Supreme Court of India
The Land Acquisition Officer & ... vs Smt. Sreelatha Bhoopal & Anr on 21 April, 1997
Equivalent citations: AIR 1997 SUPREME COURT 2552, 1997 (9) SCC 628, 1997 AIR SCW 2499, 1997 (4) SCALE 14, (1997) 5 JT 383 (SC), (1997) 3 SCR 875 (SC), (1997) 2 SCJ 105, (1997) 4 SUPREME 646, (1997) 4 SCALE 14, (1997) 2 CURCC 252, (1997) 2 LACC 457, (1997) 2 LANDLR 268, (1997) 3 ICC 376
Bench: K. Ramaswamy, D.P. Wadhwa
PETITIONER: THE LAND ACQUISITION OFFICER & SUB-COLLECTOR, GADWAL. Vs. RESPONDENT: SMT. SREELATHA BHOOPAL & ANR. DATE OF JUDGMENT: 21/04/1997 BENCH: K. RAMASWAMY, D.P. WADHWA ACT: HEADNOTE: JUDGMENT:
O R D E R Though hotices have been served, respondents are not appearing either in person of through counsel.
Leave granted.
Notification under Section 4(1) of the Land Acquisition Act, 1894 (for short, the `Act') was published on September 26, 1981 for public purpose, namely, establishment of Bus Depot/Stand in Gadwal Town of Mehaboobnagar District in State of Andhra Pradesh. The Land Acquisition Officer in his award dated December 27, 1983 awarded compensation at the rate of Rs.8.000/- per. On reference, the Civil Court by its award and decree dated November 15, 1985, enhanced the compensation to Rs.20/- per sq. yd. On appeal, the Division Bench of the A.P. High Court in Appeal No.2391/86 by judgment and decree dated August 8, 1996 has confirmed the same. Thus, this appeal, by special leave.
The High Court has relied upon Ex.A-4 the sale wherein related to a small piece of land, and accordingly confirmed the market value @ Rs.20/- per sq. yd. It is now well settled legal position that small pieces of land cannot offer the same market value when a large track of land is purchased in an open market by a willing and prudent purchased in an open market by a willing and prudent purchaser. It is settled legal position that the Court has to put itself in the armchair of a prudent purchaser and put the question to itself whether the land, in the given circumstances, would fetch the same market value as is likely to be determined by the court when small piece of land would be offered for sale. Unfortunately, the High Court has not adopted that principle; it has merely proceeded to rely upon sale deed relating to a small piece of land. We have gone through the award of the Collector. The Collector referred to various sale deeds and ultimately he relied upon a sale transaction and held that the lands in the sale deed at Sl. No. 120, pertaining to survey Nos.854, which fetched the rate of Rs.4,519-77 as on the date of the sale, namely, December 27, 1978 was comparable one. The Land Acquisition Officer noted that the lands therein were converted into non-agricultural lands and the lands in question still remained to be agricultural lands and were adjacent to Gadwal Town. Under these circumstances, he awarded the market value at the rate of Rs.800/- per acre. It is settled legal position that the burden is on the claimant to prove by adducing acceptable evidence for higher compensation. Having rejected Ex.A-4 relied on by High Court, though the award of Land Acquisition Officer is not evidence stricto sensu with a view to do substantial Justice. We looked into it and considered the material collected therein. Having regard to the state of evidence and large extent of the land in question as also and the facts, we think that the appropriate market value would be Rs.20,000/- per acre and would be just and reasonable compensation.
The appeal is accordingly allowed. The order of the reference Court as confirmed by the High Court is set aside. Instead, the award shall be substituted by Rs.20,000/- per acre with usual solatium at the rate of 30% and interest on enhanced compensation at the rate of 9% per annum from the date of taking possession to the date of payment of such enhanced compensation and at the rate of 15% thereafter till deposit of enhanced compensation into the court. No orders as to costs.