Citation : 2025 Latest Caselaw 1762 Mad
Judgement Date : 20 January, 2025
CRP NPD.No.3420 of 2023
THE HIGH COURT OF JUDICATURE AT MADRAS
Date : 20.01.2025
CORAM:
THE HONOURABLE MR.JUSTICE N. SATHISH KUMAR
CRP NPD No.3420 of 2023
Nachammal [died]
Palanisamy Gounder [died]
1. Mahudeeswari
2. Katheresan
3. Kirupashini
4. Thirumalaisamy . . . Petitioners
Versus
1. The Special Thasildhar [Land Acquisition],
Neighbour Hoor Scheme,
Dharapuram [Now], formerly Land Acquisition Thasildhar,
The Special Thasildhar [Land Acquisition],
2. The Superintending Engineer, [Housing Board],
Erode [Now Formerly],
Executive Engineer, Housing Board Scheme,
Erode, Periyar Nagar, Erode Town, Erode.
3. Ravichandran
4. Chellammal
5. Saraswathi
6. Gandhimathi
Page 1 / 10
https://www.mhc.tn.gov.in/judis
CRP NPD.No.3420 of 2023
7. Ponnusamy . . . Respondents
PRAYER : Petition filed under Article 115 of Code of Civil Procedure to set
aside the Order dated 14.03.2023 in E.P.No.48 of 2003 in LAOP.No.11 of
1991 on the file of the Subordinate Judge, Dharapuram.
For petitioners : Mr.K.Sudhakar
For respondents : Mr.D.Gopal
Government Advocate – R1
Mr.C.Kalaichelvan – R2
Mr.J.Pradeep – R3 to R7
ORDER
Challenging the Order of the Execution Court dismissing the Execution
Petition, the present Civil Revision Petition has been filed.
2. Brief facts leading to filing of this revision is as follows :
The notification for acquiring the property of the petitioner has been
https://www.mhc.tn.gov.in/judis
issued under section 41[1] of the Land Acquisition Act on 11.08.1982
followed by notice under section 9[1] of the Land Acquisition Act on
17.12.1986 and award has been passed on 20.08.1987 for acquiring 4 acre and
55 cents and compensation of Rs.4629/63 per acre has been fixed by the
Special Tahsildar. Reference was made to the Court under section 18 of the
Land Acquisition Act. The Tribunal by an Order dated 27.08.1993, fixed the
compensation at the rate of Rs.3000/- per cent in L.O.P.No.11 of 1991.
Challenging the said Order, an appeal has been filed by the State in
A.S.No.917 of 1994 and Cross objection No.86 of 2001 has also been filed by
the petitioner. While dismissing the appeal, this Court has allowed the cross
objections and enhanced the compensation from Rs.3000/- to Rs.4000/- per
cent and also held that the claimant is entitled to interest on solatium only for
the market value of the land acquired in addition to this additional amount at
the rate of 12% per annum from the date of 4[1] satisfaction till the date of
passing of the award or delivery or possession, which ever is earlier. It is also
made clear that claimants are entitled to interest at the rate of 9% per annum
from the date of possession for a period of one year and thereafter, at the rate
https://www.mhc.tn.gov.in/judis
of 15% per anuum till the date of deposit. Further the issue regarding grant of
interest, this Court had held that solatium is pending before the larger bench of
the Supreme Court, hence, depending on the outcome of the case before the
Supreme Court, the claimants are permitted to file appropriate petition before
the concerned Subordinate Court. Therefore, they had filed an execution
petition taking note of the authoritative pronouncement made by the
Constitution Bench judgment in Sunder Vs. Union of India in Case in
Appeal [Civil] 6271 of 1998, dated 19.09.2001. However, the Execution
Court has dismissed the Execution petition on the ground that the appellate
Court has not granted any interest on solatium and additional amount.
Challenging the same, the present revision has been filed.
