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 9, Cited by 13]

Punjab-Haryana High Court

State Of Haryana vs Dilbagh And Ors. on 3 June, 1999

Equivalent citations: (2000)125PLR290

Author: Swatanter Kumar

Bench: Swatanter Kumar

JUDGMENT
 

Swatanter Kumar, J. 
 

1. The learned District Judge, Gurgaon, awarded compensation at the rate of Rs. 12,05,500/- per acre for acquisition for their respective lands while in relation to the same notification of the same date, the learned" Additional District Judge Gurgaon vide his judgment dated 3.12.1997 awarded to the identically situated claimants Rs.265/- per square yard i.e. Rs. 12,82,600/- per acre compensation for acquisition of their respective lands. This in fact itself formulates an important question for determination before this Court in the above regular first appeals. 2. Reference to basic facts would be necessary. Government of Haryana with an intention to acquire land measuring 1068.64 acres in the revenue estates of village Jhasra, Kanhai, Binderpur and Shamshpur, District Gurgaon, issued a notification under Section 4 of the Land Acquisition Act, hereinafter referred to as the Act on 20.4.1990. In furtherance thereto, notification under Section 6 of the Act was issued on 18.4.1991 and the details of the lands acquired from the aforestated respective villages as indicated in the notification is as under:-

     Village                    Section 4 notification                  Section 6 notification
                               Dated 20.4.1990                         Dated 18.4.1991
                               Area (in acres)                         Area (in acres)
    Jhasra                     475.51                                  466.00
    Kanhai                     579.81                                  516.67
    Binderpur                  43.81                                   35.19
    Shamshpur                  49.78                                   49.78

 

3. An area of 119.22 acres was left from the notification under Section 48-A of the Act being licensed area. The Land Acquisition Collector, therefore, dealt with and passed an award No. 8 dated 23.3.1993 granting the following compensation to the claimants for their respective lands in the respective villages.

     VILLAGE                           JHARSA
    Sr.No.                         Kind of Land                      Rate per acre
    1.                               Chahi                           Rs. 4 lacs.
    2.                               Magda                           Rs. 3.5 lacs.
    3.                               Bhood                           Rs. 3 lacs.
    4.                               Gair Mumkin                     Rs. 2.5 lacs.
    VILLAGES BINDERPUR, SHAMSPUR AND KANHAI.
    1.                               Chahi                           Rs. 1.5 lacs.
    2.                               Magda                           Rs. 1.25 lacs.
    3.                               Banjar. Gair Mumkin             Rs. 2 lacs. 
 

4. The Land Acquisition Collector, however reduced, the claim in relation to the lands in village Jharsa and -Binderpur where the claimants had removed the earth upto depth of 5 feet to 7, feet and half rate was awarded to them of the awarded amount for that land.

5. The claimants were dissatisfied with the amount awarded to them by the learned Land Acquisition Collector and they preferred references under Section 18 of the Act. In all 152 references were sent by the Collector to the Court of Distt. Judge, Gurgaon. All these references were answered by different 31 judgments passed by the learned District Judge/Additional District Judge, Gurgaon. As already noticed different amounts were awarded to the claimants in these references. The learned District Judge answered 152 references vide 31 judgments of different dates and awarded compensation at the rate of Rs.265/- per square yard irrespective of the nature of the land and main judgment was delivered in Dilbagh Singh's case giving compensation of Rs. 12,86,600/- per acres. While in other references the learned District Judge awarded Rs. 12,05,500/- per acre. All these references answered by the learned District Judge vide different judgments have given rise to 374 regular first appeals before this Court. These appeals are more or less based upon common evidence and are raising common question of law. Learned Additional District Judge/District Judge, in fact, has relied upon one award or the other arising from the same notification and upon enhancing the amount has granted the compensation in question. As such it will be appropriate to deal all these awards by a common judgment. The above two appeals are based upon the basic judgments granting lowest and highest compensation in relation to the same notification and for the lands acquired in the same villages. Thus, I have preferred to discuss these two cases in great detail in this common judgment.

6. From the evidence on record it appears that the petitioners have examined seven witnesses and have placed on record Ex.Pl to Ex.P.40 the sale-deeds, certified copies of the judicial pronouncements/awards and application forms and auctions held by the Haryana Urban Development Authority. The respondents examined only one witness i.e., Satbir Singh, Patwari and tendered in evidence sale instances Ex.Rl to Ex.R4.

7. At the outset it must be noticed that sale instances produced on record by the claimants except Ex.P3 and Ex.P9 have not been proved in accordance with law. The vendor and vendees of any of the sale instances except the two afore-indicated were not examined so the genuineness, authenticity and consideration of these instances have not been proved on record as per the requirement of law as held in A. P. State Road Transport Corporation v. P. Venkaiah and Ors., A.I.R. 1997 Supreme court 2600 and Special Deputy Collector and Anr. v. Kurra Sambasiva Rao and Ors., A.I.R. 1997 Supreme Court 2625. Thus the sale instances except the above two indicated are inadmissible in evidence and cannot be considered by this Court. For the same reason sale instances produced by the respondents being Ex.R1 to Ex.R4 can also be not looked into. Resultantly, all these sale instances are rejected.

