Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padamatinti Mahesh vs The Special Deputy Collector
2025 Latest Caselaw 4974 Tel

Citation : 2025 Latest Caselaw 4974 Tel
Judgement Date : 21 April, 2025

Telangana High Court

Padamatinti Mahesh vs The Special Deputy Collector on 21 April, 2025

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.371 of 2014 & 381 of 2016

COMMON JUDGMENT:

Since both the Appeals arise out of the same judgment and

similar issues fall for consideration, they are heard together and are

being disposed of by common judgment.

2. LAAS.No.371 of 2014, under Section 54 of the Land

Acquisition Act, 1894, (for short 'the Act'), is filed by the claimant

seeking enhancement of the compensation awarded by the Senior

Civil Judge, Karimnagar (hereinafter referred to as "the Reference

Court') vide order dated 21.04.2014 passed in LAOP.No.37 of

2013.

3. LAAS.No.381 of 2016, under Section 54 of the Act is filed

by the Land Acquisition Officer seeking to set aside the order dated

21.04.2014 passed by the Reference Court in LAOP.No.37 of 2013

and to confirm the award passed by the Land Acquisition Officer.

2 LNA,J

& 381 of 2016

4. Heard Sri V.V.Ramana Rao, learned counsel for the

claimant, and learned Government Pleader for Appeals appearing

for the Land Acquisition Officer.

5. In brief, the facts of the case are that lands totally

admeasuring Acs.2.37 guntas, i.e., Ac.1.10 guntas in Sy.No.429,

Ac.1.01 ½ guntas in Sy.No.459 and Ac.0.25 ½ guntas in

Sy.No.460 situated in Nallagonda Village, Thimmapur Mandal,

Karimnagar District, along with trees therein, belonging to the

claimant, were acquired for the purpose of construction of pipeline

under Moulana Abdul Kalam Azad Sujala Sravanthi project

(Godavari) at Nallagonda Village; that Draft Notification under

Section 4(1) of the Act was published in A.P. Gazette on

18.06.2010; that Draft declaration under Section 6 of the Act was

published in A.P. Gazette on 19.06.2010; and that after following

the procedure prescribed under the Act and after conducting

enquiry, the Land Acquisition Officer passed an Award, vide

Proc.No.A/2670/2009, dated 30.05.2011, fixing the market value

of the acquired lands @ Rs.1,17,000/- per acre.

3 LNA,J

& 381 of 2016

6. The claimant received the compensation granted by the

Land Acquisition Officer under protest and sought reference under

Section 18 of the Act and the same was referred to the competent

civil Court and numbered as LAOP.No.37 of 2013 on the file of the

Reference Court.

7. Before the Reference Court, on behalf of the claimant,

P.Ws-1 and P.W-2 were examined and Exs.P-1 to P-4 were

marked. On behalf of the Referring Officer, RW-1 was examined

and Ex.R-1-Award was marked.

8. The Reference Court, on appreciation of the oral and

documentary evidence placed on record, by the impugned order

enhanced the compensation for the acquired lands from

Rs.1,17,000/- per acre to Rs.3,00,000/- per acre apart from

granting other statutory benefits under the Act to the claimant.

Challenging the said order, the present appeals are filed.

9. Learned Government Pleader for Appeals appearing for the

Land Acquisition Officer contended that the Reference Court

grossly erred in appreciating the oral and documentary evidence

adduced before it from a proper perspective; that the Reference 4 LNA,J

& 381 of 2016

Court erred in enhancing the compensation based on Exs.P-1 to

P-4, which relate to small bits of land; that the Reference Court

failed to consider that the Land Acquisition Officer, on

examination of as many as 165 sale deeds pertaining to the relevant

period of three years prior to 4(1) notification, has rightly fixed the

market value of the acquired land @ Rs.1,17,000/- per acre, which

is reasonable; and therefore, he prayed this Court to set aside the

impugned order of the Reference Court by confirming the award

passed by the Land Acquisition Officer.