3. The learned counsel appearing for the first and second respondents
would submit that on the date of udgment in Sundar case cited supra, entire
amount has already been deposited. Therefore, petitioners are not entitled to
any interest.
https://www.mhc.tn.gov.in/judis
4. Whereas, the learned counsel appearing for the petitioner would
submit that the Execution Court has misrepresented the Order of the appellate
Court. Infact, the appellate Court has permitted the petitioners to approach the
Subordinate Court for claiming interest on the solatium and additional amount
subject to the outcome of the judgment of the Constitution Bench. Now the
Constitution Bench in Sundar case cited supra has answered the reference
and held that the solatium provided under section 23[2] of the Land
Acquisition Act forms an integral and statutory part of the compensation
awarded to a land owner and then interest is also payable on the compensation
awarded and not merely on the market value of the land. Hence, submitted
that the Order of the Execution Court has to be set aside.
5. Heard both sides and perused entire materials available on record.
6. The Execution Petition has been dismissed mainly on the ground that
https://www.mhc.tn.gov.in/judis
the appellate Court has not provided any interest. It is relevant to note that the
appellate Court while enhancing the compensation from Rs.3000/- to
Rs.4000/- per cent has passed the following Order :
“It is further made clear that the claimants are not entitled to
interest on solatium and additional amount. Further, the issue
regarding grant of interest on solatium is pending before the larger
bench of the Honourble Supreme Court. Hence, depending on the
outcome of the case before the Supreme Court, the claimants are
permitted to the appropriate petition before the concerned sub-
court.”
The above Order makes it clear that the appellate Court has not rejected the
claim of interest or additional amount and it has postponed the interest subject
to the outcome of the decision of the Constitution Bench of the Supreme
Court. Now the Constitution Bench of the Supreme Court in Sundar case
cited supra has held that the interest is also payable on solatium. The
appellate Court has permitted the revision petitioner to file an appropriate petition
https://www.mhc.tn.gov.in/judis
before the Sub Court on the outcome of the case before the Supreme Court. It is
also relevant to note that the other Constitution Bench in the judgment in
Gurpreet Singh Vs. Union of India in Case No.Appeal [Civil] No.4570 of
2006 has held as follows :
“But if the award of the reference court or that of the
appellate court does not specifically refer to the question of
interest on solatium or in cases where claim had not been
made and rejected either expressly or impliedly by the
reference court or the appellate court, and merely interest on
compensation is awarded, then it would be open to the
execution court to apply the ratio of Sunder (supra) and say
that the compensation awarded includes solatium and in such
an event interest on the amount could be directed to be
deposited in execution. Otherwise, not. We also clarify that
such interest on solatium can be claimed only in pending
executions and not in closed executions and the execution
court will be entitled to permit its recovery from the date of
https://www.mhc.tn.gov.in/judis
the judgment in Sunder (September 19, 2001) and not for any
prior period. We also clarify that this will not entail any re-
appropriation or fresh appropriation by the decree-holder.
This we have indicated by way of clarification also in exercise
of our power under Articles 141 and 142 of the Constitution
of India with a view to avoid multiplicity of litigation on this
question.”
7. Therefore, considering the dictum laid down by the Supreme Court,
when the appellate Court has held that the revision petitioners are entitled to
interest subject to the outcome of the judgment of the Constitution Bench of
the Supreme Court in Sundar case cited supra, the Execution Court holding
that the appellate Court has not granted any interest, is necessarily to be
interfered and set aside.
8. Accordingly, this revision is allowed and the order of the Execution
Court in E.P.No.48 of 2003 dated 14.03.2023 is set aside. The Execution
https://www.mhc.tn.gov.in/judis
Court has to decide the quantum of interest payable in tune with the
Constitution judgments of the Supreme Court cited supra and the guidelines
set out in Gurpreet Singh Vs. Union of India in Case No.Appeal [Civil]
No.4570 of 2006 and pass Orders on merits within a period of two months.
No costs.
20.01.2025
Index : Yes / No Internet: Yes Speaking/non speaking order
vrc
To,
The Subordinate Judge, Dharapuram.
https://www.mhc.tn.gov.in/judis
N. SATHISH KUMAR, J.
vrc
20.01.2025
https://www.mhc.tn.gov.in/judis
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!