NO.09/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE,
PARTLY ALLOWING THE REFERENCE PETITION FILED UNDER
SECTION 18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6343/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
                             7



TARIKERE TALUK,
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     S. SHIVAMURTHY
       S/O SHANKARAPA
       AGED ABOUT 50 YEARS
       RESIDING AT BETTAVAREKERE VILLAGE
       AMRUTHAPURA HOBLI, TARIKERE TALUK
       CHIKKAMAGALUR DISTRICT
       KARNATAKA-577 228.

2.     ASSISTANT COMMISSIONER/
       SPECIAL LAND ACQUISITON OFFICER
       UPPER BHADRA PROJECT, TARIKERE
       KARNATAKA-577 228.                  ... RESPONDENTS

          (BY SRI. GNANESH N.I., ADVOCATE FOR R1;
          SRI. GOPALAKRISHNA SOODI, AGA FOR R2)

     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 16.02.2021 PASSED IN LAC.NO.15/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE,
PARTLY ALLOWING THE REFERENCE PETITION FILED UNDER
SECTION 18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6368/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB DIVISION, NO.4,
TARIKERE TALUK,
                              8



CHIKKAMAGALUR DISTRICT,
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

ESHWARAPPA,
SINCE DEAD BY LRS

1.     JAYANNA
       S/O LATE ESHWARAPPA
       AGED ABOUT 60 YEARS

2.     LINGAMURTHY
       S/O LATE ESHWARAPPA
       AGED ABOUT 58 YEARS

3.     CHANDRAPPA
       S/O LATE ESHWARAPPA
       AGED ABOUT 55 YEARS
4.     UMESH
       S/O LATE ESHWARAPPA
       AGED ABOUT 52 YEARS

       RESPONDENTS NO.1 TO 4 ARE
       RESIDING AT BETTATAVAREKERE VILLAGE
       AMRUTHAPURA HOBLI, TARIKERE TALUK
       CHIKKAMAGALUR DISTRICT
       KARNATAKA - 577 228.

5.     SMT. PREMA
       D/O LATE ESHWARAPPA
       AGED ABOUT 58 YEARS
       RESIDING AT CHICKNALLURU
       HIRENALLURU HOBLI,
       KADUR TALUK,
       CHIKKAMAGALUR DISTRICT
       KARNATAKA-577 550.
                             9



6.     ASSISTANT COMMISSIONER/
       THE SPECIAL LAND ACQYISTITION OFFICER
       UPPER BHADRA PROJECT,
       TARIKERE,
       KARNATAKA - 577 228.             ... RESPONDENTS

          (BY SRI. GNANESH N.I., ADVOCATE FOR R3;
                     R1 TO R5 - SERVED;
          SRI. GOPALAKRISHNA SOODI, AGA FOR R6)

      THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD DT.
22.02.2021 PASSED IN LAC.NO.18/2013 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION FILED UNDER SECTION
18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6369/2021:

BETWEEN:

 THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALURU DISTRICT
KARNATAKA-577 228.                         ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     B.C. VEERABHADRAPPA
       S/O CHANDAPPA
       AGED ABOUT 82 YEARS
       RESIDING AT BETTAVAREKERE VILLAGE
       AMRUTHAPURA HOBLI,
       TARIKERE TALUK
       CHIKKAMAGALUR DISTRICT
       KARNATAKA-577228
                             10



2.     ASSISTANT COMMISSIONER/
       SPECIAL LAND ACQUISITON OFFICER
       UPPER BHADRA PROJECT, TARIKERE
       KARNATAKA-577 228.                 ... RESPONDENTS

          (BY SRI. GNANESH N.I., ADVOCATE FOR R1;
          SRI. GOPALAKRISHNA SOODI, AGA FOR R2)

      THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD DT.
22.02.2021 PASSED IN LAC.NO.12/2013 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION FILED UNDER SECTION
18(1) OF LAND ACQUISITION ACT, 1894.


IN MISCELLANEOUS FIRST APPEAL NO.6370/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALUR DISTRICT,
KARNATAKA-577 228.                           ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     SMT. MALLAMMA
       W/O LATE K.R. ESWARAPPA,
       AGED ABOUT 65 YEARS,

2.     B.E. THOTAPPA
       S/O LATE K.R. ESWARAPPA,
       AGED ABOUT 39 YEARS,
                             11



       BOTH RESPONDENTS NO.1 AND 2
       RESIDING AT BETTATAVAREKERE VILLAGE,
       AMRUTHAPURA HOBLI, TARIKERE TALUK,
       CHIKKAMAGALUR DISTRICT,
       KARNATAKA - 577 228.

3.     ASSISTANT COMMISSIONER/
       THE SPECIAL LAND ACQUISITION OFFICER
       UPPER BHADRA PROJECT, TARIKERE
       KARNATAKA - 577 228.               ... RESPONDENTS

       (BY SRI. GNANESH N.I., ADVOCATE FOR R1 AND R2;
           SRI. GOPALAKRISHNA SOODI, AGA FOR R3)

      THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD DT.
16.02.2021 PASSED IN LAC.NO.06/2013 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION FILED UNDER SECTION
18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6371/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB DIVISION, NO 4,
TARIKERE TALUK,
CHIKKAMAGALUR DISTRICT,
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

ESHWARAPPA,
SINCE DEAD BY LRS
                            12



1.   JAYANNA
     S/O LATE ESHWARAPPA
     AGED ABOUT 60 YEARS

2.   LINGAMURTHY
     S/O LATE ESHWARAPPA
     AGED ABOUT 58 YEARS

3.   CHANDRAPPA
     S/O LATE ESHWARAPPA
     AGED ABOUT 55 YEARS

4.   UMESH
     S/O LATE ESHWARAPPA
     AGED ABOUT 52 YEARS

     RESPONDENTS NO.1 TO 4 ARE
     RESIDING AT BETTATAVAREKERE VILLAGE
     AMRUTHAPURA HOBLI,
     TARIKERE TALUK
     CHIKKAMAGALUR DISTRICT
     KARNATAKA - 577 228.

5.   SMT. PREMA
     D/O LATE ESHWARAPPA
     AGED ABOUT 58 YEARS
     RESIDING AT CHICKNALLURU
     HIRENALLURU HOBLI
     KADUR TALUK
     CHIKKAMAGALUR DISTRICT
     KARNATAKA-577 550.

6.   ASSISTANT COMMISSIONER/
     THE SPECIAL LAND ACQUISTITION OFFICER
     UPPER BHADRA PROJECT,
     TARIKERE,
     KARNATAKA-577 228.               ... RESPONDENTS


      (BY SRI. GNANESH N.I., ADVOCATE FOR R1 - R5;
         SRI. GOPALAKRISHNA SOODI, AGA FOR R6)
                             13



      THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD DT.
20.02.2021 PASSED IN LAC.NO.17/2013 ON THE FILE OF THE
SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION FILED UNDER SECTION
18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6374/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALUR DISTRICT,
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     SHANMUKHAPPA
       S/O GOWRANNA
       AGED ABOUT 55 YEARS
       RESIDING AT BETTATAVAREKERE VILLAGE,
       AMRUTHAPURA HOBLI, TARIKERE TALUK,
       CHIKKAMAGALUR DISTRICT
       KARNATAKA - 577 228.

