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 3, Cited by 0]

Supreme Court of India

Anek Singh vs The State Of Uttar Pradesh on 28 November, 2024

Author: B.R. Gavai

Bench: B.R. Gavai

2024 INSC 915
                                                                                           NON-REPORTABLE

                                                 IN THE SUPREME COURT OF INDIA
                                                  CIVIL APPELLATE JURISDICTION



               CIVIL APPEAL               NO(S).                          @ SLP(C) NOS.28287-28288/2019



                            ANEK SINGH ETC.                                                APPELLANT(S)

                                                               VERSUS



                            THE STATE OF UTTAR PRADESH & ANR.                              RESPONDENT(S)


                                                       J U D G M E N T

B.R. GAVAI, J.

1. Leave granted.

2. These appeals challenge the judgment and order dated 30.04.2019 passed by the learned Single Judge of the High Court of Judicature at Allahabad in First Appeal Nos.836 of 1988 and 1124 of 2003, thereby dismissing the same.

3. The facts giving rise to the present appeals are as under:-

Vide Notification dated 05.02.1977 published in the Gazette under Section 4 of the Land Acquisition Act, 1894 (for short, ‘the Act’) the land of village Annanpura, Tehsil and District Mathura admeasuring 263.05 acres was acquired for the Uttar Pradesh State Industrial Development Signature Not Verified Corporation (hereinafter referred to as the ‘UPSIDC’) for a Digitally signed by NARENDRA PRASAD Date: 2024.11.30 planned industrial development. Notification under Section 15:21:59 IST 6 of the Act was published on 07.02.1977 and the possession Reason:
of the land was taken on 13.05.1977. The Special Land 1 Acquisition Officer made the award on 30.08.1980, determining the compensation on the basis of soil quality, as under:-
        Soil Quality                        Rate per Acre (In Rs.)


        Baraha Avval Chahi                               1489.93


        Baraha Avval Khaki                               6923.35


        Baraha Doyam Chahi                               7972.35


        Baraha Doyam Khaki                               4825.37


        Putha Khaki                                      3143.98


Being aggrieved thereby, the appellants made a reference under Section 18 of the Act and the same was rejected. Being aggrieved thereby, the appellants preferred the first appeals and the same were also dismissed. Hence the present appeals by way of special leave petitions.

4. Shri S.P. Singh, learned senior counsel appearing for the appellants, submits that the land, which is not as proximate to Mathura refinery, i.e. village Bhainsa the compensation has been granted @ Rs.15/- per sq. mtr. It is submitted that though the land of the appellants is just across the Mathura refinery the compensation granted to the appellants was @ Rs.1.93 per sq. mtr.

5. He also relies on the order issued by the District Magistrate, Mathura, vide which the circle rates have been notified in different areas in the Mathura District. He, therefore, submits that the High Court has grossly erred in dismissing the appeals.

6. Shri K. Parameshwar, learned Additional Advocate General 2 appearing on behalf of the respondents, on the contrary, submits that all the three Courts have concurrently upon the material placed before them come to a considered conclusion that the lands of the appellants were an agricultural land and therefore, rightly granted compensation depending on the basis of the type of soil.

7. The order dated 22.01.1977 of the District Magistrate, Mathura determines the value of the land of which the stamp duty has to be paid for executing the sale deeds. It can be seen that the Reference Court in the case of agriculturalists from village Bhainsa has taken the same into consideration and awarded compensation @ Rs.15/- per sq. mtr. Apart from that the order dated 22.01.1977 issued by the Collector Mathura has also revealed that the valuation of the land from the areas surrounding Mathura refinery within the radius of 1 km., has been determined at Rs.15/- per sq. mtr. The averment of the appellants in the appeals that the land of the appellants is situated just across the road in front of Gate No.9 of Mathura refinery has gone unchallenged.

8. It is thus clear that the respondents have not disputed the position that the land is just across the road facing Gate No.9 of the Mathura refinery.

9. In that view of the matter, we find that the impugned orders are not sustainable in law.

10. The impugned order dated 30.04.2019 is quashed and set aside and the appeals are allowed.

11. The respondents are directed to pay compensation to the appellants @ Rs.15/- per sq. mtr. The appellants are also entitled to all the statutory benefits along with the interest on the amount awarded, which shall be paid within a period of eight weeks from today.

3

12. Pending application(s), if any, shall stand disposed of.

..............................J ( B.R. GAVAI ) ..............................J ( K.V. VISWANATHAN ) NEW DELHI;

NOVEMBER 28, 2024




                             4
ITEM NO.11                COURT NO.2                 SECTION XI

                S U P R E M E C O U R T O F      I N D I A
                        RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (C) No(s).28287-28288/2019 [Arising out of impugned final judgment and order dated 30-04-2019 in FA No. 836/1988 30-04-2019 in FA No. 1124/2003 passed by the High Court of Judicature at Allahabad] ANEK SINGH ETC. Petitioner(s) VERSUS THE STATE OF UTTAR PRADESH & ANR. Respondent(s) (I.R. and IA No.183947/2019-EXEMPTION FROM FILING O.T. and IA No.183946/2019-PERMISSION TO FILE ADDITIONAL DOCUMENTS/FACTS/ANNEXURES) Date : 28-11-2024 These petitions were called on for hearing today.

CORAM : HON'BLE MR. JUSTICE B.R. GAVAI HON'BLE MR. JUSTICE K.V. VISWANATHAN For Petitioner(s) Mr. S.P. Singh, Sr. Adv.

Mr. Shree Pal Singh, AOR Mr. Rahul Singh, Adv.

Mr. Rohan Chaudhary, Adv.

Mr. K. Sita Rama Rao, Adv.

Mr. Rajiv Varma, Adv.

Ms. Sheetal Gupta, Adv.

Mr. Manjeet Kumar Jha, Adv.

Mr. Shannu Bhaghel,Adv.

Mr. Vithal Aditya,Adv.

For Respondent(s) Mr. K Parmeshwar, Sr. Adv.

Ms. Sakshi Kakkar, AOR Mr. Shakti Singh, Adv.

UPON hearing the counsel the Court made the following O R D E R

1. Leave granted.

2. The appeals are allowed, in terms of the signed order.

(NARENDRA PRASAD)                                  (ANJU KAPOOR)
 DEPUTY REGISTRAR                                   COURT MASTER


(Signed “Non-Reportable” judgment is placed on the file) 5