Citation : 2022 Latest Caselaw 18 Tri
Judgement Date : 7 January, 2022
Page 1 of 5
HIGH COURT OF TRIPURA
_A_G_A_R_T_A_L_A_
LA APP No.30 of 2020
The In-charge, HR-IR ONGC Ltd.
......Appellant(s)
VERSUS
Abdul Latif and others
......Respondent(s)
For Appellant(s) : Mr. Pradip Chakraborty, Advocate, Ms. S. Debnath, Advocate.
For Respondent(s) : Mr. Sankar Bhattacharjee, Advocate, Mr. P. Gautam, Advocate.
HON'BLE THE CHIEF JUSTICE MR. INDRAJIT MAHANTY
_O_ R_ D_ E_ R_ 07/01/2022
In the present appeal the appellant-ONGC has sought to
challenge order dated 23.05.2019 passed by the learned Land Acquisition
Judge, Sepahijala District, Sonamura in Case No. Misc (L.A) 45 of 2012
enhancing the compensation awarded by the Land Acquisition Collector
vide order dated 19.01.2012 passed in L.A Case No.11/SNM/08.
Learned counsel for the appellant herein submitted that the
learned appellate court had no foundation to increase the awarded sum in
favour of the claimants. Further, he submitted that neither the LA
Collector nor the LA Judge ought to have placed any reliance on
document produced by the claimants i.e. [Exbt.1] which was found to be
the exemplar document for the purpose of determining the amount of
compensation on the ground that the land involved in the sale deed
[Exbt.1] and the land involved in the acquisition were not identical.
Learned counsel for the appellant further relied upon two judgments
passed by Hon'ble Single Judge of this Court in LA APP No.131 of 2019
and LA APP No.134 of 2019 dated 04.02.2021 on the basis of which this
Court in LA APP No.134 of 2019 concluded as follows :
"In the instant case, claimants have failed to justify that their land is situated in close proximity of the exemplar land as relied upon by the learned L.A. Judge and it is at a distance of 6 KMs. away. So, there should be some deduction in regard to assessment of market price and in my opinion, the learned L.A. has committed an error to rely upon the Exbt.1, exemplar deed to assess the valuation of the acquired land. By applying the principle of guess work, I determine the market price of the acquired land @ Rs.4,00,000/- per kani instead of Rs.4,39,200/-."
In view of the aforesaid submissions made, the learned
counsel appearing for the claimant-respondents submitted that the two
judgments relied upon by the learned counsel for the appellant herein
were not the cases similar to that of the present appeal inasmuch as in
those cases the appellant had participated in the proceedings before the
LA Collector as well as the LA Judge and had led evidence and the LA
Collector had determined the value of the compensation for the land in
question. Learned counsel for the respondents further submits that in the
present case, the appellant has not participated in the proceedings nor led
any evidence and consequently the said judgments ought not to be made
applicable to the present case. As an alternative argument, it is contended
by the learned counsel for the respondents that the determination made by
the Hon'ble Single Judge of this Court in the aforesaid two cases is based
purely on guesswork without there being any basis for reduction of the
valuation from Rs.4,39,200/- to Rs.4,00,000/- per kani.
Upon hearing the learned counsel for the parties and
perusing the impugned orders and judgments relied upon by the
appellant, I find that in the absence of any evidence being led to the
contrary by the appellant the assertion made on behalf of the appellant
that the sale deed under [Exbt.1] could not be relied upon by the LA
Collector nor the LA Judge, cannot be entertained although it is claimed
by the appellant that the land is not identical yet the onus was on the
appellant to bring on record evidence to establish the said fact. In the
absence of any evidence to the contrary such contention cannot be
interfered in the present appeal.
Further, I find from the order dated 04.02.2021 passed by the
Hon'ble Single Judge of this Court in LA APP No.139 of 2019 that
though the Hon'ble Single Judge reduced the value of the land from
Rs.4,39,200/- to Rs.4,00,000/- per kani yet in paragraph 16 also took note
of the fact that unfortunately the claimants did not prefer any appeal in
the instant case challenging 70% deduction as developmental charges, the
Court could not interfere with the finding and hence in the absence of any
appeal no relief could be granted to the claimant-respondents.
This Court has taken the same into consideration simply to
highlight the fact that while the Hon'ble Single Judge prima facie opined
that the deduction of 70% as developmental charges was not appropriate
in the said case. In other words, less percentage of developmental charges
should have been made yet the learned Judge had gone ahead and reduced
the amount determined by the LA Judge by a sum of Rs.4,39,200/-. In the
present case at hand, this Court finds that the said judgments would not
be applicable to the facts of the present case and similarly though it is
submitted by the learned counsel for the claimant-respondents that the
deduction was on the higher side and the claimants should have been
entitled to higher compensation yet in the absence of filing of an appeal
learned counsel for the respondents-claimants reiterated his submission
that the determination of compensation made by the Land Acquisition
Judge should be upheld and not interfered with at the very lis.
Having heard learned counsel for the parties, I have applied
my consideration to all the submissions advanced, this Court is left with
no other alternative other than direct dismissal of the present appeal
specifically on the ground that the appellant not having participated nor
having led any evidence before the LA Collector and/or before the LA
Judge cannot be permitted to raise such objections bereft of any evidence
in support of the contentions advanced by them.
Accordingly, this Court finds no justification to consider the
appeal and direct dismissal of the same. The Registrar General is directed
to release the amount kept in fixed deposit pursuant to directions of this
Court in favour of the claimants-respondents in accordance with the
affidavits submitted regarding their share holding along with accrued
interest thereon within a period of fortnight from today upon filing of
such application. The claimant-respondents are at liberty to prosecute
their execution case for the balance amount. This Court further directs in
order to bring conclusion to the matter, balance amount of awarded
amount be deposited before the Registrar General of this Court by the
appellant within a period of six weeks from today. Similarly on such
amount being deposited, the claimant-respondents shall be at liberty to
seek withdrawal of the same within a further two weeks therefrom from
the Registrar General of this Court.
Accordingly, appeal is dismissed. Pending application(s), if
any, also stands disposed of.
(INDRAJIT MAHANTY), CJ
Dipesh
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!