2.     ASSISTANT COMMISSIONER/
       THE SPECIAL LAND ACQUISTITION OFFICER
       UPPER BHADRA PROJECT, TARIKERE
       KARNATAKA - 577 228.
                                          ... RESPONDENTS

        (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
         SRI. M. NARAYANA BHAT, ADVOCATE FOR R1)
                             14



     THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 16.02.2021 PASSED IN LAC.NO.05/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE,
PARTLY ALLOWING THE REFERENCE PETITION FILED UNDER
SECTION 18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.6380/2021:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED,
UPPER BHADRA PROJECT,
SUB-DIVISION NO.4,
TARIKERE TALUK,
CHIKKAMAGALUR DISTRICT,
KARNATAKA-577 228.                            ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     B.H.LOKESHAPPA
       S/O HOLEYAPPA
       AGED ABOUT 46 YEARS
       RESIDING AT BETTATAVAREKERE VILLAGE,
       AMRUTHAPURA HOBLI, TARIKERE TALUK,
       CHIKKAMAGALUR DISTRICT,
       KARNATAKA-577 228.

2.     ASSISTANT COMMISSIONER/
       THE SPECIAL LAND ACQUISITION OFFICER
       UPPER BHADRA PROJECT, TARIKERE,
       KARNATAKA-577 228.               ... RESPONDENTS

        (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
         SRI. M. NARAYANA BHAT, ADVOCATE FOR R1)

    THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
                                15



DATED 20.02.2021 PASSED IN LAC.NO.19/2013 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRINCIPAL JMFC, TARIKERE,
PARTLY ALLOWING THE REFERENCE PETITION FILED UNDER
SECTION 18(1) OF LAND ACQUISITION ACT, 1894.

IN MISCELLANEOUS FIRST APPEAL NO.5943/2023:

BETWEEN:

THE ASSISTANT EXECUTIVE ENGINEER
VISVESVARAYA JALA NIGAM LIMITED
UPPER BHADRA PROJECT
SUB-DIVISION NO.4
TARIKERE TALUK
CHIKKAMAGALUR DISTRICT
KARNATAKA - 577 228.                          ... APPELLANT

          (BY SRI. M.R.C.RAVI, SENIOR COUNSEL FOR
                  SRI. NAGAIAH, ADVOCATE)

AND:

1.     SRI. S. GOWRAPPA
       SINCE DEAD BY HIS LRS

1(a) SMT. MANJULA G.S.,
     W/O NEELAKANTHAPPA
     D/O LATE S. GOWRAPPA
     AGED ABOUT 60 YEARS
     R/AT KADUR TOWN AND TALUK
     CHIKKAMAGALURU DISTRICT-577 116.

1(b) UMASHANKARA G.S.,
     S/O LATE S. GOWRAPPA
     AGED ABOUT 57 YEARS
     R/AT NO.273,
     'VEERABHADRESHWARA NILAYA'
     2ND MAIN, 1ST CROSS, LBS NAGAR
     BEHIND CHOWDESHWARI TEMPLE
     SHIVAMOGGA TOWN
     SHIVAMOGGA DISTRICT-577 204.
                             16



1(c) SHADAKSHARI G.S.,
     S/O LATE S. GOWRAPPA
     AGED ABOUT 54 YEARS
     R/AT 8TH CROSS, 2ND MAIN
     KRISHI NAGAR
     SHIVAMOGGA TOWN
     SHIVAMOGGA DISTRICT-577 204.

1(d) MAMATHA G.S.,
     W/O SHIRALINGAPPA D.H.,
     AGED ABOUT 53 YEARS
     R/AT NO.72, KUMAR LAYOUT
     CHENNAKESHWARA TEMPLE
     BENGALURU-562 107

      (AMENDED VIDE COURT ORDER DATED 03.09.2024)

2.    ASSISTANT COMMISSIONER/
      THE SPECIAL LAND ACQUISITION OFFICER
      UPPER BHADRA PROJECT,TARIKERE,
      KARNATAKA - 577 228.
                                         ... RESPONDENTS

        (BY SRI. GOPALAKRISHNA SOODI, AGA FOR R2;
      SRI. M. NARAYANA BHAT, ADVOCATE FOR R1(a to d))

      THIS M.F.A. IS FILED UNDER SECTION 54(1) OF LAND
ACQUISITION ACT, AGAINST THE JUDGMENT AND AWARD
DATED 13.12.2022 PASSED IN LAC NO.30/2014 ON THE FILE OF
THE SENIOR CIVIL JUDGE AND PRL. JMFC, TARIKERE, PARTLY
ALLOWING THE REFERENCE PETITION UNDER SECTION 23(1)
OF LAND ACQUISITION ACT.


      THESE APPEALS HAVING BEEN HEARD AND RESERVED
FOR   JUDGMENT   ON   28.01.2025   THIS   DAY,   THE   COURT
PRONOUNCED THE FOLLOWING:
                                  17



CORAM:      HON'BLE MR. JUSTICE H.P.SANDESH

                          CAV JUDGMENT

Heard the learned counsel for the appellant and the

learned counsel for the respondents.

2. These appeals are filed challenging the judgment and

award passed by the Reference Court questioning the

enhancement of compensation and assessing the compensation

for mango trees as well as challenging the calculation on the

solatium and additional market value, particularly questioning

the calculation as incorrect in LAC Nos.2/2013, 10/2013,

14/2013, 9/2013, 15/2013, 18/2013, 12/2013, 6/2013,

17/2013, 5/2013, 19/2013 and 30/2014.

3. The factual matrix of the case of the appellant before

this Court is that the preliminary notification was issued on

18.11.2010 notifying the respective survey numbers in respect

of Bettatavarekere village belonging to respective respondent

No.1/owners and the same was published in the Karnataka

gazette. The final notification was issued on 24.11.2011. The

respondent No.2 Assistant Commissioner/Special Land

Acquisition Officer passed the award under Section 11 of the

Land Acquisition Act, 1894 ('the Act' for short) giving

compensation to both the lands and trees. The respondent No.1

being the owner of the respective properties aggrieved by the

market value determined by respondent No.2, sought the

reference under Section 18 of the Act seeking enhancement of

compensation for both land and trees. The Reference Court on

receiving the reference under Section 18 of the Act, having

recorded the evidence awarded the compensation and the same

is being challenged before this Court in these appeals praying

this Court to set aside the judgment passed by the Senior Civil

Judge and Principal JMFC, Tarikere, in the above LAC cases and

pass such other orders as may be deemed fit and necessary in

the circumstances of the case.

