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 3, Cited by 3]

Punjab-Haryana High Court

Jatinder Singh vs State Of Haryana on 26 July, 1989

Equivalent citations: (1990)97PLR107

JUDGMENT
 

Naresh Chander Jain, J.
 

1. By issuance of a notification dated 13-6-1978, issued under Section 4 of the Land Acquisition Act (hereinafter to be referred as 'the Act'), the Haryana State acquired 62.92 acres of land for the construction of Hydro Electric Project by the Haryana State Electricity Board. The Land was evaluated by a separate award. By the award under challenge before this Court the super structures of various land owners were evaluated. This Court is concerned with the evaluation of super structure of Jatinder Singh appellant only. The Land Acquisition Collector has evaluated the super structure of the appellant at Rs. 8,640/- and the Additional District Judge dismissed the reference qua super structure. Before the Additional District Judge two experts were produced i. e. one by the appellant and the other by the Department. AW-4 Harnam Dass Grover is Draftsman. On behalf of the Department, R. R. Sharma Junior Engineer working in the office of XEN Quality Control, HSEB, Yamuna Nigar, RW-1 has been produced. The expert produced by the appellant has been disbelieved primarily on the ground that he gave his report Exhibit A. 15 in the year 1980 whereas the land along with the superstructure was acquired in the year 1978. The other ground upon which he was disbelieved is that he gave the measurement of the covered area at 955 Square feet which in fact was 960 square feet as given by the expert Mr. R. R. Sharma, RW L In other words, Additional District Judge was of the view that the report and the statement of the departmental witnesses deserved to be given more credence than the report and the statement of the expert produced by the appellant. Whatever could reasonably be said about the expert produced by the appellant, his report and the statement cannot be taken on its face value because he is only a Draftsman, He is not an expert in evaluating the buildings.

2. As regards, RW-1, Mr. R R. Sharma, much can be said about his evidence. He has given the report Exhibit R-6 in which he has started about the rate for the super structure by observing as followed:-

"The plinth area rate for the above specification may be taken as Rs 15/-s. ft."

While deducting the depreciation, it has been done at 40%. In the statement nothing of the sort has been stated by R. R. Sharma, RW-1. It appears that the Additional District Judge has upheld the report of the Expert RW-1 Mr. R. R Sharma by thinking that 1% per year has to be deducted on account of depreciation and since the building was 40 years old, a depreciation of 40% was applied.

3. After hearing the learned counsel for the parties this Court is of the view that the report of RW-1 Mr. Sharma, cannot be held to be a sufficient guide for determining the market value of the super structures. Once the expert was putting the valuation of the super structure in the year 1979. the question of taking the depreciated value of 40 years back, would not arise. The land along with super structure was acquired in the year 1978 and therefore, the claimant is entitled to the valuation of that year. As has been admitted by him did he not place any extract from the entries in the schedule of rates before the Court In view thereof, the statement of RW-1 or his report cannot form legal basis for determining the market value of the super structure.

4. Once both the reports of the experts have been discarded by this Court, this Court can determine the market value of the super structure as it existed in the year 1978 on the basis of guess work only. The house in dispute comprised of four rooms. The house was pucca one built with stone masonry in lime mortar and in mud mortar for walls.

5. After applying my guess work which is so inherent in the land acquisition cases, I determine the market value of the super structure. at Rs, 20/- per sqare feet. The market value of the super structure, therefore, is determined at Rs 19200/-

6. In the light of the observations made above, the appeal filed by the appellant is allowed with proportionate costs. Market value of the super structures is determined at Rs. 19200/-. The appellant is also held entitled to the grant of statutory benefits of amended provision of Section 23(1A) and 28 of the Act.