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 6, Cited by 24]

Bombay High Court

The State Of Mah & 2 Others vs Ramesh Tukaram Meshram & Others on 23 November, 2017

Author: S.B. Shukre

Bench: S.B. Shukre

        J-fa383.04.odt                                                                                                     1/7 


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                           NAGPUR BENCH, NAGPUR


                                      FIRST APPEAL No.383 OF 2004


        1.    The State of Maharashtra, 
               through Collector, Yavatmal.

        2.    The Sub-Divisional Officer-cum-
               Land Acquisition Officer, Yavatmal.

        3.    The Executive Engineer,
                Minor Irrigation Division,
               (Local Section),
               Near Sai Satyajyoti Mangal Karyalaya,
               Arni Road, Yavatmal.                                                  :      APPELLANTS

                           ...VERSUS...

        1.    Ramesh s/o. Tukaram Meshram,
               Aged about 35 years,
               Occupation : Agriculturist.

        2.    Kashinath s/o. Tukaram Meshram,
               Aged about 45 years,
               Occupation : Agriculturist.

        3.    Manohar s/o. Tukaram Meshram,
               Aged about 25 years,
               Occupation : Agriculturist.

               All r/o. Deonala, a/p. Jodmoha,
               Tq. Kalamb, Distt. Yavatmal.

        4.    Sau. Kisnabai w/o. Namdeo Todase,
               Aged about 50 years,
               R/o. A/p. Moha,
               Tq. & District Yavatmal.

        5.    Kusum w/o. Ramkrushna Uaike,
               Aged about 47 years,
               r/o. And A/p. Shendurjana,
               Tq. Chandur (Rly)., Distt. Amravati.




::: Uploaded on - 27/11/2017                                               ::: Downloaded on - 28/11/2017 01:11:51 :::
         J-fa383.04.odt                                                                                                     2/7 


        6.    Sau. Sugandha w/o. Ramdas Atram,
               Aged about 38 years,
               resident of & at post : Mohda,
               Tq. And Distt. Yavatmal.                                               :      RESPONDENTS


        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
        Shri M.A. Kadu, Asstt. Government Pleader for the Appellants.
        Shri Anand Parchure, Advocate for the Respondents.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-


                                                      CORAM  :   S.B. SHUKRE, J.
                                                                       rd
                                                      DATE      :   23
                                                                          NOVEMBER, 2017.

        ORAL JUDGMENT   :

1. This is an appeal which questions the legality and correctness of the judgment dated 26th April, 2002. The appellants think that the compensation granted at enhanced rate by the Reference Court under Section 18 of the Land Acquisition Act is quite on the higher side. The Reference Court found the true market value of the acquired land to be of Rs.82,500/- at the time of publication of notification under Section 4 of the Land Acquisition Act. The Reference Court also granted enhanced compensation for the teak trees and other trees. The other challenge made in this appeal relates to grant of additional component under Section 23(1-A) and grant of interest under Section 28 of the Land Acquisition Act.

2. During the pendency of this appeal, this Court decided an appeal being First Appeal No.143/2003 on 16 th August, 2017, in which ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 ::: J-fa383.04.odt 3/7 the acquired land was covered by the same notification and same project and was from the same village as the land involved in this appeal. By the judgment dated 16th August, 2017, this Court confirmed the findings recorded by the Reference Court regarding valuation of the acquired land and the teak trees. But, this Court modified the operative portion of the order passed by the Reference Court in respect of grant of additional component under Section 23(1-A) and interest under Section 28 of the Land Acquisition Act. Such confirmation and modification made by this Court in the judgment dated 16 th August, 2017 was based upon the consideration of the sale instances which represented true market value of the acquired land and valuation of the teak trees and other trees and the law settled by the Hon'ble Apex Court and this Court in respect of grant of additional component and interest on the enhanced compensation.

3. Shri M.A. Kadu, learned Assistant Government Pleader for the appellants graciously concedes that all the issues involved in this appeal are covered by the view taken by this Court in the said judgment dated 16th August, 2017.

4. Shri Anand Parchure, learned counsel for the respondents also accepts the fact that so far as the substantive challenge is concerned, same is covered by the view taken by this Court in the said judgment dated 16th August, 2017. However, he has a difference of opinion as regards the interest to be granted under Section 28 of the Land ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 ::: J-fa383.04.odt 4/7 Acquisition Act. He submits that the modification made by this Court in the operative order passed in First Appeal No.143/2003 in respect of grant of interest at the rate of 9% p.a. was based upon the Full Bench Judgment of this Court in the case of State of Maharashtra vs. Kailash Shiva Rangari, reported in 2016(4) ALL MR 513 (F.B.), wherein a view has been taken that the interest at the rate of 9% p.a. can be granted for a period of one year only from the date of award and not from the date of possession, as a result of interpretation made by the Full Bench of this Court, of the provision of Section 34 of the Land Acquisition Act and in the present case the interest at the rate of 9% p.a. has been granted for a period of one year by resorting to the provision of Section 28 of the Land Acquisition Act and therefore, the view so taken by the Full Bench of this Court would have no bearing upon grant of interest by the Reference Court under Section 28 of the Land Acquisition Act. Learned counsel, however, raises no objection in respect of modification to be done on the additional component portion of the impugned order.

5. If one goes through the provisions of Section 28 and Section 34 of the Land Acquisition Act, one would require no time to understand that these provisions are in pari materia. They are identical in every sense except for the stage at which the interest is to be granted. Section 34 is about the interest to be granted at the rate of 9% for a period of one year by the Collector at the stage of Section 11 Award, while Section 28 is on the interest to be granted not by the Collector but by a Civil ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 ::: J-fa383.04.odt 5/7 Court which decides the application referred to it by the Collector under Section 18 of the Land Acquisition Act. Except for this difference, one would see no variation and no difference in the intent and the language expressed and used in both these Sections. Therefore, in my humble opinion, the interpretation accorded to Section 34 would also have its equal application while understanding the import of Section 28 of the Land Acquisition Act. The conclusion so drawn by me also receives support from the observations of the Hon'ble Apex Court in the case of Dr. Sham Lal Narula vs. Commissioner of Income-tax, Punjab, Jammu and Kashmir, Himachal Pradesh and Patiala, reported in AIR 1964 SC 1878, wherein in paragraphs 9 and 10, the Hon'ble Apex Court has described the basic characteristics of Section 34 and Section 28 of the Land Acquisition Act. In paragraph 9, the Hon'ble Apex Court has observed that the statutory interest payable under Section 34 is not compensation paid to the owner for depriving him of the right to possession of the land acquired, but that given to him for the deprivation of the use of the money representing the compensation for the land acquired. The Hon'ble Supreme Court further observed in paragraph 10 somewhere in the later portion of its beginning, that the interest awarded under Section 28 of the Act, just like under Section 34 thereof, cannot be a compensation or damages for the loss of right to retain possession but only compensation payable by the State for keeping back the amount payable to the owner. Therefore, I find no substance in the argument of ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 ::: J-fa383.04.odt 6/7 learned counsel for the claimants and I further find that the view taken by this Court in the aforestated First Appeal decided on 16 th August, 2017 regarding the interest payable at the rate of 9% p.a. for a period of one year would also cover the issue involved in this regard in the present appeal.

6. In view of above, I find that on the substantive challenge raised in this appeal by the appellant, the appeal deserves no consideration and needs to be dismissed. However, the appeal would require consideration only on the limited aspect of what could be seen as manifest error committed by the Reference Court while delivering operative portion of the impugned award confined to the award of additional component at 12% p.a. from the date of Section 4 Land Acquisition Act notification to the date of award of Collector or to the date of taking possession of the land, whichever is earlier and granting interest at the rate of 9% p.a under Section 28 of the Land Acquisition Act for a period of one year from the date of taking possession of land.

7. The appeal is, therefore, partly allowed only on the limited aspect of grant of additional component under Section 23(1-A) and grant of interest under Section 28 of the Land Acquisition Act and is dismissed as regards other challenges.

8. It is directed that the appellant shall pay 12% p.a. as additional component on the enhanced compensation amount from the date of notification published under Section 4 of the Land Acquisition Act ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 ::: J-fa383.04.odt 7/7 i.e. 13th August, 1998 to the date of award of the Collector i.e. 7.9.1999.

9. It is further directed that the appellant shall pay to the claimants interest on the enhanced compensation amount at the rate of 9% p.a. for a period of one year from the date of award or to be specific from 7.9.1999 to 6.9.2000 and thereafter shall pay such interest at the rate of 15% p.a. from 7.9.2000 to the actual realization of the enhanced compensation amount.

10. The impugned award stands modified in the above terms.

11. The appellants are at liberty to recover with interest from the claimants any amount which has been paid in excess of the amount granted under this Order, subject to such claim, when made, being verified for its correctness by the executing Court after giving due opportunity of hearing to the claimants. Similarly, the claimants are at liberty to initiate appropriate proceedings for claiming rental compensation, if it is proved to be not paid.

12. Parties to bear their own costs.

JUDGE okMksns ::: Uploaded on - 27/11/2017 ::: Downloaded on - 28/11/2017 01:11:51 :::