4. The main grounds urged in all these appeals is that

the appellant is the Assistant Executive Engineer of Visvesvaraya

Jala Nigam Limited, a Company incorporated under Companies

Act, 2013. The appellant Company is a wholly owned

undertaking of the Government of Karnataka, incorporated

under the Company's Act as a Special Purpose Vehicle to cater to

the drinking water and irrigation needs of drought-prone areas

of Chikmagalur, Chitradurga, Tumkur, Hassan, Ramanagara,

Bengaluru (Rural), Kolar and Chikballapura Districts. The

appellant was in need of land for the purpose of formation of

canals for the upper Bhadra Project, in amongst other Villages,

Bettatavarekere Village, Amrutapura Hobli, Tarikere Taluk,

Chikkamagalur District. Hence, the Deputy Commissioner,

Chikkamagalur directed respondent No.2 to prepare a draft

notification under Section 4(1) of the Act. Accordingly,

preliminary notification and final notification were issued and

award was also passed. The respondent No.2 also passed an

award in respect of respective lands under Section 11 of the Act,

arriving at compensation for the various lands acquired. The

respondent No.2 in his award has observed that the Government

of Karnataka has fixed various rates, which was a lumpsum

payment for the acquired lands, which included all trees and

things attached to the acquired land, and inclusive of all

statutory benefits, which rates were proposed for any land

owners who were agreeable for acquisition of land at the rates

fixed by the Government. The respondent No.2 also taken note

of the potentiality of the property and lands as well as trees

which were attached to the earth. The respondent No.2 while

fixing the award amount taken note of the sale of dry lands for

the period 2008 and 2010 (no transactions were recorded in the

year 2009) from the information obtained from the Sub-

Registrar, Tarikere and determined the market value of dry lands

at Rs.1,023/- per gunta or Rs.40,500/- per acre of dry land for

the village Bettatavarekete. It is also observed and determined

the market value of wet lands at Rs.79,200/- per acre or

Rs.1,980/- per gunta. It is contended that it has recently come

across the detailed valuation report of the trees of the village of

Bettatavarekere, whereby inter alia the Deputy Director of

Horticulture Department and Senior Assistant Director of

Horticulture Department, Tarikere have inspected and valued the

horticulture trees on the acquired lands, including the trees on

the land of respondent No.1. The land of respondent No.1 being

dry in nature was valued at Rs.85,932/-. The respondent No.2

in accordance with the valuation of the trees made by the

authorities of Horticulture Department, fixed an additional

compensation at Rs.8,78,798/- in respect of property of LAC

No.2/2013 and awarded compensation taking note of the

respective land as well as trees which are in existence. It is also

not in dispute that the award has been challenged by requesting

to refer the matter to the concerned Court under Section 18 of

the Act and the matter was also referred to the Reference Court

and the Reference Court proceeded to pass the award which is

challenged before this Court.

5. This Court would like to refer the common grounds

urged in all these appeals, wherein it is contended that the

Reference Court, without having the benefit of the reasoning

given by respondent No.2, has gone to enhance the

compensation and no reasons are assigned in the judgment and

award and awarded higher compensation which is contrary to

the principles of natural justice. It is the contention of the

appellant that burden is upon the claimant to establish that the

compensation amount determined under Section 11 of the Act is

inadequate and to place relevant material for correct valuation.

The respective respondents have not placed the awards passed

by respondent No.2 before the Reference Court and it is their

burden to demonstrate to the Reference Court that the reason

given therein was not sound or the material considered by

respondent No.2 was not relevant and burden is on them to

discharge the same and the same was not discharged in the

above cases. In the absence of such material, the Court cannot

enhance the compensation.

6. The learned counsel for the appellant relied upon the

judgment of the Apex Court in the case of SPECIAL LAND

ACQUISITION OFFICER AND ANOTHER v. SIDAPPA

OMANNA TUMARI AND OTHERS reported in 1995 Supp (2)

SCC 168, wherein discussion was made with regard to Section

18, 11 and 12 of the Act. The learned counsel contend that it

was incumbent upon the Reference Court to examine the award

and its reasoning, and on consideration of relevant material in

the award of respondent No.2, arrive at a finding that the same

was inadequate and no such consideration was made and hence

the judgment and award is unsustainable. The learned counsel

contend that the award is a sine qua non for the proceedings

seeking enhancement of the compensation under the said Act,

as many facts such as the date of preliminary notification, date

of award are all necessary to determine the statutory benefit of

additional market value under Section 23(1-A), which is

determined from the date of preliminary notification till the date

of the award or date of taking possession, whichever is earlier.

Without the basic document such as the award, the Reference

Court has gone on guess work as regards the dates on which the

preliminary notification was issued and the date of award etc.

which gets reflected in the award itself. The award itself is quite

silent as to how the date of preliminary notification etc., has

been arrived at by the Reference Court. It is contended that the

Reference Court has committed an error in assessing the mango

trees and erroneously taken that the land acquired was

consisting of Badami mango trees and in order to show that the

respondent owners have grown the Badami trees, nothing is

placed on record. The reasoning of the Reference Court is

contrary to Section 101 of the Indian Evidence Act, which

stipulates that whoever desires any Court to give judgment as to

any legal right or liability dependent on the existence of facts

which he asserts, must prove that those facts exist and the same

has not been proved.

7. The other contention of the learned counsel for the

appellant is that the Reference Court has erred in relying upon

Ex.P.1 and letter dated 26.08.2016 issued by the Public

Information Officer, Hopcoms Lal Bagh, which is not even

produced as an exhibit and without examining their authors

considered the same and passed the award enhancing the

compensation in respect of mango trees. The Reference Court

has also erred in calculating the yield of the mango trees

through income capitalization method. The respondent No.2 had

already valued the lands of respondent No.1 through sale

statistics method and over and above that also had the trees on

the lands of the respondent No.1 valued by Senior Officials of

the Horticultural Department considering the age and yield and

the said fact is reflected in the award passed by respondent

No.2. Hence, the Reference Court has committed an error in

taking the income capitalization method, though it has held that

compensation awarded for land by respondent No.2 could not be

found fault with.

8. The learned counsel for the appellant relied upon the

judgment of the Apex Court in the case of STATE OF HARYANA

v. GURCHARAN SINGH AND ANOTHER reported in (1995)

Supp (2) SCC 637 and contend that it is settled law that the

Collector or the Court who determines the compensation for the

land as well as fruit bearing trees cannot determine them

separately. The compensation is to be value of the acquired

land. The market value is determined on the basis of the yield.

Then necessarily applying suitable multiplier, the compensation

need to be awarded. Under no circumstances, the Court should

allow the compensation on the basis of the nature of the land as

well as fruit bearing trees. In other words, market value of the

land is determined twice over and one on the basis of the value

of the land and again on the basis of the yield got from the fruit

bearing trees. The definition of the land includes the benefits to

arise from the land as defined in Section 3(a) of the Act. After

compensation is determined on the basis of the value of the land

from the income applying suitable multiplier, then the trees

would be valued only as fire-wood and necessary compensation

would be given.

9. The learned counsel contend that the said principle

that the trees cannot be valued separately on the basis of

income capitalization in addition to that of value of land has been

followed in a catena of decisions. Furthermore, the Apex Court

has held that the safest method of valuation of lands is by way

of sale statistics method, or the price paid by willing purchasers

at the point in time of preliminary notification. The Reference

Court committed an error in considering the same separately.

The learned counsel contend that the Reference Court has

further erred in awarding additional market value at the rate of

12% per annum under Section 23(1-A), solatium at the rate of

30% as provided under Section 23(2) and also interest under

Section 28 of the Land Acquisition Act on both the compensation

awarded by respondent No.2 as also the enhanced compensation

awarded by the Reference Court. In view of the same, the

award reflects that solatium at the rate of 30% has been

calculated both on the enhanced compensation as well as the

award that is passed by respondent No.2, when in fact,

respondent No.2 has awarded solatium under Section 23(2) and

additional market value under Section 23(1-A) on the land value.

The respondent No.2 has omitted to award those statutory

benefits on the valuation of the trees and other fixtures on the

land, which the appellant submits is lawful. Hence, the awarding

of statutory benefits under Section 23(2) and 23(1-A) on both

the compensation awarded by respondent No.2 and also on the

enhanced compensation awarded by the Reference Court is

erroneous. Furthermore, interest under Section 28 of the Act, is

to be calculated on the amount which is in excess to the amount

that has been awarded by the Land Acquisition Officer, or in

other words, interest has to be calculated on the amount that

has been enhanced by the Reference Court. However, in the

impugned judgment and award, interest under Section 28 has

been calculated both on the enhanced amount awarded by the

Reference Court plus solatium at the rate of 30% as also on the

amount awarded by respondent No.2 plus solatium at the rate of

30% which is per se not legally tenable.

