Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Land Acquisition Officer & vs Taher Mohamed Vadnagarwala
2021 Latest Caselaw 15696 Mad

Citation : 2021 Latest Caselaw 15696 Mad
Judgement Date : 4 August, 2021

Madras High Court
The Land Acquisition Officer & vs Taher Mohamed Vadnagarwala on 4 August, 2021
                                                                        C.R.P.(NPD).No.655 of 2021

                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 04.08.2021

                                                      CORAM

                          THE HON'BLE MRS.JUSTICE V.BHAVANI SUBBAROYAN

                                             C.R.P.(NPD).No.655 of 2021
                                                        and
                                               C.M.P.No.5605 of 2021

                     The Land Acquisition Officer &
                     District Revenue Officer,
                     Kancheepuram.                                        ... Petitioner

                                                         Vs.

                     1. Taher Mohamed Vadnagarwala
                     2. Smt.M.Namathbai
                     3. Nafisa I.Milwala
                     4. The Divisional Engineer (H)
                        Highways C & M,
                        Chengalpattu.                                     ... Respondents



                               Civil Revision Petition is filed under Article 227 of the
                     Constitution of India, to set aside the Judgment and Decree made in
                     LAOP.No.50 of 2016 dated 28.02.2017 on the file of the Additional
                     Subordinate Judge, Chengalpattu.


                                            For Petitioner : Mr.J.Balagopal
                                                             Special Government Pleader (AS)



https://www.mhc.tn.gov.in/judis/
                     1/16
                                                                          C.R.P.(NPD).No.655 of 2021

                                             For R1 to R2 : Mr.J.Ram

                                                        ORDER

This Civil Revision Petition has been filed against the Judgment

and Decree dated 28.02.2017 made in LAOP.No.50 of 2016 on the file of

the Additional Subordinate Judge, Chengalpattu.

2. The District Revenue Officer and the Land Acquisition Officer

have filed this revision petition challenging the award in the said

LAOP.No.50 of 2016 dated 28.02.2017 passed by the Additional

Subordinate Judge, Chengalpattu.

3. The brief facts of the case is that an extent of land measuring

40,186 square meters situated in Alathur Village, Chengalpattu Taluk

(now Thiruporur), Kanchipuram District, was notified for acquisition for

the purpose of forming I.T. Corridor Express Highway i.e. to widen the

existing Old Mahabalipuram Road into Six Lane from various survey

numbers adjoining the I.T. Corridor Express Highway. After completing

the acquisition formalities by proceedings of the District Collector,

Kanchipuram who determined the amount payable to the respective land

owners for acquisition of their lands under Section 19(3) of Tamil Nadu

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

Highways Act 2001 (Tamil Nadu Act 34/2012), the determination came

to be passed on 15.07.2013. While determining the land value for 40,186

square meters, it was fixed at the rate of Rs.1,216/- per square meter.

After calculating the building and tree value along with 30% Solatium,

which arrived at Rs.6,54,66,674/-. Apart from that, additional market

value at the rate of 12% was also added to the whole sum of

Rs.6,54,66,674/- and which arrived at Rs.9,30,16,123/-. After calculating

the land value, the above rate was fixed by the proceedings of the District

Collector who worked out to Rs.113/- per square feet to the respondents

1 to 3 / landowners. Dissatisfying with the compensation fixed by the

District Collector, Kanchipuram, a reference was made by the

respondents 1 to 3 / landowners to the Additional Subordinate Judge,

Chengalpattu, seeking enhancement of compensation challenging the

Award No.9 of 2013, dated 15.07.2013.

4. The respondents 1 to 3 / landowners have claimed before the

Court below that the land in Survey No.77/3A2, 77/3B2A in Alathur

Village to an extent of 00595 square meters is belonged to him. They

purchased the same under a registered sale deed for valuable

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

consideration and thereafter they have done lot of improvements for

levelling the land to the height of 2 feet by spending several lakhs of

rupees. When the Government notified the acquisition of land under

notice dated 13.10.2008 for the formation of I.T. Corridor Express

Highway, they made a representation before the District Collector stating

that the market value of their property is more than Rs.3,50,000/-. There

were several sale deeds which are registered for more than 3 Lakhs of

rupees in the same locality and their land is situated in a commercial

zone, and because of this acquisition, their remaining land is not in the

position of being utilized as it becomes a triangle in shape. Apart from

that, they claimed before the Court below that the authority while passing

the award has not considered the highest value registered prior to one

year from the date of acquisition and prayed to the Learned Subordinate

Judge to fix the compensation at Rs.7,405/- per square meter.

