Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Madhya Pradesh vs Sureshchandra
2026 Latest Caselaw 1804 MP

Citation : 2026 Latest Caselaw 1804 MP
Judgement Date : 20 February, 2026

[Cites 22, Cited by 0]

Madhya Pradesh High Court

The State Of Madhya Pradesh vs Sureshchandra on 20 February, 2026

         NEUTRAL CITATION NO. 2026:MPHC-IND:5272




                                                            1                                   FA-65-2015
                             IN        THE   HIGH COURT OF MADHYA PRADESH
                                                    AT INDORE
                                                         BEFORE
                                       HON'BLE SHRI JUSTICE PAVAN KUMAR DWIVEDI
                                               ON THE 20th OF FEBRUARY, 2026
                                                  FIRST APPEAL No. 65 of 2015
                                       THE STATE OF MADHYA PRADESH AND OTHERS
                                                         Versus
                                                    SURESHCHANDRA
                          Appearance:
                                  Shri Dinesh Singh Chouhan - Government Advocate for the
                          appellant/State.
                                  Shri Somesh Gobhuj - Advocate for the respondent.

                                                                ORDER

This appeal has been filed by the appellant/State under the provisions of Section 54 of the Land Acquisition Act, 1894 being aggrieved by the award dated 17.02.2014 passed by the Reference Court in proceedings under Section 18 of the said Act.

2. The relevant facts of the case are that the land belonging to respondent Suresh Chandra was situated in Survey No.1299, admeasuring

0.20 Aare, and Survey No.1307, admeasuring 0.22 Aare, totaling 0.42 Aare, located at Village Makodi, Tehsil Gulana, District Shajapur (M.P.).

2.1 The State Government under the Makodi Talab submergence area project, issued notification in terms of Section 4(1) thereby issuing preliminary notification under Section 17(1) of the Land Acquisition Act, thereby declaring urgency for the acquisition of land on 11.12.2009.

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

2 FA-65-2015 Thereafter, notification under Section 6 of the said Act was issued on 14.05.2010 declaring that the land was required for public purpose.

2.2 The aforesaid land of the respondent was also acquired for the said project after following the due procedure. An award was passed by the Land Acquisition Officer on 30.11.2010, determining the rate at Rs.2,77,000/- per hectare for irrigated land and Rs.1,67,000/- per hectare for unirrigated land. Based on this calculation, compensation of Rs.1,01,651/- was awarded to the respondent Suresh Chandra. Being aggrieved by the said award, he filed application under Section 18 of the Land Acquisition Act.

2.3 The respondent before the reference Court in proceedings under Section 18 demonstrated by placing on record sale deed (Ex.P-7) executed on 31.03.2009 that the value of the land was substantially higher than the

value assessed by the Land Acquisition Officer in the award dated 30.11.2010 (Ex.P-1).

2.4 In support of his submissions, respondent No.1 examined himself as PW-1 and also examined one Ishwar as PW-2. Through their evidence, it was demonstrated that 0.31 Aare of land was purchased by the said Ishwar on 31.03.2009 for a sale consideration of Rs.3,00,000/- in Village Makodi itself.

3. The State sought to rebut the said claim by examining one Jugal Kishore Choudhary Patwari who deposed in Para 2 of his cross examination that Village Makodi is inhibited in area of around 2-3 km. However, nothing substantial was stated by him with respect to the sale deed placed on record by the respondent (Ex.P-7) so as to establish that the said land was not

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

3 FA-65-2015 situated near the land of the respondent, which was acquired by the State. The land purchased vide Ex.P-7 is situated in survey Nos. 822 and 823 of village Makodi, whereas the land acquired by the State from the respondent is situated in survey Nos.1299 and 1307 of the said village.

3.1 The reference Court had framed as many as 8 issues out of which issue No.2 is relevant for the purposes of the present appeal. The said issue pertains to the determination of the market value of the acquired land. After considering the evidence led by both the parties, the Reference Court recorded its findings in Paras 7 to 12 of the impugned award. The reference Court found that the Land Acquisition Officer had awarded compensation on the basis of the guidelines for the year 2009-10, the basis for determining the market value was the said guideline. However, in para 8, the Reference Court specifically recorded that the sale deed (Ex.P-7) was executed on 31.03.2009, whereas the preliminary notification under Section 4 of the Act was issued on 11.12.2009. Thus, the sale deed Ex.P-7 was executed much prior to the issuance of the notification.

