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

State Of Mp vs Shyambihari
2025 Latest Caselaw 5029 MP

Citation : 2025 Latest Caselaw 5029 MP
Judgement Date : 3 March, 2025

Madhya Pradesh High Court

State Of Mp vs Shyambihari on 3 March, 2025

Author: Dwarka Dhish Bansal
Bench: Dwarka Dhish Bansal
                         1
                                                                          FA No.2538/2018

                             IN THE HIGH COURT OF MADHYA PRADESH
                                           AT JABALPUR

                                              BEFORE
                               HON'BLE SHRI JUSTICE DWARKA DHISH BANSAL

                                      (1) FIRST APPEAL No. 2538 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                           RAMESH SINGH

                                                 WITH

                                    (2) FIRST APPEAL No. 2542 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   KEDARNATH GUPTA AND ANOTHER

                                                 WITH

                                    (3) FIRST APPEAL No. 2543 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                SMT. GUDDI KESHARWANI AND ANOTHER

                                                 WITH

                                    (4) FIRST APPEAL No. 2544 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                      RAMESH CHANDRA GUPTA

                                                 WITH

                                     (5) FIRST APPEAL No.2545 of 2018




Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          2
                                                                       FA No.2538/2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                    SMT. SAROJ SINGH AND OTHERS

                                                WITH

                                    (6) FIRST APPEAL No.2547 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                             USHA DEVI

                                                WITH

                                    (7) FIRST APPEAL No.2548 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                    DURGA PRASAD AND ANOTHER

                                                WITH

                                    (8) FIRST APPEAL No.2549 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   RASHMI TAMRAKAR AND ANOTHER

                                                WITH

                                    (9) FIRST APPEAL No.2550 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                         RAJBAHADUR SINGH

                                                WITH

                                   (10) FIRST APPEAL No.2551 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          3
                                                                        FA No.2538/2018

                                             Versus
                                   HANUMAN PRASAD KESHARWANI

                                                WITH

                                    (11) FIRST APPEAL No.2552 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                     SATEESH KUMAR AND OTHERS

                                                WITH

                                    (12) FIRST APPEAL No.2553 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                     MANOJ KUMAR AND ANOTHER

                                                WITH

                                    (13) FIRST APPEAL No.2554 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                          SMT. SUDHA DEVI

                                                WITH

                                    (14) FIRST APPEAL No.2555 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                       RAMRATI AND ANOTHER

                                                WITH

                                    (15) FIRST APPEAL No.2556 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          4
                                                                        FA No.2538/2018

                                             ACHHELAL

                                                WITH

                                    (16) FIRST APPEAL No.2557 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   NARENDRA PRASAD AND ANOTHER

                                                WITH

                                    (17) FIRST APPEAL No.2558 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   SHRI KESHARWANI AND ANOTHER

                                                WITH

                                    (18) FIRST APPEAL No.2559 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                     KANHAIYALAL AND ANOTHER

                                                WITH

                                    (19) FIRST APPEAL No.2560 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                      SURYAKALI AND ANOTHER

                                                WITH

                                    (20) FIRST APPEAL No.2561 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                        SMT. SUSHMA DIWVEDI



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          5
                                                                        FA No.2538/2018


                                                WITH

                                    (21) FIRST APPEAL No.2562 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                 PRADEEP KUMAR SINGH AND ANOTHER

                                                WITH

                                    (22) FIRST APPEAL No.2564 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                     SMT. SHEELA DEVI UPADHAYA

                                                WITH

                                    (23) FIRST APPEAL No.2565 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                              UPMA

                                                WITH

                                    (24) FIRST APPEAL No.2566 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                       RAKESH KUMAR SHUKLA

                                                WITH

                                    (25) FIRST APPEAL No.2567 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                     MOHD. AAYUB AND ANOTHER




Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          6
                                                                        FA No.2538/2018

                                                WITH

                                    (26) FIRST APPEAL No.2568 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                      TRIBHUVAN AND ANOTHER

                                                WITH

                                    (27) FIRST APPEAL No.2569 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                      DEEPCHAND AND ANOTHER

                                                WITH

                                    (28) FIRST APPEAL No.2570 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                        VIJAY KUMAR JAISWAL

                                                WITH

                                    (29) FIRST APPEAL No.2571 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                   SMT. REKHA NISHAD AND ANOTHER

                                                WITH

                                    (30) FIRST APPEAL No.2572 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                     SUNITA DEVI AND ANOTHER

                                                WITH



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          7
                                                                        FA No.2538/2018


                                    (31) FIRST APPEAL No.2574 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                         ANIL KUMAR GUPTA

                                                WITH

                                    (32) FIRST APPEAL No.2575 of 2018

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                             MUNNI BAI

                                                WITH

                                    (33) FIRST APPEAL No.147 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                     KAMTA PRASAD AND ANOTHER

                                                WITH

                                    (34) FIRST APPEAL No.148 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                              LAXMAN PRASAD KESHARWANI AND ANOTHER

                                                WITH

                                    (35) FIRST APPEAL No.149 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                       KUSUMKALI AND OTHERS

                                                WITH




Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          8
                                                                       FA No.2538/2018

                                    (36) FIRST APPEAL No.150 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                        KUSUM AND ANOTHER

                                               WITH

                                    (37) FIRST APPEAL No.151 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                       ASHA DEVI AND ANOTHER

                                               WITH

                                    (38) FIRST APPEAL No.152 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                    YOGENDRA SINGH AND ANOTHER

                                               WITH

                                    (39) FIRST APPEAL No.153 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                            BASANTALAL

                                               WITH

                                    (40) FIRST APPEAL No.154 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                     AADHYA DEVI AND ANOTHER

                                               WITH

                                    (41) FIRST APPEAL No.155 of 2019



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          9
                                                                       FA No.2538/2018


                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                          BHIYALAL GUPTA

                                               WITH

                                    (42) FIRST APPEAL No.156 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   PRASHANT KUMAR AND ANOTHER

                                               WITH

                                    (43) FIRST APPEAL No.157 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                        RAJKAMAL AND OTHERS

                                               WITH

                                    (44) FIRST APPEAL No.158 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                    NIRMALA SINGH AND ANOTHER

                                               WITH

                                    (45) FIRST APPEAL No.159 of 2019

                             THE STATE OF MADHYA PRADESH AND ANOTHER
                                              Versus
                                   RAMESHWAR PRASAD AND OTHERS

                                               WITH

                                    (46) FIRST APPEAL No.161 of 2019




Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          10
                                                                        FA No.2538/2018

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                     UDAY NARAYAN AND ANOTHER

                                                WITH

                                     (47) FIRST APPEAL No.167 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                   GEETA KESHARWANI AND ANOTHER

                                                WITH

                                     (48) FIRST APPEAL No.170 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                            MANOJ KUMAR

                                                WITH

                                     (49) FIRST APPEAL No.171 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                   SUNIL KUMAR GUPTA AND ANOTHER

                                                WITH

                                     (50) FIRST APPEAL No.174 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                                 Versus
                                       SHANTI SINGH AND OTHERS

                                                WITH

                                     (51) FIRST APPEAL No.175 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          11
                                                                          FA No.2538/2018

                                              Versus
                                     SHYAMSUNDAR AND ANOTHER

                                                 WITH

                                     (52) FIRST APPEAL No.179 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                   SMT. SUCHISTMA DEVI AND ANOTHER

                                                 WITH

                                     (53) FIRST APPEAL No.180 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus
                                  GULAB CHANDRA PATEL AND ANOTHER

                                                 WITH

                                    (54) FIRST APPEAL No.181 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                            MAHESH PRASAD

                                                 WITH

                                      (55) FIRST APPEAL No.1570 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                                Versus
                                            RAMAWADH PAL

                                                 WITH

                                      (56) FIRST APPEAL No.1571 of 2019

                              THE STATE OF MADHYA PRADESH AND ANOTHER
                                               Versus



Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          12
                                                                                                                    FA No.2538/2018

                                                        SHYAMBIHARI AND ANOTHER

                                                                            WITH

                                                          (57) FIRST APPEAL No.1575 of 2019

                                       THE STATE OF MADHYA PRADESH AND ANOTHER
                                                        Versus
                                              MADAN MOHAN AND ANOTHER

                                                                            WITH

                                                          (58) FIRST APPEAL No.1576 of 2019

                                       THE STATE OF MADHYA PRADESH AND ANOTHER
                                                         Versus
                                              SMT. PHOOLKALI AND ANOTHER

                                                                            WITH

                                                          (59) FIRST APPEAL No.1578 of 2019

                                       THE STATE OF MADHYA PRADESH AND ANOTHER
                                                        Versus
                                               DINESH KUMAR AND OTHERS

                                                                             AND

                                                       (60) FIRST APPEAL No.1579 of 2019

                                       THE STATE OF MADHYA PRADESH AND ANOTHER
                                                         Versus
                                                BASANT LAL AND ANOTHER

                         ----------------------------------------------------------------------------------------------------------------
                         Appearance :

                              Shri Aditya Choubey - G.A., Shri Amit Kumar Sharma- G.A., Shri Mohan Sausarkar -
                              G.A., Shri K.S. Baghel - G.A., Shri Abhishek Singh - G.A., Shri R.D. Padraha - G.A.,
                              Shri Vineet Singh - G.A., Shri Alok Agnihotri - G.A. and Shri Dinesh Patel - G.A. for
                              the appellants/State.




Signature Not Verified
Signed by: SWETA SAHU
Signing time: 3/4/2025
5:16:05 PM
                          13
                                                                                                                     FA No.2538/2018

                              Shri Bhupendra Kumar Shukla, Shri Umesh Shrivastava, Shri Lawkush Prasad
                              Mishra, Shri Krishana Kumar Gautam, Shri Vikas Singh, Shri Umesh Tripahi, Shri
                              Siddharth Singh, Shri Dhananjay Chaturvedi, Shri Ramashankar Mishra, Shri Vinod
                              Kumar Tiwari, Shri Anoop Kumar Shukla, Shri Ramsuphal Chaturvedi, Shri J.N.
                              Tripahi, Shri Arpan Shrivastava, Shri R.N. Dwivedi, Shri Ram Ji Shukla and Ms. Swati
                              Aseem George, Shri Santosh Sahu - Advocates for respondents.
                              ----------------------------------------------------------------------------------------------------------
                                   Reserved on                :       10.02.2025
                                   Pronounced on              :       ------03.2025
                              -----------------------------------------------------------------------------------------------------------
                                                                         JUDGMENT

All the aforementioned first appeals having almost common facts and questions of law, are preferred under Section 54 of the Land Acquisition Act, 1894 (in short 'the Act') against the award passed by Addl. District Judge, Teonthar, District Rewa in Land Acquisition Cases by which amount of compensation awarded by Land Acquisition Officer (in short 'LAO') has been enhanced considering the acquired piece of land to be of residential use, whereas LAO had considered it to be agriculture land.

2. Serial wise relevant and necessary facts of each case, are as under :

1) In F.A. No.2538/2018, LAO had awarded an amount of Rs.19,600/-, which vide impugned award dtd.17.03.2015 passed by Reference Court, has been enhanced to Rs.6,18,240/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/4 area 0.028 hectare (280 sq. mtr.).

2) In F.A. No.2542/2018, LAO had awarded an amount of Rs.25,200/-, which vide impugned award dtd.22.07.2014 passed by Reference Court, has been enhanced to Rs.12,81,320/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.379/1ka/1 area 0.036 hectare (360 sq. mtr.).

3) In F.A. No.2543/2018, LAO had awarded an amount of Rs.11,200/-, which vide impugned award dtd.03.07.2014 passed by Reference Court, has been enhanced to Rs.4,82,240/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no. 299/6 area 0.016 hectare (160 sq. mtr.).

4) In F.A. No.2544/2018, LAO had awarded an amount of Rs.4,200/-, which vide impugned award dtd.01.05.2014 passed by Reference Court, has been enhanced to Rs.2,16,840/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/1Ja area 0.006 hectare (60 sq. mtr.).

5) In F.A. No.2545/2018, LAO had awarded an amount of Rs.7,000/-, which vide impugned award dtd.15.05.2014 passed by Reference Court, has been enhanced to Rs.3,34,470/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.289/1/5 area 0.010 hectare (101 sq. mtr.).

6) In F.A. No.2547/2018, LAO had awarded an amount of Rs.16,800/-, which vide impugned award dtd.12.05.2015 passed by Reference Court, has been enhanced to Rs.5,96,160/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 daa area 0.024 hectare (240 sq. mtr.).

7) In F.A. No.2548/2018, LAO had awarded an amount of Rs.33,600/-, which vide impugned award dtd.16.05.2014 passed by Reference Court, has been enhanced to Rs.15,87,096/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3ka/3 area 0.008 hectare (80 sq. mtr.), survey no.285/3da/2 area 0.008 hectare (80 sq. mtr.) and survey no.285/3 va/3 area 0.032 hectare (320 sq. mtr.).

8) In F.A. No.2549/2018, LAO had awarded an amount of Rs.5,600/-, which vide impugned award dtd.28.11.2015 passed by Reference Court, has been enhanced to Rs.1,98,720/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.289/1/3 area 0.008 hectare (80 sq. mtr.).

9) In F.A. No.2550/2018, LAO had awarded an amount of Rs.32,900/-, which vide impugned award dtd.14.01.2015 passed by Reference Court, has been enhanced to Rs.14,26,920/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.291/2/2 area 0.047 hectare (470 sq. mtr.).

10) In F.A. No.2551/2018, LAO had awarded an amount of Rs.14,000/-, which vide impugned award dtd.03.10.2015 passed by Reference Court, has been enhanced to Rs.5,52,000/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/7 area 0.020 hectare (200 sq. mtr.).

11) In F.A. No.2552/2018, LAO had awarded an amount of Rs.22,400/-, which vide impugned award dtd.26.10.2015 passed by Reference Court, has been enhanced to Rs.5,29,920/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3/khaa area 0.020 hectare (200 sq. mtr.) and survey no.285/3/khaa/1 area 0.012 hectare (120 sq. mtr.).

12) In F.A. No.2553/2018, LAO had awarded an amount of Rs.25,200/-, which vide impugned award dtd.23.07.2015 passed by Reference Court, has been enhanced to Rs.10,92,960/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.379/1ka/2 area 0.036 hectare (360 sq. mtr.).

13) In F.A. No.2554/2018, LAO had awarded an amount of Rs.7,700/-, which vide impugned award dtd.15.05.2015 passed by Reference Court, has been enhanced to Rs.3,03,600/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3Khaa area 0.011 hectare (110 sq. mtr.).

14) In F.A. No.2555/2018, LAO had awarded an amount of Rs.15,400/-, which vide impugned award dtd.09.05.2014 passed by Reference Court, has been enhanced to Rs.7,45,200/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.382/2 ga area 0.022 hectare (225 sq. mtr.).

15) In F.A. No.2556/2018, LAO had awarded an amount of Rs.11,200/-, which vide impugned award dtd.08.07.2014 passed by Reference Court, has been enhanced to Rs.4,82,240/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 gha area 0.016 hectare (160 sq. mtr.).

16) In F.A. No.2557/2018, LAO had awarded an amount of Rs.19,600/-, which vide impugned award dtd.11.08.2014 passed by Reference Court, has been enhanced to Rs.8,49,413/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/5 aa area 0.028 hectare (280 sq. mtr.).

17) In F.A. No.2558/2018, LAO had awarded an amount of Rs.1,07,800/-, which vide impugned award dtd.15.09.2015 passed by Reference Court, has been enhanced to Rs.22,95,216/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 sha area 0.154 hectare (1540 sq. mtr.).

18) In F.A. No.2559/2018, LAO had awarded an amount of Rs.1,02,000/-, which vide impugned award dtd.11.02.2015 passed by Reference Court, has been enhanced to Rs.3,64,320/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 dha area 0.012 hectare (120 sq. mtr.).

19) In F.A. No.2560/2018, LAO had awarded an amount of Rs.5,600/-, which vide impugned award dtd.05.10.2015 passed by Reference Court, has been enhanced to Rs.1,76,640/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/1 Jha area 0.008 hectare (80 sq. mtr.).

20) In F.A. No.2561/2018, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.11.02.2015 passed by Reference Court, has been enhanced to Rs.4,09,860/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/1 cha area 0.014 hectare (135 sq. mtr.).

21) In F.A. No.2562/2018, LAO had awarded an amount of Rs.11,200/-, which vide impugned award dtd.03.07.2014 passed by Reference Court, has been enhanced to Rs.4,60,360/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.293/1 Kha area 0.016 hectare (160 sq. mtr.).

22) In F.A. No.2564/2018, LAO had awarded an amount of Rs.19,600/-, which vide impugned award dtd.18.03.2015 passed by Reference Court, has been enhanced to Rs.6,15,612/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.382/2/gha area 0.028 hectare (278.81 sq. mtr.).

23) In F.A. No.2565/2018, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.26.08.2014 passed by Reference Court, has been enhanced to Rs.3,60,180/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/7 area 0.014 hectare (145 sq. mtr.).

24) In F.A. No.2566/2018, LAO had awarded an amount of Rs.9,600/-, which vide impugned award dtd.06.05.2015 passed by Reference Court, has been enhanced to Rs.3,09,120/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/1 kha area 0.014 hectare (140 sq. mtr.).

25) In F.A. No.2567/2018, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.05.07.2014 passed by Reference Court, has been enhanced to Rs.4,27,440/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 ba/2 area 0.012 hectare (120 sq. mtr.).

26) In F.A. No.2568/2018, LAO had awarded an amount of Rs.16,800/-, which vide impugned award dtd.15.05.2014 passed by Reference Court, has been enhanced to Rs.5,35,626/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 ja area 0.024 hectare (242 sq. mtr.).

27) In F.A. No.2569/2018, LAO had awarded an amount of Rs.10,500/-, which vide impugned award dtd.27.06.2014 passed by Reference Court, has been enhanced to Rs.4,52,100/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.313/1 kha area 0.015 hectare (150 sq. mtr.).

28) In F.A. No.2570/2018, LAO had awarded an amount of Rs.2,15,000/-, which vide impugned award dtd.11.09.2015 passed by Reference Court, has been enhanced to Rs.2,69,280/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.295/1 da/2 area 0.008 hectare (80 sq. mtr.).

29) In F.A. No.2571/2018, LAO had awarded an amount of Rs.4,200/-, which vide impugned award dtd.21.07.2014 passed by Reference Court, has been enhanced to Rs.2,08,973/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/1ja/1 area 0.006 hectare (69.70 sq. mtr.).

30) In F.A. No.2572/2018, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.26.06.2014 passed by Reference Court, has been enhanced to Rs.3,61,680/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 area 0.012 hectare (120 sq. mtr.).

31) In F.A. No.2574/2018, LAO had awarded an amount of Rs.16,800/- (14,000+2,800) which vide impugned award dtd.18.08.2015 passed by Reference Court, has been enhanced to Rs.5,29,920/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/3 area 0.020 hectare (200 sq. mtr.) and survey no.381/6 area 0.004 hectare (40 sq.mtr.)

32) In F.A. No.2575/2018, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.29.07.2016 passed by Reference Court, has been enhanced to Rs.3,31,200/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/1/cha area 0.012 hectare (120 sq. mtr.).

33) In F.A. No.147/2019, LAO had awarded an amount of Rs.67,900/-, which vide impugned award dtd.18.09.2014 passed by Reference Court, has been enhanced to Rs.20,61,444/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.379/1 kha area 0.097 hectare (970 sq. mtr.).

34) In F.A. No.148/2019, LAO had awarded an amount of Rs.4,200/-, which vide impugned award dtd.17.09.2014 passed by Reference Court, has been enhanced to Rs.1,38,607/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/1 chha area 0.006 hectare (55.8 sq. mtr.).

35) In F.A. No.149/2019, LAO had awarded an amount of Rs.5,60,000/-, which vide impugned award dtd.25.02.2015 passed by Reference Court, has been enhanced to Rs.48,57,600/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.288 area 0.390 hectare and survey no.291/1 area 0.410 hectare total area 8000 sq. mtr. out of which half share belongs to appellant i.e. 4000 sq. mtr.

36) In F.A. No.150/2019, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.10.10.2014 passed by Reference Court, has been enhanced to Rs.3,64,320/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 ta/2 area 0.012 hectare (120 sq. mtr.).

37) In F.A. No.151/2019, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.09.05.2014 passed by Reference Court, has been enhanced to Rs.4,32,192/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.311/5 area 0.014 hectare (144.98 sq. mtr.).

38) In F.A. No.152/2019, LAO had awarded an amount of Rs.1,90,400/-, which vide impugned award dtd.08.09.2014 passed by Reference Court, has been enhanced to Rs.27,96,432/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.299/1 area 0.174 hectare (1740 sq. mtr.) and survey no.310/1 area 0.098 hectare (980 sq.mt.).

39) In F.A. No.153/2019, LAO had awarded an amount of Rs.16,800/-, which vide impugned award dtd.18.08.2015 passed by Reference Court, has been enhanced to Rs.5,96,160/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 taa area 0.024 hectare (240 sq. mtr.).

40) In F.A. No.154/2019, LAO had awarded an amount of Rs.16,800/-, which vide impugned award dtd.14.10.2014 passed by Reference Court, has been enhanced to Rs.5,96,160/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 cha area 0.024 hectare (240 sq. mtr.).

41) In F.A. No.155/2019, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.17.12.2015 passed by Reference Court, has been enhanced to Rs.2,98,080/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 la area 0.012 hectare (120 sq. mtr.).

42) In F.A. No.156/2019, LAO had awarded an amount of Rs.10,500/-, which vide impugned award dtd.08.09.2014 passed by Reference Court, has been enhanced to Rs.3,72,600/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/8 area 0.015 hectare (150 sq. mtr.).

43) In F.A. No.157/2019, LAO had awarded an amount of Rs.19,600/-, which vide impugned award dtd.10.10.2014 passed by Reference Court, has been enhanced to Rs.6,95,520/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.382/3 area 0.028 hectare (280 sq. mtr.).

44) In F.A. No.158/2019, LAO had awarded an amount of Rs.43,400/-, which vide impugned award dtd.18.12.2014 passed by Reference Court, has been enhanced to Rs.5,96,160/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.311/2 area 0.024 hectare (240 sq. mtr.).

45) In F.A. No.159/2019, LAO had awarded an amount of Rs.22,400/-, which vide impugned award dtd.18.09.2014 passed by Reference Court, has been enhanced to Rs.9,71,520/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/15 area 0.032 hectare (320 sq. mtr.).

46) In F.A. No.161/2019, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.15.10.2014 passed by Reference Court, has been enhanced to Rs.3,47,760/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/10 area 0.014 hectare (140 sq. mtr.).

47) In F.A. No.167/2019, LAO had awarded an amount of Rs.3,500/-, which vide impugned award dtd.17.09.2014 passed by Reference Court, has been enhanced to Rs.1,24,200/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/1 ba area 0.005 hectare (50 sq. mtr.).

48) In F.A. No.170/2019, LAO had awarded an amount of Rs.8,86,400/- which vide impugned award dtd.06.01.2016 passed by Reference Court, has been enhanced to Rs.15,87,096/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 ka/1 area 0.008 hectare (80 sq. mtr.), survey no.285/3 da/1 area 0.008 hectare (80 sq. mtr.) and survey no.285/3 tra /1 area 0.032 hectare (320 sq. mtr.).

49) In F.A. No.171/2019, LAO had awarded an amount of Rs.44,800/-, which vide impugned award dtd.01.08.2014 passed by Reference Court, has been enhanced to Rs.7,32,524/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/10 area 0.020 hectare (223 sq. mtr.).

50) In F.A. No.174/2019, LAO had awarded an amount of Rs.32,900/-, which vide impugned award dtd.05.09.2014 passed by Reference Court, has been enhanced to Rs.14,26,920/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.291/2/1 area 0.047 hectare (470 sq. mtr.).

51) In F.A. No.175/2019, LAO had awarded an amount of Rs.3,500/-, which vide impugned award dtd.09.10.2014 passed by Reference Court, has been enhanced to Rs.1,24,200/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/9 area 0.005 hectare (50 sq. mtr.).

52) In F.A. No.179/2019, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.03.09.2014 passed by Reference Court, has been enhanced to Rs.3,47,760/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.382/2 da area 0.014 hectare (140 sq. mtr.).

53) In F.A. No.180/2019, LAO had awarded an amount of Rs.7,000/-, which vide impugned award dtd.07.08.2014 passed by Reference Court, has been enhanced to Rs.2,40,012/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.380/1 kha area 0.010 hectare (93 sq. mtr.).

54) In F.A. No.181/2019, LAO had awarded an amount of Rs.13,92,860/-, which vide impugned award dtd.06.01.2016 passed by

Reference Court, has been enhanced to Rs.15,87,096/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 ka/1 area 0.008 hectare (80 sq. mtr.), survey no.285/3 da/3 area 0.008 hectare (80 sq.mt.) and survey no.285/3 tra/3 area 0.032 hectare (320 sq.mt.) total area 480 sq.mt.

55) In F.A. No.1570/2019, LAO had awarded an amount of Rs.4,900/-, which vide impugned award dtd.19.03.2015 passed by Reference Court, has been enhanced to Rs.1,54,560/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.383/2 ga area 0.007 hectare (70 sq. mtr.).

56) In F.A. No.1571/2019, LAO had awarded an amount of Rs.5,600/-, which vide impugned award dtd.09.05.2014 passed by Reference Court, has been enhanced to Rs.2,65,116/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 gha area 0.008 hectare (80.56 sq. mtr.).

57) In F.A. No.1575/2019, LAO had awarded an amount of Rs.8,400/-, which vide impugned award dtd.06.08.2014 passed by Reference Court, has been enhanced to Rs.3,64,320/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.285/3 gha area 0.012 hectare (120 sq. mtr.).

58) In F.A. No.1576/2019, LAO had awarded an amount of Rs.5,600/-, which vide impugned award dtd.05.08.2015 passed by Reference Court, has been enhanced to Rs.1,76,640/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.283/2/2 area 0.008 hectare (80 sq. mtr.).

59) In F.A. No.1578/2019, LAO had awarded an amount of Rs.9,800/-, which vide impugned award dtd.29.10.2014 passed by Reference Court, has been enhanced to Rs.3,47,760/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.381/4 area 0.014 hectare (140 sq. mtr.).

60) In F.A. No.1579/2019, LAO had awarded an amount of Rs.4,200/-, which vide impugned award dtd.23.02.2015 passed by Reference Court, has been enhanced to Rs.1,69,284/- (including 12% interest and 30% solatium) along with future interest @ 9% p.a. against acquisition of land of survey no.379/1/5 area 0.006 hectare (55.76 sq. mtr.).

3. Facts in short are that a small piece of land situated nearby National Highway no.27, Rewa Allahabad Road, owned by the respondents was acquired for construction of Border Check Post on NH-27, Mangawan to Chakghat 4-Lane Road, regarding which notifications required under section 4 and 6 of the Land Acquisition Act were published on 02.09.2010 and 24.09.2010 respectively.

Thereafter, LAO passed its award on 12.05.2011 along with interest and solatium.

4. Being aggrieved by the award passed by LAO, the respondents filed their respective application(s) under Section 18(1) of the Land Acquisition Act before the Collector for making a Reference to the District Judge with the prayer of enhancing the award passed by LAO. In support of their claim, the respondents adduced oral and documentary evidence. In rebuttal, no evidence (either oral or documentary) was adduced by the appellants. Upon due consideration of the same, Reference Court found that acquired land is a small piece of land and although is not situated at main road of National Highway but is situated in developed area of Nagar Panchayat, hence calculated the compensation per square metre as per relevant guidelines fixed by the Collector.

5. Challenging the award passed by Reference Court, it is submitted by learned counsel for the appellants that the land in dispute was agriculture land, therefore, LAO rightly awarded the compensation to the respondents but Reference Court has committed a material illegality in awarding higher compensation (including interest @12% p.a. and 30% solatium) along with interest @ 9% to the respondents w.e.f. 12.05.2011 till realisation of the amount treating the acquired land to be of residential use, whereas the respondents have not produced any document to show that the acquired land is of residential use.

6. Learned counsel for the appellants also submits that burden to prove grant of inadequate compensation lies on the respondents/ beneficiaries, in absence whereof Reference Court has erred in modifying and enhancing the well reasoned award only on the basis of oral and inadmissible documentary evidence adduced by the respondents. It is also submitted that in the existing circumstances, reference was not maintainable on behalf of the respondents. In support of their submissions, learned Counsels for the appellants placed reliance on the decisions in the case of Kiran Tandon vs. Allahabad Development Authority and Another, (2004) 10 SCC 745; Sagunthala (Dead) Through LRs. vs. Special Tahsildar (Land Acquisition) and Others, (2010) 3 SCC 661; Rajmani vs. Collector, Raipur, (1996) 5 SCC 701; and Krishi Utpadan Mandi Samiti, Sahaswan, District Badaun Thr. Its Secretary vs. Bipin Kumar and Another, (2004) 2 SCC 283. As such learned counsels submit that no interference was required in the award passed by LAO. With these submissions learned Counsels pray for allowing the first appeals.

7. Per contra, learned counsels for the respondents supported the award passed by Reference Court and pray for dismissal of first appeals with the submissions that Reference Court has not committed any illegality in determining the compensation taking into consideration the acquired land to be of residential use because it was a small piece of land and situated in developed area of Nagar Panchayat. In support of their submissions learned counsels for the respondents placed reliance on a coordinate Bench decision of this

Court in the case of State of Madhya Pradesh vs. Ravindra Kumar Sharma, 2013(4) MPLJ 234 and pray for dismissal of first appeals.

8. Heard learned counsel for the parties and perused the record.

9. Undisputed facts are that a small piece of land owned by the respondents was acquired. Since the respondents were not satisfied with the compensation awarded by LAO, therefore, a Reference was made and by the impugned award, Reference Court has held that the land acquired under the notification was a small piece of land and being situated in developed area, its compensation deserved to be calculated on the basis of method of per square meter and not per hectare.

10. At the same time Reference Court has also held that although the land is not situated on the main road of National Highway but looking to its small area, the same cannot be used for agriculture purpose and consequently calculated the compensation on the basis of method of per square metre, as per guidelines fixed by the Collector.

11. By examination of themselves and their witnesses as well as by producing documentary evidence, the respondents tried to prove that the land in question is not agricultural land but is situated in developed area and is in residential as well as commercial use. In absence of any rebuttal evidence on behalf of the appellants/State, learned Reference Court accepted evidence of the respondents and awarded the enhanced compensation holding the acquired land to be in residential use.

12. It is relevant to mention here that in the context of land acquisition and determination of compensation, it is established position of law that a small piece of land, particularly when it is situated in an urban or semi-urban area and intended for development purposes, cannot be classified as agricultural land for compensation purposes. In the cases in hand, the documents produced highlight that the land in question was not used for agricultural purposes for a long period and was located near a National Highway, indicating its suitability for residential or commercial development.

13. In view of aforesaid decision in the case of State of Madhya Pradesh vs. Ravindra Kumar Sharma (supra) and in my considered opinion, for awarding just compensation, Reference Court does not appear to have committed any illegality or mistake in treating the small piece of land in residential use of the respondents.

14. Further, bare perusal of the decisions cited by learned counsels for the appellants in the case of Kiran Tandon (supra), Sagunthala (supra), Rajmani (supra), and Krishi Utpadan Mandi Samiti (supra), depicts that all the four decisions are distinguishable on facts and do not provide any help to the appellants.

15. Thus, this Court is of the considered opinion that Reference Court has not committed any mistake in passing the impugned award(s) and in enhancing the compensation treating the small piece(s) of lands in residential use of the respective respondents.

16. Accordingly, there being no substance in the appeals, they fail and are hereby dismissed.

17. Misc. application(s), pending if any, shall stand closed.

18. However, both the parties shall bear their own costs.

(DWARKA DHISH BANSAL) JUDGE

SS

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter