Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 14, Cited by 317]

Supreme Court of India

Bhag Singh & Ors vs Union Territory Of Chandigarh, Through ... on 14 August, 1985

Equivalent citations: 1985 AIR 1576, 1985 SCR SUPL. (2) 949, AIR 1985 SUPREME COURT 1576, (1985) MPLJ 523, (1985) 98 MAD LW 725, (1985) 3 APLJ 13, (1985) MAH LJ 914, 1985 PUNJ LJ 496, 1985 SCC 861, 1985 UJ (SC) 910, (1985) 28 DLT 366, (1985) ALL WC 861, 1985 (3) SCC 737

Author: P.N. Bhagwati

Bench: P.N. Bhagwati, Amarendra Nath Sen, D.P. Madon

           PETITIONER:
BHAG SINGH & ORS.

	Vs.

RESPONDENT:
UNION TERRITORY OF CHANDIGARH, THROUGH THE LAND ACQUISITIONC

DATE OF JUDGMENT14/08/1985

BENCH:
BHAGWATI, P.N. (CJ)
BENCH:
BHAGWATI, P.N. (CJ)
SEN, AMARENDRA NATH (J)
MADON, D.P.

CITATION:
 1985 AIR 1576		  1985 SCR  Supl. (2) 949
 1985 SCC  (3) 737	  1985 SCALE  (2)246
 CITATOR INFO :
 RF	    1987 SC 720	 (7)
 RF	    1987 SC1565	 (9)
 RF	    1988 SC 943	 (11,12,14)
 RF	    1988 SC1652	 (9,23,24)
 O	    1989 SC1933	 (4,5,30,32,34,35)
 O	    1990 SC 981	 (9)
 D	    1991 SC 730	 (5)


ACT:
     Land Acquisition  Act 1894,  Sections 23  and 28 & Land
Acquisition (Amendment)	 Act 1984, Sections 15(b), 18(a) and
30(2).
     Land acquisition - Solatium and compensation - Enhanced
rates of  'thirty  per	centum'	 and  'nine  per  centum'  -
Entitlement of	- When	arises - Awards made after April 30,
1982 - Appeals arising from such awards - Whether covered.
     Compensation -  Determination of  by  courts  -  Market
value of the land acquired - Courts restricting compensation
to amount of court-fee paid by claimants - Whether legal and
valid.



HEADNOTE:
     The Land  Acquisition (Amendment)	Act, 1984 by Section
15(b) amended  section 23(2)  of the  Land Acquisition	Act,
1894 to	 provide that  in sub-section  (2) of section 23 for
the words  "fifteen  per  centum",  the	 words	"thirty	 per
centum" shall  be substituted, and by Section 18(a) provided
that in	 Section 28  of the Principal Act for the words 'six
per  centum   the  words   '  nine   per  centum'  shall  be
substituted. Section  30(2) of	the Amendment  Act  provided
that  the  increased  Solatium	was  to	 be  applicable	 "in
relation to  any award	made by the collector or Court or to
any order  passed by  the High	Court' or  Supreme Court  in
appeal against	any such  award under  the provisions of the
Principal Act after the 30th day of April, 1982 (the date of
introduction of	 the Land Acquisition (Amendment) Bill, 1982
in the	House of  the People) and before the commencement of
this Act.
     The State	Government issued  a  notification  on	19th
October 1974  under section  4 of  the Land Acquisition Act,
1894  for   acquisition	 of   land  for	  the	purpose	  of
establishment  of   a  cantonment.   The  Land	 Acquisition
Collector thereafter  issued a	notice under  section 9	 and
required persons  interested in	 the land  to  submit  their
claims for  compensation. The  claims submitted	 by  various
claimants including  the appellants,  were considered by the
Land Acquisition  Collector and an award made on 9th October
1975  dividing	the  land  acquired  into  three  belts	 and
awarding compensation  at varying  rates. The appellants and
other
950
claimants being	 aggrieved by  the  aforesaid  award  sought
references under  section 18  of the Act, and the Additional
District Judge,	 enhanced the  rates  of  compensation.	 The
appellants who	were still dissatisfied preferred appeals to
the High Court.
     A single Judge of the High Court enhanced the amount of
compensation, and  directed  that  the	claimants  shall  be
entitled to  interest at  the  rate  of	 6%  per  annum	 and
Solatium at  the rate  of 15%  on  the	enhanced  amount  of
compensation. This order awarding enhanced compensation was,
however, made  subject to  the claims  put  forward  in	 the
memoranda of appeal preferred by the claimants and the Court
fee paid  on such claims. As the appellants had not paid the
requisite court	 fee on	 the enhanced amount of compensation
they could not get the benefit of the said order.
     The appellants  preferred Letters	Patent Appeals.	 The
Division Bench	dismissed the  appeals taking  the view that
the appellants	were entitled  to  the	enhanced  amount  of
compensation for  acquisition of their land, but restricting
the benefits  of the  enhanced compensation  only  to  those
claimants who had made payment of proper court fee.
     In the Appeals to this Court it was contended on behalf
of the	appellants: (1)	 that they should have been given an
opportunity of paying up the deficit court fee, so that like
other claimants,  they could also get enhanced compensations
and (2) that by virtue of Section 30(2) of the Amendment Act
of 1984,  the claimants	 are entitled to be paid Solatium at
the rate  of 30	 of the	 compensation ultimately  awarded to
them instead  of 15  awarded by	 the Division  Bench as also
interest at  the rate  of 9  instead of	 6% per annum on the
enhanced amount of compensation.
     Allowing the Appeals,
^
     HELD: 1.  (i) The order passed by the Division Bench in
so far	as it  refused to grant enhanced compensation to the
appellants on account of non-payment of deficit court fee is
set aside.  It is directed that the appellants shall be paid
enhanced compensation at the rate determined by the Division
Bench. They  shall also	 receive Solatium  calculated at the
rate of 30% on the amount of enhanced compensation under the
amended Section	 23 sub-section	 (2) as also interest at the
rate of	 9% per annum on the enhanced amount of compensation
from the date on which
951
possession was	taken up  to the  date of  payment  cf	such
enhanced  compensation.	 The  appellants  will	pay  up	 the
deficit amount of court fee within two months. [963 A-C]
     (ii) The Division Bench and the single judge should not
have adopted  a technical approach and denied the benefit of
enhanced compensation  to the appellants merely because they
had not	 initially paid the proper amount of court fee. They
should have  allowed the  appellants to	 pay up	 the deficit
court fee  and awarded	to them	 compensation at  the higher
rate or rates determined by them. [956 B]
     (iii) In  the instant  case, a  claim was	made by	 the
appellants against the State Government for compensation for
acquisition of	their land  and under the law, the State was
bound to  pay to the appellants compensation on the basis of
the market  value of  the land	acquired and if according to
the judgments  of the  single Judge  and the Division Beach,
the market  value of  the land acquired was higher than that
awarded by  the Land Acquisition Collector or the Additional
District Judge	there is no reason why the appellants should
have been  denied the benefit of payment of the market value
so determined.	To deny this benefit to the appellants would
be tantamount  to permitting the State Government to acquire
the land  of the appellants on payment of less than the true
market value.  Under agrarian reform legislation, the holder
of land	 may legitimately, as a matter of social justice, be
deprived of land which is not being personally cultivated by
him or	which is  in excess of the ceiling area with payment
of little  compensation or no compensation at all, but where
land is	 acquired under	 the Land  Acquisition Act, 1894, it
would not  be fair  and just  to deprive  the holder of land
without payment	 of the	 true  market  value  when  the	 law
declares that he shall be paid such market value. [955 E-H]
2.   (i) Under	Section 30 sub-section (2) the provisions of
the amended  Section 23	 sub-section (2)  and Section 28 are
made applicable	 to all proceedings relating to compensation
pending on 30th April 1982 or filed subsequent to that date,
whether before the Collector or before the Court or the High
Court or  the Supreme  Court,  even  if	 they  have  finally
terminated before the enactment of the Amending Act. [961 H]
     (ii) The Amendment Act came into force with effect from
24th September 1984 but the Bill which ultimately became the
Amending Act  was introduced  in Parliament  on	 30th  April
1982.
952
Parliament desired that the amended provisions of Section 23
sub-section (2)	 and Section  28 should be given effect from
the date  of introduction  of the  Bill	 in  Parliament	 and
therefore enacted  Section 30  sub-section  (2)	 making	 the
provisions of  the amended  Section 23	sub-section (2)	 and
Section 28  applicable to and in relation to "any award made
by the Collector or Court or to any order passed by the High
Court or  Supreme Court in appeal against any such award and
before the  commencement of this Act", that is, the Amending
Act after the 30th day of April 1982. [959 F, 962 D-G]
     (iii) The	intendment of Parliament in enacting Section
30 sub-section	(2), is brought out in no uncertain terms by
the express  language of  Section 30  sub-section  (2).	 The
adverbial phrase  "after the  30th day	of  April  1982	 and
before the  commencement of  this Act"	governs not only the
words "any  award made	by the	Collector or Court" but also
the words  "any order  passed by  the High  Court or Supreme
Court  in  appeal  against  any	 such  award".	The  amended
provisions of  section 23 sub-section (2) and Section 28 are
applicable not	only in	 relation to  an award	made by	 the
Collector or  court after  30th April  1982 and	 before	 the
commencement of	 the Amending Act but also in relation to an
order passed  by the  High Court  or Supreme Court in appeal
between 30th April 1982 and the commencement of the Amending
Act. [960 E-F]
     (iv) Parliament  deliberately and	advisedly introduced
the adverbial  phrase "after the 30th day of April, 1982 and
before the  commencement of this Act", so as to qualify both
"any award  made by  the Collector  or Court"  as also	"any
order passed  by the  High Court  or Supreme Court in appeal
against any such award. The word "such award" in the context
in which  they	occur  mean  only  the	award  made  by	 the
Collector or  court and do not import the time element which
finds place  only  at  the  end	 of  the  sentence  and	 not
immediately following  the words  "any	award  made  by	 the
Collector or Court". [961 F-G]
     In the  instant case,  the award  of the  Collector was
made on 9th October 1975 and the award of the court was made
on 31st	 July 1979.  The award	of the	Court as well as the
award of  the Collector	 were thus  made prior to 30th April
1982. So  also was  the order  passed by the single Judge of
the High Court in appeal against the award of the court made
on 10th November 1981, that is, before 30th April, 1982. But
on 30th	 April, 1982  the Letters Patent Appeal preferred by
the appellants	was pending before the Division Bench of the
High Court and that was disposed of on 8th December 1982 and
this was followed by the present appeal before
953
this Court.  The present  appeal was  pending at the date of
commencement of	 the Amending  Act and therefore, this Court
18 bound  to given  effect to  the provisions of the amended
Section 23 sub-section (2) and Section 28 in determining the
amount of compensation. [962 D-G]
     State of  Punjab v.  Mohinder Singh  & another approved
Kamalajamannivaru v.  Special Land  Acquisition Officer 1985
(1) SCC 582 disapproved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1519-23 of 1985.

From the Judgment and Order dated 22.9.1982 of the Punjab and Haryana High Court in R.F.A. Nos. 2317, 2318, 2319, 2320 of 1980 and 331 of 1981.

A.K. Goel, for the Appellants.

Atul Jain and Raj Birbal, for the Respondent. The Judgment of the Court was delivered by BHAGWATI, CJ. This appeal by special leave raises a short but interesting question of law relating to the interpretation of Section 30 sub-section (2) of the Land Acquisition (Amendment) Act, 1984 (hereinafter referred to as the Amending Act). There are divergent views expressed by different Benches of this Court in regard to the interpretation, of this provision and hence it is necessary to examine this question afresh in order to arrive at a proper interpretation, particularly since the interpretation placed by us will affect the determination of compensation in a large number of cases.

The facts giving rise to this appeal are few and may be briefly stated as follows. On 9th October 1974 a notification was issued by the State of Punjab under Section 4 of the Land Acquisition Act, 1894 (hereinafter referred to as the Act) stating that a large chunk of land admeasuring 10768 Bighas 18 Biswas was likely to be needed for the purpose of establishment of a cantonment within the revenue estate of Bhatinda. This notification was followed by another notification issued by the State of PunJab under- section 6 of the Act declaring that the entire area admeasuring 10768 Bighas 18 Biswas was needed for the establishment of a cantonment. The Land Acquisition Collector thereafter 954 issued a notice under-section 9 of the Act and required persons interested in the land forming the subject matter of the declaration to submit their claims for compensation for acquisition of their interest in the land. The claims submitted by various claimants including the appellants in the present appeal were considered by the Land Acquisition Collector and he made an award on 11th June 1975 dividing the land acquired into three belts and awarding compensation at varying rates according to the belt in which a particular piece of land was situated. The appellants and other claimants being aggrieved by the award made by the Land Acquisition Collector, sought references under-section 18 of the Act and the Additional District Judge, Bhatinda, hearing the references, amalgamated belts 2 and 3 and enhanced the rates of compensation for the two belts. The appellants and the other claimants were still dissatisfied with the award made by the Additional District Judge and they thereupon preferred appeals to the High Court. On appeal, the learned single Judge of the High Court enhanced the amount of compensation by awarding the rate of Rs. 72,600 per acre for the first belt and Rs. 25000 per acre for the second belt and in addition, directed that the claimants shall be entitled to interest at the rate of 6% per annum and solatium at the rate of 15% on the enhanced amount of compensation. This order awarding enhanced compensation was, however, made subject to the claims put forward in the memoranda of appeal preferred by the claimants and the court fee paid on such claims. It seems that the appellants had not paid the requisite court fee on the enhanced amount of compensation and they, therefore, could not get the benefit of the order of the learned single Judge. They according preferred a letters patent appeal to a division Bench of the High Court and the other claimants also being dissatisfied with the order made by the learned single Judge preferred letters patent appeals to the Division Bench. The Division Bench of the High Court, by an order dated 8th December 1982, affirmed the judgment of the learned single Judge in regard to the rate of compensation tor the land situate in first belt but so far as the land situate in the second belt was concerned, it enhanced the rate of compensation to Rs. 38,720 per acre. The Division Bench, however, restricted the benefit of the enhanced compensation only to those claimants who had made payment of proper court fee. The result was that the letters patent appeal of the appellants was dismissed, though according to the view taken by the Division Bench the appellants were entitled to the enhanced amount of compensation tor acquisition of their land. The appellants thereupon preferred the present appeal with special leave obtained from this Court.

955

We are of the view that when the learned single Judge and the Division Bench took the view that the claimants whose land was acquired by the State of Punjab under the notifications issued under Sections 4 and 6 of the Act, were entitled to enhanced compensation and the case of the appellants stood on the same footing, the appellant should have been given an opportunity of paying up the deficit court fee so that, like other claimants, they could also get enhanced compensation at the same rate as the others. The learned single Judge and the Division Bench should not have, in our opinion, adopted a technical approach and denied the benefit of enhanced compensation to the appellants merely because they had not initially paid the proper amount of court fee. It must be remembered that this was not a dispute between two private citizens where it would be quite just and legitimate to confine the claimant to the claim made by him and not to award him any higher amount than that claimed though even in such a case there may be situations where an amount higher than that claimed can be awarded to the claimant as for instance where an amount is claimed as due at the foot of an account. Here was a claim made by the appellants against the State Government for compensation for acquisition of their land and under the law, the State was bound to pay to the appellants compensation on the basis of the market value of the land acquired and if according to the judgments of the learned single Judgement and the division Bench, the market value of the land acquired was higher than that awarded by the Land Acquisition Collector or the Additional District Judge, there is no reason why the appellants should have been denied the benefit of payment of the market value so determined. To deny this benefit to the appellants would tantamount to permitting the State Government to acquire the land of the appellants on payment of less than the true market value. There may be cases where, as for instance, under-agrarian reform legislation, the holder of land may, legitimately, as a matter of social justice with a view to eliminating concentration of land in the hands of a few and bringing about its equitable distribution, be deprived of land which is not being personally cultivated by him or which is in excess of the ceiling area with payment of little compensation or no compensation at all, but where land is acquired under the Land Acquisition Act, 1894, it would not be fair and just to deprive the holder of his land without payment of the true market value when the law, in so many terms, declares that he shall be paid such market value. The State Government must do what is fair and just to the citizen and should not, as far as possible, except in cases where tax or revenue is received or recovered without protest or where the state Government would 956 otherwise be irretrievably be prejudiced, take up a technical plea to defeat the legitimate and just claim of the citizen. We are, therefore, of the view that, in the present case, the Division Bench as well as the learned single Judge should have allowed the appellants to pay up the deficit court fee and awarded to them compensation at the higher rate or rates determined by them.

But this view taken by us does not an end to the present appeal because another more important question has been raised before us arising out of Section 30 sub-section (2) of the Amending Act. The appellants on the basis of this provision, have contended that they are entitled to be paid solatium at the rate of 30% of the compensation ultimately awarded to them instead of 15% awarded by the Division Bench as also interest at the rate of 9% instead of 6% per annum on the enhanced amount of compensation. It is necessary, in order to adjudicate upon the validity of this contention to refer to a few relevant provisions of the Act as it stood prior to its amendment by the Amending Act. Section 23 sub- section (2) of the unamended Act provided inter alia as follows:-

"23 (2) In addition to the market value of the land as above provided, the Court shall in every case award a sum of fifteen per centum on such market value, in consideration of the compulsory nature of the acquisition.
Section 28 of the unamended Act provided for payment of interest on excess compensation in the following terms:
If the sum which, in the opinion of the Court, the Collector ought to have, awarded as compensation is in excess of the sum which the Collector did awarded as compensation, the award of the Court may direct that the Collector shall pay interest on such excess at the rate of six per centum per annum from then date on which he took possession of the land to the date of payment of such excess into Court."

The Act was amended by the Amending Act h effect from 24th September 1984. Section 15 clause (b) of the Amending Act reads as follows :

957
15. In section 23 of the Principal Act :
(a) .......................... ..........
(b) in sub-section (2), for the words "fifteen per centum", the words "thirty per centum" , shall be substituted."

Section 18 clause (a) of the Amending Act provides that "in Section 28 of the principal Act for the words 'six per centum' the words 'nine per centum' shall be substituted. Section 30 sub-section (2) is the material provision which falls to be construed and since the entire controversy between the parties turns upon the true interpretation of this provision, we may reproduce it in extenso. It runs as follows :

"30(2). The provisions of sub-section (2) of section 23 and Section 28 of the principal Act, as amended by clause (b) of section 15 and section 18 of this Act respectively, shall apply, and shall be deemed to have applied, also to, and in relation to, any award made by the Collector or Court or to any order passed by the High Court or Supreme Court in appeal against any such award under the provisions of the principal Act after 30th day of April, 1982 (the date of introduction of the Land Acquisition (Amendment) Bill, 1982, in the House of People) and before the commencement of this Act.' The question is as to what is the extent to which retrospective effect is given by the provision enacted in Section 3() sub-section (2). Does it make the amended provisions in Section 23 sub-section (2) and Section 28 applicable only to cases where an award is made by the Collector or Court after 30th April 1982 or does it make these amended provisions applicable also to cases where an award may have been made by the Collector or Court prior to 30th April 1982 but the proceedings by way of appeal were pending in the High Court or the Supreme Court on 30th April 1982 and were disposed of subsequent to that date. The former view has prevailed with Chinnappa Reddy, J. and Sabyasachi Mukharji, J. in Kamalajammanniavaru v. Special Land Acquisition Officer [1985] S.C.C. 582 while the latter view has found acceptance with S. Murtaza Fazal Ali, J., Varadarajan, J. and Ranganath Misra, J. in Civil Appeal No. 3267 of 1979, State of Punjab v. Mohinder Singh & Anr.. decided on 1st May 1985. Since the latter decision is one 958 given by a Bench of three Judges, we would have ordinarily regarded it as over-ruling the earlier decision in Kamalajammanniavaru case which was a decision of only two Judges, but it seems Chat the earlier decision was not cited before the Bench of three Judges in Mohinder Singh's case and moreover there is no discussion of the provision enacted in Section 30 sub-section (2) and hence we have to consider for ourselves which decision, on a true interpretation of the language of Section 30 sub-section (2) represents the correct view.
We may first consider what would be the position if Section 30 sub-section (2) were not enacted and the amendments in Section 23 sub-section (2) and Section 28 were effective only from the date on which they were made, namely 24th September 1984 when the Amending Act received the assent of the President and was brought into force. If at the date of the commencement of the Amending Act, any proceedings for determination of compensation were pending before the Collector under Section 11 of the Act or before the Court on a reference under Section 18 of the Act, the amended Section 23 sub-section (2) and Section 28 would admittedly be applicable to such proceedings. This much indeed was conceded by the learned counsel appearing on behalf of the respondents and even in Kamalajammanniavaru case (supra) it was accepted to be the correct position. Chinnappa Reddy, J. speaking on behalf of the Court in Kamalajammanniavaru case (supra) observed : "The new Section 23 (2), of course, necessarily applies to award made by the Collector or court after the commencement" of the Amending Act. But if an award were made by the Court on a reference under Section 18 prior to the commencement of the Amending Act and an appeal against such award were pending before the High Court under Section 54 at the date of the commencement of the Amending Act, which provisions would the High Court have to apply in deciding the appeal and determining the amount of compensation : the amended provisions in section 23 sub-section (2) and Section 28 or the unamended provisions. The answer can only be that the High Court would have to apply the provisions in the amended Section 23 sub- section (2) and Section 28. The appeal against the award would be a continuation of the proceeding initiated before the Court by way of reference under Section 18 and when the High Court hears the appeal, it would be in effect and substance be hearing the reference and while determining the amount of compensation, it would have to give effect to Sections 23 and 28 as it finds them at the date of decision of the appeal. then Section 23 sub- section (1) provides that in determining the amount of 959 compensation the court shall take into consideration matters specified in the various sub-clauses of that sub-section and sub-section (2) of Section 23 directs that in addition to the market value of the land the court shall in every case award a sum of 15 per centum of such market value in consideration of the compulsory nature of the acquisition, the mandate of these two sub-section must apply equally whether the court is hearing a reference or the High Court is hearing an appeal against an award has been decided by the Court amended provisions in Section 23 sub-section (2) and Section 28 would therefore have to be applied by the High Court in determining the amount of condensation. The same position would obtain where an appeal against an award has been decided by the High Court prior to the commencement of the Amending Act and an appeal against the order of the High Court is pending before the Supreme Court at the date of commencement of the Amending Act or is filed after such date. me Supreme Court also while deciding the appeal and determining the amount of compensation would have to take into account the amended provisions in Section 23 sub- section (2) and Section 28, because when the Supreme Court decides the appeal and determines the amount of compensation, it would have to comply with the mandate contained in Section 23 sub-section (2) and Section 28 and that mandate would be as found in the amended provisions of Section 23 Sub-Section (2) and Section 28. Thus the amended provisions of Section 23 sub-section (2) and Section 28 would apply in determination of the amount of compensation where proceedings are either pending at the date of commencement of the amending Act or are filed subsequent to the date, whether before the Collector or before the Court or before the High Court or the Supreme Court.
Now, as we have already pointed out above, the Amending Act came into force with effect from 24th September 1984 but the Bill which ultimately became the Amending Act was introduced in Parliament on 30th April 1982. Parliament obviously desired that the amended provisions of Section 23 sub-section (2) and Section 28 should be given effect from the date of introduction of the Bill in Parliament and therefore enacted Section 30 sub-section (2) making the provisions of the amended Section 23 sub-section (2) and Section 28 applicable to and in relation to "any award made by the Collector or court or to any order passed by the High Court or Supreme Court in appeal against any such award...... after the 30th day of April 1982...... and before the commencement of this Act", that is, the Amending Act. The object of Parliament clearly was that the amended provisions of Section 23 sub-section (2) and Section 28 should be applicable in determination of 960 compensation where proceedings before the collector or the court or the high Court or the Supreme Court were pending on 30th April 1982 or were commenced after that date, even if such proceedings and finally terminated before the enactment of the Amending Act and no proceedings were pending before the Collector or the court or the High Court or the Supreme Court at the date of enactment on the Amending. If the proceedings had not finally concluded before the enactment of the Amending Act and were pending on that date or were started subsequently, whether before the Collector or the Court or the High Court or the Supreme Court, the amended pervasions of Section 23 subsection (2) and section 28 would apply on their own terms in determining compensation. But by virtue of Section 30 sub-section (2), the amended provisions of Section 23 sub-section (2) and Section 28 were made applicable also where the proceedings were pending 30th April 1982 or were commenced after that date even though they might have finally come to an end before the enactment of the amending Act. Of course, if the proceedings had finally terminated on or before 30th April 1982, the amended provisions of Section 23 sub-section (2) and Section 28 could not possibly be intended to apply to the determination made in such proceedings. This was clearly the intendment of Parliament in enacting Section 30 sub-section (2).
This intendment is brought out in no uncertain terms by the express language of Section 30 sub-section (2). It says that the t provisions of the amended Section 23 sub-section (2) and Section 28 shall apply and shall be deemed to have applied to and in relation to any award made by the Collector or court or to any order passed by the High Court or the Supreme court in appeal against any such award after 30th April 1982 and before the commencement of the Amending Act. It is significant that the adverbial phrase "after the 30th day of April 1982 and before the commencement of this Act" governs not only the words 'any award made by the Collector or court but also the words "any order passed by the High Court or Supreme Court in appeal against any such award" The amended provisions Of Section 23 sub-section (2) and Section 28 are applicable not only in relation to an award made by the Collector or court after 30th April 1982 and before the commencement of the amending Act but also in relation to an order passed by the High Court or Supreme Court in appeal between 30th April 1982 and the commencement of the Amending Act. The appeal in which the order is passed by the High Court or Supreme Court may be against an award made by the Collector or court prior to 30th April 1982 or subsequent to that date. The only requirement is that the order must have been 961 passed by the High Court or Supreme Court in appeal against such award, after 30th April 1982 but before the commencement of the amending Act. If it was the intention of Parliament to confine the applicability of the provisions Of the amended section 23 sub-section (2) and section 28 only to an award made by the collector or Court after 30th April 1982 and before the commencement of the Amending Act and to an order made by the High Court or the Supreme Court in appeal only against such an award, Parliament would have inserted the adverbial phrase after the 30th day of April 1982...... and before the commencement of this Act immediately after the words "any award made by the Collector or court , so as to indicate clearly and beyond doubt that the adverbial phrase was intended to govern only award made by the Collector or court and in that event the words "such award" would have carried only one meaning, namely, award made by the Collector or court after 30th April 1982 and before the commencement of the Amending Act. The words "any order passed by the High Court or Supreme Court in appeal against any such award" would then have had a limited meaning, namely, order passed by the High Court or Supreme Court in an appeal preferred against an award made by the Collector or court after 30th April 1982 and before the commencement of the Amending Act. The words "any order passed by the High Court or Supreme Court in appeal against any such award would then have had a limited meaning, namely, order passed by the High Court or Supreme Court, in an appeal preferred against an award made by the Collector or Court after 30th April, 1982 and before the commencement of the Amending Act. These words would not in that event have comprehended order passed by the High Court or Supreme Court in appeal against an award made by the Collector or court on or before 30th April 1982. But Parliament deliberately and advisedly introduced the adverbial phrase F after the 30th day of April 1982....... and before the commencement of this Act" at the end of the sentence, so as to quality both "any award made by the Collector or court as also any order passed by the High Court or Supreme Court in appeal against any such award". The words 'such award' in the context in which they occur mean only the award made by the Collector or court and do not import the time element which finds place only at the end of the sentence and not immediately following the words 'any award made by the Collector or court". It is therefore clear that under Section 30 sub-section (2) the provisions of the amended Section 23 sub-section (2) and Section 28 are made applicable to all proceedings relating to compensation pending on 30th April 1982 or filed subsequent to that date, whether before the Collector or before the court or the High Court or the Supreme Court, 962 even if they have finally terminated before the enactment of the Amending Act. It would not be a correct interpretation of Section 30 sub-section (2) to say that the provisions of the amended section 2 sub-section (2) and Section 28 would be applicable in relation to an order passed by the High Court or Supreme Court only if the order is passed in appeal against an award made by the Collector or Court between 30th April 1982 and the commencement of the Amending Act. Even if an award is made by the Collector or court on or before 30th April 1982 and an appeal against such award is pending before the High Court or the Supreme Court on 30th April 1982 or is filed subsequent to that date, the provisions of the amended Section 23 sub-section (2) and Section 23 would be applicable in relation to an order passed in such appeal by the High Court or the Supreme Court, we accordingly affirm the view taken by the Bench of three Judges in Mohinder Singh's case (supra) and express our respectful disagreement with the view taken by the Bench of two Judges in Kamalammanniavaru`s case (supra). The latter decision cannot be rewarded as laying down the correct law in regard to the interpretation of Section 30 sub-section (2).

Here in the present case the award of the Collector was made on 11th June 1975 and the award of the court was made on 31st July, 1979. The award of the court as well as the award of the Collector were thus made prior to 30th April 1982. So also was c the order passed by the learned single Judge of the High Court in appeal against the award of the Court made on 10th November 1981, that is, before 30th April 1982. But on 30th April 1982, the Letters patent appeal preferred by the appellants was pending before the Division bench of the High Court and that was disposed of on 8th December 1982 and this was followed by the present appeal before this court. The order in the letters patent appeal was thus passed by the Division Bench after 30th April 1982 and before the commencement of the amending Act and the provisions of the amended Section 23 sub-section (2) and Section 28 were therefore applicable in relation to this order passed by the Division Bench, on the interpretation placed by us on Section 30 sub-section (2). Moreover, the present appeal was pending at the date of commencement of the Amending Act and therefore, in any view of the matter, this court is bound to given effect to the provisions of the amended Section 23 sub-section (2) and Section 28 in determining the amount of compensation.

We must therefore allow the present appeal and set aside the order passed by the Division Bench in so far as it refused to grant enhanced compensation to the appellants on account of 963 non-payment of deficit court fee and direct that the appellants A shall be paid enhanced compensation at the rate determined by the Division Bench, according as the land belonging to them fell within one or the other belt, and they shall also receive solatium calculated at the rate of 30% on the amount to enhanced compensation under the amended Section 23 sub-section (2) as also interest at the rate of 9% per annum on the enhanced amount of compensation from the date on which possession of their land was taken up to the expiration of a period of one year and thereafter at the rate of 15% per annum. The appellant will pay up the deficit amount of court fee within two months from today and a final order in the above terms will be drawn up in favour of the appellants only after payment of the deficit court fee is made within the time stipulated by us. We think that the fair order of costs in the present case would be that each party shall bear and pay its own costs throughout.

N.V.K.					    Appeals allowed.
1