10. The learned counsel for the appellant in support of

his argument relied upon the judgment of the Apex Court in the

case of STATE OF U.P. AND OTHERS v. SMT. RAM KUMARI

DEVI AND OTHERS reported in (1996) 8 SCC 577, and

brought to the notice of this Court paragraph No.4 of the

judgment, wherein it is held that burden is on the owner to

prove the prevailing market value. On adduction of evidence by

the parties, the acid test which the Court has to adopt is that the

Court has to sit in the armchair of a prudent purchaser, eschew

feats of imagination and consider whether a reasonable prudent

purchaser in the open market would offer the same price which

the Court is intending to fix the market value in respect of the

acquired land. Since it is a compulsory acquisition, it is but the

solemn duty of the Court to assess reasonable compensation so

as to allow the same to the owner of the land whose property

has been acquired by compulsory acquisition and also to avoid

needless burden on public exchequer.

11. The learned counsel also relied upon the judgment of

the Apex Court in the case of DY.DIRECTOR, LAND

ACQUISTION v. MALLA ATCHINAIDU AND OTHERS reported

in (2006) 12 SCC 87 and brought to the notice of this Court

paragraph No.56, wherein the Apex Court held has that the High

Court also failed to note that the Court has no power to value

the trees separately and award both the value of the land and

also the value of the trees as per the decision of this Court in

State of Haryana v. Gurcharan Singh, wherein it was held

that the compensation for the lands as well as for the trees

cannot be determined separately.

12. The learned counsel also relied upon the judgment of

the Apex Court in the case of BHUPENDRA RAMDHAN PAWAR

v. VIDARBHA IRRIGATION DEVELOPMENT CORPORATION,

NAGPUR AND OTHERS reported in (2021) 12 SCC 58 and

brought to the notice of this Court paragraph No.14 wherein also

the case of State of Haryana v. Gurcharan Singh was

referred and similar view was taken.

13. The learned counsel relied upon the judgment of the

Apex Court in the case of STATE OF PUNJAB v. AMARJIT

SINGH AND ANOTHER reported in (2011) 4 SCC 734 and

brought to the notice of this Court paragraph No.3 of the

judgment, wherein discussion was made referring Section 23 of

the Land Acquisition Act dealing with matters to be considered in

determining compensation. The learned counsel also brought to

the notice of this Court paragraph No.4.4, wherein it is held that

solatium at 30% on such market value, in consideration of the

compulsory nature of acquisition.

14. The learned counsel also relied upon the judgment of

the Apex Court in the case of UNION OF INDIA v.

RAMCHANDRA AND OTHERS reported in 2022 SCC Online

SC 1008 and brought to the notice of this Court paragraph

No.28, wherein also discussion was made referring the judgment

in the case of State of Punjab v. Amarjit Singh and reiterated

that compensation on account of severance is not entitled to the

benefit of Section 23(1-A) and Section 23(2) of the Act, as the

market value is determined in terms of Section 23(1) firstly,

whereas the compensation on account of severance of land is

determined under Section 23(1) and discussion was made in

paragraph No.11 of the above judgment. The additional amount

under Section 23(1-A) and solatium under Section 23(2) are

both payable only on the market value determined under Section

23(1) of the Act and not on any other amount. Solatium under

Section 23(2) is not payable on the additional amount nor is

additional amount under Section 23(1-A) payable on solatium.

Solatium and additional amount are also not payable on the

damages/expenses that may be awarded under the second to

sixth factors under Section 23(1) of the Act.

15. The learned counsel also relied upon the judgment of

the Bombay High Court in the case of OIL AND NATURAL GAS

CORPORATION LIMITED v. OIL COUNTRY TUBULAR

LIMITED reported in 2011 SCC Online Bom 426, wherein it is

held that burden is always on the parties who claim

compensation to prove the actual loss referring paragraph

Nos.19, 20, 24, 35, 40 and 51.

16. The learned counsel relied upon the judgment of the

Bombay High Court in the case of NEW INDIA INSURANCE

COMPANY LIMITED v. PYARELAL TEXTILE LIMITED

reported in 2012 SCC Online Bom 99 and brought to the

notice of this Court paragraph Nos.20 and 22, wherein it held

that the loss/compensation for necessary damages and/or actual

loss is always subject to proof and cannot be on the presumption

and assumption.

17. The learned counsel also relied upon the judgment of

the Apex Court in the case of RANGAMMAL v. KUPPUSWAMI

AND ANOTHER reported in (2011) 12 SCC 220 and brought

to the notice of this Court paragraph No.31 with regard to

application of Section 101 of the Evidence Act, 1872 wherein it is

held that the party which makes the allegation must prove it.

The learned counsel also brought to the notice of this Court

paragraph No.32, wherein it is held that it was respondent

No.1/plaintiff who should have first of all discharged the burden

that the sale deed executed during the minority of the appellant

was genuine and was fit to be relied upon. If the Courts below

including the High Court had felt satisfied on this aspect, only

then the burden could be shifted on the appellant-defendant to

dislodge the case of the plaintiff that the sale deed was not

genuine. The learned counsel also brought to the notice of this

Court paragraph No.34, wherein it is held that the onus is on the

plaintiff to positively establish its case on the basis of the

material available and it cannot rely on the weakness or absence

of defence to discharge the onus. The learned counsel referring

this judgment would contend that burden is on the owner to

prove the contention that it requires enhancement.

18. The learned counsel also relied upon the judgment of

the Apex Court in the case of STATE OF MADHYA PRADESH v.

NOMI SINGH AND ANOTHER reported in (2015) 14 SCC 450

and brought to the notice of this Court paragraph No.11, wherein

it is held that a person who seeks the relief, he has to stand on

his own legs by proving his case.

19. The learned counsel also relied upon the judgment of

the Apex Court in the case of STATE OF UTTAR PRADESH v.

KARUNESH KUMAR AND OTHERS reported in 2022 SCC

Online SC 1706 and brought to the notice of this Court

paragraph No.22, wherein discussion was made with regard to

approbate and reprobate. The principle that one cannot

approbate and reprobate is inherent in it.

20. The learned counsel referring this judgment would

contend that the grounds which have been urged in all the

matters is with regard to calculation is incorrect and also only

with regard to enhancement of compensation in respect of

mango trees and the Reference Court has not enhanced the

compensation in respect of land is concerned. The learned

counsel in support of his arguments filed an application under

Order 41 Rule 27 of CPC and along with the application has

produced the award as well as RTC and contend that as on the

date of the preliminary notification, there was no any crop in

terms of the RTC extract, but only at the time of passing the

award managed to make an entry that mango trees are in

existence and the same are aged about 8 years old. Hence, this

Court has to allow the applications and consider the matter for

adducing the additional evidence and permit the appellant to

produce those additional documents and evidence.

21. The learned counsel for the respondent owners have

filed objections to the said I.A. and contend that after issuing the

final notification and before taking the possession of the land in

question, a joint measurement report was prepared and the

same is produced as document No.1 and while drawing the said

report, Assistant Horticulture Officer, Senior Assistant

Horticulture Director, Tarikere and Deputy Director, Horticulture

were personally present and all of them had affixed their

signature to the said report. The learned counsel contend that

the said measurement report was produced as Ex.P.3 before the

Reference Court and the Reference Court also observed that the

said document was drawn by the Government officials and the

appellant did not dispute the said document nor its contents. The

appellant is bound by the same and it cannot contradict the said

document at a later stage contending that additional documents

could be received. The learned counsel contend that the

revenue entries are not proof of cultivation or ownership. Such

documents are maintained by the Government for the purpose of

assessment of land revenue, survey, maintenance of records,

etc. Non-existence of any entry in w.r.t crops is not a conclusive

proof of cultivation made in the land. As could not be seen from

the final notification, compensation has been paid to the trees

and the same is shown in separate column and now the

appellant cannot contend contrary to their own documents. The

learned counsel contend that notice dated 28.11.2011 came to

be issued under Section 9(1) and 10 of the Act (notice taking

possession) by the Special Land Acquisition Officer while taking

the possession of the lands. As could be seen from the same,

possession was taken by the appellant after expiry of 15 days

from the date of said notice and possession of land was taken by

the appellant during December 2011 and notice copy is also

produced. The learned counsel referring these documents

objected for production of additional documents.

22. The learned counsel for the respondent contend that

the Reference Court taking note of the document of Ex.P.1 which

was marked with consent before the Reference Court regarding

the report received from the Assistant Horticulture Officer and

also from the Forest Department fixed the market rate in respect

of the mango trees. The learned counsel contend that the land

was handed over along with trees and when the possession was

taken along with the land and tree, now cannot contend that

there were no trees and other contention that the land and trees

cannot be valued separately also cannot be accepted. The

learned counsel contend that the very contention of the learned

counsel for the appellant that consideration of additional market

value and solatium is not part of the compensation cannot be

accepted. The learned counsel contend that the very contention

of the appellant that additional market value, solatium and

inclusion of the same by the Reference Court for calculation of

the amount is incorrect also cannot be accepted.

23. The learned counsel for respondent No.1 in support

of his argument relies upon the judgment of the Apex Court in

the case of SPECIAL LAND ACQUISITONN OFFICER v.

KARIGOWDA AND OTHERS reported in (2010) 5 SCC 708,

wherein it is held that for fair market value of land,

determination of capitalization of yield method is relevant

consideration. Assessment has to be made with reference to

existing potentiality of land on date of acquisition. The

Reference Court and High Court adopting agricultural yield

method enhanced valued of land holding manufacturing of silk

thread from silk cocoons as agricultural end product treating it

as relevant consideration. It is held that under Section 23 of the

Act, fair market value of land, if it is an agricultural land,

application of agricultural yield method in case of valuable cash

crops is permissible.

24. The learned counsel also relied upon the judgment of

the Apex Court in the case of SHAIK IMAMBI v. SPECIAL

DEPUTY COLLECTOR (LAND ACQUISITION), TELEGU

GANGA PROJECT reported in (2011) 11 SCC 639, wherein it

discussed with regard to Section 23(1) and (2) of the Act,

determination of market value through capitalization method and

valuation of yield from fruit-bearing trees. It is also observed

that thus, instead of the increase of Rs.20/- per tree per annum

awarded by the High Court, increase to be award as Rs.60/- per

tree per annum (to which compound multiplier of 10 is

applicable). The learned counsel referring this judgment would

contend that the Trial Court applied the same yardstick.

25. The learned counsel also relied upon the judgment of

this Court passed in W.P.No.39979/2013 dated 06.08.2014,

wherein also taken note of loss in diminution in the value of the

land and towards the loss sustained for cutting of the trees.

Keeping in mind the ratio which were discussed in the judgment,

the multiplier of 10 is required to be taken and if the cost of

cultivation is taken at 30%, it can be safely said that the net

income has to be calculated on the basis of Rs.5/- per coconut

giving margin to the cost incurred for cultivation and other

expenses. If the net value is worked out, it comes to

Rs.72,100/- in a case of coconut trees.

26. The learned counsel also relied upon the judgment of

the Constitutional Bench of the Apex Court in the case of

SUNDER v. UNION OF INDIA reported in (2001) 7 SCC 211,

wherein discussion is made with regard to proviso of Section 28,

23(1), (1-A) and (2), 31(1) and 26 of the said Act. Interest

under Sections 34 and 28, held is payable on solatium. Amount

awarded in Section 34, held, means the aggregate amount of

compensation calculated in accordance with provisions of all the

sub-Sections of Section 23 and hence includes solatium.

Intention of legislature is to ensure that the amount calculated

under Section 23 reaches the person concerned at the time of

passing of award or of taking over possession of the land. Any

delay in making of such payment, entitles the person to receive

interest on whole amount including the solatium. It is also held

that the amount awarded in consideration of the compulsory

nature of the acquisition, i.e., solatium, held is qualitatively

different from and so cannot be equated with damages on

account of any disinclination of the person to part with the land

acquired. The question of payment of interest would arise only

when the compensation is not paid or deposited on or before the

date of taking possession of the land. The exercise can be done

with the aid of the provisions in the statues. So what the Court,

in the context of land acquisition, has to decide is how the Act

has designed the compensation vis-à-vis the liability to pay

interest. It is also held that no judicial exercise is required to

quantify the sums mentioned in sub-section (1-A) or sub-section

(2) because the section itself specifies the percentage to be

worked out for the purpose of adding to the total amount arrived

at under sub-section (1). What is intended under Section 23(2)

is additional to the market value of the land and in consideration

of the compulsory nature of the acquisition. But it cannot be

equated with any damage caused on account of any

disinclination of the person to part with the land acquired.

27. The learned counsel also relied upon the judgment of

this Court passed in MSA No.94/2016 passed on 03.07.2023

in a similar set of facts of acquiring of mango trees and the same

is in respect of the property at Somalapura Village, Nittur Hobli,

Gubbi Taluk, wherein in respect of the mango trees, the First

Appellate Court considered Rs.1,01,055/- per mango tree. The

learned counsel referring this judgment would contend that in

the present case only Rs.29,000/- and odd was given.

28. The learned counsel also relies upon the judgment of

the Apex Court in the case of AMBYA KALYA MHATRE (DEAD)

THROUGH LRS. AND OTHERS v. STATE OF MAHARASHTRA

reported in (2011) 9 SCC 325, wherein discussion is made with

regard to Section 23 of the said Act, compensation and

determination of valuation of land and trees standing thereon

separately considered. It is held that, where land value has

been determined with reference to sale statistics or

compensation awarded for a nearby vacant land, then

necessarily, trees will have to be valued separately. The

determination of market value was not with reference to yield

nor was it with reference to value of any orchard but was with

reference to vacant agricultural land. Hence, value of trees had

to be added to value of land.

29. The learned counsel also relied upon the judgment of

the Apex Court in the case of AMBICA QUARRY WORKS v.

STATE OF GUJARAT AND OTHERS reported in (1987) 1 SCC

213, wherein the Apex Court held that ratio of a decision should

be understood in the fact situation of a particular case. It has

been said long time ago that a case is only an authority for what

it actually decides, and not what logically follows from it and

brought to the notice of this Court paragraph No.18 wherein

discussion was made with regard to the ratio of any decision

must be understood in the background of the facts of that case.

30. The learned counsel also relied upon the Apex Court

judgment in the case of BHAVNAGAR UNIVERSITY v.

PALITANA SUGAR MILL (P) LTD. AND OTHERS reported in

(2003) 2 SCC 111 and brought to the notice of this Court

paragraph No.59, wherein it is held that a decision, as is well

known, is an authority for which it is decided and not what can

logically be deduced therefrom. It is also well settled that a little

difference in facts or additional facts may make a lot of

difference in the precedential value of a decision and also

discussed Article 300A right to user of own property. Restriction

on except in a manner provided under the statute, cannot be

presumed.

31. Having heard the learned counsel for the appellant

and the learned counsel for the respondent and also considering

the principles laid in the judgments referred supra, the points

that arise for the consideration of this Court are:

(i) Whether the Reference Court committed an error in enhancing the compensation in respect of mango trees?

(ii) Whether the Reference Court committed an error in making the calculation in the decree

12% interest on the additional market value and on solatium?

(iii) Whether the appellants have made out a ground to invoke Order 41 Rule 27 of CPC to receive the evidence as contended in the respective applications?

(iv) What order?

Point No.3

32. This Court would like to consider Point No.3 with

regard to receiving of an additional evidence since the appellant

has filed an application under Order 41 Rule 27 of CPC wherein

produced the documents of award of the respondent No.2 dated

18.09.2012 and valuation report of the Horticulture Department,

valuing, inter alia, the trees on the lands of respondent No.1-

owner. It is contended in the application that Reference Court

has not had the opportunity to go through the award of the Land

Acquisition Officer and on perusal of the award of the Land

Acquisition Officer it would reveal that the trees on the lands of

the claimant were inspected by the Senior Assistant Director,

Horticultural department and other officials, who have inspected

the trees, ascertained their approximate age and yield and have

given value to each tree and in the earlier award, discussed the

same and Reference Court not having the benefit of going

through the award, has passed the impugned order without

taking reference of the award dated 18.09.2012. It is also

contended that the trees on the lands of the claimant have been

valued by the Senior Officials of the Horticulture department.

This report was not produced before the Reference Court due to

the non-availability of the same with the appellant during the

course of evidence and these documents are necessary in the

matter.

33. The appellant also filed another application under

Order 41 Rule 27 of CPC producing the RTC extract wherein it is

stated that as on the date of preliminary notification, in the

column of RTC, no such crop was mentioned and only

subsequently crops are mentioned and same has been managed.

The said application has been disputed by the counsel for the

respondent by filing statement of objections contending that it is

not in dispute that joint inspection was conducted and prepared

Janti Tapasana Patti and along with the statement of objections,

same is produced as document No.1. It is also contended that

the said Joint Measurement report was produced as Ex.P3 before

the Reference Court and now cannot contradict the same and

also contend that in the final notification, compensation has been

paid to the trees and same is shown in the separate column and

for the purpose of assessment of land revenue, the revenue

entries would be made for non-existence of an entry with regard

to the crops is not a conclusive proof. It is also contend that

possession notice was issued on 28.11.2011 and possession was

taken in the month of December, 2011.

34. Having perused the application and also the

documents which have been produced, no dispute with regard to

the fact that award was passed by the SLO on 18.09.2012 and

also not in dispute that Ex.P3 was marked before the Trial Court

and the same is a joint measurement report wherein existence

of trees has been mentioned. The counsel for the appellant not

seriously dispute the fact that Janti Tapasana Patti was prepared

and they are signatory to those documents and the same is done

by the Horticulture Officer, Senior Assistant, Deputy Director,

Horticulture who were personally present at the time of

conducting the inspection and when the document at Ex.P3 is

marked before the Reference Court i.e., Joint Measurement

Report, receiving of additional documents does not arise and the

same is not in respect of germane issues involved between the

parties when the concerned authorities have conducted the land

survey and filed Janti Tapasana Patti and now cannot approbate

and reprobate as contended by the respondent counsel when

they are party to the joint inspection and preparing of joint

measurement report and also in the Joint Tapasana Patti,

existence of trees also mentioned and now, cannot rely on the

entries on the RTC and same is not a conclusive proof as

contended by the respondent counsel. Before taking the

possession and issuance of notice in the month of November,

2011, joint measurement report was prepared and produced and

same is marked as Ex.P3 and that itself is enough to consider

the existence of mango trees and compensation also has been

paid to the trees and same is shown in a separate column in the

final notification and now they cannot contend that same is

contrary to the material available on record referring no entry in

the RTC for the said period but subsequently, existence of trees

also mentioned and compensation also assessed by the SLO both

in respect of land as well as tree and these documents will not

come to the aid of the appellant to decide the issue involved and

there is no any germane issues with regard to the said fact when

already admitted the existence of land and trees attached to the

land and hence, question of receiving additional evidence does

not arise as sought in the respective applications. Hence, these

applications deserve to be dismissed. Hence, I answer Point

No.3 accordingly.

Point No.1:

35. This Court would like to refer Point No.1 i.e., whether

the Reference Court committed an error in enhancing the

compensation in respect of mango trees. This Court already

considered the factual aspects that there were existence of

Mango trees in some of the lands and challenge is also made in

respect of enhancement of compensation in respect of mange

trees in M.F.A.Nos.6332/2021, 6333/2021, 6343/2021,

6369/2021, 6370/2021, 6371/2021 and 6374/2021 and

common ground was urged in all these appeals that

enhancement of compensation in respect of the mango trees is

erroneous.

36. It is not in dispute that land value is fixed based on

sales statistics method and no challenge to the same. It is also

not in dispute that in respect of mange trees are concerned,

compensation was determined. It is also important to note that

value of the tree is fixed based on the inspection report of the

Horticulture department and also the judgment and decree and

also the award passed by the SLO and mango trees are also

taken note of and same is not in dispute. But the counsel for the

appellant would vehemently contend that SLO considered as

Naati mango but Reference Court determined the same as

Badami tree and awarded an amount of Rs.29,125/- per mango

tree. The above value is fixed based on the net yield income

capitalization method and the mango trees are considered as

Badami mango but no evidence is placed before the Court with

regard to the said type of mango trees. It is contended that the

Reference Court has not considered the award passed by the

SLO on the trees and SLO has passed the award based on the

inspection report of the Horticulture department. The land owner

has not produced a single document before the Reference Court

to show the yielding of the mango trees. The Reference Court

has also observed that land owner has not produced a document

to prove his case but on assumption and presumption has

enhanced the compensation on the mango trees and no material

with regard to show that trees are Badami mango trees.

37. The counsel in support of his arguments also

referring the judgment of the Apex Court contend that

compensation is given on the basis of yield capitalization

method, then the question of granting compensation separately

for land or trees does not arise. The Court has granted

compensation on trees based on the yield capitalization method,

therefore, the compensation granted by the Reference Court

does not survive. The counsel also relies upon the judgment of

GURCHARAN SINGH's case referred supra.

38. On the other hand, the counsel for the respondent

would vehemently contend that the Trial Court has taken note of

the factual aspects of the case and no dispute with regard to the

fact that there were mango trees on the acquired land and the

counsel also brought to notice of this Court to paragraph 23 of

the judgment of the Trial Court wherein taken note of the fact

that in order to prove the price of the mangoes, has produced a

document/letter issued by the Senior Assistant Director,

Department of Horticulture, Tarikere dated 04.10.2016 under

Ex.P1. In the said document, it is clearly mentioned that the

mango trees would give fruits for a period of 70-80 years and

each tree would give about 50 to 300 kgs of mangoes per year

and the said document is a public document issued by a public

servant and hence, it has got initial presumptive value under

law. It is also important to note that said document was marked

without any objections to rebut the contents of this document

are incorrect. It is observed that the respondent has not placed

any document nor examined any witness. Therefore, there is no

bar and impediment to rely upon this document. Having taken

note of the said fact into consideration, life of the mango tree as

well as the yield were taken note of and even variation in the

atmosphere and nature of the tree and quantity of mango and

an average of 125 kgs. of mangoes per tree is considered per

year and same is justifiable taking into note of the said

documents and so also discussed with regard to the applicability

of multiplier in respect of the fruit-bearing trees and taken note

of the different judgments and particularly, in the case of SHAIK

IMAMBI referred supra wherein consistent view taken by the

Court holding that multiplier should be 10 and taking note of the

said fact into consideration also apart from that price of mangoes

is concerned, considered the letter issued by the Executive

Manager, HOPCOMS, Lalbhag, Bengaluru and same is discussed

in paragraph 25 of the judgment which was obtained by the

petitioner as per the Right to Information Act and said document

also marked without objection and now, the appellant cannot

contend that no opportunity was given and same is also a public

document and it has initial presumptive value and even rightly

taken note of year of the preliminary notification i.e., 2010-11

notification and considered the same as relevant year and price

for each kilogram of mango was taken as 46.61 and considered

the same as 125 kg of mangoes per tree and calculated the

same in paragraph 26 and arrived for consideration of

Rs.29,125/- per tree. No doubt, there is no any description of

the tree whether it is a Badami tree or a Naati. The very

contention of the appellant that it was a Naati and the Trial Court

also having taken note of the value of the tree, awarded the

same. It is also important to note that the Trial Court not

passed the order blindly and taken note of relevant multiplier

and also the price of the particular year and the said letter also

issued by the competent authority.

39. The counsel for the respondent also brought to

notice of this Court the order passed in MSA No.94/2016 wherein

per tree considered as Rs.1,01,055/- in respect of mango trees

situated within the limits of Nittur hobli and even the First

Appellate Court considered the said value and same has been

considered by this Court. The judgment relied upon by the

counsel for the respondent is also very clear that a decision as is

well known as an authority for which it is decided and not what

can logically be deduced therefore, a little difference in facts or

additional facts may make a lot of difference in the precedential

value of a decision as held in BHAVANAGAR UNIVERSITY's

case referred supra.

40. When the document of Government Notification was

relied upon by the Reference Court, the very contention of the

appellant counsel that the Reference Court committed an error

enhancing compensation in respect of mango trees is not

acceptable and also valuation taken particularly taking into note

of the Government Notification to the reference of preliminary

notification year and actual price by the Horticulture department

and multiplier also applied taking into note of yield report and

not taken note of maximum claim of yield but taken average of

125 kg per tree and the same would be from 50 to 300 kg in a

particular tree and when average also taken, the appellant

cannot contend that same is exorbitant and even in the absence

of fact that whether it is a Naati or Badami mango, there is no

any material to comes to the conclusion that which type of

mangoes were grown except stating that mango trees are in the

land and joint report also does not disclose the nature of the tree

that whether it is Badami mango tree or it is Naati mango tree

and in order to prove that it was Naati tree also, no material and

in order to comes to the conclusion that it was Badami also, no

material and Reference Court taken note of average method and

also the yield capitalisation method and taking note of the same,

awarded the compensation and same cannot be contend that

same is an exorbitant amount. Accordingly, this point is

answered accordingly.

Point No.2:

41. Point No.2 is that whether the Reference Court

committed an error in making the calculation in the decree and

whether 12% on the additional market value cannot be granted

on solatium and it should be only on market value as contended

by the appellants and committed an error in making incorrect

calculation. The main contention of the counsel for the appellant

in his argument contends that the method adopted for

calculation of solatium and additional market value is incorrect.

The counsel also relied upon the judgment in the case of

AMARJIT SINGH's case referred supra wherein it is held that

solatium cannot be granted on trees and structures on the land.

The counsel and also contend that calculation arrived by the

Reference Court in the decree is incorrect. 12% additional

market value cannot be granted on solatium. It should be only

market value as held in the case of RAMACHANDRA referred

supra and also brought to notice of this Court an observation

made in page No.42 that the respondent in the cross

examination or arguments have not disputed that the claimant

had grown the mango trees in the land of the petitioner as on

the date of the acquisition. The counsel also would vehemently

contend that the judgment of the Apex Court is very clear that

the plaintiff has to prove his case and not depend up on the

defendant weakness to prove his case and also brought to notice

of this Court the discussion made that the respondent have not

examined any witness nor produced any documents before the

Court with regard to the nature or kind of mango trees and

referring the judgment in the case of HINDUSTAN FOREST

COMPANY referred supra contend that the onus is on the

plaintiff to positively establish his case on the basis of the

material available and it cannot rely on the weakness and also

relied upon the judgment of RANGAMMAL's case referred

supra.

42. The counsel for the appellant also relied upon the

case of RAM KUMARI DEVI referred supra with regard to the

burden on the claimant to prove the case and the counsel also

relied upon the case of SIDAPPA OMANNA TUMARI referred

supra referring paragraphs 7 and 22 and so also referring

paragraph 3 of GURCHARAN SINGH's case referred supra and

also referring paragraph 56 of MALLA ATCHINAIDU's case

referred supra wherein it is held that the Court has no power to

value the trees separately and award on both the value of the

land and also the value of the trees as per the decision of

GURCHARAN SINGH's case. The counsel also referred

paragraph 14 of the judgment in the case of BHUPENDRA

RAMDHAN PAWAR referred supra wherein also GURCHARAN

SINGH's case was referred stating that it is settled law that the

Collector or the court who determines the compensation for the

land as well as fruit-bearing trees cannot determine them

separately. The counsel also brought to notice of this Court the

judgment in the case of AMARJIT SINGH referred supra

wherein discussion was made with regard to Section 23 of the

Land Acquisition Act and in paragraph 14, it is held that the

learned counsel for the respondents submitted that as this Court

has treated additional amount under Section 23(1-A) as part of

the market value, additional amount payable under Section

23(1-A) of the 1894 Act is neither interest nor solatium. There is

no logic in the contention as the decision in CIT vs

GHANSHYAM (HUF) reported in (2009) 8 SCC 412 case

nowhere holds that solatium is part of market value nor holds

that additional amount under Section 23(1-A) is payable on the

solatium amount. In paragraph 16 of the judgment it is held

that the decision clearly holds that additional amount is

awardable only against the market value and not solatium.

43. The learned counsel for respondent No.1 as against

the contention of the counsel for the appellant, relies upon

several judgments and particularly, the judgment in the case of

SUNDER referred supra and the said judgment is a Larger

Bench judgment consisting of five Judges and in the said

judgment discussed in detail regarding Section 34 of Land

Acquisition Act and proviso to Section 28, 23(1), (1-A) and (2),

31(1) and 26 with regard to interest under Section 34 and 28

and also held that it is payable on solatium, amount awarded

and held that means the aggregate amount of compensation

calculated in accordance with provisions of all the sub-sections of

Section 23 and hence, includes solatium. It is also held that

intention of legislature is to ensure that the amount calculated

under Section 23 reaches the person concerned at the time of

passing of award or of taking over possession of the land, any

delay in the making of such payment, entitles the person to

receive interest on whole amount including the solatium. It is

also important to note that Section 23(2) also discussed in this

judgment regarding amount awarded "in consideration of the

compulsory nature of the acquisition" and held, is qualitatively

different from and so cannot be equated with damages on

account of "any disinclination of the person to part with the land

acquired".

44. In this Constitutional Bench judgment, not only

discussed with regard to the provisions of Land Acquisition Act

under 28, 23(1), (1-A) and (2), 31(1) and 26 and categorically

held that interest is payable on solatium also and hence, the

very contention of the appellant counsel cannot be accepted.

Even Sections 23 and 24 also discussed in detail and also

admittedly the solatium is payable only in respect of compulsory

nature of the acquisition of property and same is also not

damages. It is also important to note that the Apex Court in this

judgment particularly taking into note of Section 23(1), (1-A)

and (2) held that it does not say that the award should refer only

to amounts awarded under sub-section (1) of Section 23 and it

only stipulates that reasons or grounds must be specified where

amounts have been awarded under any of the clauses of sub-

Section (1). There is no need for such a stipulation in respect of

amounts awarded under sub-sections (1-A) and (2) as such

amounts are only the logical outcome or concomitant adjuncts of

the calculation of the total amount indicated in sub-section (1).

45. The very contention that solatium under sub-section

(2) is not part of the awarded amount for the purposes of grant

of interest has been rejected and hence, the very contention of

the appellant counsel cannot be accepted. It is held that

question of payment of interest would arise only when the

compensation is not paid or deposited on or before the date of

taking possession of the land. When the Court is of the opinion

that the Collector should have awarded a larger sum as

compensation the Court has to direct the Collector to pay

interest on such excess amount. The rate of interest is on a par

with the rate indicated in Section 34. It is further held that

when compensation is regarded as a statutory obligation the

academic definitions need not detract the Courts in fathoming

the real import of it. The exercise can be done with the aid of

the provisions in the statutes. So what the Court, in the context

of land acquisition, has to decide is how the Act has designed the

compensation vis-à-vis the liability to pay interest. In this

judgment also elaborate discussion was made with regard to

Sections 28, 23(1), (1-A) and (2), 31(1) and 26 of the Land

Acquisition Act and also categorically held that no judicial

exercise is required to quantify the sums mentioned in sub-

section (1-A) or sub-section (2) because the section itself

specifies the percentage to be worked out for the purpose of

adding to the total amount arrived at under sub-section (1).

Otherwise Section 26 is not intended to show that the

compensation awarded would be bereft of the additional amount

and the solatium envisaged under sub-section (1-A) or sub-

section (2). It is further held that this can be clearly discerned

from the commencing words of Section 26 itself. It is held that

even award under this Part shall be in writing signed by the

Judge. What is referred to therein is Part III of the Act which

comprises of a fasciculus of twelve provisions starting with

Section 18 and ending with Section 28-A of the Act. It is further

held that it can be no doubt that all the three heads specified in

the three sub-sections in Section 23 are the sums to be awarded

by the Court. Hence, the words every award under this Part

cannot be treated as the award after delinking the amounts

awarded under sub-section (1-A) or sub-section (2) of Section

23. What is intended under Section 23(2) is additional to the

market value of the land and in consideration of the compulsory

nature of the acquisition. But it cannot be equated with any

damage caused on account of any disinclination of the person to

part with the land acquired.

46. Having considered the judgment of the Larger Bench

of the Apex Court referred supra, no doubt, the counsel referring

other judgments held with regard to interest payable on solatium

as well as additional market value is not permitted and

Constitutional Bench judgment will prevail and not the other

judgments.

47. The other contention that trees and land cannot be

separately considered as per the judgment referred supra and

this Court would like to rely upon it is settled law that if the land

is attached to any trees or planted or grown, same has to be

taken note of while granting the compensation separately or

otherwise it would cause loss to the person who grown the tree

and converted the land as income from the trees. In the case

of SHAIK IMAMBI referred supra, it is held that valuation of

yield from fruit-bearing trees and also discussed with regard to

the appropriate multiplier wherein also adopted a multiplier of 14

with regard to annual income of Rs.80/- per lime tree and also

discussion was made that having regard to consistent view taken

by Supreme Court, High Court was right and special

circumstances for higher multiplier not made out and High

Court's order does not call for interference and further discussion

was made with regard to the capitalization method for valuation

of yield from fruit-bearing trees and also held that it would be

appropriate to take average thereof as annual income per tree.

It is also important to take note of the fact that the Court has to

take note of the legislative intent in view of KARIGOWDA's case

referred supra while determining the fair market value of the

land and also application of agricultural yield method in case of

valuable cash crops, liberal approach with some guesswork,

when it is permissible has been discussed in the judgment. It is

further held that what is required to be assessed is the land and

its existing potentiality alone as on the date of acquisition. The

compensation which is payable to the claimants is in relation to

the acquired land, the standing crops or trees and what they

earn from the agricultural crops or fruits or trees on the

agricultural land. The Apex Court also discussed in this

judgment with regard to Sections 23 and 24 of the Act,

permissible methodology that can be adopted by the Court and

no straitjacket formula can be applied to determine the value of

the acquired land, Courts exercise discretion in adopting any one

of he methods of larger acceptance like (i) sale statistics

method, (ii) capitalization of net income method, and (iii)

agricultural yield basis method, depending upon facts and

circumstances of each case. Hence, very contention that sales

statistics method would have been only source cannot be

accepted. Even Apex Court held that capitalization of net income

method would also can be considered and same is discretion of

the Court adopting any one of the method particularly

agricultural yield basis method hence, the very contention of the

counsel for the appellant that only land value has to be

considered and not the fruits-bearing trees cannot be considered

separately cannot be accepted.

48. This Court already even referred the Judgment

regarding consideration of assessing the value of the mango tree

and higher the compensation of Rs.1,00,000/- was awarded and

the same is also based on the judgment passed in the regular

appeal and same was considered and given in the judgment of

AMBYA KALYA MHATRE referred supra, wherein the Apex

Court also stated that where land value has been determined

with reference to sale statistics or compensation awarded for a

nearby vacant land, then necessarily, trees will have to be

valued separately i.e., land with fruit-bearing trees, then there is

no question of again adding of value of trees if value of the land

has been determined on the basis of sales statistics or

compensation awarded for an orchard and further held that if

market value has been determined by capitalizing income with

reference to yield, then also question of making any addition

either for the land or for trees separately does not arise. Further

discussed that determination of market value was not with

reference to yield nor was it with reference to value of any

orchard but was with reference to vacant agricultural land and

hence, value of trees had to be added to value of land. But in the

case on hand, the method adopted is capitalisation of yield

method and also the property is a dry land. When such

materials are considered by the Reference Court, the very

contention of the appellant counsel that Reference Court has

committed an error in computing additional market value,

solatium and interest on the same mainly contending that the

said method adopted by the Reference Court is erroneous cannot

be accepted in view of the Constitutional Bench judgment

referred supra and Constitutional Bench judgment will prevail

over the other judgments rendered by lesser Judges and hence,

there is no any force in the contention of the appellant counsel

that it requires interference. Hence, I answer Point No.2 as

negative.

Point No.4:

49. In view of the discussions made above, I pass the

following:

ORDER

The miscellaneous first appeals are dismissed.

Sd/-

(H.P. SANDESH) JUDGE

MD/SN

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter