Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 4 docs
The Land Acquisition Act, 1894
Daya Singh vs Union Of India And Ors on 24 April, 1991
Section 18 in The Land Acquisition Act, 1894
Section 4 in The Land Acquisition Act, 1894
Citedby 45 docs - [View All]
Anusua Roy vs Uoi And Ors on 22 August, 2012
Chillakuru Chandrasekhara Reddy vs Pamuru Vishnu Vinodh Reddy And ... on 15 June, 1994
Dayanand And Ors. vs State And Ors. on 2 March, 2001
No. Ex-6803526 Lnk/Na Uma Shankar ... vs Union Of India (Uoi) Through ... on 12 October, 2004
Union Of India (Uoi) vs Shib Charan Sarkar on 7 January, 2004

Loading...
User Queries
Supreme Court of India
Major Dhian Singh vs Union Of India on 25 October, 1991
Equivalent citations: AIR 1992 SC 475, JT 1992 (1) SC 47, (1992) 1 MLJ 22 SC
Author: M Kania
Bench: M Kania, R Sahai

ORDER

M.H. Kania, J.

1. This is an appeal under Section 54 of the Land Acquisition Act, 1894 (hereinafter referred to as "the said Act) from the judgment of the Delhi High Court in R.F.A. No. 88 of 1970 preferred by the appellant herein.

2. The Government required 403 bighas and 19 biswas of land in Tarapur Estate for planned development of Delhi. Notifications under Section 4 of the said Act were issued on November 13, 1959, and June 14, 1963, respectively. The acquisition was duly completed. Among the lands acquired was an area of land comprising 4 bighas and 8 biswas belonging to the appellant. The Land Acquisition Officer awarded compensation by dividing the land into three Blocks, namely, Block A, Block B and Block C. The compensation in respect of lands in Block B was fixed by him at Rs. 2,500 per bighas and for land in Block C at Rs. 1,800 per bigha. The land of the appellant fell entirely in Block B and Block C and we are, therefore, not concerned with the valuation of land falling in Block A. On a reference under Section 18 of the said Act, the Additional District Judge, Delhi raised the compensation for land falling in Block B from Rs. 2,50 to Rs. 4,310 per bigha and for lands in Block C from Rs. 1,800 to Rs. 3, 103 per bigha. Not being satisfied, the appellant preferred an appeal, being R.F.A. No. 88 of 1970 in the Delhi High Court. The High Court following its judgment in R.F.A. No. 186 of 1972 (Daya Nand Co-operative Housing Building Society v. Union of India, decided on February 26, 1978) raised the compensation for lands in Block B from Rs. 4,310 to Rs. 10,000 per bigha and for lands falling in Block C from Rs. 3,103 to Rs. 9,000 per bigha. Solatium at the rate of 15 per cent and 6 per cent interest on the enhanced compensation from the date of dispossession till the date of payment were awarded to the appellant.

3. learned Counsel for the appellant submits that the Division Bench of the High Court, which delivered the impugned judgment, was in error in mechanically following the decision in R.F.A. No. 186 of 1972 referred to above without appreciating that in that case, although lands in Block B were valued at Rs. 12,000 per bigha, the appellant was awarded Rs. 10,000 per bigha only because his claim was limited to that amount. He pointed out that in the present case the claim made by the appellant was at Rs. 20,000 per bigha in respect of the land in Block B and hence, there was no reason as to why the compensation in the case of the appellant in respect of his land falling in Block B, should have been limited to Rs. 10,000 per bigha. He contended that the land of appellant was superior to that of the appellant in R.F.A. No. 186 of 1972 but he conceded that in view of that aspect not having been discussed at all in the impugned judgment, the appellant could be awarded compensation at Rs. 12,000 per bigha being the appropriate compensation on the basis of market value in respect of the land falling in Block B in F.A. No. 186 of 1972. We are of the opinion that the contention of learned Counsel for the appellant is well-founded. A perusal of the judgment in R.F.A. No. 186 of 1972, delivered on 16th February, 1979, shows that the appellant had limited his claim to Rs. 10,000 per bigha.The discussion would show that the correct market value of the land falling in Block B at the relevant time was assessed at Rs. 12,000 per bigha.

4. learned Counsel for the respondent was unable to point out any infirmity in the aforesaid submission made by the learned Counsel on behalf of the appellant. In these circumstances, the impugned judgment is varied to the extent that the compensation in respect of the land of the appellant falling in Block B will be raised from Rs. 10,000 to Rs. 12,000 per bigha and consequential benefits calculated accordingly.

5. The appeal is allowed as aforestated. There will be no order as to costs.