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 6]

Supreme Court of India

Smt. Kamalabai Jageshwar Joshi & Ors vs State Of Maharashtra & on 30 November, 1995

Equivalent citations: 1996 AIR 981, 1996 SCC (1) 669, AIR 1996 SUPREME COURT 981, 1996 (1) SCC 669, 1996 AIR SCW 426, 1996 (2) BOM CJ 200, (1996) 1 CIVLJ 732, (1996) 1 LANDLR 277, (1995) 4 CURCC 323, (1996) 1 SCJ 209

Author: K. Ramaswamy

Bench: K. Ramaswamy, S.B Majmudar

           PETITIONER:
SMT. KAMALABAI JAGESHWAR JOSHI & ORS.

	Vs.

RESPONDENT:
STATE OF MAHARASHTRA &

DATE OF JUDGMENT30/11/1995

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
MAJMUDAR S.B. (J)

CITATION:
 1996 AIR  981		  1996 SCC  (1) 669
 JT 1995 (9)   127	  1995 SCALE  (6)764


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Notification under s.4(1) of the Land Acquisition Act was published on May 10,1962 acquiring a total extent of 62.5 acres belonging to the appellant for extension of the South Eastern Railway Station. The award under s.11 was made on May 13, 1965 determining the compensation @ Rs.250/- per acre. On reference under s.18 by award and decree dated December 8, 1971, the Court had enhanced the compensation to Rs.2,000/- per acre. On further appeal under s.54, the Division Bench of the High Court by judgment and decree dated September 29, 1984 further enhanced the compensation to Rs.7,000/- per acre. Dissatisfied therewith, the appellant has filed this appeal by special leave. The State did not file any appeal against the enhanced compensation.

Shri Joshi, learned counsel for the appellant contended that the appellant, even before the acquisition was initiated, had offered the land @ Rs.4/- per sq. yd. and the Department had agreed and proceeded with the acquisition. The High Court should have granted compensation at Rs.4/- per sq. yd. It is also contended that the High Court having accepted the sale deeds, item 1, 2 and 7 which served as instances of comparable market value, they would form reasonable basis to determine the compensation. But the High Court committed grievous error of law in ignoring the maximum price that were fetched in those sale deeds and the High Court ought to have granted maximum price determined under those sale deeds. Having heard the learned counsel on both the counts, we think that there is no force in either contention.

So far as the claim @ Rs.4/- per sq. yd. is concerned, it was only an offer made by the appellant and there was no concluded agreement nor at least acceptance by the Department to purchase the lands at that rate. The concerned engineer had written to the appellant to give his offer for acquisition of the land whereat he had quoted at Rs.4/- per sq. yd. There was no acceptance thereof. However, they referred the matter to the Collector for acquisition. Under those circumstances, it remained to be at the stage of offer without any acceptance. It cannot be said that there is a concluded agreement between the requisitioning authority and the appellant to purchase the lands @ Rs.4/- per sq. yd. With regard to the three sale deeds, it is true that there is some typographical error in item 2 with regard to the assessment of the price fetched therein. But one important factor that cannot, under any stretch of imagination, be lost right of, is that all the lands including the land covered under item 2 are situated in green belt area. The land in item 2 is of an extent of 260 x 85 sq. ft. and the consideration referred to therein was Rs.11,500/-. Even at the time of acquisition, as per the report of the Land Acquisition Officer in the award, there was no development, though the lands are situated within the master plan of the municipal limits. Yet the lands remained to be agricultural lands. It is true that sanction was obtained for converting the lands into non-agricultural lands. It would be obvious that having become aware of the proposal for acquisition, the permission for conversion was obtained by the appellant with a view to inflate the market value. All the sale deeds relate to small extents of agricultural lands purchased on square feet basis. They would offer no reasonable basis to further enhance the compensation though they fetched higher market value worked out at Rs.33,000/- per acre. No reasonable and prudent purchaser would offer to purchase this vast extent of land at that rate. Except obtaining sanction for conversion no further action to develop the lands was taken.

Considered from these angles the High Court having had the advantage of considering the entire evidence, determined the compensation at Rs.7,000/- per acre. We do not think that we would be justified to further enhance the compensation. The appeal is accordingly dismissed but in the circumstances without costs.