3.2 Thus, the Court after relying on the judgments of the Hon'ble Apex Court as well as orders passed by this Court concluded in Para 10 that as per Ex.P-7 the market value of the acquired land ought to be Rs.9,67,741/- per hectare for irrigated land and Rs.4,83,871/- per hectare for unirrigated land. As such, the award dated 17.02.2014 was modified and the amount of the compensation was directed to be enhanced. Being aggrieved by the said award, the appellant / State has come before this Court in the instant appeal.

4. The main contention of the learned counsel for the State is that the

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

4 FA-65-2015 Land Acquisition Officer determined the market value of the land acquired on the basis of guidelines of the year 2009-10 which according to the learned counsel was not only appropriate but also the only correct method available for determination of the market value of the land. It is further submitted that since the preliminary notification in terms of Section 4(1) of the Act was issued on 11.12.2009, the guidelines for the year 2009-10 were taken into consideration.

4.1 The reference Court erred in relying on the sale deed on the ground that it was a singular document placed on record and on the basis of a single sale deed, the Court could not have enhanced the compensation.

5 . Per contra, learned counsel for the respondent supported the impugned award and stated that it is settled position of law that highest bona fide exemplar has to be taken into consideration for determining the compensation. He further submits that in the present case, neither before the Reference Court nor before this Court was the State able to establish any strong circumstances to indicate that the sale deed produced by the respondent was not reliable or that it could not form a valid basis for determining the market value of the acquired land.

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

7. Under the erstwhile Land Acquisition Act, 1894, for the purpose of determining adequate compensation on account of acquisition of landowner's land, the matters to be considered include the market value of the land as on the date of publication of the notification under Section 4(1) of the said Act along with the other parameters contained in Section 23 thereof. Section 23

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

5 FA-65-2015 of the said Act provides as under :

"23. Matters to be considered in determining compensation

(1) In determining the amount of compensation to be awarded for land acquired under this Act, the Court shall take into consideration

first, the market value of the land at the date of the publication of the [notification under section 4, sub-section (1)] [Substituted by Act 38 of 1923, Section 7, for "declaration relating thereto under section 6".];

secondly, the damage sustained by the person interested, by reason of the taking of any standing crops or trees which may be on the land at the time of the Collectors taking possession thereof;

thirdly, the damage (if any) sustained by the person interested, at the time of the Collectors taking possession of the land, by reason of severing such land from his other land;

fourthly, the damage (if any) sustained by the person interested, at the time of the Collectors taking possession of the land, by reason of the acquisition injuriously affecting his other property, movable or immovable, in any other manner, or his earnings;

fifthly, if, in consequence of the acquisition of the land by the Collector, the person interested is compelled to change his residence or place of business, the reasonable expenses (if any) incidental to such change; and

sixthly, the damage (if any) bona fide resulting from diminution of the profits of the land between the time of the publication of the declaration under section 6 and the time of the Collectors taking possession of the land.

[(1-A) In addition to the market value of the land, as above provided, the Court shall in every case award an amount calculated at the rate of twelve per centum per annum on such market value for the period commencing on and from the date of the publication of the notification under section 4, sub-section (1), in respect of such land to the date of the award of the Collector or the date of taking possession of the land, whichever is earlier.

Explanation. In computing the period referred to in this sub-section, any period or periods during which the proceedings for the acquisition of the land were held up on account of any stay or injunction by the order of any Court shall be excluded.] [Inserted by Act 68 of 1984, Section 15 (w.e.f. 24.9.1984).]

(2) In addition to the market value of the land as above provided, the Court shall in every case award a sum of [thirty per centum] [Substituted by Act 68 of 1984, Section 15, for " fifteen per centum" (w.e.f. 24.9.1984).] on such market value, in consideration of compulsory

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

6 FA-65-2015 nature of the acquisition."

8. This Court while considering the provisions of Section 23 has held in the case of Sitabai Vs. State of M.P. and Another in ILR (2009) MP 843 in paras 12 to 14 as under :

12. The determination of the compensation by the Reference Court by averaging the price which was recorded in the office of Registrar in the sale and purchase register prior to 3 years of the date of notification for arriving the market value of the acquired land cannot be accepted more particularly when the Sale-deeds Exs.P/6 and P/7 were available before it.

"13. In the present case, the appellant examined village Patwari Phoolsingh (PW-1), Rameshwar (PW-2), Ashok Kumar (PW-3) and Sawarmal (PW-4). (PW-3) and (PW-4) are the purchasers of lands vide Sale-deeds Exs. P/6 and P/7. They have proved the Sale-deeds Exs. P/6 and P/7 executed on 31.03.1989 and 30.03.1989, respectively. Sale-deed Ex.P/7 demonstrate the market value of per Hectare of land at village Banbana to be Rs.35,365/-. Ex.P/6 is the Sale-deed of 31.03.1989 according to which the market value per Hectare of the land at village Banbana is Rs.47,337/-. Applying the ratio of Supreme Court market price of the higher of the Sale-deeds has to be taken which is market price as per the Sale-deed Ex.P/6 in respect of the land which is for Rs.47,337/- per Hectare.

14. The Sale-deed Ex.P/6 is of 1 year 6 months and 12 days prior to the date of notification. The appreciation of the market value to the extent of 15% per year of the land in between the period of execution of the Sale- deed Ex.P/6 and the date of notification under Section 4 of the Act, having regard to the fact that it is situated near Nagda an industrial town, near the Ujjain-Nagda Highway in the light of the judgment passed by the Supreme Court in Krishi Utpadan Mandi Samiti Sahaswan, District Badaun Vs. Bipin Kumar and another (supra) can be accepted as rate of increase of the price of the land from the date of sale-deed to the date of notification. Thus, taking into consideration sale-deed Ex.P/6 by which on 31.03.1989 the market value of land was Rs.47,337/- per Hectare and adding 15% per annum as appreciation of the rate of the land for 1 year 6 months and 12 days the market value of acquired land of Banbana comes to Rs.47,337 + Rs.10,888/- = Rs.58225/- per Hectare."

8.1 Similarly in the case of State of M.P. and Anr. Vs. Ramlal in ILR

(2016) MP 1456, the Court while considering the provisions of Section 23 of the Act has held in Paras 11 and 12 as under:

"11. When there are several exemplars with reference to the similar land,

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

7 FA-65-2015 then as a general rule, highest of the exemplar has to be considered and accepted if it represents bona-fide transaction. Where sale deeds pertaining to different transaction are relied upon, the transaction representing the highest value is required to be preferred as against others unless there are strong circumstances for taking a different course. In a series of judgments, now it has been settled that the averaging of various sale deeds for fixing the fair compensation is not the proper course of action. (See Meharwal Khewaji Trust (Registered), Faridkot and others Vs. State of Punjab and others (2012) 5 SCC 432, Anjani Molu Desai Vs. State of Goa and others (2010)13 SCC 710, Bakhtavarsingh Vs. Union of India (1995)2 SCC 495, Sitabai and Others Vs. State of MP and others 2010(1) MANISHA 33(MP), judgment of this Court dated 30/1/2009 in FA No, 542/2002 Kailash Chandra Vs. Executive Engineer and another and the judgment of this court dated 12/1/2015 in FA No.901/2008 Hiralal (dead) through L.Rs Vs. State of MP and connected appeals.

12. It is also settled that for determining the market value of larger area, the sale deed of smaller area can also be considered if there is no other cogent material available, but while relying on the sale deed for a smaller area, a suitable percentage is to be deducted for determining the market value of the larger area. See Ahsanul Hoda Vs. State of Bihar AIR 2013 SC 3463, Ravinder Narain and another Vs. Union of India (2003)4 SCC 481 and Aatmasingh (Dead) through L.Rs Vs. State of Haryana AIR 2008 SC 709, the judgment of this Court dated 9/11/2001 passed in FA No.360/2000 in the matter of Laxminarayan deceased through L.Rs and others Vs. Union of India as also the judgment dated 19th December, 2014 in FA No.497/2012 in the matter of Subhash Vs. State of MP and another and connected bunch of appeals."