10. Per contra, learned counsel for claimant submitted that the

Reference Court has held Exs.P-1 to P-4-sale deeds to be genuine

and having taken Ex.P-4-sale deed dated 17.02.2010 as exemplar

sale deed, observed that 33.33 ½ % of the value reflected in Ex.P-4

is to be deducted for fixation of market value of the acquired land.

Learned counsel further submitted that if the market value of the

acquired land is fixed as per the above basis, after deducting i.e.,

33.33 % of Rs.6,34,040/- towards development charges, the market

value ought to have been determined @ Rs.4,22,904/- per acre,

however, the Reference Court committed error in computing and 5 LNA,J

& 381 of 2016

fixing the market value of the acquired land and thereby, erred in

fixing the market value of the acquired land @ Rs.3,00,000/- per

acre. By contending thus, learned counsel prayed to enhance the

market value of the acquired land fixed by the Reference Court.

11. Before the Reference Court, the claimant to substantiate his

claim for enhancement of the market value of the acquired land has

got marked Exs.P-1 to P-4-sale deeds, dated 14.12.2007,

16.01.2008, 28.07.2008 and 17.02.2010, respectively, executed in

respect of lands in Nallagonda Village. In the present case, 4(1)

notification was published on 18.06.2010, therefore, Exs.P-1 to

P-4-sale deeds which were executed prior to issuance of 4(1)

notification can be considered. The genuineness of Exs.P-1 to P-4

remained unrebutted by the Land Acquisition Officer, as observed

by the Reference Court. Furthermore, it is relevant to note that land

admeasuring 208.33 square yards covered under Ex.P-4-sale deed

is situated in Sy.No.460, in which admittedly the acquired land is

also situated. In addition to that, RW-1 has categorically admitted

Ex.P-4-sale deed to be true. He further admitted that the acquired

lands are one kilometer away from Rajiv Rahadari leading to 6 LNA,J

& 381 of 2016

Hyderabad through Karimnagar from Godavarikhani and the

acquired land is part and parcel of land in Sy.No.460, which is

being used for house plots, therefore, the acquired lands fetches

higher market value.

12. In the light of the aforesaid admissions of R.W-1, Ex.P-4-

sale deed can be safely taken into account for determining and

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

since the land covered under Ex.P-4 is sold on yardage basis and

the subject acquired lands are agricultural lands, it is appropriate to

deduct 33.33% of the value reflected in Ex.P-4 towards

developmental charges and fix the market value of the acquired

lands. i.e., 33.33 % of Rs.6,34,040/-, works out to Rs.4,22,904/-

per acre

13. A perusal of impugned order shows that though the

Reference Court has observed that 33.3% of value reflected in

Ex.P-4-sale deed is to be deducted for fixing the market value of

the subject acquired lands, however, erred in computing the same

and erroneously fixed the market value of the acquired land @ 7 LNA,J

& 381 of 2016

Rs.3,00,000/-. The contention of learned counsel for claimant in

this regard holds water.

14. Learned counsel for claimant contended that the Reference

Court erred in not granting damages for the remaining un-acquired

land in the subject survey numbers, which has been segregated,

thereby causing loss in market value and potentiality and also

leaving the said lands without road access. In this regard, it is to be

seen that the claimant except claiming damages, has not chosen to

produce any documentary evidence like Village map, etc., to

substantiate his contention. Therefore, the said contention of

learned counsel merits no consideration.

15. In the light of the above discussion and reasons, the

Appeal-LAAS.No.381 of 2016 filed by Land Acquisition Officer is

dismissed and LAAS.No.371 of 2014 filed by claimant is partly

allowed, enhancing the market value of the subject acquired lands

from Rs.3,00,000/- per acre to Rs.4,22,904/- per acre. It is needless

to say that the claimant is entitled to all the statutory benefits under

the Land Acquisition Act, 1894, on the enhanced market value.

8 LNA,J

& 381 of 2016

16. As a sequel, Miscellaneous Petitions pending, if any, shall

stand closed. No costs.

___________________________________ ABHINAND KUMAR SHAVILI, J

___________________________________ LAXMI NARAYANA ALISHETTY, J Dated:21.04.2025 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 : IJJ

 

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

 
 
Latestlaws Newsletter