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 33, Cited by 0]

Bombay High Court

Santosh Ramchandra Balkawade vs State Of Maha. Thr. Chief Sec. And Ors on 24 December, 2025

Author: G. S. Kulkarni

Bench: G. S. Kulkarni

    2025:BHC-AS:57616-DB                                                                                WP 8296-23.DOC




LAXMI
SUBHASH
SONTAKKE                          IN THE HIGH COURT OF JUDICATURE AT BOMBAY
Digitally signed                          CIVIL APPELLATE JURISDICTION
by LAXMI
SUBHASH
SONTAKKE
Date: 2025.12.24
19:36:23 +0530                               WRIT PETITION NO. 8296 OF 2023

                   Yogesh Kamlakar Mangle & Anr.                                       ...Petitioners
                          Vs
                   The State of Maharashtra & Ors.                                     ...Respondents

                                                         WITH
                                             WRIT PETITION NO. 10143 OF 2023

                   Santosh Ramchandra Balkawade                                        ...Petitioner
                          Vs
                   The State of Maharashtra & Ors.                                     ...Respondents

                                                         WITH
                                             WRIT PETITION NO. 13025 OF 2023

                   Maruti Shivram Jaykar & Ors.                                        ...Petitioners
                          Vs
                   The State of Maharashtra & Ors.                                     ...Respondents

                                                         WITH
                                             WRIT PETITION NO. 16778 OF 2023

                   Kamlakar Raghunath Ahirrao                                          ...Petitioner
                          Vs
                   The State of Maharashtra & Ors.                                     ...Respondents

                                                         WITH
                                             WRIT PETITION NO. 16779 OF 2023

                   Govind Poslya Gavit                                         ...Petitioner
                          Vs
                   The State of Maharashtra & Ors.                                     ...Respondents
                                                              _________

                   Mr. Eknath Dhokale with Ms. Darshna Kamble for Petitioners in WP 8296/23 &
                   WP 13025/23.
                   Mr. Gaurav Potnis with Ms. Payal Patil i/b. Ms. Pallavi H. Potnis for Petitioner in WP
                   10143/23.
                   Mr. Vijay Patil, Senior Advocate with Mr. Yogesh Patil for Respondent/MSRDC in
                   WP 8296/23, WP 13025/23 & WP 10143/23.
                   Dr. Birendra Saraf, Advocate General with Mr. Sachit Bhogle, 'B' Panel Counsel and
                   Ms. M. S. Bane, AGP for State.
                   Mr. Rakesh Singh i/b. M. V. Kini & Co. for Respondent No.3/NHAI in WP
                   16779/2023.

                                                          24th December 2025
                                                                   1
                   Laxmi

                           ::: Uploaded on - 24/12/2025                               ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                 WP 8296-23.DOC



                                          __________

                                           CORAM:           G. S. KULKARNI &
                                                            AARTI SATHE, JJ.

                                           DATE: 24th DECEMBER 2025.


Judgment (Per Aarti Sathe, J.) :-


1.      This is a batch of writ petitions which raise common issue of law and fact. They

are accordingly being disposed of by this common judgment.


2.      The challenge in these petitions is primarily to a circular dated 24 th January

2023 (hereinafter referred to as the "impugned circular") issued by the State

Government through its Revenue and Forest Department, which is issued on the

basis of orders passed by the Punjab and Haryana High Court in the State of

Haryana and Another Vs. Smt. Chander Kanta @ Kanta & Ors. 1 providing that from

the date of issuance of a notification to acquire the land, sale instances which pertain

to a period within one year before the issuance of such notification, would be

required to be discarded and the land acquisition compensation shall be arrived at

the actual market price prior to such period of one year and that on the basis of such

fair market price the reasonable rates of compensation would be fixed. Illustratively,

it was set out in the impugned circular that if the acquisition notification is published

on 5th January 2023, then the sale instances retrospectively from 4 th January 2023 to

4th January 2022 would not be considered. It was notified that this would be

applicable not only to the said project, but also to all the projects where the land

acquisition is being undertaken.




1 R.F.A. No. 3469 of 2019
                                       24th December 2025
                                                2
Laxmi

        ::: Uploaded on - 24/12/2025                             ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                               WP 8296-23.DOC



3.      The prayers as made in these petitions are similar. In some of the petitions,

there are further prayers challenging the constitutional validity of Explanation 1 to

Section 26(1) of the Right to Fair Compensation and Transparency in Land

Acquisition, Rehabilitation and Resettlement Act, 2013 (for short, "2013 Act"). For

convenience, we note "the prayers" as also "the facts" as set out in (Writ Petition No.

10143 of 2023, Santosh Ramchandra Balkawade) which we would consider to be the

lead petition. The prayers as made in the said writ petition read thus:-

        "A)       That this Hon'ble Court be pleased to issue a Writ of
        certiorari or a Writ, Order and or Directions in the nature of
        Writ of Certiorari quashing and setting aside the Government
        resolution dated 24/01/2023.
        B)       That in the Alternative to Prayer clause A, this Hon'ble
        Court be pleased to issue Writ of Mandamus or a Writ Order
        and a Direction in the nature of Writ of mandamus holding that
        the Explanation 1 to Section 26 of the Right to Fair
        Compensation and Transparency in Land Acquisition,
        Rehabilitation and Resettlement Act, 2013 is Ultra vires,
        Arbitrary and Void to the extent that sale instances/agreement to
        sale of one year prior to the date of notification should be
        excluded.
        C)       That this Hon'ble Court be pleased to issue Writ of
        Mandamus or a Writ Order and a Direction in the nature of
        Writ of mandamus holding that the Explanation 1 to Section 26
        of the Right to Fair Compensation and Transparency in Land
        Acquisition, Rehabilitation and Resettlement Act, 2013 would
        mean to include sale instances of the last 3 years from the date of
        Notification.
        D)      That this Hon'ble Court be pleased to issue a Writ,
        Order of Mandamus or a Writ of Mandamus or Direction to the
        Respondent that the Government resolution dated 14/12/2022
        does not apply the notification issued under the Maharashtra
        Highway Act, 1955 for Acquisition of the Ring Road Project.
        E)       That this Hon'ble Court be pleased to issue a Writ of
        Mandamus or a Writ, Order and Direction in the nature of Writ
        of Mandamus holding and declaring that the law stated in
        Judgment and order dated 25/04/2022 in RFA No. 3469/2019
        and Judgment and order dated 19/04/2022 in RAF No.
        309/2021 passed by the High Court of Punjab and Haryana at
        Chandigarh with respect to the interpretation of explanation 1 to
        Section 26 of the Right to Fair compensation and Transparency
        in Land Acquisition, Rehabilitation and Resettlement Act 2013

                                       24th December 2025
                                                3
Laxmi

        ::: Uploaded on - 24/12/2025                           ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                               WP 8296-23.DOC



        that sale instances/agreement to sale of one year prior to the date
        of notification should be excluded is incorrect or per-incuriam."
Facts:-


4.      The petitioner is the owner of Gat Nos. 605, 607, 618, 620, 619 and 617

situated at village Marnewadi, Tal. Mulshi, District-Pune.          To this effect, 7/12

Extracts of lands are annexed to the petition.


5.      The lands in question not only in this proceeding but also in other proceedings

are the lands getting affected by the construction of Ring Road around Pune City (for

short, " the Ring Road Project").


6.      On 31 December 2021, a notification under Section 15 2 of the Maharashtra

Highways Act, 1955 (for short, "1955 Act") was issued. Thereafter on the same day,

a declaration under Section 183 of the 1955 Act was issued by the Respondent-State.


7.      The Petitioner contends that the Respondent-State has already undertaken

valuation of the lands that are being affected by Ring Road Project. In pursuance

thereto, rates have been offered for the acquisition by the acquiring body, namely,

Maharashtra State Road Development Corporation (for short "MSRDC"). It is

contended that the process of acquisition was on the verge of completion when a

Government Resolution dated 14th December 2022 was issued under which the

acquiring body namely, the Sub-Division Officer, Maval-Mulshi decided the

revaluation of the rates, on the ground that the Respondent-State has now directed

that the sale instances which are 'one year preceding to the date of notification'




2 15. Power to acquire land, etc.

3 18. Declaration of acquisition.
                                       24th December 2025
                                                4
Laxmi

        ::: Uploaded on - 24/12/2025                           ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                    WP 8296-23.DOC



should be ignored, vide the impugned circular. The Petitioner contended that this

has also resulted in all stoppage of acquisition for the Ring Road Project.


8.      The Petitioner contends that the Ring Road Project is being constructed

around Pune which would pass through the Talukas of Haveli, Maval, Mulshi,

Purandar and Khed, and that, there are more than 50 villages getting affected by the

Ring Road Project and the land rates in respect of the lands falling under the said

villages will have to be recalculated due to the new Government Resolution dated

14th December 2022. It is the Petitioner's case that about more than two thousand

families are being affected by the Ring Road Project and that the present petitions are

filed by the persons who hail from the villages of Ambegaon, Marnewadi and

Urwade. It is the Petitioner's case that the impugned circular has been issued in

pursuance of the decision of Punjab and Haryana High Court at Chandigarh in RFA

No. 3469 of 2019. The contents of the impugned circular are reproduced herein

below (English Translation of the Official Marathi Circular):-

             "(Translation of a photocopy of a Government Resolution, typewritten
             in Marathi)
                                        Exhibit - 'F'
                                                                    Page No. 58

                              Regarding valuation of the lands in the process of
                              acquisition of the said lands for various projects in the
                              State.

                        GOVERNMENT OF MAHARASHTRA
                       REVENUE AND FOREST DEPARTMENT
                 Government Circular No. Miscellaneous-2023/M.No.02/A-2
                              Mantralaya, Mumbai 400032.
                                    Date : 24.01.2023

                    Reference M.S.R.D.C. / 02 / Land Vi.Bha.Ka. / Jalna-Nanded
                    :         Expressway / 2022 / 8249, dated 14.12.2022.

         PREFACE :-
                The Maharashtra State Roads Development Corporation, by its
         Letter dated 14.12.2022, has requested to issue guidelines as to from


                                       24th December 2025
                                                5
Laxmi

        ::: Uploaded on - 24/12/2025                                ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                     WP 8296-23.DOC



         which period the validity of the registered documents in respect of the
         similar types of the lands in the said or adjacent villages, from the
         immediately preceding three years should be considered while
         determining the average valuation of the lands in the procedure to be
         followed for determining the valuation of the land in the Land
         Acquisition Process for the various projects in the State. In pursuance
         thereof, after thorough consideration, directions are hereby given to take
         the steps as mentioned hereinbelow.
         CIRCULAR :-
                 In Section 26 (1) (c) of the Right to Fair Compensation and
         Transparency in Land Acquisition, Rehabilitation and Resettlement Act,
         2013, the provision is mentioned as under:-
                 "(c)     Consented amount of compensation as agreed upon
                 under sub-section (2) of section 2 in case of acquisition of land
                 for private companies or for public private partnership projects.
                  Whichever is higher:
                  Provide that the date for determination of market value shall be
                  the date on which the notification has been issued under sec-
                  tion 11.
                  Explanation 1:- The average sale price referred to in clause (b)
                  shall be determined taking into account the sale deeds or the
                  agreements to sell registered for similar type of area in the near
                  village or near vicinity area during immediately preceding three
                  years of the year in which such acquisition of land is proposed
                  to be made."
              2. In this regard, in Appendix 7 in the Judgment of the Hon'ble High
              Court, Haryana declared on the date 25.04.2022 in Petition No.
              3469/2019 filed between Smt. Chander Kanta and Others versus Gov-
              ernment of Haryana, it has been mentioned as under:-
                  "Thus there is substantial difference between assessment under
                  old act and under the new act in RFCTLARR ACT, 2013 the ba-
                  sis of sale deeds or registered agreements sell with respect to pe-
                  riod three years preceding the year in which such acquisition is
                  proposed to be made. It is provided that sale deeds of years in
                  which notification U/s 4 of the RFCTLARR ACT, 2013 has been
                  issued shall be required to be excluded."
           3.    Considering the provision in the Act and the clarification given by
           the Hon'ble Court, the Sale-Purchase transactions that have taken place
           during one year from the date of issuance of the Notification in respect of
           the land acquisition, should be excluded so that it would become possible
           to determine the fair rates on the basis of the factual and actual rates by ex -
           cluding the purchase transactions at enhanced rates that have taken place
           in view of the land acquisition.
           For example: If the date of publication of the Notification in respect of the
           land acquisition is 05.01.2023 then the Sale-Purchase transactions that
           have taken place during the period from the date 04.01.2023 to
           04.01.2022, should be excluded.
                 Therefore, all the Competent Authorities should take precautions
           while taking steps in the process of acquisition of lands for all projects in-


                                       24th December 2025
                                                6
Laxmi

        ::: Uploaded on - 24/12/2025                                 ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                   WP 8296-23.DOC



           cluding the Highway Projects as mentioned hereinabove.
                This Government Circular is made available on the Government of
           Maharashtra Website www.maharashtra.gov.in and its Code Number is
           202301251241340619 and this Circular is issued by authenticating the
           same under Digital Signature.
                  By Order and in the name of Governor of Maharashtra.

                                KEDARPRATAP                    Digitally signed by,
                                JAYSING PATIL                  (Kedarpratap Patil)
                                                                 Desk Officer,
                                                              Revenue and Forest
                                                                  Department.
           Copy to:-      1)       The Secretary to the Hon'ble Governor,
                                   Rajbhavan, Malbar Hill, Mumbai.
                          2)       xxxxx xxxxxx.
                          20)      Select File (A-2)."


9.      The Petitioners state that the Government Resolution dated 14 th December

2022 bearing No. MRAARVIM-2/LAND DEPARTMENT/Jalna-Nanded National

Highway/2022/8249 has made applicable the interpretation rendered qua

Explanation 1 appended to Section 26(1) of the 2013 Act, by the Punjab and

Haryana High Court in RFA No. 3469 of 2019. The Petitioner further submits that

the judgment in RFA No. 3469 of 2019 refers to the judgment in RFA No. 309 of

2021 decided by the Punjab and Haryana High Court on 19 th April 2022. The

Petitioner further submits that both the judgments passed in RFA Nos. 3469 of 2019

and 309 of 2021 have been challenged in the Supreme Court and that the Supreme

Court has stayed further proceedings in these matters. It is therefore the Petitioner's

submission that the Government Resolution dated 14 th December 2022 and the

impugned circular, which is issued on the basis of interpretation accorded by the

Punjab and Haryana High Court to determine the land value by Collector under

Explanation 1 of Section 26(1) of the 2013 Act, sale deeds of the year in which the

notification is issued have to be excluded, and this is the subject of challenge as stated

in Para 2 above in the present proceedings. For the sake of brevity, we are not

                                       24th December 2025
                                                7
Laxmi

        ::: Uploaded on - 24/12/2025                               ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                  WP 8296-23.DOC



reproducing the facts in the other connected matters inasmuch as the challenge in the

said matters also pertains to the impugned circular issued by the Respondent-State

through its Revenue and Forest Department.


10.     We have heard learned counsel Mr. P.H. Potnis along with Mr. Gaurav Potnis

and Ms. Amrita Potnis appearing on behalf of the Petitioner in Writ Petition No.

10143/2023 and Mr. Eknath Dhokale, learned counsel appearing on behalf of the

Petitioner in Writ Petition Nos. 8296/2021 and 13025/2023. We have also heard

learned Advocate General Dr. Birendra Saraf on behalf of the Respondent-State in all

the aforesaid Petitions. In the backdrop of the above facts and the submissions made

by the learned counsels, we proceed to decide               the issue arising in respect of

determination of market value of land by the Collector under Section 26(1) of the

2013 Act.


Submissions:-


11.     Submissions made by learned Counsel Mr. P.H. Potnis along with Mr. Gaurav

Potnis and Ms. Amrita Potnis in Writ Petition No. 10143/2023 can be summarized

as follows-


         i.       That neither the 2013 Act nor the judgment of Punjab and Haryana

         Court mentions that sale instances 1 year prior to the date of Notification to

         acquire the land are to be excluded and on this ground alone the impugned

         circular is arbitrary in nature and deserves to be quashed and set aside.


         ii.      The impugned circular does not deal with a scenario where Social

         Impact Assessment is exempted or acquisition acts like the National


                                       24th December 2025
                                                8
Laxmi

        ::: Uploaded on - 24/12/2025                              ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



         Highways Act 1956, or the 1955 Act, which is the relevant Act in the present

         petition, which does not require a Social Impact Assessment. It is therefore

         his submission in that case even assuming that Explanation I to Section 26(1)

         of the 2013 Act refers to the notification issued under Section 4 and that sale

         instances prior to the notification are to be considered, even in this scenario,

         there is no reason to believe that the period of exclusion of sale instances

         would be 1 year. This, in view of the fact that the Social Impact Assessment

         has to be completed within a period of 6 months since its commencement,

         and further 1 year period has been given to the Government to decide on the

         Expert Committee report and there is no restriction on completing the Social

         Impact Assessment prior to that. He therefore submitted that the 2013 Act

         itself does not contemplate that any specific period for which sale instances

         are to be ignored and hence the impugned circular cannot put a specific

         period which is contrary to the provisions of the statute. It is further his

         submission that no material has been brought on record to show that there

         have been any sale instances in any of the acquisitions till today which have

         been inflated after the Social Impact Assessment notification was issued

         under Section 4 but prior to the Section 11 notification of the 2013 Act.


         iii.     The judgment of the Punjab and Haryana High Court cannot be

         interpreted to mean that a timeline has been provided on which the sale

         instances are to be ignored, as is being sought to be done by the impugned

         circular and hence, the impugned circular is trying to override the statute, by

         providing that sale instances one year prior to the notification issued under

         Section 11 of the 2013 Act should be excluded for the determination of land

         value by the Collector.

                                       24th December 2025
                                                9
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



         iv.      The impugned circular is in direct breach of Section 26(3)(b) of the

         2013 Act inasmuch as Section 26(3)(b) also clearly gives a timeline of

         immediately preceding 3 years where registered sale deeds or agreements to

         sell as mentioned in Clause (a) of Sub section 1 for similar land are not

         available. Hence, the Section provides for the 3 years period, while the

         impugned circular arbitrarily fixes a 1-year timeline, which is against the

         provisions of the statute.


         v.       The provisions of Explanation to Section 26(1) along with the proviso

         are very clear, which provide that Section 11 would be considered as the date

         for determination of the market value. It is therefore his submission that once

         the market value has to be determined based on the notification under

         Section 11, then the sale instances would also need to be considered in close

         proximity of the notification under Section 11. He therefore submitted that as

         held by the Supreme Court in several decisions, sale instances of the closest

         proximity to the date of notification ought to be considered for determining

         the market value would be law, and any other interpretation of excluding 1

         year would lead to an absurdity, and would be against the settled principles of

         law as set out by the Supreme Court. He further submitted that the term of 1

         year would therefore mean the year starting from the date on which such

         notification has been issued.


         vi.      The acquisition proceedings commence only on issuance of the

         Section 11 notification, and not on the issuance of a Section 4 notification,

         which primarily deals with Social Impact Assessment. What is contemplated

         under Section 4 is an intention to acquire the land after taking into


                                       24th December 2025
                                                10
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



         consideration the interests of all stakeholders, and that the process/proposal

         to acquire land would commence only once it is made under Section 11 of the

         2013 Act.


         vii.     That Section 105 of the 2013 Act restrains the Government from

         diluting the compensation awarded by the Act and hence, excluding any sale

         instances within a 1-year period of the date of notification under Section 11

         of the 2013 Act would be against the mandate of Section 105 of the 2013

         Act. The impugned circular therefore is in the direct breach of Section 105 of

         the 2013 Act.


         viii.    The provisions of Sub-Section 3 of Section 30 and Sub-section 2 of

         section 69 are an anomaly in the 2013 Act. Sub-Section 3 of Section 30

         provides for 12% component to be calculated from Sub-Section 2 of Section

         4 whereas Sub-Section 2 of Section 69 provides the 12% component to be

         applied from Section 11 notification. In this regard, on harmonious reading of

         the 2013 Act would confirm that a 12% component ought to be calculated

         from the date of Section 11 notification. Hence, it would not be correct to

         rely upon the provisions of Sub-Section 3 of Section 30 to state that the date

         of notification or the sale instances prior to notification under Sub-Section 2

         of Section 4 ought to be considered.


         ix.      In the facts of the present case the acquisition has been made under

         the 1955 Act, where the concept of Social Impact Assessment is not

         applicable. Hence, the question of applicability of provision of Section 4 and

         a Social Impact Assessment does not arise at all. The 1955, Act under the



                                       24th December 2025
                                                11
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



         provisions of Section 19B(10)(a), has clearly specified that market value has

         to be determined on the publication of the notification under Section 15. In

         such a situation, the date of notification would be the date of Section 15, and

         hence, there would be no case for excluding any sale instances prior to the

         date of Section 15 notification. This would create a complete anomaly, and

         unintended results would follow in respect of valuation of land. He has

         submitted that the Respondent-State, by referring to the impugned circular

         has started granting awards excluding the 1-year period from the date of

         notification and considered sale deeds 3 years prior to that.


12.     Learned Counsel Mr. Eknath Dhokale appearing on behalf of the Petitioners in

Writ Petition No. 8296 of 2023 and Writ Petition No. 13025 of 2023 has also

adopted the contentions as made by learned Counsel Mr. Gaurav Potnis in Writ

Petition No. 10143. He has additionally submitted that the impugned circular is

purely based on the judgment of the Punjab and Haryana High Court wherein the

said High Court, by referring to another order passed by the said High Court, has

held that "It is provided that the sale deed of the year in which the notification under

Section 4(2) of the RFCTLARR Act 2013 has been issued shall be required to be

excluded." It is therefore his submission that on the basis of this decision, the

impugned circular has been issued, which changes the date of determination of

market value as provided in Section 26(1) of the 2013 Act, hence, the same is

against the said statutory provisions. The impugned circular would have an impact of

lowering the market value of the land, which will result in decreasing the amount of

compensation, defeating the very purpose of the 2013 Act, which is meant to be a

beneficial legislation. He further placed reliance on the ruling of the Supreme Court



                                       24th December 2025
                                                12
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                WP 8296-23.DOC



in the matter of Brahampal alias Sammay and Anr. v. National Insurance Company 4

to assert that the interpretation of a beneficial legislation must be remedial and in

furtherance of the purpose which the statute seeks to serve and that a beneficial

legislation must receive a construction that promoted its objectives.


13.      Mr. Eknath Dhokale further submitted that as per the ruling in the case of

Chindha Vitthal Sonawane v. Special Land Acquisition Officer 5 there is no hard and

fast rule that post notification transactions are to be ignored altogether. On the other

hand, all transactions which could afford to provide a fair criteria for valuation of the

property would be relevant. He also submitted that considering the various decisions

of the Supreme Court where it has been categorically held that circulars of

clarification issued by the Central or State Governments are not binding upon Courts

and therefore cannot abrogate statutes, for such reason, the impugned circular is

contrary to the provisions of Section 26(1) of the 2013 Act, requiring the same to be

quashed and set aside.


14.      Learned Advocate General Dr. Saraf along with Mr. Sachit Bhogle, 'B' Panel

Counsel and Ms. M. S. Bane, AGP made the following submissions on behalf of the

State-


          i.       The learned Advocate General explaining the entire scheme of the

          Act, submitted that the Petitioners' interpretation of the Explanation 1 of

          Section 26(1) of the 2013 Act            is not correct. He submitted that the

          Petitioners have not dealt with the illustration of a situation where a

          preliminary notification is issued on 5 th January 2023, as given in the


4 (2021) 6 SCC 512
5 (1975) 77 Bom LR 181
                                        24th December 2025
                                                 13
Laxmi

         ::: Uploaded on - 24/12/2025                           ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                               WP 8296-23.DOC



         impugned circular, and as to what should be the period to be considered in

         the context of such a date. He therefore submitted that the Explanation to

         Section 26(1) of the 2013 Act refers to the period "Immediately preceding 3

         years of the year in which such acquisition of land is to be made" and hence,

         the words (Immediately preceding 3 years of the year in which such

         acquisition of land is to be made) clearly imply that the 3 years are to be

         calculated with reference to the date of the preliminary notification. The

         words clearly showed that 3 years should be preceding the year in which the

         acquisition of land is proposed to be made. Thus, the year in which the

         acquisition is proposed to be made has to be calculated 3 years before the

         same have to be taken into account. He has also relied on the official Hindi

         version of the 2013 Act in support of his above contention. It is therefore his

         submission that as per the scheme of the 2013 Act, the preliminary steps

         prior to the issuance of the notification under Section 11 of the 2013 Act start

         with the issuance of a notification under Section 4 of the 2013 Act for

         preparation of the Social Impact Assessment. After taking us through the

         timelines, insofar as the Social Impact Assessment Notification to be issued

         under Section 4 of the 2013 Act, it was his contention that therefore, prior to

         the issue of the preliminary notification under Section 11 a period of almost 1

         year is taken before the Section 11 notification comes into being.


         ii.      That right from the issuance of the notification for Social Impact

         Assessment under Section 4 it is known to the public at large that the land is

         a subject-matter for acquisition. In view thereof, he submitted that under the

         erstwhile Land Acquisition Act, 1894 it was a common experience that land

         prices were sought to be manipulated prior to the issuance of the notification

                                       24th December 2025
                                                14
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                               WP 8296-23.DOC



         so as to inflate the value of the land and obtain higher compensation. In

         support of his above contention, reliance is placed on the decision in Land

         Acquisition Officer, Eluru & Ors. v. Jasti Rohini &Anr. 6, and also in the case

         of Dhusabhai Polabhai v. Special Land Acquisition Officer, Ahmedabad 7.


         iii.     It is therefore this submission that drawing from experience under the

         Land Acquisition Act, 1894, the period of one year i.e. average period

         required for issuance of notification under Section 11 of the 2013 Act after

         issuance of the notification of Social Impact Assessment under Section 4 is

         sought to be excluded by virtue of Explanation 1 of Section 26 of the 2013

         Act. He further submitted that in that period, it is known to all concerned

         that acquisition is contemplated and that there is good chance of artificial

         inflation in the price to get higher compensation. He further submitted that

         the word 'year' occurring in Section 26 of the 2013 Act has to be read in the

         context of the scheme of the 2013 Act and the object and the purpose of

         arriving at the fair market value of the property. He therefore submitted that

         the provisions of the General Clauses Act, 1897 and the definition of the

         word 'year' therein would not be of any assistance to interpret the year in

         which the exclusions of sale deeds have to be made.


15.     We have heard learned counsels for the parties and with their assistance, we

have perused the record and the relevant provisions of the 2013 Act. Before we

proceed to analyze and consider all the aforesaid submissions, it would be necessary

to examine the legislative scheme of the 2013 Act. The 2013 Act was enacted

primarily as a beneficial legislation and made a marked departure from the earlier

6 (1995) 1 SCC 717
7 (1957) SCC Online Bom 265
                                       24th December 2025
                                                15
Laxmi

        ::: Uploaded on - 24/12/2025                           ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                                 WP 8296-23.DOC



provisions as envisaged in Land Acquisition Act, 1894. The Preamble of the 2013

Act reads as follows:-


           "An Act to ensure, in consultation with institutions of local
           self-government and Gram Sabhas established under the
           Constitution, a humane, participative, informed and
           transparent     process     for    land    acquisition    for
           industrialisation, development of essential infrastructural
           facilities and urbanisation with the least disturbance to the
           owners of the land and other affected families and provide
           just and fair compensation to the affected families whose
           land has been acquired or proposed to be acquired or are
           affected by such acquisition and make adequate provisions
           for such affected persons for their rehabilitation and
           resettlement and for ensuring that the cumulative outcome of
           compulsory acquisition should be that affected persons
           become partners in development leading to an improvement
           in their post acquisition social and economic status and for
           matters connected therewith or incidental thereto. "

                                                            (emphasis supplied)


16.      We have noted the Preamble of the 2013 Act only to highlight that the

provisions of the 2013 Act when read holistically to further the object of the Act,

namely, that by acquisition of lands of the affected persons, there has to be a marked

improvement in their social and economic status and least disturbance should be

caused to them while providing them with just and fair compensation.


17.     Thus, in the backdrop of the aforesaid facts and in the light of the object the

2013 Act intends to achieve, inter alia as seen from the Preamble of the 2013 Act, we

proceed to deal with the question which has fallen for consideration before this court

which can be crystallized as follows:-


         (i)      Whether the impugned circular is contrary to the provisions of
         Section 26(1) read with Explanation 1 thereof, read with Section 11 of the
         2013 Act?


         (ii)     What would be the effect of the applicability of the impugned circular
         on land acquisition awards declared by applying the said circular ?


                                       24th December 2025
                                                16
Laxmi

        ::: Uploaded on - 24/12/2025                             ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



                                            Analysis


18.     To decide the present controversy, it will be beneficial to reproduce the

following Sections of the 2013 Act i.e. Sections 4, 11 and 26. The following

provisions reads as under:-


                4. Preparation of Social Impact Assessment study.-
                (1) Whenever the appropriate Government intends to acquire
                land for a public purpose, it shall consult the concerned
                Panchayat, Municipality or Municipal Corporation, as the case
                may be, at village level or ward level, in the affected area and
                carry out a Social Impact Assessment study in consultation
                with them, in such manner and from such date as may be
                specified by such Government by notification.
                (2) The notification issued by the appropriate Government for
                commencement of consultation and of the Social Impact
                Assessment study under sub-section (1) shall be made available
                in the local language to the Panchayat, Municipality or
                Municipal Corporation, as the case may be, and in the offices of
                the District Collector, the Sub-Divisional Magistrate and the
                Tehsil, and shall be published in the affected areas, in such
                manner as may be prescribed, and uploaded on the website of
                the appropriate Government:
                Provided that the appropriate Government shall ensure that
                adequate representation has been given to the representatives of
                Panchayat, Gram Sabha, Municipality or Municipal
                Corporation, as the case may be, at the stage of carrying out the
                Social Impact Assessment study:
                Provided further that the appropriate Government shall ensure
                the completion of the Social Impact Assessment study within a
                period of six months from the date of its commencement.
                (3) The Social Impact Assessment study report referred to in
                sub-section (1) shall be made available to the public in the
                manner prescribed under section 6.
                (4) The Social Impact Assessment study referred to in sub-
                section (1) shall, amongst other matters, include all the
                following, namely:--
                (a) assessment as to whether the proposed acquisition serves
                public purpose;
                (b) estimation of affected families and the number of families
                among them likely to be displaced;
                (c) extent of lands, public and private, houses, settlements and
                other common properties likely to be affected by the proposed
                acquisition;
                (d) whether the extent of land proposed for acquisition is the
                absolute bare- minimum extent needed for the project;
                (e) whether land acquisition at an alternate place has been
                considered and found not feasible;
                (f) study of social impacts of the project, and the nature and
                cost of addressing them and the impact of these costs on the
                overall costs of the project vis-a-vis the benefits of the project:


                                       24th December 2025
                                                17
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                            WP 8296-23.DOC


                Provided that Environmental Impact Assessment study, if any,
                shall be carried out simultaneously and shall not be contingent
                upon the completion of the Social Impact Assessment study.
                (5) While undertaking a Social Impact Assessment study under
                sub-section (1), the appropriate Government shall, amongst
                other things, take into consideration the impact that the project
                is likely to have on various components such as livelihood of
                affected families, public and community properties, assets and
                infrastructure particularly roads, public transport, drainage,
                sanitation, sources of drinking water, sources of water for
                cattle, community ponds, grazing land, plantations, public
                utilities such as post offices, fair price shops, food storage
                godowns, electricity supply, health care facilities, schools and
                educational or training facilities, anganwadis, children parks,
                places of worship, land for traditional tribal institutions and
                burial and cremation grounds.
                (6) The appropriate Government shall require the authority
                conducting the Social Impact Assessment study to prepare a
                Social Impact Management Plan, listing the ameliorative
                measures required to be undertaken for addressing the impact
                for a specific component referred to in sub-section (5), and such
                measures shall not be less than what is provided under a
                scheme or programme, in operation in that area, of the Central
                Government or, as the case may be, the State Government, in
                operation in the affected area.


                11. Publication of preliminary notification and power of
                officers thereupon.-(1) Whenever, it appears to the
                appropriate Government that land in any area is required or
                likely to be required for any public purpose, a notification
                (hereinafter referred to as preliminary notification) to that
                effect along with details of the land to be acquired in rural and
                urban areas shall be published in the following manner,
                namely:-
                (a) in the Official Gazette;
                (b) in two daily newspapers circulating in the locality of such
                area of which one shall be in the regional language;
                (c) in the local language in the Panchayat, Municipality or
                Municipal Corporation, as the case may be and in the offices of
                the District Collector, the Sub-divisional Magistrate and the
                Tehsil;
                (d) uploaded on the website of the appropriate Government;
                (e) in the affected areas, in such manner as may be prescribed.
                (2) Immediately after issuance of the notification under sub-
                section (1), the concerned Gram Sabha or Sabhas at the village
                level, municipalities in case of municipal areas and the
                Autonomous Councils in case of the areas referred to in the
                Sixth Schedule to the Constitution, shall be informed of the
                contents of the notification issued under the said sub-section in
                all cases of land acquisition at a meeting called especially for
                this purpose.
                (3) The notification issued under sub-section (1) shall also
                contain a statement on the nature of the public purpose
                involved, reasons necessitating the displacement of affected
                persons, summary of the Social Impact Assessment Report and
                particulars of the Administrator appointed for the purposes of
                rehabilitation and resettlement under section 43.



                                       24th December 2025
                                                18
Laxmi

        ::: Uploaded on - 24/12/2025                        ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC


                (4) No person shall make any transaction or cause any
                transaction of land specified in the preliminary
                notification or create any encumbrances on such land
                from the date of publication of such notification till
                such time as the proceedings under this Chapter are
                completed:
                Provided that the Collector may, on the application made by
                the owner of the land so notified, exempt in special
                circumstances to be recorded in writing, such owner from the
                operation of this sub-section:
                Provided further that any loss or injury suffered by any person
                due to his wilful violation of this provision shall not be made
                up by the Collector.
                (5) After issuance of notice under sub-section (1), the Collector
                shall, before the issue of a declaration under section 19,
                undertake and complete the exercise of updating of land
                records as prescribed within a period of two months.


                26. Determination of market value of land by Collector.
                (1) The Collector shall adopt the following criteria in assessing
                and determining the market value of the land, namely:-
                (a) the market value, if any, specified in the Indian Stamp Act,
                1899 (2 of 1899) for the registration of sale deeds or agreements
                to sell, as the case may be, in the area, where the land is
                situated; or
                (b) the average sale price for similar type of land situated in the
                nearest village or nearest vicinity area; or
                (c) consented amount of compensation as agreed upon under
                sub-section (2) of section 2 in case of acquisition of lands for
                private companies or for public private partnership projects,
                whichever is higher:
                Provided that the date for determination of market
                value shall be the date on which the notification has
                been issued under section 11.
                Explanation 1. The average sale price referred to in
                clause (b) shall be determined taking into account the
                sale deeds or the agreements to sell registered for
                similar type of area in the near village or near vicinity
                area during immediately preceding three years of the
                year in which such acquisition of land is proposed to be
                made.
                Explanation 2. For determining the average sale price referred
                to in Explanation 1, one-half of the total number of sale deeds
                or the agreements to sell in which the highest sale price has
                been mentioned shall be taken into account.
                Explanation 3. While determining the market value under this
                section and the average sale price referred to in Explanation 1
                or Explanation 2, any price paid as compensation for land
                acquired under the provisions of this Act on an earlier occasion
                in the district shall not be taken into consideration.
                Explanation 4.-While determining the market value under this
                section and the average sale price referred to in Explanation 1
                or Explanation 2, any price paid, which in the opinion of the
                Collector is not indicative of actual prevailing market value
                may be discounted for the purposes of calculating market
                value.


                                       24th December 2025
                                                19
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC


                (2) The market value calculated as per sub-section (1) shall be
                multiplied by a factor to be specified in the First Schedule.
                (3) Where the market value under sub-section (1) or sub-section
                (2) cannot be determined for the reason that-
                (a) the land is situated in such area where the transactions in
                land are restricted by or under any other law for the time being
                in force in that area; or
                (b) the registered sale deeds or agreements to sell as mentioned
                in clause (a) of sub-section (1) for similar land are not
                available for the immediately preceding three years; or
                (c) the market value has not been specified under the Indian
                Stamp Act, 1899 (2 of 1899) by the appropriate authority,
                the State Government concerned shall specify the floor price or
                minimum price per unit area of the said land based on the
                price calculated in the manner specified in sub-section (1) in
                respect of similar types of land situated in the immediate
                adjoining areas:
                Provided that in a case where the Requiring Body offers its
                shares to the owners of the lands (whose lands have been
                acquired) as a part compensation, for acquisition of land, such
                shares in no case shall exceed twenty-five per cent. of the value
                so calculated under sub-section (1) or sub-section (2) or sub-
                section (3) as the case may be:
                Provided further that the Requiring Body shall in no case
                compel any owner of the land (whose land has been acquired)
                to take its shares, the value of which is deductible in the value
                of the land calculated under sub-section (1):
                Provided also that the Collector shall, before initiation of any
                land acquisition proceedings in any area, take all necessary
                steps to revise and update the market value of the land on the
                basis of the prevalent market rate in that area:
                Provided also that the appropriate Government shall ensure
                that the market value determined for acquisition of any land or
                property of an educational institution established and
                administered by a religious or linguistic minority shall be such
                as would not restrict or abrogate the right to establish and
                administer educational institutions of their choice.
                                                               (emphasis supplied)


19.      It is seen that the provisions of Section 4 of the 2013 Act, fall under Chapter

II, which is titled "Determination of Social Impact and Public Purpose (A-

Preliminary Investigation For Determination of Social Impact and Public Purpose) ".

Hence, Section 4 of the 2013 Act deals with the starting point for acquisition of land

and it is only a study to be undertaken by the appropriate government if it intends to

acquire land for a public purpose. The procedure envisaged in the aforesaid section is

more in the nature of a pre-consultative stage to ascertain the social impact that

would be created, if a land has to be acquired for a public purpose. The steps given in

                                       24th December 2025
                                               20
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



the aforesaid Section need to be followed and the primary conditions which the

appropriate government needs to take into consideration before the aforesaid

acquisitions are that the following are not affected like livelihood of affected families,

public and community properties, assets and infrastructure; particularly, roads, public

transport, drainage, sanitation, sources of drinking water, sources of water for cattle,

community ponds, grazing lands, plantations, public utilities such as post offices, fair

price shops, food storage godowns, electricity supply, healthcare facilities, schools and

educational or training facilities, anganwadis, children parks, places of worship, lands

for traditional tribal institutions and burial and cremation grounds. It is only after

taking into consideration whether the proposed acquisition will have an impact on

the aforesaid components that further steps as envisaged in the latter sections, i.e.,

Sections 6, 7 & 8 are required to be followed in a time bound manner as given in the

2013 Act. Therefore, looking at the legislative scheme of the said provision, we are

inclined to accept the contentions as made on behalf of the Petitioners that the

notification under Section 4 of the 2013 Act cannot be considered as a notification

proposing acquisition of land as envisaged in Explanation 1 to Section 26(1) of the

2013 Act. It is only after the aforesaid steps are carried out that the publication of the

notification under Section 11 of the 2013 Act takes place and the steps as envisaged

therein are undertaken by the appropriate government for the acquisition of the land.

This, to our mind, would be the correct reading of Section 4 insofar as the proposed

acquisition of land is concerned. Section 4 notification is only in the nature of a

preliminary notification and is only the starting point of the fact as to whether the

acquisition of any land can be made considering the parameters laid therein which

would have an impact on the lives of the people. The heading of the said section i.e.

'Social Impact Assessment' itself makes the same clear.


                                       24th December 2025
                                                21
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



20.      Coming to the controversy at hand, the impugned circular issued by the

Respondent-State has sought to exclude a period of one year prior to the issuance of

the notification of Section 11 of the 2013 Act to arrive at the actual market price for

the purpose of determination of market value of the land by the Collector in respect

of the compensation to be awarded for acquisition of the land. From a reading of the

provisions of Section 26 and Explanation 1 of the 2013 Act as reproduced herein

above, it is clear that the statute provides that for computing the average sale price as

referred to in Sub Section (1)(b) of Section 26 of the 2013 Act, sale deeds or the

agreements for sale registered for similar type of area in the nearby village or near

vicinity area during immediately preceding three years of the year in which such

acquisition of land is proposed to be made should be considered. Thus, when the

words as used in the provision are so specific, i.e. sale deeds etc. for similar type of

area in the nearby village or near vicinity during "immediately preceding three years

of the year in which such acquisition of land is proposed to be made" cannot be read

to provide an exclusion of one year prior to the issuance of a Section 11 notification

or relate back to the Section 4 (preliminary notification). This does not fit on a

conjoint reading of the provisions of Section 11 with Section 26 of the 2013 Act. The

instant indicator being available is from Sub Section (4) of Section 11, which provides

for a freeze on transactions from the date of issuance of a Section 11 notification.

Thus, accepting the Respondent-State's contention would amount to reading

something in Section 26, which the legislature has expressly avoided.


21      Further, the proviso to Section 26(1) of the 2013 Act also lays down that for

computing the market value of the land, the date of acquisition notification has to be

from the issuance of Section 11 notification. The use of the word "shall" in the

proviso to Section 26(1) makes it abundantly clear that the legislative mandate is that

                                       24th December 2025
                                               22
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



the Section 11 notification is the date for determination of compensation. There

cannot be dilution of this mandate i.e. an agreement/sale deed on the date of Section

11 notification cannot be taken into consideration. This would again be contrary to

the cumulative scheme of Section 11 read with Section 26 of the 2013 Act.

Therefore, the impugned circular cannot be used by the Respondent-State to

override the provisions in the statute merely relying on the judgment of the Punjab

and Haryana High Court. The impugned circular cannot substitute Section 11

notification to apply the Section 4 notification as canvassed by the learned Advocate

General, as the date of determination of market value of land for determination of

compensation.


22.     This, to our mind, will be reading into the the clear provisions of the 2013 Act

and depriving the land owners' fair compensation of the market value prevailing at

the time of issuance of the Section 11 notification. We are therefore inclined to reject

the contention as urged on behalf of the Respondent-State that the impugned

circular has been rightly issued by the Respondent-State and the reference point for

exclusion of the one year period should be from the date of issuance of notification

for Social Impact Assessment under Section 4 of the 2013 Act and the said date

should be considered to be the proposed date of acquisition as contemplated in

Explanation 1 of Section 26 of the 2013 Act. We would therefore accept the

contention of the Petitioners that the proviso to Section 26(1) of the 2013 Act clearly

ordains that market value needs to be determined based on the date of the Section 11

notification. In Sumitraben Singabhai Gamit v. State of Gujarat 8, the Supreme Court

interpreting the proviso to Section 26(1) of the 2013 Act in the context of the date




8 2025 SCC OnLine SC 832
                                       24th December 2025
                                               23
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



that is relevant for determining the market value of the land being acquired, held as

follows:-


                 "8. Having heard learned counsel for the parties, this
                 Court is of the view that the issue that arises for
                 consideration in the present Appeal is the interpretation of
                 proviso to Section 26(1) of the RFCTLARR Act, 2013 in
                 the context of the date that is relevant for determining the
                 market value of the land being acquired.

                 9. This Court is of the view that the said provision lays
                 down the methodology for computing the market value of
                 the land on the date of the acquisition notification. The use
                 of the word 'shall' in Section 26(1) proviso is reflective of
                 the legislative mandate that Section 11 Notification is the
                 date for determination of the compensation.

                 10. This Court has no doubt that the legislative
                 intent is to ensure that the land owners receive fair
                 compensation reflective of the market value
                 prevailing at the time of acquisition. By fixing the
                 date of 01st January, 2014 as the date for
                 determination of market value, the impugned order
                 deprives the Appellant of compensation at the 2023
                 rates, which must be considerably higher.

                 11. In fact, the legislative scheme does not give discretion
                 to the Courts to select a date for valuation. On the
                 contrary, RFCTLARR Act, 2013 expressly mandates that
                 compensation/valuation must be determined as of the
                 date of Notification under Section 11 of the RFCTLARR
                 Act, 2013 - which in this present case is yet to be issued.

                 13. Consequently, this Court agrees with the submission of
                 the learned counsel for Appellant that proviso to Section
                 26(1) explicitly states that the market value of the land
                 shall be determined as on the date of issuance of the
                 Notification under Section 11 of RFCTLARR Act, 2013."

                                                            (emphasis supplied)


23.     Thus the Respondent-State's conclusion of exclusion of one year period from

the date of the Section 11 notification to determine the average sale price for similar

type of land situated in nearest village or nearest vicinity area as opposed to the

immediately preceding three years of the year in which such acquisition of land is

proposed to be made, the impugned circular cannot substitute the prescribed three

years' period as stipulated by Section 26(1), which clearly incorporate the relevance



                                       24th December 2025
                                               24
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



and applicability of Section 11 of the 2013 Act. The impugned circular cannot

override the statutory provisions which are clear and unambiguous.


24.      It is a settled principle of law that when the language of the statute is clear

and unambiguous, nothing can be read into it and the provision needs to be applied

as it stands. There is no scope for tinkering with the legislative intent much less the

cumulative scheme of the provisions. Further, the impugned circular also cannot be

contrary to the various judgments of the Supreme Court which have held that sale

instances in close proximity to the notification ought to be considered for

determining the market value. The impugned circular not only impinges the

provisions of the 2013 Act as discussed by us but also run contrary to the judgments

of the Supreme Court, for the reason that the impugned circular brings about an

effect to completely ignore the sale instances of the period of closest proximity to the

date of notification as provided by Section 26(1) while determining the market value

for compensation, thereby causing unintended results of reducing the compensation

amount due to the land owners. This, to our mind, defeats the very purpose for

which the 2013 Act has been enacted, which is clear from the Preamble reproduced

above i.e. to provide just and fair compensation to the affected families and post their

acquisition, their social and economic status should not be affected and in fact be

improved. We therefore are inclined to accept the Petitioners' case that the period of

one year prior to the date of notification cannot be excluded for the purpose of

determination of market value to award compensation to the land owners.


25.     Further, we are also inclined to accept the submission made by the Petitioner

that the impugned circular is in direct breach of Section 26(3)(b) of the 2013 Act, as

the same is fortified with similar intention as discussed by us, as sub-clause (b) of


                                       24th December 2025
                                               25
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



sub-section (3) of Section 26 refers to registered sale deeds and agreements of sale of

similar type of lands which are not available for the immediately preceding three

years. This sub-section also therefore speaks of registered sale deeds or agreements to

sale for similar land are not available for the immediately preceding three years, the

period prescribed in the said section i.e., a period of three years, is also unambiguous

and clear in a situation that the market value under sub-section (1) or sub-section (2)

of Section 26 cannot be determined. This is clearly in consonance with Explanation

1 to Section 26(1) of the 2013 Act which also provides for the period of three years

for determining the market value for compensation. Hence, to exclude the period of

one year prior to the notification would lead to an anomalous situation and would be

against the mandate of the 2013 Act.


26.     We are also of the view that the impugned circular cannot have the effect of

diluting the provisions of Section 105 of the 2013 Act, which also restrains the State

Government from reducing the compensation or diluting the compensation as

awarded by the 2013 Act to the land owners or the persons whose lands have been

acquired. As observed by us, the impugned circular overreaches the provisions of the

2013 Act and has an effect to water down the beneficial provisions of the 2013 Act

and/or make the same otiose. It is a settled principle of law that progressive and

beneficial legislation should be construed in favour of the beneficiaries applying the

norms of a purposive interpretation. A circular cannot and should not come in the

way of making a beneficial legislation being weakened and ineffective in realistic

terms, especially when neither the Act nor the statute provide that the one-year

period prior to the notification should be discarded.




                                       24th December 2025
                                               26
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



27.     We are also inclined to reject the argument of the Respondent-State that the

intent of issuing the impugned circular was to curb the activity of manipulative land

prices prior to the issuance of notification so as to inflate the average market price of

the land and obtain higher compensation. Such argument in our opinion finds no

space in the cumulative reading of the statutory scheme of Section 4, 11 read with

Section 26 of the 2013 Act. By reasons of imagination of an executive officer Mr.

Kedarpratap Jaysing Patil, who has issued the impugned circular, the legislative

provisions, legislative intent and wisdom cannot be taken away. When such

provisions are incorporated in the statute, there is certainly a presumption that the

legislature was aware of the different situations. Therefore, the argument of the

Respondent-State that the impugned circular has been brought to curb the

manipulation of prices prior to issuance of notification so as to inflate the average

market price of the land and obtain higher compensation, has no legs to stand. Lastly,

even otherwise in the present proceedings the acquisition has been made under the

1955 Act, where the concept of Section 4 notification as contemplated under 2013

Act is not provided for. In fact, the 1955 Act under the provisions of Section 19B

(10)(a) contemplates that while determining the amount of compensation to be paid

for acquisition, the market value of the land on the date of publication of notification

under Section 15 of the 1955 Act is to be considered. Hence, in such a case, the

application of the impugned circular which the Respondent-State seeks to do, will be

completely contrary to the provisions of the 1955 Act as there would be no case for

excluding any sale instances from the date of Section 15 notification and then

considering sale instances three years prior to that. In fact, the impugned circular

cannot be made applicable to cases where projects are exempted from Social Impact

Assessment as per Section 4 of the 2013 Act and also to the Acts like the 1955 Act


                                       24th December 2025
                                               27
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



where such artificial period cannot be imported by way of the impugned circular to

determine the compensation.


28.     We are also of the view that the impugned circular wrongly places reliance on

the decision rendered by the Punjab and Haryana High Court in RFA No. 3469 of

2019 and RFA No. 309 of 2021 decided on 25 th April 2022 and 19th April 2022

respectively, to exclude the 1-year period from the date of notification to determine

the market value for compensation. This, in view of the fact that the decisions

rendered by Punjab and Haryana High Court in RFA No. 3469 of 2019 and RFA

No. 309 of 2021 have, in fact, not rendered a finding that the three years period for

the determination of market value from the date on which the Section 11 notification

has been issued under Section 11 is to be substituted and the one year period prior to

the date of notification has to be excluded. In fact, this was never the issue before the

Punjab and Haryana High Court. The questions which arose before the Punjab and

Haryana High Court as seen from the said decision is as under:-


                "(1) With respect to acquisition of immovable property
                during transitional period between the Land Acquisition
                Act,1894 (hereinafter referred to as the 1894 Act) and The
                Right to Fair Compensation and Transparency in Land
                Acquisition, Rehabilitation and Resettlement Act,
                2013(hereinafter referred to as RFCTLARR Act, 2013)
                regulated by Section 24(1)(a), whether the crucial date for
                the assessment of the market value is the date of
                enforcement of the Act i.e. 01.01.2014 or the date of
                publication of notification u/s 4(1) of the 1894 Act?
                (2). Whether the date from which the additional amount
                payable U/s 30(3) of RFCTLARR Act, 2013 @ 12% Ρ.Α. is
                to be calculated shall be 01.01.2014 or the date on which
                notification U/s 4(1) of the 1894 was published?
                (3). Whether the letter/communication dated 26.10.2015
                is in the nature of directions issued by the Central
                Government in exercise of power u/s 113 of the
                RFCTLARR Act, 2013?
                If the answer to question (3) is in affirmative, then, the
                next question which would require elaboration is:-
                (4) Whether during the transitional period, the
                communication dated 26.10.2015 shall supplant the
                provisions of the RFCTLARR Act, 2013?"


                                       24th December 2025
                                               28
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                            WP 8296-23.DOC



29.     Hence, the Punjab and Haryana High Court was only seized with an issue as

to what should be the date for the assessment of the market value during the

transitional period between the Land Acquisition Act, 1894 and 2013 Act, i.e.,

whether the crucial date for the assessment of the market value is the date of

enforcement of the 2013 Act, i.e., 1 st January 2014 or the date of publication of

notification under Section 4(1) of the Land Acquisition Act 1894. In the above

context, the Punjab and Haryana High Court reached to the conclusion that under

Section 24(1)(a) of the 2013 Act during the transitional period, the market value will

have to be assessed on the date of publication of notification under Section 4(1) of

the Land Acquisition Act, 1894. Similarly, the additional amount under Section

30(3) of the 2013 Act shall be calculated from the date of publication of notification

under Section 4 of the Land Acquisition Act, 1894 till the date of award or date of

taking possession of land whichever is earlier. Hence, the said decision is not a

decision interpreting the legislative intent behind Section 26(1) read with Section 11

of the 2013 Act. Thus, in our opinion the Respondent-State has wrongly

extrapolated the observations of the Punjab and Haryana High Court in issuing the

impugned circular, contrary to the provisions of the 2013 Act to exclude the one year

period to determine the market value for the purpose of compensation from the date

of notification which has been issued under Section 11 of the 2013 Act. The state has

further erroneously also sought to interpret that the one year exclusion period has to

be considered from the date of notification published under Section 4 of the 2013

Act as opposed to Section 11 of the 2013 Act. We, therefore, see no merit in the

submission made on behalf of the Respondent-State. We are fully in agreement with

the Petitioners contention that the impugned circular has been issued in breach of

the provisions of the statute.


                                       24th December 2025
                                               29
Laxmi

        ::: Uploaded on - 24/12/2025                        ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                             WP 8296-23.DOC



30.     Further, the reliance of Dr. Saraf on the decisions of Land Acquisition Officer,

Eluru & Ors. v. Jasti Rohini & Anr. (supra) and Dhusabhai Polabhai (supra) would

not be of much assistance in the present case, inasmuch as these decisions do not

deal with the issue which is under challenge in the present proceedings. In a given

case whether a particular sale deed would be an acceptable evidence is quite

subjective. There cannot be a generalized formulation on the sale deeds in a given

case so as to blanketly apply in cases unconnected with any acquisition in which such

sale deeds have no relevance. Hence, as to how the following observations of the

Supreme Court in the present facts can be of any relevance, cannot be understood.


         "That the reasonable method to determine the market value of
         the acquired land is on the evidence of transaction of bonafide
         sales of acquired land but not on evidence of sales of such land
         taken up having had knowledge of the proposed acquisition,
         the former would furnish the reasonable basis to determine the
         compensation. In its absence, bonafide sales but not
         manipulated sales of the land in the neighbourhood possessed
         of same or similar quality and having same or similar
         advantages would give an unerring assurance to the court to
         determine just and proper compensation. These factors must
         be established as a fact by examining either the vendor or the
         vendee. Marking of certified copies of sale deeds are not proof
         of sale or series of sales of small pieces of land and do not
         furnish the sole basis to determine market value. Bonafide
         sales may furnish evidence of the market conditions for
         consideration."

31.     Further, in the case of Dhusabhai (supra), this Court also had once again dealt

with a situation where acquisition of land for public purposes had led in market value

of the land going up as a result of speculation arising out of prospective acquisition of

the land. The context cannot be borrowed to attribute any legality to the impugned

circular.


32.     It is therefore our view that the reliance placed by Dr. Saraf on the aforesaid

decisions are not apposite to the facts of the present case and hence, nothing much

turns on the same.


                                       24th December 2025
                                               30
Laxmi

        ::: Uploaded on - 24/12/2025                         ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                              WP 8296-23.DOC



33.     Further, we are not inclined to accept the contention as canvassed by Dr. Saraf

that the word "year" should not be interpreted as per the definition given in the

General Clauses Act, 1897, and should be read in the context of the Act for the

purpose of arriving at the fair market value of the property. It is a settled principle of

law that when a word or a term is not defined in the statute, in such event, recourse

could be to the General Clauses Act, 1897. The 2013 Act does not define the term

"year" and therefore, in our view, the same will be governed by the definition as

provided in the General Clauses Act, 1897 which reads thus:-


               "3(66) "year" shall mean a year reckoned according to the British

               calendar."


34.     While dealing with the issue of absence of definitions in a statue, it has been

held by the Supreme Court in the case of Commr. of Customs v. Dilip Kumar & Co. 9

that-


          "While interpreting a statutory law, if any doubt arises as to the
          meaning to be assigned to a word or a phrase or a clause used in
          an enactment and such word, phrase or clause is not specifically
          defied, its legitimate and indeed mandatory to fall back on the
          General Clauses Act. However, when there is repugnancy or
          conflict as to the subject or context between the General Clauses
          Act and a statutory provision which falls for interpretation, the
          Court must necessarily refer to the provisions of the statute."




35.      Dr. Saraf's contention to contend that the wording in Explanation 1 to

sub-Section (1) of Section 26, which uses the expression 'immediately

preceding three years of the year in which the acquisition of land is proposed

to be made', if construed by applying the provisions of Section 3(66) of the

9 (2018) 9 SCC 1
                                       24th December 2025
                                                31
Laxmi

        ::: Uploaded on - 24/12/2025                          ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                            WP 8296-23.DOC



General Clauses Act, 1897 (which defines "year" to mean a year reckoned

according to the British calendar), would require the period to be reckoned not

from the date of the Section 11 notification but either from the Section 4

notification or by treating the period as commencing one calendar year prior

to the date of the Section 11 notification, is, in our opinion, untenable. Dr.

Saraf has supported this contention by illustratively submitting that if the

Section 11 notification is issued on 5 th January 2024, the three preceding years

would be the calender years 2021, 2022 & 2023. Similarly for an acquisition

where the notification is issued on 24th December 2024, there also the three

preceding years as per the General Clauses Act, 1897 would be the calender

years 2021, 2022 & 2023. This accordingly to him would lead to an

anomalous situation inasmuch as from the above illustrations the period of

consideration to determine the market value for acquisitions which are nearly

twelve months apart would be the same. It is therefore his submission that this

could never be the context in which the word 'year' has been used in

explanation 1 to Section 26(1) of the 2013 Act. In our clear opinion, such an

interpretation, in fact, militates against the clear purport of Section 3(66) of

the General Clauses Act and would amount to reading something into

Explanation 1 to Section 26 (1) which the legislature itself has not found it

appropriate to incorporate. Moreover, acceptance of such an interpretation

would lead to an absurdity, as would be wholly inconsistent with the clear

legislative intent underlying Section 26(1) Explanation 1, read with the clear

provisions of Section 11 of the 2013 Act.


                                       24th December 2025
                                               32
Laxmi

        ::: Uploaded on - 24/12/2025                        ::: Downloaded on - 24/12/2025 21:05:20 :::
                                                                            WP 8296-23.DOC



36.      In the light of the aforesaid discussion, we are of the considered view

that the impugned circular dated 24th January 2023 cannot be sustained and is

liable to be quashed and set aside. We accordingly allow the present petitions

in terms of the following order:-


                                            ORDER

(i) The impugned circular dated 24 th January 2023 is declared illegal, null and void, being contrary to the provisions of Section 26(1) read with Section 11 of the 2013 Act.

(ii) Consequent thereto, any action taken applying the impugned circular would consequently be rendered illegal, null and void. In respect of any awards declared, by applying the said circular, a fresh exercise for determination of compensation strictly in accordance with the provisions of Section 26(1) read with Section 11 of the 2013 Act needs to be undertaken.

(iii) In the event, any challenge to a land acquisition award passed by applying the said circular is subjudice before any authority/forum, the parties would be at liberty to raise contentions based on the aforesaid orders, in support of their plea for appropriate determination of land acquisition compensation in accordance with law and in the light of the present orders.

(iv) It is clarified that the land acquisition awards which have been passed by consent of the parties and which are not assailed shall remain undisturbed.

(v) It is clarified that, except for examining the legal issues which fell for determination in the present proceedings, the observations made by us are in 24th December 2025 33 Laxmi ::: Uploaded on - 24/12/2025 ::: Downloaded on - 24/12/2025 21:05:20 ::: WP 8296-23.DOC no manner a reflection with regard to any individual award, either in the case of the petitioners or otherwise. In the event that the owners of the land or any person interested, aggrieved by the award, have initiated proceedings, the same shall be decided in accordance with law. Insofar as the impugned circular is concerned, by applying this decision, the petitions are allowed and disposed of in the aforesaid terms.

(vi) Disposed of in the aforesaid terms. No costs.

37. At this stage, learned Counsel for the Respondents would request that the operation of the Judgment be stayed. Considering the clear observations, we are not persuaded to accept the said request.

(AARTI SATHE, J.)                                           (G. S. KULKARNI, J.)




                                       24th December 2025
                                               34
Laxmi

        ::: Uploaded on - 24/12/2025                        ::: Downloaded on - 24/12/2025 21:05:20 :::