Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Land Acquisition Officer And ... vs Jagamoni Krishna Reddy
2024 Latest Caselaw 4162 Tel

Citation : 2024 Latest Caselaw 4162 Tel
Judgement Date : 24 October, 2024

Telangana High Court

The Land Acquisition Officer And ... vs Jagamoni Krishna Reddy on 24 October, 2024

Author: Abhinand Kumar Shavili

Bench: Abhinand Kumar Shavili

     HON'BLE SRI JUSTICE ABHINAND KUMAR SHAVILI
                               AND
HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

LAAS.Nos.6, 9, 11 & 80 of 2018 and 617, 618, 619 & 620 of 2017

COMMON JUDGMENT:

(per Hon'ble Sri Justice Laxmi Narayana Alishetty)

Since all the Appeals arise out of the common order and

decree passed by the Reference Court and the issues involved in all

the Appeals are interconnected, all the Appeals are heard together

and being disposed of by this common judgment.

2. Heard Smt. D.Madhavi, learned Sanding Counsel appearing

for the appellant-Hyderabad Metropolitan Development Authority

(HMDA), and Sri N.Vasudeva Reddy, learned senior counsel,

appearing for Sri N.Praveen Reddy, learned counsel on record for

the claimants. Perused the entire material available on record.

3. LAAS.Nos.6, 9, 11 and 80 of 2018 are filed by the Land

Acquisition Officer, Outer Ring Road Project, HMDA, Hyderabad,

under Section 54 of the Land Acquisition Act, 1894, (for short 'the

Act'), against the common order and decree, dated 31.08.2017,

passed in LAOP.Nos.50 of 2011, 300, 301 and 302 of 2013 on the

file of the I Additional District and Sessions Judge, Ranga Reddy

AKS, J & LNA, J

and batch

District, at L.B.Nagar (hereinafter referred to as "the Reference

Court"), praying this Court to set aside the impugned common

order.

4. LAAS.Nos.617, 618, 619 and 620 of 2017 are filed by the

claimants/owners of the subject acquired lands, under Section 54 of

the Act, against the common order and decree, dated 31.08.2017,

passed in LAOP.Nos.50 of 2011, 300, 301 and 302 of 2013 on the

file of the Reference Court, praying this Court to enhance the

market value of the subject acquired lands as fixed by the

Reference Court.

5. For convenience, the parties are hereinafter referred to as

they are arrayed before the Reference Court in the impugned

common order.

6. In nut-shell, the facts of the case are that a requisition was

made by the Estate Officer, HMDA, for acquisition of lands to an

extent of Acs.2-28 guntas in Sy.Nos.19 and 20 of Raviryala

Village, Maheshwaram Mandal, Ranga Reddy District, for

formation of Outer Ring Road (for short 'ORR'), Phase-II; that

draft notification under Section 4(1) of the Act was published in

the newspapers on 11.02.2009 and draft declaration under Section

AKS, J & LNA, J

and batch

6 of the Act was published in the newspapers on 12.02.2009, in

respect of an extent of Ac.0-38 gts of land in Sy.No.19 and an

extent of Ac.1.30 guntas of land in Sy.No.20; that as per the survey

and sub-division records prepared by the Deputy Inspector of

Survey, the land in Sy.No.16 to an extent of Ac.0-33 guntas was

also coming in ORR alignment and hence, the addendum for land

in Sy.No.16 to an extent of Ac.0-33 guntas was issued; that due to

variation, land to an extent of Ac.0-05 guntas in Sy.No.19 was

coming under acquisition of ORR; and that, therefore, the amended

draft notification under Section 4 (1) and draft declaration under

Section 6 of the Act were published in the newspapers on

17.07.2009 and 18.07.2009, respectively, in respect of lands to an

extent of Ac.0-33 guntas in Sy.No.16, an extent of Ac.1-03 guntas

in Sy.No.19 and an extent of Ac.1-30 guntas in Sy.No.20 of

Raviryala Village, Maheshwaram Mandal, Ranga Reddy District;

that after conducting enquiry and after following the due

procedure, the Land Acquisition Officer passed an Award vide

Proceedings No. L.A./Unit-I/02/2009, dated 30.04.2010, fixing the

market value of the subject acquired lands @ Rs.3,00,000/- per

acre.

AKS, J & LNA, J

and batch

7. The details of the compensation awarded to the claimants in

respect of the extents of land acquired by the Land Acquisition

Officer in each Survey number are enumerated as under:

Case No. Claimant's Sy. Extent of Land Compensation LAOPNo name No. (Acs-gts) Awarded (Rs.)

Boda Madhava 19 00-28 50/2011 12,52,069/-

                Reddy         20           01-00

              J. Krishna      16           00-27
 300/2013                                                   6,06,895/-
                Reddy         20           00-29
 301/2013   A. Venkatesh      19          00-07 ½             81,280/-

 302/2013     A. Naveen       19          00.07 ½             81,280/-



8. Not being satisfied with the compensation awarded by the

Land Acquisition Officer, the owners of the respective acqruied

lands sought references under Section 18 of the Act, seeking to

enhance the market value of the acquired lands from Rs.3,00,000/-

per acre to Rs.60,00,000/- per acre along with other statutory

benefits under the Act, and the same were referred to the competent

civil Court and were numbered as LAOP.Nos.50 of 2011 and 300,

301 and 302 of 2013 on the file of the Reference Court.

AKS, J & LNA, J

and batch

9. The Reference Court had clubbed all the Claim Petitions

(LAOPs) and recorded evidence in LAOP.No.50 of 2011. Before

the Reference Court, on behalf of the claimants, PWs.1 to 5 were

examined and Exs.A1 to A10 were marked. On behalf of the Land

Acquisition Officer, RWs.1 and 2 were examined and Ex.B1-

Award was marked.

10. PW1 is the claimant in LAOP No.50 of 2011, PWs.2 to 4

are one of the executants of Exs.A1 to A3, respectively and PW5 is

the attestor to Ex.A-5. Exs.A1 to A3 are the registered sale deeds.

Ex.A4 is the Topo sketch of the location of acquired lands. Ex.A5

is the registered agreement of sale, vide Document No.3943 of

2011, dated 08.12.2011. Exs.A6 to A10 are the Lok Adalat

Awards, dated 25.08.2009. RWs.1 and 2 are the Land Acquisition

Officers. Ex.B1 is the Award, vide Proc.No.LA./unit-I/02/2009,

dated 30.04.2010.

11. On due appreciation of the oral and documentary evidence

available on record, the Reference Court passed the impugned

common order enhancing the market value of the subject acquired

lands from Rs.3,00,000/- per acre to Rs.14,48,000/- per acre apart

from granting other statutory benefits under the Act to the

AKS, J & LNA, J

and batch

claimants. Challenging the aforesaid common judgment, the

present appeals are filed by the Land Acquisition Officer and the

claimants as stated supra.

12. Learned Standing Counsel appearing for the appellant

contended that the claimants have not adduced any cogent

evidence, including placing on record the sale deeds that existed as

on the date of acquisition, in support of their claim for

enhancement of market value of the subject acquired lands; that the

Reference Court failed to see that the burden lies on the claimants

to establish their case for enhancing the compensation; that the

Reference Court abnormally enhanced the compensation for the

subject acquired lands carried away by assumptions and

presumptions.

13. Learned Standing Counsel further contended that the lands

of the claimants in Raviryala Village are barren in nature and will

not fetch much value; that the sale transactions for three years prior

to the date of notification under Section 4(1) of the Act do not

reflect the value which is fixed by the Reference Court; that the

Reference Court had erred in relying upon the Lok Adalat Awards,

dated 25.08.2009, which were marked as Exs.A6 to A10, wherein

AKS, J & LNA, J

and batch

the lands therein were notified on 25.03.2006, i.e., nearly three

years prior to the present notification; and that, therefore, the

compensation awarded by the Reference Court is improper and

contrary to Section 23 of the Act and accordingly, the impugned

common order is liable to be set aside.

