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 7, Cited by 8]

Allahabad High Court

Mangat Ram vs The Chairman, Industrial Development ... on 13 March, 2014

Bench: Krishna Murari, Harsh Kumar





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 3
 
Case :- FIRST APPEAL No. - 385 of 2006
 

 
Appellant :- Mangat Ram
 
Respondent :- The Chairman, Industrial Development Authorities & Others
 
Counsel for Appellant :- A.C. Srivastava,S.K.Mishra
 
Counsel for Respondent :- Amit Manohar
 
Connected with
 
First Appeal No. (413) of 2010
 
Dhirendra Singh & others 
 
Versus
 
The Chairman, Industrial Development Authority,
 
NOIDA & others 
 
With 
 
First Appeal No. 952 of 2000
 
Naubat & others
 
versus
 
State of U.P. & another 
 
Hon'ble Krishna Murari, J.
 

Hon'ble Harsh Kumar, J.

(Delivered by Hon'ble Krishna Murari, J.) We have heard Sri S.K. Mishra, learned counsel for the appellant and Sri Shivam Yadav as well as Sri Amit Manohar Sahai appearing for the respondent New Okhla Industrial Development Authority.

These are three connected appeals filed by the claimants-appellants. First Appeal Nos. 385 of 2006 and (413) of 2010 are directed against the judgment and order dated 17-12-1993 passed by IXth Additional District Judge, Ghaziabad. Whereas First Appeal no. 952 of 2000 is directed against the judgment and order dated 05-10-1995 passed by VIIIth Additional District Judge, Ghaziabad. The land under acquisition in all the three appeals is situate in village Nagla Charandas acquired by the same notification. By the impugned order the Additional District Judge has enhanced the compensation awarded by the Special Land Acquisition Officer to Rs.93.75 paise per sq. yard. The reference court placed reliance, on arriving at a conclusion, that compensation was liable to be enhanced to Rs.93.75 per sq. yard, on another judgment of the reference court dated 30-05-1992 passed in L.A.R. No. 250 of 1990 and 276 of 1996 in respect of village Bhangel Begampur.

Learned counsel for the claimant-respondents have pointed out that decision in LAR No. 250 of 1990 in respect of village Bhangel Begampur was subject matter of challenge by the claimants therein by way of various First Appeals before this Court which were connected together decided by a detailed judgment and order dated 19-05-2010 passed by a Division Bench in leading First Appeal No. 1056 of 1990 (Raghuraj Singh & others v. State of U.P. & others). From a perusal of the judgment, we find that the said Division bench has relied upon the judgment in L.A.R. No. 392 of 1993 (Ram Chandra & others vs. State of U.P. & others) relating to village Bhangel Begampur filed as additional evidence wherein the rate of Rs.58.93 paise per sq. yard awarded by the Special Land Acquisition Officer was enhanced in reference proceedings to Rs.500 per sq. yard, but after making 1/3rd deduction towards development charges owning to the largeness of the area was scaled down to Rs.300/- per sq. yard. It would be relevant to quote following observations from the judgment in the case of Raghuraj Singh (Supra) :

"It seems that during the pendency of the instant appeals certain developments took place and subsequent to the same certain awards have been made by the reference court with respect to certain other acquired lands which are similar to that of the appellants herein. To bring the same in the notice of this court, the appellants have filed a supplementary paper-book along with an application for the same to be taken on record on 13.08.2003. It is important to mention here that this court can take notice of such additional evidences under the provisions of Order XLI Rule 27 of the Code of Civil Procedure, 1908. Order XLI Rule 27, C.P.C. provides that:
27.Production of additional evidence in Appellate Court - [1] The parties to an appeal shall not be entitled to produce additional evidence, whether oral or documentary, in Appellate Court. But if [a] the court from whose decree the appeal is preferred has refused to admit evidence which ought to have been admitted, or [aa] the party seeking to produce additional evidence, establishes that notwithstanding the exercise of due diligence, such evidence was not within his knowledge or could not, after the exercise of due diligence, be produced by him at the time when the decree appealed against was passed, or [b] the Appellate Court requires any document to be produced or any witness to be examined to enable it to pronounce judgement, or for any other substantial cause, the Appellate Court may allow such evidence or document to be produced, or witness to be examined.

[2] Whenever additional evidence is allowed to be produced by an Appellate Court, the Court shall record the reason for its admission.

In accordance with the aforesaid provision, the appellant has produced a large number of document, which are on record, for consideration by this Court in the form of supplementary paper book. These are the awards made by the reference court in subsequent proceedings with respect to the similar land acquired by the defendant/State. According to the argument advanced by the appellant, the aforesaid awards given in these documents as well as the order of the reference court should be taken into account while considering the claim of the appellants. The appellants contend that they have been deprived of their valuable land by the State largesse without being comepnsated justifiably for the same.

The above mentioned documents were permitted to be included as part of the pleadings advanced by the appellants, as we think that the aforementioned documents are important to be taken into consideration by this Court so as to reach on correct factual position to decide the present case. "

It has been further brought to the notice of this Court that during the pendency of the present appeals, few of the original appellants have died and in place of them substitution applications have been moved by the legal representatives, the same have been allowed.
So far as the details of the abovementioned exemplare decisions of the reference court are concerned, which have been filed as additional evidences/supplementary paper-book, they can be summed up as hereunder:-
Firstly, the L.A.R. No. 392/93, Ram Chander & Ors. Vs. State of U.P. & Ors., the same related to the village Bhangel Begumpur, wherein the rate awarded by the S.L.A.O. was Rs. 58.93/- while the rate awarded by the reference court in the reference was Rs. 500/- per sq. yard. The award compensation at the rate of Rs. 500/- , has, however, been scaled down to Rs. 300/- after making a deduction of 1/3rd of the amount in the name of development charges owing to largeness of the area acquired. The date of Notification in this matter was 30.11.1989 & 16.06.1990 under Section 4 and 6 of the Act, respectively."

In the case in hand, while enhancing the compensation awarded by the Special Land Acquisition Officer, the reference court placed reliance on the judgment passed in reference proceedings in respect of village Bhangel Begumpur and the same having been enhanced to Rs.297/- per sq. yard in various appeals filed by the claimants of the same village, the compensation in the case of village in question Nagla Charandas, which is admittedly situate adjacent to village Bhangel Begumpur and there being nothing on record to demonstrate any dissimilarity in nature or potentiality of the land of two villages, the claimants herein are entitled to be paid compensation at the same rate.

Learned counsel for the New Okhla Industrial Development Authority does not dispute the aforesaid facts nor has been able to point out any contrary judgment.

We find that enhancement of compensation to Rs.297 per sq. yard in respect of village Nagla Charandas also stands affirmed by another Division Bench judgment dated 11-10-2012 passed on First Appeal No. 564 of 1997. The Division Bench judgment in First Appeal No. 564 of 1997 was based on judgment dated 19-05-2010 passed by this Court in First Appeal No. 1056 of 1999 and other connected appeals affirming the rate of compensation of Rs.297/- per sq. yard awarded therein in respect of village Nagla Charandas and other adjoining villages. It may be relevant to quote the following relevant paragraphs from the judgment of First Appeal No. 564 of 1997.

"The cases before us relates to village Bhangel Begumpur. Notifications were issued in the year 1983, 1986 and 1988 and possession was also taken in the year 1983, 1987 and 1989. So far as the other three villages namely, Nagla Charandas, Geha Tilapatabagh and Chhalera Banger, notifications were issued in the year 1986, 1988, 1991, 1992 and possession was also taken in the year 1987, 1990, 1992 and 1995 and the compensation was determined and ultimately under Section 18 of the Land Acquisition Act, 1894 by the reference court in the year 1993, 1995, 2002, 2003, 2007, 2008 and 2010. All the four villages are adjacent to each other. The reference court ultimately granted similar relief in respect of the matter of Raghuraj Singh (Supera). Hence, we quantify the rate of compensation as above, the same will be paid following the directions as we have given in the case of of Raghuraj Singh (Supra)."

Thus the Division Bench affirmed the rate of Rs.297 per sq. yard to be awarded as market value of the land acquired in respect of village Nagla Charandas. The market value of the land for the purpose of computing the compensation to be paid to the claimants in respect of village Nagla Charandas having been determined as Rs.297/- per sq. yard, the same is also liable to be paid in the case of appellant-claimant in these appeals along with other statutory dues and we see no reason to take a different view in this matter.

Accordingly, all the three appeals stand allowed and the appellants are held entitled for payment of compensation @ Rs.297/- per sq. yard along with 30% solatium as provided under Section 23(2) of the Land Acquisition Act and interest in accordance with the provision of Section 28 of the Land Acquisition Act, 1894.

However, in the facts and circumstances, there shall be no order as to costs.

Order Date :- 13.3.2014 nd