Section 36E(2) in Bihar Private Irrigation Works Act, 1922
(2)In determining the amount of compensation to be paid under sub-section (1) the Collector shall take into consideration the following matters and no other matter. -(a)the market value of the land or right injuriously affected at the time when the act was done or the work executed;(b)the damage sustained by the claimant by reason of such act or work injuriously affecting the land or right;(c)the consequent diminution of the market value of the land or right injuriously affected when the act was done or the work executed; and(d)whether the claimant has derived or is likely to derive any benefit from the act or work in respect of which the compensation is claimed or from any work connected therewith in which case the estimated value of such benefit, if any, shall be set off against the compensation which would otherwise be paid to such person.