14. Learned Standing Counsel, in support of her contentions

relied on various judgments of Hon'ble Apex Court and this Court

which are as follows:

a) Chimanlal Hargovinddas v. Special Land Acquisition

Officer 1

b) Jaiprakash v. State of U.P. 2

c) Ravi Prakash Sharma v. State of U.P. 3

d) Ram Kanwar v. State of Haryanaṣ 4

e) Anil Kumar Soti v. State of U.P. 5

f) Chandrashekar v. LAO 6

(1988) 3 SCC 751

(2020) 11 SCC 770

(2019) 15 SCC 301

(2020) 17 SCC 232

(2022) 2 SCC 268

(2012) 1 SCC 390

AKS, J & LNA, J

and batch

g) TSIIC v. Gonemoni Achamma & Ors., SLP(C) Nos.

2996-2997 of 2019 in W.A. Nos. 1013 & 1149 of 2018 in

W.P. No. 40989 of 2017.

15. Per contra, learned senior counsel appearing for the

claimants contended that the Reference Court ought to have

considered the sale transactions under Exs.A1 to A3-registered sale

deeds in respect of the lands in Sy.Nos.192, 197 to 299 & 300 of

Raviryala Village, whereunder the lands forming part of the above

survey numbers were sold @ Rs.27,50,000/- per acre in the year

2008 and ought to have determined market value of the subject

acquired lands based on the sale transactions; that as per Ex.A4-

Topo sketch, the acquired lands are near to ORR and as such, they

fetch higher values than the value mentioned in Exs.A1 to A3; that

the acquired lands are situated adjacent to Hyderabad - Srisailam

Road and are nearer to FAB City; and that, therefore, keeping in

view the potentiality and strategic location of the subject acquired

lands, the Reference Court ought to have fixed the market value of

the acquired lands.

16. Learned senior counsel further contended that the

Reference Court ought to have considered Ex.A5-registered

AKS, J & LNA, J

and batch

agreement of sale, vide Document No.3943 of 2011, dated

08.12.2011, whereunder an extent of Acs.3-38 guntas of land in

Sy.No.18 of Raviryala Village was purchased by BSST India Pvt.

Ltd. from APIIC @ Rs. 70,00,000/- per acre and that the Reference

Court ought to have relied on the said post-notification document,

which is genuine, by deducting 10% value therefrom.

17. Learned senior counsel for the claimants has drawn the

attention of this Court to Ex.B1-Award passed by the Land

Acquisition Officer, whereunder at Sl.Nos.48 to 59, number of sale

transactions that took place in respect of the lands forming part of

Sy.No.117 and are nearer to the acquired lands have been

mentioned and the market value referred therein works out to

Rs.25,00,000/- per acre and accordingly, contended that the market

value of the subject acquired lands fixed by the Reference Court be

enhanced by allowing the Appeals filed by the claimants and

dismissing the Appeals filed by the Land Acquisition Officer.

18. Apropos the above rival submissions of the learned

counsel appearing for both the parties, the points that arise for

consideration in this batch of Appeals are:-

AKS, J & LNA, J

and batch

(i) Whether the compensation awarded by the

Reference Court for the subject acquired lands is

fair and reasonable; and

(ii) Whether the impugned common order needs any

interference by this Court, as contended by learned

counsel appearing for both the parties.

19. On a perusal of the material available on record, it is

pertinent to note that the lands acquired in the present batch of

cases are situated in Sy.Nos.16, 19 and 20, whereas the lands

covered under Exs.A-1 to A-3-sale deeds are forming part of

Sy.Nos.192, 197, 198, 200 and 300, which are situated at a distance

of 1.8 kms away from the subject acquired lands, and are not

similar in nature to that of the acquired lands. Therefore, in view of

the distance and the distinction in location and nature of the subject

acquired lands and the lands covered by Exs.A-1 to A-3, the said

documents, relied upon by the claimants, cannot be considered for

determination of the market value of the subject acquired lands and

are accordingly, discarded from consideration.

