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 2, Cited by 56]

Supreme Court of India

U.P. State Road Transport Corporation, ... vs State Of U.P. And Ors on 27 March, 1997

Equivalent citations: 1997 AIR SCW 1996, 1997 (5) SCC 148, 1997 ALL. L. J. 1174, (1997) 1 LACC 449, (1997) 2 LANDLR 182, (1997) 3 CIVLJ 161, (1997) 2 CTC 480 (SC), (1997) 3 SCALE 539, (1997) 3 SUPREME 740, (1997) 3 ICC 573, 1997 ALL CJ 2 1148.1, (1997) 2 RECCIVR 710, (1997) 30 ALL LR 211, (1997) 3 SCR 389 (SC), (1997) 4 JT 555 (SC), (1997) 2 SCJ 146, AIR 1997 SUPREME COURT 3675, 1997 ALL CJ 1148

Author: K. Ramaswamy

Bench: K. Ramaswamy

           CASE NO.:
Appeal (civil)  4980-86 of 1995

PETITIONER:
U.P. STATE ROAD TRANSPORT CORPORATION, ALIGARH

RESPONDENT:
STATE OF U.P. AND ORS.

DATE OF JUDGMENT: 27/03/1997

BENCH:
K. RAMASWAMY & G.B. PATTANAIK

JUDGMENT:

JUDGMENT 1997 (3) SCR 389 K. Ramaswamy and G.B. Pattanaik, JJ.

1. These appeals by special leave arise from the orders of the Division Bench of the Allahabad High Court, made on October 17, 1994 in F.A. No. 271/1994 and batch.

2. The Notification under Section 4(1) of the Land Acquisition Act, 1894 (for short, the "Act") was published on June 3, 1979 acquiring a total extent of 24.9 acres of land for public purpose, namely, for establishment of road transport depot. The Land Acquisition Officer awarded compensation at the rate of Rs. 11.25 per sq. yard. On reference under Section 18 of Act, the Additional District Judge by his award and decree enhanced the compensation to Rs. 25 per sq. yard. On appeal, the Division Bench of the High Court has dismissed the appeals on the ground of limitation. Thus, these appeals.

3. On our direction the learned Counsel for the parties have placed on record the adduced evidence. It is now admitted position that two sale deeds has been filed in support of the claim of higher compensation but neither the vendor nor the vendee has been examined to substantiate those documents which is not the evidence legally admissible nor to be considered. The reference Court also did not properly consider the claims in the legal perspective. Thus, we find that the approach adopted by the High Court as well as the reference Court is not correct in law. However, we are not expressing any opinion on merits. We set aside the award and decree of the reference Court and that of the Division Bench of the High Court. The matter is remitted to the reference Court with a direction to give opportunity to the parties to adduce evidence afresh, consider the same in the light of the law laid down by this Court and then decide the compensation accordingly within six months from the receipt of this order.

4. The appeals are, accordingly, allowed but, in the circumstances without costs.