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 5, Cited by 1]

Himachal Pradesh High Court

Ntpc Limited vs Sher Singh & Another on 13 December, 2016

Author: Sanjay Karol

Bench: Sanjay Karol

IN THE HIGH COURT OF HIMACHAL PRADESH SHIMLA RFA No. 594 of 2011 .

Date of Decision: December 13, 2016.

    NTPC Limited.                                                           ...Appellant.
                                         Versus





    Sher Singh & another.                                              ...Respondents.
    Coram:

The Hon'ble Mr. Justice Sanjay Karol, Judge.

of Whether approved for reporting?1No. For the Appellant: Mr. Neeraj Gupta, Advocate, for the appellant-NTPC.

    For the Respondents: Mr.
                       rt                    Varun    Rana,                Advocate,       for
                                        respondent No.1.

Mr. Shrawan Dogra, Advocate General with Mr.Puneet Rajta, Dy. AG., for respondent No.2-State.

Sanjay Karol, J (oral).

If the claimant(s) are held legally entitled for rates, on uniform basis, irrespective of classification and category, then the increase in the amount of re-

determination of the market value of the acquired land is only marginal. The rates stand increased from `3,43,199.00 to `5,00,000/- per bigha.

2. In terms of award No.74 of 2007, Collector Land Acquisition, determined the market value of the acquired land, awarding different rates, 1 Whether reporters of the local papers may be allowed to see the judgment?

::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 2

classification/category wise, ranging from `76,240/- to `3,43,199/- per bigha.

3. In terms of the impugned award dated .

26.07.2011, passed by District Judge, Mandi, H.P., in Reference Petition No.81-A of 2008, titled as Sher Singh Versus N.T.P.C., through its Chairman, Barmana, District Bilaspur and another, Reference Court re-determined the of market value of the entire acquired land, irrespective of its category/classification, by uniformly awarding a sum of `5,00,000/- per bigha and while doing so it referred to rt and relied upon two exemplar sale deeds (Ex.PX & Ex.PY), produced by the claimants as also exemplar awards (Ex.PZ & Ex.PW.1/A), so passed by its Predecessor, whereby the market value with respect to the land acquired in Mohals Kayan and Ropa respectively, came to be determined @ `5,00,000/- per bigha.

4. Certain facts are not in dispute: (i) 11-3-0 bighas of land came to be acquired in Mauja Jartu (Part-

III), Tehsil Sundernagar, District Mandi, H.P., with the publication of notification in the official gazette on 23.04.2005, so issued under Section 4 of the Land ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 3 Acquisition Act, 1894 (hereinafter referred to as the Act);

(ii) The acquisition proceedings concluded with the passing of Collector's award No.74 of 2007, dated .

01.05.2007, under Section 11 of the Act and the State taking over possession of the land; (iii) The purpose of acquisition being construction of Dam, commonly known as Kol Dam; (iv) Dissatisfied with the offer made by the of Collector, claimants filed petitions under Section 18 of the Act, which came to be clubbed (with Reference Petition No.81-A of 2008) and on the basis of common rt evidence led by the parties, disposed of in terms of the impugned award; (v) While the claimants accepted the award, only the beneficiary preferred the present appeal(s) under Section 54 of the Act; (vi) It is the common case of the parties that the entire acquired land came to be submerged with the construction of the Dam constructed by the beneficiary. Also there is no evidence on record of either any requirement or any developmental activity carried out on the spot.

5. It be only observed that out of the acquired land, maximum land is a superior quality.

::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 4

6. It is contended on behalf of the claimants that since they have not assailed the impugned award, as such, they are satisfied with the market value, so .

determined by the Reference Court.

7. With these admitted/undisputed facts, material placed on record by the parties is being appreciated for just decision of the case.

of

8. It is a settled principle of law that onus of establishing true market value of the acquired land, higher than the one which stands determined by the rt Collector, is always upon the claimants.

9. Perusal of the Collector's award reveals that claimants themselves claimed compensation at `50,00,000/- per bigha. But then it was category/classification wise.

10. It is a settled principle of law that Collector's award is a mere offer and in the proceedings under Section 18 of the Act, Court is duty bound to determine the market value, which is just, fair and reasonable, on the basis of material placed on record by the parties.

The conclusion with respect to re-determination of the market value, in the instant case, is clearly based on the ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 5 evidence led by the claimants, which cannot be said to have been appreciated erroneously. Material, in its entirety, stands considered by the Court below.

.

11. With vehemence, Mr. Neeraj Gupta, learned counsel, contends that Reference Court erred in considering the fact that before the Collector, claimants had themselves elected for award of compensation on of the basis of classification/category, hence they were precluded from seeking re-determination of the market value of the acquired land on uniform basis.

rt

12. To rebut the same, Mr. Varun Rana, learned counsel, seeks reliance on the decision rendered by the Apex Court in Chimanlal Hargonvinddas Versus Special Land Acquisition Officer, Poona and another, AIR 1988 SC 1652; (1988) 3 SCC 751, wherein the Court made the following observations:-

"4 The following factors must be etched on the mental screen :
(1) A reference under Section 18 of the Land Acquisition Act is not an appeal against the award and the Court cannot take into account the material relied upon by the Land Acquisition Officer in his Award unless the same material is produced and proved before the Court.
::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 6
(2) So also the Award of the Land Acquisition Officer is not to be treated as a judgment of the trial Court open or exposed to challenge before the court hearing the Reference. It is merely an .

offer made by the Land Acquisition Officer and the material utilised by him for making his valuation cannot be utilised by the Court unless produced and proved before it. It is not the function of the court to sit in appeal against the Award, approve or disapprove its reasoning, or correct its error or of affirm, modify or reverse the conclusion reached by the Land Acquisition Officer, as if it were an appellate Court.

(3) The Court has to treat the reference as an rt original proceeding before it and determine the market value afresh on the basis of the material produced before it.

(4) The claimant is in the position of a plaintiff who has to show that the price offered for his land in the award is inadequate on the basis of the materials produced in the Court. Of course the materials placed and proved by the other side can also be taken into account for this purpose.

(5) The market value of land under acquisition has to be determined as on the crucial date of publication of the notification under S. 4 of the Land Acquisition Act (dates of Notifications under Ss. 6 and 9 are irrelevant).

(6) The determination has to be made standing on the date line of valuation (date of publication of notification under S. 4) as if the valuer is a hypothetical purchaser willing to purchase land ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 7 from the open market and is prepared to pay a reasonable price as on that day. It has also to be assumed that the vendor is willing to sell the land at a reasonable price.

.

(7) In doing so by the instances method, the Court has to correlate the market value reflected in the most comparable instance which provides the index of market value.

(8) Only genuine instances have to be taken into account. (Sometimes instances are rigged up in of anticipation of Acquisition of land.) (9) Even post-notification instances can be taken into account (1) if they are very proximate, (2) genuine and (3) the acquisition itself has not rt motivated the purchaser to pay a higher price on account of the resultant improvement in development prospects.

(10) The most comparable instances out of the genuine instances have to be identified on the following considerations :

(i) proximity from time angle
(ii) proximity from situation angle. (11) Having identified the instances which provide the index of market value the price reflected therein may be taken as the norm and the market value of the land under acquisition may be deduced by making suitable adjustments for the plus and minus factors vis-a-vis land under acquisition by placing the two in juxtaposition. (12) A balance-sheet of plus and minus factors may be drawn for this purpose and the relevant ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 8 factors may beevaluated interms of price variation as a prudent purchaser would do. (13) The market value of the land under acquisition has thereafter to be deduced by .

loading the price reflected in the instance taken as norm for plus factors and unloading it for minus factors.

(14) The exercise indicated in clauses (11) to (13) has to be undertaken in a common sense manner as a prudent man of the world of business would of do. We may illustrate some such illustrative (not exhaustive) factors :-

(For table see below) Plus factors rt Minus factors
1. Smallness of size. 1. largeness of area.
2. Proximity to a road. 2. situation in the interior at a distance from the road.
3. frontage on a road. 3. narrow strip of land with very small frontage compared to depth.
4. nearness to developed 4. lower level requiring the area. depressed portion to be filled up.
5. regular shape. 5. remoteness from developed locality.
6. level vis-a-vis land 6. some special under acquisition. disadvantageous factor which would deter a purchaser.
7. special value for an owner of an adjoining property to whom it may have some very special advantage.

(15) The evaluation of these factors of course depends on the facts of each case. There cannot be any hard and fast or rigid rule. Common sense ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 9 is the best and most reliable guide. For instance, take the factor regarding the size. A building plot of land say 500 to 1000 sq. yds cannot be compared with a large tract or block of land of say .

10000 eq. yds. or more. Firstly while a smaller plot is within the reach of many, a large block of land will have to be developed by preparing a lay out, carving out roads, leaving open space, plotting out smaller plots, waiting for purchasers (meanwhile the invested money will be blocked up) and the of hazards of an entrepreneur. The factor can be discounted by making a deduction byway of an allowance at an appropriate rate ranging approx. between 20% to 50% to account for land required rt to be set apart for carving out lands and plotting out small plots. The discounting will to some extent also depend on whether it is a rural area or urban area, whether building activity is picking up, and whether waiting period during which the capital of the entrepreneur would be locked up, will be longer or shorter and the attendant hazards.

(16) Every case must be dealt with on its own fact pattern bearing in mind all these factors as a prudent purchaser of land in which position the Judge must place himself.

(17) These are general guidelines to be applied with understanding informed with common sense."

(Emphasis supplied) ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 10 Reliance is also sought on the decision rendered by the Apex Court in Special Land Acquisition Officer Versus Karigowda and others, (2010) 5 SCC 708.

.

13. Significantly while responding to the reference petition or at the time of recording evidence, such objection never came to be taken by the beneficiary.

Even before this Court, it is not a pleaded ground in the of memo of appeal. In fact, as is evident from the Reference Petition claimants had claimed rates @ `50,00,000/- per bigha on uniform basis.

rt

14. In any event, Reference Court is duty bound to determine such market value, which is just, fair and reasonable.

15. The law for award of compensation at uniform rates, when the purpose of acquisition is common and no developmental activity is required to be carried out is no longer res integra and stands settled by Hon'ble the supreme Court in Viluben Jhalejar Contractor (Dead) by LRs Versus State of Gujarat, (2005) 4 SCC 789 (paras 22 and 23); Himmat Singh and others Versus State of Madhya Pradesh and another, (2013) 16 SCC 392 (para

34); Peerappa Hanmantha Harijan (Dead ) By Legal ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 11 Representatives and others Versus State of Karnataka and another, (2015) 10 SCC 469 (paras 80 and 81); as also this Court in RFA No. 953 of 2012, titled as Land .

Acquisition Collector & another Versus Jatinder Singh, decided on 01.06.2016 and other connected matters. As such, at this point in time, in view of admitted/undisputed factual matrix, as noticed earlier, it would not be of permissible for the beneficiary to raise such objections.

16. Collector determined the market value in the following manner:-

rt "1.3 Determination of Market Value:
The market value for Cultivated (Majrua) Rs. 3,43,199.00 (Rupees Three Lacs Forty Three Thousand One Hundred and Ninety Nine) only and for Un-cultivated (Gair-Majrua) Rs. 76,240.00 (Rupees Seventy Six Thousand Two Hundred and Forty) only as applied in Award No.6 of 2003 and 47 of 2005 of village Jartu already approved by Distt. Collector, Mandi vide No. DRA/MC/2003-

32408 dated 17-10-2003 will be just and reasonable for the land under acquisition in this award. Therefore, the rates already approved as discussed above have been applied in this award. (Annexure-C)."

::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 12

17. Record reveals that for establishing their claims, claimants have proved on record the following sale transactions:-

.
        Exts.     Documents      Date       of   Area     Mauja      Sale price





                                 sale            in
                                                 Bigha
        Ext.PX    Sale deed      20.6.2001       0-5-0    Jartu      1,37,500.00
        Ext.PY    Sale deed      15.5.2000       0-2-0





                                                          Jartu      50,000.00

18. The beneficiary has referred to the following of sale transactions:-
Exts. Document Date of sale Area in Mauja Sale price Bigha Ext.RX Sale deed 8.6.2000 0-3-0 Panjolath 8500.00 Ext.RY Sale deed rt 4.9.2000 0-3-0 Aahan 8500.00 Ext.RZ Sale deed 17.11.99 0-2-0 Kayan 20,000.00 Ext.RZ/1 Sale deed 2.7.1992 0-3-0 Kayan 1500.00
19. Now significantly, no evidence stands led both by claimants as also the beneficiary to establish similarity of the use, potential and nature of the exemplar sale deeds with that of the acquired land. But however, as is evident from the record, while re-

determining the market value of the acquired land at `5,00,000/- per bigha and uniformly awarding the same, Reference Court referred to and relied upon the exemplar award dated 30.07.2010 (Ex.PZ), passed by District Judge, Mandi, H.P., in Reference Petition No.163 of 2003, titled as Amar Singh Versus Land Acquisition Collector, Kol Dam Project and another alongwith other connected ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 13 petitions, as also exemplar award dated 17.01.2009 (Ex.PW.1/A), passed by Presiding Officer, Fast Track Court, Mandi, H.P., in Reference Petition No.81/2002 / .

132/2005, titled as Sita Ram and another Versus LAC, N.T.P.C. (Kol Dam) and another, alongwith other connected petitions. Exemplar award (Ex.PZ) pertains to village Kayan and exemplar award (Ex.PW.1/A) pertains of to village Ropa.

20. It is a matter of record that in terms of these exemplar awards, market value of the acquired land rt stands uniformly re-determined at `5,00,000/- per bigha and the aforesaid award (Ex.PW.1/A) stands affirmed not only by this Court, but also by the Apex Court. Whereas, award (Ex.PZ) now stands affirmed by this Court in RFA No. 325 of 2010, titled as NTPC Ltd. Versus Amar Singh and another, decided on 13.12.2016.

21. Record further reveals that Village Jartu is contiguous to villages Ropa and Kyan, which fact is evident through the unrebutted testimonies of claimants and more so that of Raj Kumar (PW.1), Mehar Chand (PW.2) and Beli Ram (PW.3).

::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 14

22. There is also no evidence, establishing the fact that the said sale transactions were either speculative or fictitious in nature. There is no evidence .

establishing that the sale transactions came to be effected in anticipation and vain hope of the claimants of their land being acquired for this very same public purpose. As such, this Court is of the view that the said of sale transactions are genuine.

23. Noticeably the District Judge has returned contradictory findings on this issue. In paragraph 18 it rt expressed doubts about the transactions being genuine.

24. Apparently, contention that awards (Ex.PZ and Ex.PW.1/A) could not be relied upon, also merits rejection for the reason that witnesses themselves have deposed about the similarity of the acquired land with that of exemplar awards, on which there is no cross-

examination. Their testimony goes unrebutted.

25. Specific attention is invited to the sale transactions dated 08.06.2000 (Ex.RX), 04.09.2000 (Ex.RY), 17.11.1999 (Ex.RZ) and 02.07.1992 (Ex. RZ/1), so placed on record by the beneficiary. Sale transactions (Ex.RX), pertains to Mauja Panjolath, (Ex.RY) pertains to ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 15 Mauja Aahan and (Ex.RZ & Ex.RZ/1) pertain to Mauja Kayan. Record reveals that certified copies of the sale deeds were tendered in evidence. No doubt, in view of .

the statutory (Section 51-A of the Act) and the law laid down by the Apex Court in Cement Corpn. of India Ltd.

Versus Purya and others, (2004) 8 SCC 270, these sale transactions cannot be ignored, but however, there is no of evidence on record, establishing comparability of the acquired land with these exemplar sale transactions. No ocular evidence was led by the beneficiary. In this view of rt the matter, these sale transactions cannot be accounted for, for just determination of a fair market value of the acquired land.

26. Reliance by the beneficiary on the decision rendered by the Apex Court in Trishala Jain and another Versus State of Uttranchal and another, (2011) 6 SCC 47, is also misplaced for the decision is rendered in the attending facts and circumstances totally different from the one in hand. Also this Court has otherwise dealt with the issue in the earlier part of the judgment.

27. No other point urged or proved.

::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 16

28. Hence in the given facts and circumstances, no interference is warranted. It cannot be said that the findings returned by the Reference Court are perverse, .

illegal or erroneous. As such, present appeal stands dismissed, so also pending application(s), if any.

29. Cross-objection, if any, shall also stand disposed of.

of

30. Quite evidently, in terms of award No.74 of 2007, so passed by the Collector two land reference petitions came to be clubbed and disposed of by the rt common impugned award dated 26.07.2011, passed by District Judge, Mandi, in Reference Petition No.81-A of 2008, titled as Sher Singh Versus NTPC and another.

Common evidence was led by the parties in land Reference Petition No.81-A of 2008, subject matter of the present appeal. Learned counsel for the parties contend that decision rendered in the present appeal would automatically apply to other connected matters which are pending before this Court. Registrar (Judicial) to take appropriate instructions from Hon'ble the Chief Justice for listing of such connected appeals before the appropriate ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP 17 Court, particulars whereof shall also be supplied by learned counsel for the parties.

.

(Sanjay Karol), Judge.

December 13, 2016 (Purohit/PK) of rt ::: Downloaded on - 15/04/2017 21:44:03 :::HCHP