20. The claimants also relied on Ex.A5 - registered agreement

of sale, vide Doc.No.3943 of 2011, dated 08.12.2011, in support of

AKS, J & LNA, J

and batch

their claim for enhancement of market value of the subject acquired

lands. In the instant case, the draft notification was published in the

year 2009. Thus, Ex.A-5 falls in the ambit of post-notification and

as such, the same cannot be considered.

21. Further, the impugned order shows that the Reference

Court relied upon Exs.A6 to A10-Lok Adalat awards in Case

Nos.934 to 938 of 2009, dated 25.08.2009, wherein the

Government awarded Rs.14,48,000/- per acre as lumpsum to the

claimants for the lands forming part of Sy.Nos.16, 17, 19 and 20.

The Reference Court observed that since the Survey numbers

covered under Exs.A-6 to A-10-Lok Adalat awards and the survey

numbers in which the subject acquired lands are situated in the

present batch of cases are same and both are situated in same

village, the market value of the acquired lands cannot differ based

on the consent of the claimants because even the acquired lands are

situated adjacent to the FAB City project and within industrial belt

and number of industries have been established before the

notification of the lands. The Reference Court further observed that

the acquired lands are adjacent to ORR and Hyderabad - Srisailam

Road.

AKS, J & LNA, J

and batch

22. With regard to consideration of Consent Awards under

Exs.A-6 to A-10 for determination of market value of the subject

acquired lands, it is apt to refer to the judgment of the Hon'ble

Apex Court in Land Acquisition Officer v. N. Savitha 7, wherein it

is held as under:-

" Even otherwise, it is required to be noted that Ext. P- 17 is a consent award. Therefore, the consent award ought not to have been relied upon and/or considered for the purpose of determining the compensation in case of another acquisition. In case of a consent award, one is required to consider the circumstances under which the consent award was passed and the parties agreed to accept the compensation at a particular rate. In a given case, due to urgent requirement, the acquiring body and/or the beneficiary of the acquisition may agree to give a particular compensation. Therefore, a consent award cannot be the basis to award and/or determine the compensation in other acquisition, more particularly, when there are other evidences on record. Therefore, the High Court has erred in determining the compensation @ Rs 40 lakhs per acre relying upon the award -- Ext. P-17 in respect of the land which was for the lands acquired in the year 2011."

7 (2022) 7 SCC 256

AKS, J & LNA, J

and batch

23. In the instant case, though the lands covered under Exs.A-6

to A-10-Lok Adalat Awards and the subject acquired lands are

situated in the same Survey numbers and same Village, the

claimants have not shown that the circumstances under which

Exs.A-6 to A-10-Lok Adalat Awards are passed are similar to the

present batch of cases.

24. Therefore, in the light of the judgment of the Hon'ble Apex

Court in N.Savitha's case (cited supra), in the instant case, it is to

be noted that Exs.A6 to A10-Lok Adalat Awards, which are passed

based on compromise and consent of the parties therein, are

Consent Awards and as such, the said Consent Awards cannot form

basis to determine market value of the present acquired lands as the

claimants failed to show that the circumstances under which the

said Awards are passed are akin to the present batch of cases.

25. It is imperative to note that in Ex.B-1-Award, the Land

Acquisition Officer had referred to the sale transaction, vide

Document No.8472 of 2006, dated 08.06.2006, which is executed

in respect of land admeasuring 282 guntas forming part of

Sy.Nos.116 and 117 (at Sl.No.14) and the sale consideration was

reflected as Rs.21,15,000/-, which works out to Rs.3,00,000/- per

AKS, J & LNA, J

and batch

acre. Further, it is also important to note that in Ex.B-1-Award, the

sale transactions pertaining to the year 2007 in respect of the lands

forming part of Sy.No.117 are mentioned at Sl.Nos.48 to 59,

whereunder the market value thereof works out to Rs.25,00,000/-

per acre. Further, it can be observed from Ex.A4 - Topo sketch that

the lands in Sy.No.117 are situated adjacent to the subject acquired

lands in Sy.Nos.16, 19 and 20 and therefore, it can be inferred that

both the lands fetch similar market value.

26. With regard to the sale transaction at Sl.No.14 in Ex.B-1-

Award, the Land Acquisition Officer observed that the said sale is

genuine; that the land covered under the said sale is also under

acquisition and coming under ORR alignment; and that the soil and

fertility and other physical features of the land covered under the

said sale deed are similar to the subject acquired lands and

accordingly, adopted the said sale deed for fixing the market value

of the subject acquired lands. This goes to show that the fertility,

soil and other physical features of the land in Sy.No.117 is similar

to the subject acquired lands.

27. In such a situation, the Land Acquisition Officer discarded

the sale transactions relating to Sy.No.117 for the year 2006,

AKS, J & LNA, J

and batch

mentioned at Sl.Nos.22 to 36; and for the year 2007, mentioned at

Sl.Nos.48 to 59 on the ground that the said transactions took place

for small extents of land. Admittedly, the sale transactions in

respect of lands in Sy.No.117 mentioned at Sl.Nos.22 to 36 and 47

to 59 of Ex.B.-1-Award took place for extents ranging from 4.5

guntas to 18 guntas, however, their genuineness is not in dispute.

28. Further, it is crucial to note that all the sale transactions of

agricultural lands of Raviryala Village referred to by the Land

Acquisition Officer in Ex.B-1-Award for the years 2007 and 2008,

whatever may be the extent and the distance from the subject

acquired lands, (which, as per the Land Acquisition Officer also, is

less than 1 km from the subject acquired lands), the sale

consideration reflected thereunder works out to not less than

Rs.25,00,000/- per acre and in some cases, even higher than the

said amount. This shows the demand and the market value of lands

in Raviryala Village where the subject lands were acquired and

further, shows that the market value of the lands in Raviryala

Village, in any event, is not less than Rs.25,00,000/- per acre. In

such a case, the Land Acquisition Officer has discarded the sale

transactions for the years 2007 and 2008 on the grounds, viz., some

AKS, J & LNA, J

and batch

transactions took place for small extents of land, some sales are

combined and mixed sales and hence, do not represent true market

value and the lands covered under some sales are situated at a

distance of ½ to 2 ½ kms from the subject acquired lands.

29. For the reasons assigned in the preceding paragraph, this

Court holds that the Land Acquisition Officer has considered the

sale deed in respect of land in Sy.Nos.116 and 117, which is a

combined and mixed sale for the year 2006 and adopted the same

for fixing the market value of the subject acquired lands. However,

he proceeded to discard all the sale transactions of Raviryala

Village for the years 2007 and 2008, which includes the sale deeds

in respect of lands in Sy.No.117 and the said approach of the Land

Acquisition Officer, in the opinion of this Court, is not proper and

justifiable.

30. In order to determine the fair and reasonable market value

of the subject acquired lands, it is apt and desirable to refer to the

judgment of the Hon'ble Apex Court in Mehrawal Khewaji Trust

v. State of Punjab 8, wherein it is held that it is the general rule that

the highest of the exemplars has to be considered and accepted,

8 (2012) 5 SCC 432

AKS, J & LNA, J

and batch

when there are several exemplars with reference to similar lands, if

it is satisfied that it is a bona fide transaction. For better

appreciation, the relevant portion of the said judgment is extracted

as under:

" 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."

31. In Land Acquisition Officer Vs. Kamalamma9, the Hon'ble

Supreme Court held that in absence of comparable sales of large

(1998)2 SCC 385

AKS, J & LNA, J

and batch

chunk of land, comparable sales of smaller extent can be taken note

of by making appropriate deductions.