5. In contrary to the submissions made by the respondents 1 to 3 /

landowners, the petitioner herein has claimed before the Court below that

they have followed all the formalities in accordance with law and the

compensation fixed as per the award dated 15.07.2013 is absolutely

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

correct as the data land taken for arriving or fixing the award was correct

and the land that claiming to be the data is fancyful, that cannot be

considered for arriving at the compensation. Hence he prayed that the

award dated 15.07.2013 to be confirmed.

6. The Learned Additional Subordinate Judge after hearing the

parties concerned and in reference to the data land submitted by either

parties which are documentary evidences has come to the conclusion as

follows :

(i) The compensation fixed by the Referring Officer at the rate of Rs.1,216/- per sq. meter is ordered to be enhanced to Rs.7,405/- per sq. meter with 30% solatium along with interest at the rate of 12% p.a. on solatium.

(ii) Any sum already paid towards the compensation has to be deducted from the total sum if it is already received by the claimants.

(iii) The claimants are entitled to get the additional market value at the rate of 12% p.a. from the date of notification under section 4(1) of the Land Acquisition Act to the date of passing of the award.

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

(iv) Further the claimants are entitled 9% p.a. interest on the excess amount for the 1st year from the date of taking possession and 15% p.a. interest for subsequent years till the date of deposit.

(v) It is also further ordered that the expenses incurred by this Court for sending notice to the claimants should be deducted at the time of issuance of cheque to the claimants.

(vi) It is further ordered that, the claimants are entitled for the cost of the proceedings.

(vii) It is further ordered that, except the above mentioned claims, with regard to other aspects, the determination for the Land Acquisition Officer is confirmed.

(viii) Time for payment of the enhanced claim 2 months.

7. Aggrieved by the above order of the Learned Subordinate Judge

at Chengalpattu, the present revision petition has been filed by the

petitioner herein i.e. the Land Acquisition Officer.

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

8. The Learned Special Government Pleader appearing for the

petitioner has vehemently argued that the Award No.9 of 2013 dated

15.07.2013 ought to have been confirmed as the award was passed in

conformity with the data lands that were taken as referral value for fixing

the compensation. When the authority has fixed the right value at

Rs.1,216/- per square meter, the question of enhancing the compensation

to an exorbitant rate of Rs.7,405/- per square meter is totally incorrect.

9. The Learned Special Government Pleader has also submitted

that the Land Acquisition Officer has rightly taken the relevant sale deed

prior to Section 15(2) Notification dated 24.12.2008 and only after

analysing all the transactions as per the data collected by him has rightly

fixed the market value at Rs.113/- per square feet or Rs.1,216/- per

square meter.

10. The Learned Special Government Pleader has further

submitted that the Learned Subordinate Judge has failed to consider the

data sale deed taken by the Land Acquisition Officer which is abutting

the acquired land relevant to this C.R.P and whereas the Learned

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

Subordinate Judge without any proper reason has enhanced the

compensation from Rs.1,216/- per square meter to Rs.7,405/- per square

meter, which is exorbitant and has to be set aside.

11. The learned counsel for the respondents 1 to 3 / landowners

would submit that the Land Acquisition Officer has fixed a common

value for both approved lands and unapproved lands in the award, as

such, the approved lands that fall within the acquisition will have to be

considered separately as against the unapproved lands that were

acquired.

12. The learned counsel for the respondents 1 to 3 / landowners

would further submit that the value fixed for the acquired lands cannot be

same for larger extent of land and smaller extent of land, each land

should have been decided separately considering the proximity of the

highway road from the acquired lands and the development that has

taken place in the adjoining areas next to the acquired lands. However,

when reference was made to the order of the Learned Subordinate Judge

seeking enhancement of compensation, it is submitted that if this Court is

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

not enhancing the compensation from Rs.7,405/- per square meter to a

higher rate, it would be appropriate for this Court to confirm at least

Rs.7,405/- per square meter as enhanced by the Subordinate Court,

Chengalpattu.

13. Heard the learned counsel for the petitioner and the learned

counsel for the respondents 1 to 3, and perused the materials available on

record.

14. On considering the rival submissions made and the documents

relied on by the counsels on either side, this Court proceeds to determine

as to whether the compensation enhanced by the Learned Additional

Subordinate Judge, Chengalpattu in LAOP.No.50 of 2016 is excessive or

insufficient. The acquisition relates to the present revision petition is for

the formation of I.T. Corridor Express Highway i.e. to widen the existing

Old Mahabalipuram Road into Six Lane. After the I.T. Companies came

into existence in the Old Mahabalipuram Road at Chennai, no doubt, the

value of the lands in and around the OMR has increased manifold.

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

15. On perusal of the common award dated 15.07.2013 passed in

Award No.9 of 2013 for arriving or fixing the compensation at Rs.113/-

per square feet or Rs.1,216/- per square meter, it is seen that the

authorities have conducted a survey in the lands involved in the

acquisition and inspected the field sketch. As there was no variation in

the extent between the Public Notice under Section 15(2) of the

Highways Act and Draft Notice under Section 15(1) of the Highways

Act, notice under Section 16(2) was issued on 30.07.2010, which was

prior to the notification published in Part - II Section - 2 of the Extra

Ordinary Issue of Tamil Nadu Government Gazette dated 04.03.2005 by

including the trees and other structures that were present at the time of

acquisition in the acquired lands. For determining the amount as

compensation, statistics were gathered from 25.12.2005 to 24.12.2008

i.e. 3 years prior to the date of publication of 15(2) notification, from the

Sub Registrar Office, Thiruporur. There are 184 sales have been taken

place during the said period in Alathur Village. Out of which, the land in

Serial No.36, an extent of 0.59 cent (25,724 sq.ft) in Survey Nos.44/4A,

44/4B, 44/4A1 (Wet land) of Alathur Village, has been sold for

Rs.29,00,000/- vide Doc.No.6650 dated 31.07.2006, which was taken as

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

a data sale deed and worked out to Rs.113/- per square feet. As far as the

other sales are concerned, which were either sold as house site or for

lower amount, Land with building, UDS, Combined sales. The

authorities have concluded that the sale in Serial.No.36 reflected the

correct value of the land and therefore it was taken as data land and the

compensation was fixed at Rs.113/- per square feet or Rs.1,216/- per

square meter for the lands under acquisition, and they have rightly fixed

the compensation to be paid for the acquired lands to an extent of 40,186

square meters at Rs.1,216/- per square meter or Rs.113/- per square feet.

16. It is further seen from the award that on reference being made

by the authorities, the claimants i.e. the respective landowners have filed

claimants' side documents before the Additional Subordinate Judge,

Chengalpattu, which are Exs.C1 and C2 Sale deeds dated 21.11.2007 and

24.11.2008. Ex.C1 Sale deed is with respect to the property in Survey

No.237/3A1 to an extent of 51 cents and Ex.C2 Sale deed is with respect

to the property in Paiyanur Village which is adjacent to the Village in

Survey No.222/10 to an extent of 1.47 acres. Ex.C3 which is the

document to show that the claimants' property abutting the main road of

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

Paiyanur Village was also marked before the Court below.

17. On evaluating the quantum of award passed by the referring

authority, it is observed that no reason has been stated by the authority as

to how the sale deed registered in Serial No.36 among 184 sale deeds

that were registered between 25.12.2005 to 24.12.2008 alone was taken

as data land for fixing the compensation. While entertaining the petition,

the authority has to give proper reason as to why the particular sale deed

was taken and recorded to be made as a data land for fixing the

compensation, but the award passed by the Court below does not contain

any such reason for arriving or fixing the compensation at Rs.7,405/- per

square meter. Hence the order of the Court below certainly needs

interference of this Court.