8. Ex.P3 and Ex.P4 were proved by PW6 and PW7 who were the vendor/vendees in the respective sale instances, as such they could be taken into consideration. The value indicated in Ex.P3 and Ex.P9 is as under-

     Ex.               Area         Village          Total Sale        Rate Per     Rate Per
    Date of sale      Sold                          Consideration     Sq.Yd.       'acre'
    P.3               400Sq.Y.     Jharsa           1,80,000/-        450.00       21,78,000/-
    10.1.1990
    P.9               111Sq.Y.     Jharsa           50,000/-          450.00       21,78,000/-
    6.11.1989
 

9. Ex.P.6 to Ex.P.8 are the site plans and Aksh Shijra showing the location of the acquired land. The oral evidence of PW2, PW5 and other claimants show that location of these villages is quite adjacent to village Jharsa. The learned trial Court while discussing this issue at some length and awarding the compensation the claimants held as under.-

"He also stated that the acquired land is surrounded by various HUDA sectors and private colonies namely D.L.F. Ansal, and South City and that at the time of acquisition the market price of the acquired land was Rs. 1,500/- per square yard. The claimants have also examined Shri Shanti Narain, Retired Naib Sadar Kanungo, Gurgaon, who appearing as PW1 proved site plan Ex.Pl, which he had prepared after visiting the acquired land situated in village Shamshpur. He testified that boundaries of villages Jharsa and Shamshpur adjoin each other. The acquired land is situated at a distance of about 2 KMs from the limits of Municipal Committee, Gurgaon, and that HUDA sectors 38, 39, 40, 31, 32 and Part I and Part-11 of Sector 15 are situated near the acquired land."

10. The cumulative effect of the above documentary and oral evidence is that the revenue estate of the village from where the land was acquired is adjacent to each other and lands for development of other sectors to be constructed by HUDA had already been acquired and development had been carried in that area. The one fact, which cannot be disputed is that the location of village Jharsa is better than other villages inasmuch as it abuts the Delhi-Jaipur National Highway. This location has been discussed in great detail in relation to acquisition of lands in village Jharsa vide notification dated 27.8.1987 in the case Kabul Singh v. State of Haryana, R.F.A. No.556 of 1996 decided on 13.5.1999, where the compensation was enhanced to Rs.213.99 per square yard for a limited part of land adopting the belting system.

11. While awarding the compensation to the claimants, the learned trial Court held as under:-

" However, this very Court vide Judgment, copy Ex.P.5, in L.A. Case No.84 of 1992 titled Daya Nand v. Haryana State, had awarded compensation at the rate of Rs.9,15,000/- per acre in respect of the land of village Jharsa, acquired vide notification dated 27.8.1987. In the references in hand land of village Shamshpur was acquired along with land of villages Jharsa, Kanhai and Binderpur through one and the same notification dated 20:4.1990. There is not much of dispute and rather it stands proved from the testimony of PW1 Shanti Naram, Retired Naib Sardar Kanungo, that revenue estates of villages Jharsa and Shamshpur adjoin each other and form a compact block. As such, in view of the ratio of Karnail Singh's case (supra) it is a fit case where benefit at the rate of 12% increase per year deserves to be given, there is a time lag of about 31 months 3 weeks between the notification dated 27.8.1987 involved in Judgment copy Ex.P5 and the notification dated 20.4.1990 involved in the present references. Thus, giving benefit of 31.75% increase for 31 months 3 weeks difference, over the above the compensation amount of Rs.9,15,000/-per acre, awarded vide judgment Ex.P5 the market price of the acquired land in question at the time of acquisition, comes to Rs.12,05,512.50 per acre. The issue is decided with the finding that the market price of the acquired land at the time of -acquisition was Rs. 12,05,500/- per acre (Rs. twelve lacs five thousand five hundred)."

12. It must also be noticed that the learned trial Court while dealing with the case of Dilbagh Singh (supra) had granted higher compensation at the rate of Rs.265/- per square yard i.e. Rs. 12,82,6000/- per acre. Though higher compensation was awarded but the learned trial Court had totally relied upon Ex.P13 in that case. Ex.P13 was the judgment of the court in the case of Khuba. itself vide Ex.P13, as is clear from the above narrated facts, reliance was placed upon Ex.P5. The learned trial Court also held that Ex.P10 to Ex.P12 could not be relied upon fully because they related to different locations and village Jharsa arising out of notification dated 27.8.1987.

13. In order to solve this tangle of inter-dependence of awards, it must be noticed that in the notification dated 27.8.1987 relating to village Jharsa in the case of Kabul Singh, compensation was enhanced. But that compensation is lower than the compensation awarded in both the above cases. The case of Daya Ram Ex.P5 had been decided by this Court along with Kabul Singh's case as it arose from the same notification.

14. In the case of Suraj Bhan v. State of Haryana, R.F.A. No.944 of 1998 decided on 13.5.1999 lands of village Salokhara, Islampur and Jharse, which were acquired vide notification dated 22.3.1990, this court had reduced the compensation awarded from Rs.265/- per square yard to Rs.212/- per square yard. Those lands are quite adjacent and are somewhat similarly located like the lands acquired under the present notification. The time in the present notification and earlier notification in the case of Suraj Bhan is less than a month, which would not materially alter or change the situation or extent of compensation payable to the claimants.

15. It is known fact that process of acquisition of land takes considerable time and it is publicly known few days in advance to the actual publication of notification under Section 4 of the Act. Ex.P13 is under appeal before this court and is being discussed in this judgment. Thus, the entire basis of Ex.P13 being Ex.P5 and Ex.P5 having been con- . eluded, the location of which is better than the present land, cannot be awarded higher compensation alike lands of village Jharsa. All other exhibits Ex.P10 to Ex.P13 and Ex.P15 were also discussed in the case of Kabul Singh as well as in the case of Suraj Bhan.

16. The cumulative effect of the entire evidence is that the lands of villages Jharsa and particularly the land abutting the national highway would get the highest compensation out of all these villages and remaining lands of village Jharsa and other abutting lands of different villages would get different compensation. Basically, the compensation awarded to the highest land of village Jharsa in 1987 could be awarded as compensation to the claimants of the present case and setting off the increase in value of land arising from the time gap against the cut which ought to be applied for on the basis of well accepted judgment of the Supreme Court in the case of K.S. Shivadevamma and Ors. v. Assistant Commissioner and Land Acquisition officer and Anr., 1996(2) Supreme Court Cases 62. This court would have to take into consideration a formidable piece of evidence i.e. judgment in the case of Suraj Bhan where compensation of Rs.212/- per square yard has been awarded. I would prefer to follow and award same compensation to the claimants of the present case as well. In my view it will be thus fair and equitable that the compensation awarded by learned Court below is reduced to Rs.212/- per square yard with all statutory benefits.

17. This approach can be supported by another point of view. There are only two sale deeds on record which are Ex.P3 and P9. There the land was sold on 6.11.1989 and 10.1.1990 in village Jharsa at the rate of Rs.450/- per square yard. Taking the value and average of the above Ex.P3 and Ex.P9 Rs.450/- is the general price of the land which has to be reduced for determining the fair market value of the land at the relevant time and consequent compensation payable to the claimants at the time of acquisition. The land sold under Ex.P3 and Ex.P9 are of small pieces of lands. The same value cannot be a true index to the market value of the land in relation to such huge acquisition. Furthermore, the land of village Jharsa is better located than other villages. In addition to all this a deduction has to be made on account of development changes, one time expends ture of the State and other incidental and ancillary factors as indicated in the judgment of the Hon'ble Apex Court referred in the case of K.S. Shivadevamma (supra). Thus, applying the deduction of 53% in terms of the judgment of the Supreme Court, the claimants would be entitled to get Rs.209.91 per square yard. I would prefer to award to the claimants higher compensation which has been arrived at by this court on the basis of the above two principles.

18. Result of the above discussion is that the appeals preferred by the State are partly accepted, while the appeals preferred by the claimants for enhancement are dismissed. The claimants would be entitled to get compensation at the rate of Rs.212/- per square yard with all statutory benefits under Sections 23(1-A), 23(2) and 28 of the Act. However, there shall be no order as to costs.

19. Before parting with these cases, it is obligatory upon this court to notice the contention commonly raised by the learned counsel appearing for various claimants to the effect that the claimants are put to great hardship and disadvantage because of non-payment of compensation by the State for the acquisition of their lands. The statutory protection provided under the provisions of the Act does not safeguard their interests adequately, in the face of the rising prices, cost of living and starting of appropriate business by the claimants or their family, who are divested of their lands. Far ahead is the rise in price index in terms of cost of living or commerce and cannot be fairly arid equitably set off against the prescription of statutory benefits. It is a known fact that payments are made to the claimants after years of acquisition of their lands and sometimes payments are even made, to their next generation and that too after taking recourse of prolonged execution proceedings.

20. Certainly these contentions carry substance and are based on practical aspect of the law of land acquisition. It is a matter of regret. The State seriously needs to ponder over this practical problem and take such measures as are permissible in law to make expeditious and effective disposal in relation to the compensation payable to the claimants for acquisition of their lands.

21. 1 would only express a pious wish that the State Government would endeavor its best by adopting adequate measures to ensure payment of compensation to the claimants at the earliest. This would help the state to avoid unnecessary litigation on the one hand and saving of income-tax payers money, which otherwise is payable on account of statutory payments and interest.

22. The above appeals are accordingly disposed Of leaving the parties to bear their own costs.