32. In the instant case, except the sale deed referred to at

Sl.No.14, all the sale transactions comparable to the subject

acquired lands are in respect of small extents of land. Therefore,

except the solitary sale deed at Sl.No.14, which is a combined and

mixed sale, there are no sale deeds in respect of large chunks of

land to determine the market value of the subject acquired lands.

33. In view of the above settled legal position of the Hon'ble

Supreme Court and for the reasons mentioned above, in the present

case, the sale transactions pertaining to the year 2007 in respect of

the lands forming part of Sy.No.117, which are mentioned at

Sl.Nos.48 to 59 of the statement of the sale statistics for

agricultural lands situated at Raviryala Village, annexed to Ex.B-1-

Award, whereunder the market value reflected thereunder works

out to Rs.25,00,000/- per acre, can be considered for fixing the

market value of the subject acquired lands. However, keeping in

view the sale transactions shown at Sl.Nos.48 to 59 which are in

respect of smaller extents of land, it is desirable to make

appropriate deduction @ 20% while fixing the market value of the

AKS, J & LNA, J

and batch

subject acquired lands based on the said sale deeds, as held by the

Hon'ble Apex Court in Kamalamma's case (cited supra).

34. Further, in this batch of cases, since there is a time gap of

more than one year, i.e., one year and four months, between the

dates of the sale deeds referred to above pertaining to the year

2007, which are taken as exemplar sale deeds, and the issuance of

4(1) notification, this Court is of the considered opinion that for the

said period, the claimants are entitled to escalation @ 10%,

following the judgments of the Hon'ble Apex Court in Ramrao

Shankar Tapase v. Maharashtra Industrial Development

Corporation10 and Pehlad Ram & Ors. v. Haryana Urban

Development Authority & Ors.11, wherein it was reiterated that a

cumulative increase of 10% to 15% per year in the market value of

the land may be accepted unless the State agencies or acquiring

authority prove otherwise.

35. Having regard to the facts and circumstances of the case as

discussed hereinbefore, this Court is of the view that in the

aforesaid judgments of the Hon'ble Apex Court, which are relied

upon by the learned Standing Counsel for HMDA, the facts of the

10 (2022) 7 SCC 563 11 (2014) 14 SCC 778

AKS, J & LNA, J

and batch

cases therein are completely distinguishable to that of the present

batch of cases and as such, the principles laid down in the said

judgments are not relevant and applicable to the batch of cases on

hand.

36. In view of the above, this Court holds that the Reference

Court has lost sight of the aforesaid facts and failed to appreciate

the material available on record from a proper perspective and

fixed the market value of the subject acquired lands on a very

lower side, which in the considered opinion of this Court, is not

just and reasonable in the light of their potentiality, location and

other allied factors, as mentioned hereinabove.

37. In the light of the foregoing discussion and reasons, if 20%

is deducted from Rs.25,00,000/-, it works out to Rs.20,00,000/- and

further, by adding 10% escalation for the said amount, the market

value of the subject acquired lands is fixed @ Rs.22,00,000/- per

acre. The claimants are also entitled to additional market value @

12% per annum, 30% solatium and interest under Section 28 of the

Act on the enhanced market value from the date of notification till

the date of Award, dated 30.04.2010, apart from all other statutory

benefits under the Act.

AKS, J & LNA, J

and batch

38. Accordingly, LAAS.Nos.6, 9, 11 and 80 of 2018 filed by

the Land Acquisition Officer are dismissed and LAAS.Nos.617,

618, 619 and 620 of 2017 filed by the claimants are allowed in part

to the extent indicated above. In the circumstances of the case, no

costs.

39. As a sequel, pending Miscellaneous Applications, if, any,

shall stand closed.

_______________________________ ABHINAND KUMAR SHAVILI, J

___________________________________ LAXMI NARAYANA ALISHETTY, J Dated:24.10.2024 dr

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter