1973 INSC 0233 The State of Madras Vs Rev. Brother Joseph Civil Appeals Nos. 1468-69 of 1967 (K. K. Mathew, M. H. Beg JJ) 03.08.1973 JUDGMENT MATHEW, J. - 1. These two appeals, by certificate, are directed against the judgment and decree of the High Court of Madras in A.S. Nos. 63 and 78 of 1959, dated April 10, 1962. 2. The appellant, the Government of Madras acquired 9 acres and 86 cents of land in Tirunelveli District as it was needed for reserve area in Block III of Manimuthar Project. The notification under Section 4(1) of the Land Acquisition Act was published on March 7, 1956. 3. The area of the land with which we are concerned in this appeal is one acre and 59 cents comprised of 3 topes, of coconuts and oranges. 4. The Land Acquisition Officer, by his award, gave a total compensation of Rs. 28,572-15-6 inclusive of solatium. The method adopted by him for valuing coconut and orange topes was to capitalize the net income from these topes at 20 years' purchase. 5. Dissatisfied with the award, the respondent moved for reference under Section 18 of the Land Acquisition Act and the case was referred to the Subordinate Judge, Tirunelveli. 6. The learned Subordinate Judge increased the estimated yield from the coconut and orange trees as well as the price of the yield but capitalized the net income at 20 years' purchase. Against this decision, the State of Madras filed A.S. 63 of 1959, while the respondent filed A.S. No. 78 of 1959 claiming a further enhancement. 7. The High Court, by the common judgment under appeal, allowed the appeals in part and dismissed them in other respects. As regards the coconut and orange topes, the High Court held that capitalization of the net income at 20 years purchase was a fair method for arriving at their market value. 8. In this appeal, the only point argued by counsel was that the High Court went wrong in capitalizing the net income of the topes at 20 years' purchase. Counsel relied on the decision of the Madras High Court in Shunmuga Velavuda Mudaliar and Others v. Collector of Tanjore (AIR 1926 Mad 945(2).), where it was held that the proper method to find out the market value of coconut garden would be to capitalize the net income form the garden at 10 years' purchase and said that there was no reason for the High Court to depart from the principle there laid down. 9. It may be noted that no reason was given in that ruling why capitalization of the net income should be at 10 years purchase. All that the Court said was : "In Rajammal v. Head Quarters Deputy Collector, Vellore, (1914) 25 IC 393 a Bench of this Court estimated the value of a tope of trees at 20 years annual rental; but those were mango trees which as stated by the learned Judges, are long lived and yield produce for a number of years." 10. There was no discussion in the judgment of the principle on the basis of which such a mode of calculation was adopted. 11. In Kompalli Nageshwara Rao and Others v. Special Deputy Collector, Land Acquisition (AIR 1959 AP at 62.), the Court said that the approved method for valuing orchards is to capitalize their net income at a number of years' purchase which has to be fixed with reference to the nature of the trees and other circumstances and capitalized the net income at 15 years' purchase for finding out the market value of the coconut garden and the orange orchard in question in that case. In Elias M. Cohen v. Secy. of State (43 Ind Cas 17(2) : AIR 1918 Pat 625(2).), the net income from an orchard was capitalized at 15 years' purchased to find out its market value. 12. In this case, the Land Acquisition Officer found in his award that all the fruit bearing trees will yield for more than 20 years. That was the reason which weighed with him to capitalize the net income of these topes at 20 years' purchase to find out their market value. We do not think that the learned Subordinate Judge and the High Court went wrong in accepting this estimate of the average yielding life of coconut and orange trees. Therefore, we do not think that the capitalization of the net yield from these topes at 20 years' purchase was not a fair method to arrive at the market value of these topes. We are not satisfied that the method of valuation adopted for finding out the market value of the topes was, in the circumstances, in any way unreasonable. 13. The appeals fail and they are dismissed with costs.