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 8, Cited by 108]

Supreme Court of India

Bhagawathulla Samanna And Ors vs Special Tahsildar And Land Acquisition ... on 18 September, 1991

Equivalent citations: 1992 AIR 2298, 1991 SCR SUPL. (1) 172, AIR 1992 SUPREME COURT 2298, 1991 (4) SCC 506, 1992 AIR SCW 2791, (1992) 1 APLJ 21.1, 1992 (1) UJ (SC) 1, (1991) 4 JT 56 (SC), (1991) 2 LS 23, (1992) 1 LANDLR 27, (1992) 1 MAD LJ 9, (1992) 1 MAHLR 191, (1992) 1 RRR 257, (1992) 1 SCJ 52, (1992) 6 LACC 31, (1992) 19 ALL LR 116, (1992) 1 CIVLJ 214, (1991) 3 CURCC 347

Author: M. Fathima Beevi

Bench: M. Fathima Beevi, N.M. Kasliwal

           PETITIONER:
BHAGAWATHULLA SAMANNA AND ORS.

	Vs.

RESPONDENT:
SPECIAL TAHSILDAR AND LAND ACQUISITION OFFICERVISAKHAPATNAM

DATE OF JUDGMENT18/09/1991

BENCH:
FATHIMA BEEVI, M. (J)
BENCH:
FATHIMA BEEVI, M. (J)
KASLIWAL, N.M. (J)

CITATION:
 1992 AIR 2298		  1991 SCR  Supl. (1) 172
 1991 SCC  (4) 506	  JT 1991 (4)	 56
 1991 SCALE  (2)613


ACT:
Land Acquisition Act, 1894:
    Section  24--Compensation--Award  of--Expenses  required
for  development of the land---Deduction of one-third  value
thereof--Whether and when justified.



HEADNOTE:
    The	 appellants'  lands  were acquired  under  the	Land
Acquisition  Act. The appellants claimed land value  at	 the
rate of Rs. 10 per sq. yard, but the Land Acquisition  Offi-
cer  awarded  compensation at the rate of  Rs.0.88  per	 sq.
yard.  On  a reference the Sub-Judge determined	 the  market
value  at Rs. 11 per sq. yard on the basis of  certain	com-
parable	 transactions, but granted the compensation  at	 the
rate of Rs. I0 as the appellants themselves had claimed only
at  that  rate.	 On an appeal preferred by  the	 Respondent-
State,	the  High Court determined the market value  of	 the
lands  at the rate of Rs. 6.50 per sq. yard and reduced	 the
total compensation, following the decision of this Court  in
Tribeni	 Devi v. Collector, Ranchi, AIR 1972 SC 141  that  a
deduction  of  1/3  of the value is to be  made	 when  large
extent of land is acquired under housing scheme.
    Aggrieved  by the High Court's decision, the  appellants
preferred  the	present appeals, contending  that  the	High
Court  had  erroneously applied the principle laid  down  in
Tribeni	 Devi's	  case	without	 properly  appreciating	 the
nature of the land in question and the purpose for which  it
had been acquired.  It was further contended that there	 was
no justification for making any deduction since the land  in
question  was  fully developed and  eminently  suitable	 for
being  used  as	 house sites. Even in respect  of  the	land
acquired  for the purpose of formation of the road,  it	 was
argued,	 the High Court wrongly proceeded on the basis	that
expenses have to be incurred for development.
    On behalf of the Respondents, it was contended that	 the
appellants' lands form part of large tract acquired for	 the
purpose of construction of
173
houses, that the other transaction based .on which compensa-
tion was decided by the Sub-Judge, related to small plots of
land  which  were fully developed and  while  comparing	 the
transactions,  it  was necessary to take  into	account	 the
development  that  is required to be made for  bringing	 the
acquired  land suitable for the purpose of construction	 and
that 1/3 of the value was rightly deducted.
Allowing the appeals, this Court,
    HELD  1.  The principle of deduction in the	 laud  value
covered by the comparable sale is adopted in order to arrive
at  the market value of the acquired land.  In applying	 the
principle  it is necessary to consider all  relevant  facts.
It is not the extent of the area covered under the  acquisi-
tion, the only relevant factor. Even in the vast area  there
may  be land which is fully developed having  all  amenities
and  situated in an advantageous position. If  smaller	area
within the large tract is already developed and suitable for
building purposes and have in its vicinity roads,  drainage,
electricity,  communications  etc.  then  the  principle  of
deduction simply for the reason that it is part of the large
tract acquired, may not be justified. [177-D].
Tribeni	 Devi  v.  Collector,  Ranchi,	AIR  1972  SC  1417,
distinguished.
    Kaushalya Devi v. Land Acquisition Officer, [1984] 2 SCR
900;  Administrator  General of West  Bengal  v.  Collector,
Varanasi, AIR 1988 SC 943; Special Tahsildar, Land  Acquisi-
tion, Vishakapatnam v. Smt, A. Mangala Gown, 1991 (2)  Scale
301, relied on.
    2	In the instant case, the lands involved are of	even
level  and  fit for construction without the  necessity	 for
levelling  or reclamation. Having found that the land is  to
be valued only as building sites and stated the advantageous
position  in which the land in question lies though  forming
part  of  the larger area, the High Court  should  not	have
applied the principles of deduction. [177 F-H]
    3.	 The  proposition  that large area  of	land  cannot
possibly fetch a price at the same rate at which small plots
are  sold is not absolute proposition and in  given  circum-
stances	 it  would be permissible to take into	account	 the
price  fetched	by the small plots of land.  If	 the  larger
tract of land because of advantageous position is capable of
being  used for the purpose for which the smaller plots	 are
used and is also situated in a
174
developed  area	 with little or no  requirement	 of  further
development,  the  principle of deduction of the  value	 for
purpose	 of comparison is not warranted. With regard to	 the
nature of the plots involved in these two cases, it has been
satisfactorily shown on the evidence on record that the land
has  facilities of road and other amenities and is  adjacent
to a developed colony and in such circumstances it is possi-
ble  to utilise the entire area in question as house  sites.
In  respect  of	 the land acquired for the  road,  the	same
advantages are available and it did not require any  further
development. [178-B,C).



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 1221 & 1222 of 1977.

From the Judgment dated 20.1.1976 of the Andhra Pradesh High Court in Appeal Nos. 758 and 632 of 1975. Mrs. Shyamala Pappu and Ms. Indira Sawhney for the Appel- lants.

T.V.S.N. Chari for the Respondent.

The Judgment of the Court was delivered by FATHIMA BEEVI, J. The appellants arc aggrieved that the High Court by the common judgment dated 20.1.1976 in two cases had substantially reduced on erroneous grounds the enhanced compensation allowed by the Subordinate Judge on reference under Section 18 of the Land Acquisition Act (for short the Act).

Civil Appeal No. 1222 of 1977 relates to acquisition of Ac. 8.33 cents of land in Survey No. 2/1 of Dondaparthi village in pursuance to Notification under Section 4(1) of the Act published on 7.7.1966 for construction of quarters for the staff of Porl Trust.

Civil Appeal No. 1221 of 1977 relates to acquisition of Ac.1.68 cents of land in Survey No. 2/2A of the same village in pursuance to the Notification published on 1.8.1968 for the purpose of formation of the national highway diversion road.

The appellants claimed land value at the rate of Rs. 10 per sq. yard since the Land Acquisition Officer awarded only 0.88 paise per sq. yard. The learned Subordinate Judge determined the market value of the land at the rate of Rs. 11 per sq- yard accepting as basis the value of land under the transactions evidenced by Exhibits A-1 to A-4, but granted the compensa-

175

tion at the rate of Rs. 10 per sq. yard as the claimants themselves had claimed compensation at the rate of Rs. 10 per sq. yard. The State preferred appeal against the said judgment of the 'Subordinate Judge to the High Court of Andhra Pradesh. The High Court accepted Exhibits A-I to A-4 as reflecting the value of land in the neighbourhood. It however following the decision of this Court in Tribeni Devi v. Collector, Ranchi, AIR 1972 SC 1417, that a deduction of 1/3 of the value is to be made when large extent of land is acquired under housing scheme, determined the market value of the appellants land at the rate of Rs. 6.50 paise per sq. yard and accordingly reduced the total compensation allowed by the Subordinate Judge.

The learned counsel for the appellants contended before us that the High Court had erroneously applied the principle laid down in Tribeni Devi's case (supra) without properly appreciating the nature of the land in question and the purpose for which it had been acquired. It was submitted that the land in question was fully developed and eminently suitable for being used as house sites and, therefore, there was no justification for making any deduction. It is also pointed out that even in respect of the land acquired for the purpose of formation of the road, the High Court wrongly proceeded on the basis that expenses have to be incurred for development and thus in awarding the compensa- tion, the High Court wrongly applied principles of deduction of 1/3 of the value. The learned counsel has taken us through the relevant evidence and maintained that the learned Subordinate Judge had reduced the land value to Rs. 10 per sq. yard though the market value was higher at Rs. 11 per sq. yard only because the appellants had themselves limited the claim to Rs. 10 per sq. yard The learned counsel for the respondent maintained that the appellants' land forms part of large tract acquired for the purpose of construction of houses, that the sale deed Exhibits A-1 to A-4 relate to small plots which are fully developed and when the transaction is compared, it is neces- sary to take into account the development that is required to be made for bringing the acquired land suitable for the purpose of construction and that the High Court was right in making the deduction of 1/3 of the value in the facts and circumstances of the case.

In awarding compensation in acquisition proceedings, the Court has necessarily to determine the market value of the land as on the date of the relevant Notification. It is useful to consider the value paid for similar land at the material time under genuine transactions. The market value envisages the price which a willing purchaser may pay under bona fide trans-

176

fer to a willing seller. The land value can differ depending upon the extent and nature of the land sold. A fully de- veloped small plot in an important locality may fetch a higher value than a larger area in an undeveloped condition and situated in a remote locality. By comparing the price shown in the transactions all variables have to be taken into consideration. The transaction in regard to smaller property cannot, therefore, be taken as a real basis for fixing the compensation for larger tracts of property. In fixing the market value of a large property on the basis of a sale transaction for smaller property, generally a deduc- tion is given taking into consideration the expenses re- quired for development of the larger tract to make smaller plots within that area in order to compare with the small plots dealt with under the sale transaction. This principle has been stated by this Court in Tribeni Devi's case (supra).

In Kaushalya Devi v. Land Acquisition Officer, [1984] 2 SCR 900, this Court observed at pages 912-913 as under:

"When large tracts are acquired, the transac- tion in respect of small properties do not offer a proper guideline ........................In certain other cases this Court indicated that for determining the market value of a large property on the basis of a sale transaction for smaller property a deduction should be given."

We shall also refer to the observations of this Court in Administrator General of West Bengal v. Collector, Varanasi, AIR 1988 SC 943: --

"The principle that evidence of market value of sales of small, developed plots is not a safe guide in valuing large extents of land has to be understood in its proper perspec- tive. The principle requires that prices fetched for small developed plots cannot directly be adopted in valuing large extents. However, if it is shown that the large extent to be valued does admit of and is ripe for use for building purposes; that building lots that could be laid-out on the land would be good selling propositions and that valuation on the basis of the method of a hypothetical lay-out could with justification be adopted, then in valuing such small, laid-out sites the valua- tion indicated by sale of comparable small sites in the area at or about the time of the notification would be relevant. In such a case, necessary deductions for the extent of land required for the formation of roads and other civic amenities; expenses of development of the sites by laying-out roads, drains sewers, water and electricity lines, and the interest on the outlays for the period of deferment of the realisation of the price; the profits on the venture etc. are to be made."
177

This Court has in a recent decision in Special Tahsil- dar Land Acquisition, Vishakapatnam v. Smt. A. Mangala Gowri, 1991(2) Scale 301, following Tribeni Devi's case pointed out as under:-

"It is to be noted that in building Regula- tions setting apart the lands for development of roads, drainage and other amenities like electricity etc. are condition precedent to approve lay out for building colonies. There- fore, based upon the .situation of the land and the need for development the deduction shall be made. Where acquired land is in the midst of already developed land with amenities of roads, drainage, electricity etc. then deduction of 1/3 would not be justified. In the rural areas housing schemes relating to weaker sections deduction of 1/4 may be justi- fied."

The principle of deduction in the land value covered by the comparable sale is thus adopted in order to arrive at the market value of the acquired land. In applying the principle it is necessary to consider all relevant facts. It is not the extent of the area covered under the acquisition, the only relevant factor. Even in the vast area there may be land which is fully developed having all amenities and situated in an advantageous position. lf smaller area within the large tract is already developed and suitable for build- ing purposes and have in its vicinity roads, drainage, electricity, communications etc. then the principle of deduction simply for the reason that it is part of the large tract acquired, may not be justified.

The national highway runs very near to the proposed Port-trust colony. The lands acquired already for the South Eastern Railway Staff Quarters lie to the southern side of the land under acquisition. The town planning trust road runs on the northern side of the land under acquisition. The colony is in the fast developing part of the municipal town. The plot of Ac. 1.68 cents in Survey No. 2/2A acquired for the formation of the diversion road is adjacent to built-in-area. The land involved in these cases is of even level and fit for construction without the necessity for levelling or reclamation. The High Court has itself conclud- ed on the evidence that the lands covered by the acquisition are located by the side of the National Highway and the southern railway staff quarters with the town planning trust road on the north. The neighbouring areas are already de- veloped ones and houses have been constructed, and the land has potential value for being used as building sites. Having found that the land is to be valued only as building sites and stated the advantageous position in which the land in question lies though forming part of the larger area, the High Court should not have applied the principles of deduc- tion. It is not in every case that such deduction is to be allowed. Where the acquired land is in the 178 midst of already developed land with amenities of roads, electricity etc., the deduction in the value of the compara- ble land is not warranted.

The proposition that large area of land cannot possibly fetch a price at the same rate at which small plots are sold is not absolute proposition and in given circumstances it would be permissible to take into account the price fetched by the small plots of land. If the larger tract of land because of advantageous position is capable of being used for the purpose for which the smaller plots are used and is also situated in a developed area with little or no require- ment of further development, the principle of deduction of the value for purpose of comparison is not warranted. With regard to the nature of the plots involved in these two cases, it has been satisfactorily shown on the evidence on record that the land has facilities of road and other ameni- ties and is adjacent to a developed colony and in such circumstances it is possible to utilise the entire area in question as house sites. In respect of the land acquired for the road, the same advantages are available and it did not require any further development. We are, therefore, of the view that the High Court has erred in applying the principle of deduction; and reducing the fair market value of land from Rs. 10 per sq. yard to Rs. 6.50 paise per sq. yard. In our opinion, no such deduction is justified in the facts and circumstances of these cases. The appellants, therefore, succeed.

In the result, the appeals are allowed and the respond- ent is directed to pay the compensation as determined by the learned Subordinate Judge with interest and solatium in accordance with law. In the circumstances of the case, we make no order as to costs.

G.N.				   Appeals allowed.
179