18. On going through the Judgment and Decree rendered by the

Learned Additional Subordinate Judge, Chengalpattu, this Court finds

that Ex.C2 is the document to be considered as data land as far as the

Additional Subordinate Judge is concerned. The amount fixed by the

District Collector, Kanchipuram at Rs.1,216/- per square meter for the

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

acquired land is absolutely incorrect and which is too low for the

commercial zone that is situated in the Old Mahabalipuram Road at

Chennai. The respondents 1 to 3 / landowners should be justly

compensated for their loss of land. The Learned Subordinate Judge, for

enhancing the compensation, has taken Ex.C2 which is the sale deed

dated 24.11.2008 with respect to the property in Paiyanur Village which

is adjacent to the land in question of acquisition. The Ex.C2 pertains to

the land to an extent of 1.47 acres and the land mentioned in Ex.C2 has

been sold for Rs.3,20,00,000/-. The Learned Subordinate Judge has

arrived at Rs.7,405/- per square meter as against Rs.1,216/- fixed by the

District Collector at Kanchipuram.

19. This Court is unable to accept the fixation of compensation by

the Learned Subordinate Judge for the reason that as per Ex.C2, the land

to an extent of 1.47 acres (64033.20 sq.ft) in Paiyanur Village has been

sold for Rs.3,20,00,000/- viz., it has been valued at Rs.499/-

(3,20,00,000 / 64033.20) per square feet or Rs.5,370/- per square meter. I

afraid that how the Learned Subordinate Judge has enhanced the

compensation to Rs.7,405/- per square meter or Rs.688/- per square feet

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

when considering Ex.C2 or relying Ex.C2 for enhancing the

compensation. If Ex.C2 is considered as date sale deed, the above

calculation will come only to Rs.5,370/- per square meter or Rs.499/- per

square feet. There is no good reason stated by the Learned Subordinate

Judge while enhancing the compensation at Rs.7,405/- per square meter

when the data sale deed i.e. Ex.C2 relied on by the Learned Sub Judge

comes to only Rs.5,370/- per square meter. In this regard, this Court is in

conformity with the Learned Subordinate Judge at Chengalpattu for

taking Ex.C2 Sale deed as data land for fixing or enhancing the

compensation. However, the amount arrived at by relying on Ex.C2 as

Rs.7,405/- per square meter or Rs.688/- per square feet is incorrect.

20. This Court, only to this extent, is interfering with the quantum

of compensation enhanced by the Learned Subordinate Judge at

Chengalpattu and the award passed by the referring authority has to be

interfered with as the award is too low and there was no reason stated for

relying the sale in Serial No.36 out of 184 sales that have been taken

place during the period from 25.12.2005 to 24.12.2008. At the same

time, the Learned Subordinate Judge is also incorrect from not taking the

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

exact value from Ex.C2 for fixing or enhancing the compensation.

21. Under these circumstances, this Court is of the view that the

enhanced compensation by the Learned Subordinate Judge at

Chengalpattu warrants interference only with regard to the amount

determined under Ex.C2 as Rs.7,405/- per square meter instead of

Rs.5,370/- per square meter and in all other aspects the orders passed by

the Learned Subordinate Judge at Chengalpattu are confirmed and which

need no interference.

22. Accordingly, the compensation fixed by the Learned

Additional Subordinate Judge at Chengalpattu in LAOP.No.50 of 2016 at

the rate of Rs.7,405/- per square meter is modified as Rs.5,370/- per

square meter.

23. In the result, this Civil Revision Petition is allowed. No costs.

Consequently, connected miscellaneous petition is closed.

04.08.2021 raja

https://www.mhc.tn.gov.in/judis/

C.R.P.(NPD).No.655 of 2021

V.BHAVANI SUBBAROYAN.J., raja

Index : yes/no Internet : yes/no Speaking Order/Non-Speaking Order

To

1. The Additional Subordinate Judge, Chengalpattu.

2. The Divisional Engineer (H), Highways C & M, Chengalpattu.

C.R.P.(NPD).No.655 of 2021 and C.M.P.No.5605 of 2021

04.08.2021

https://www.mhc.tn.gov.in/judis/

 
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