9. It is thus clear that this Court has repeatedly held that the sale deed showing the market price of land situated in close proximity and executed just prior to the acquisition are to be relied and that compensation should be determined on the basis of the highest price bona fide sale exemplar. It has further been held that it is the duty of the Land Acquisition Officer to determine proper compensation and that transactions reflecting the highest value are required to be preferred unless strong circumstances exist for adopting different course.

10. In the present case, no such strong circumstances have even been pleaded, let alone proved by the State Government.

11. The State Government has also not been able to establish that the

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

8 FA-65-2015

land purchased under the sale deed (Ex. P-7) was not situated in close proximity of the land acquired by the State Government.

12. The aspect of determination of compensation on the basis of market value in terms of Section 23 of the Land Acquisition Act has also been considered by the Hon'ble Apex Court in several cases. In the case of Chindha Fakira Patil vs. Special Land Acquisition Officer in (2011) 10 SCC 787, the Hon'ble Apex Court has held in paras 14 to 21 as under :

"14. In our view, the approach adopted by the High Court was clearly erroneous. There is no basis for the assumption that the purchaser of the land must have offered higher price for special reasons. Exhibit 28 was proved by Shri Arjun Sukdeo Patil, who had appeared as witness on behalf of the appellants. It was open to the counsel for the respondent to cross-examine the witness and elicit the special reasons, if any, for sale of land allegedly at a higher price. However, the fact of the matter is that no such question was put to the witness.

15. As a matter of fact, it is neither the pleaded case of the respondent nor has it been argued before us that the sale deed Exhibit 28 had not been proved or that the price mentioned therein was not the highest price paid for jirayat land in the area. Therefore, we have no hesitation to hold that the High Court was not right in interfering with the fixation of market value by the Reference Court for jirayat land at the rate of Rs 3 lakhs and for bagayat land at the rate of Rs 6 lakhs per hectare. The mere fact that average sale price of the transactions relied upon by the respondent was substantially less could not be made a ground for discarding Exhibit 28.

1 6 . In M. Vijayalakshmamma Rao Bahadur v. Collector of Madras [(1969) 1 MLJ 45 (SC)] , this Court considered a question similar to the one raised in this appeal and observed: (MLJ pp. 46-47)

"... After all when the land is being compulsorily taken away from a person, he is entitled to say that he should be given the highest value which similar land in the locality is shown to have fetched in a bona fide transaction entered into between a willing purchaser and a willing seller near about the time of the acquisition. It is not disputed that the transaction represented by Ext. R-19 was a few months prior to the notification under Section 4 that it was a bona fide transaction and that it was entered into between a willing purchaser and a willing seller. The land comprised in the sale deed is 11 grounds and was sold at Rs 1961 per ground. The land covered by Ext. R-27 was also sold before

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

9 FA-65-2015 the notification but after the land comprised in Ext. R-19 was sold. It is true that this land was sold at Rs 1096 per ground. This, however, is apparently because of two circumstances. One is that betterment levy at Rs 500 per ground had to be paid by the vendee and the other that the land comprised in it is very much more extensive, that is, about 93 grounds or so. Whatever that may be, it seems to us to be only fair that where sale deeds pertaining to different transactions are relied on behalf of the Government, that representing the highest value should be preferred to the rest unless there are strong circumstances justifying a different course. In any case we see no reason why an average of two sale deeds should have been taken in this case."

17. In State of Punjab v. Hans Raj [(1994) 5 SCC 734] , this Court held as under: (SCC p. 736, para 4)

"4. Having given our anxious consideration to the respective contentions, we are of the considered view that the learned Single Judge of the High Court committed a grave error in working out average price paid under the sale transactions to determine the market value of the acquired land on that basis. As the method of averaging the prices fetched by sales of different lands of different kinds at different times, for fixing the market value of the acquired land, if followed, could bring about a figure of price which may not at all be regarded as the price to be fetched by sale of acquired land. One should not have, ordinarily recourse to such method. It is well settled that genuine and bona fide sale transactions in respect of the land under acquisition or in its absence the bona fide sale transactions proximate to the point of acquisition of the lands situated in the neighbourhood of the acquired lands possessing similar value or utility taken place between a willing vendee and the willing vendor which could be expected to reflect the true value, as agreed between reasonable prudent persons acting in the normal market conditions are the real basis to determine the market value."

18. In Anjani Molu Dessai v. State of Goa [(2010) 13 SCC 710 : (2011) 1 SCC (Civ) 788] , the Court again considered the same issue and held:

(SCC p. 717, para 23)

"23. Therefore, we are of the view that the averaging of the prices under the two sale deeds was not justified. The sale deed dated 31-

1-1990 ought to have been excluded for the reasons stated above. That means compensation for the acquired lands had to be fixed only with reference to the sale deed dated 30-8-1989 relied upon by the Land Acquisition Collector which will be Rs 57.50 per square metre. As the said market value has been fixed with reference to comparable bharad land with fruit trees, the question of again separately awarding any compensation for the trees situated in the acquired land does not arise."

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

10 FA-65-2015

19. In view of the law laid down in the abovenoted three judgments, it must be held that the High Court committed an error by refusing to rely upon Exhibit 28 on the ground that the average sale price of the transactions relied upon by the respondent was far less than the price for which land was sold vide Exhibit 28.

20. The High Court was also not right in upsetting the finding of the Reference Court on the issue of nature of land. In his deposition, Arjun Sukdeo Patil categorically stated that there were wells in the lands of the appellants and there were jujube, tamarind, mango, pomegranate trees. This was supported by the entries contained in 7/12 extracts. The High Court discarded the evidence of the appellants by observing that they had not cultivated sugarcane and wheat.

21. When it was not in dispute that there were wells in the acquired land, the mere fact that the appellants had not cultivated sugarcane or wheat cannot lead to an inference that the land was not irrigated and, in our view, there was no valid reason for the High Court to interfere with the finding recorded by the Reference Court that parts of the lands were bagayat and for such land they were entitled to compensation @ Rs 6 lakhs per hectare."

12.1 Again, the Hon'ble Apex Court, while considering the provisions of Sections 18 and 23 of the Land Acquisition Act in the case of Meharwal Khewaji Trust v. State of Punjab reported in (2012) 5 SCC 432 held in para 17 as under :

"17. It is clear that when there are several exemplars with reference to similar lands, it is the general rule that the highest of the exemplars, if it is satisfied that it is a bona fide transaction, has to be considered and accepted. When the land is being compulsorily taken away from a person, he is entitled to the highest value which similar land in the locality is shown to have fetched in a bona fide transaction entered into between a willing purchaser and a willing seller near about the time of the acquisition. In our view, it seems to be only fair that where sale deeds pertaining to different transactions are relied on behalf of the Government, the transaction representing the highest value should be preferred to the rest unless there are strong circumstances justifying a different course. It is not desirable to take an average of various sale deeds placed before the authority/court for fixing fair compensation."

13. As such, not only this Court but even the Hon'ble Apex Court has repeatedly held that that the transaction representing the highest value is to be preferred over others, unless there are strong circumstances justifying

NEUTRAL CITATION NO. 2026:MPHC-IND:5272

11 FA-65-2015 different course.

14. There is one more aspect of the matter, namely, the existence of guidelines issued by the State for the year 2009-10. The said guidelines though relevant are issued only with the object of ascertaining the collection of revenue. By issuance of such guidelines, the State ensures that stamp duty is paid at the minimum rate mentioned therein. However, it cannot be said that the guidelines so issued by the State are binding for the purpose of determination of market value nor can they be used to ignore the market value of the property which may be demonstrated by producing sale deeds relating to land situated in close proximity to the acquired land.

15. In such circumstances, in the considered view of this Court, the Reference Court has correctly determined the value of the land hence, no interference is warranted in the impugned award passed by the Reference Court.

16. Resultantly, the present appeal fails and is hereby dismissed. No order as to costs.

Certified copy as per rules.

(PAVAN KUMAR DWIVEDI) JUDGE

vidya

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter