1990 INSC 0444 Periyar and Pareekanni Rubbers Ltd. Vs State of Keralao Civil Appeal Nos. 543 to 570 of 1974 (K. Ramaswamy, L. M. Sharma JJ) 06.09.1990 JUDGMENT K. RAMASWAMY, J. 1. This batch of 28 appeals are against the common judgment and decrees of the Kerala High Court in A.S. No. 487 of 1969 etc. dated January 22, 1973 and leave under Article 136 was granted by this Court on March 14, 1974. The High Court reversed the awards and decrees of land acquisition, Sub- Court, Ernakulam and confirmed the separate awards of the Collector dated March 29, 1962. The notification under Section 6(1) of the Travancore Land Acquisition Regulation 1089 for short "the Regulation" was published on October 31, 1961 and the declarations which are the relevant dates for determining the market values by operation of Section 22(1) was published on October 31, 1961 and February 22, 1962. The land acquired was 190.37 acres and 15.48 acres for Periyar Valley Irrigation Project and Phyto-Chemicals Project both being public purposes. The Collector determined the market value at Re 0.04 per cent for certain lands and Re 0.12 per cent for certain other lands, Rs 30 per cent for the wet lands as against the claim of Rs 40 and 50 per cent and compensation to the trees as timber value was given. The total compensation fixed was Rs 4.84 lakhs. Dissatisfied therewith the appellant sought reference under Section 18 thereof. They also claimed separate value as fruit bearing trees on potential value. They also claimed charges for severance and injurious effects on the remaining land. The civil court after adduction of evidence and on consideration thereof enhanced the market value of the lands to @ Rs 40-50 as claimed in addition to a sum of Rs 30 to 38 per cent. It awarded in all Rs 20.20 lakhs on all counts including severance and injurious effects and 15 per cent solatium and also 6 per cent interest on additional compensation from the date of taking possession till date of payment vide page 3 of short notes of the appellant. On appeals by the State, by common judgment dated January 22, 1973, the High Court reversed the award of the civil court and confirmed that of the Land Acquisition Collector. 2. Mr. Sanghi, learned senior counsel for the appellants with his usual vehemence contended that the High Court committed manifest error of law in reversing the awards and decrees of the civil court which had the advantage of seeing the demeanour of the witnesses and extensively considered the evidence in particular the unimpeachable documents Ex. P. 7, P. 9 and P. 10. The appellant, on account of the acquisition, had to incur huge expenditure to construct kayallas, pathways, culverts etc. for protection of the rest of the estate. The amount expended was to prevent injurious effects to the estate and is to be recompensated. It is further contended that the potential value of the trees have to be taken into account in determining the market value. The appellant also is entitled to compensation for severance due to submersion of the lands when the Periyar Canal passes through the rubber estate of the appellant. Therefore, the appellant is entitled to the compensation in full measure with interest on solatium. The High Court was unjustified in reversing the awards and the decrees of the civil court. 3. The first question, therefore, is whether the High Court is justified in reversing the awards and decrees of the civil court. Admittedly 190.37 and 15.48 cents of land is part of the extensive Periyar Estate of 879.37 acres stretching over seven miles long on the banks of the Periyar River. It had a road of 14 feet width by name Alwaye Munnar Highway running through middle of the estate. The lands were acquired for submersion due to Periyar River Valley Irrigation Project and to establish Phyto-Chemical Project. Shri Sanghi, repeatedly reiterated that in determining the market value an element of some guesswork is involved. But in determining the market value the court has to eschew arbitrary fixation keeping in view the settled principles of law in evaluating market value in compulsory acquisition on the hypothesis of a willing vendor and a willing vendee. Therefore, let us glance through the settled principles of law in this regard. 4. In Vyricherla Narayana Gajapatiraju v. Revenue Divisional Officer (AIR 1939 PC 98 : (1939) 2 MLJ 45 : 66 IA 104) popularly known as Vijji case, the Judicial Committee of the Privy Council held that compensation for compulsory acquisition governed by Section 23(1) of the Land Acquisition Act, 1894 is the market value of the land at the date of the publication of the notification under subsection (1) of Section 4 of the Act "what a willing vendor might reasonably expect to obtain from willing purchaser". The function of the court in awarding compensation under the Act is to ascertain the market value of the land at the date of notification under Section 4(1) of the Act (in this case under Section 6(1) of the Regulation) and the evaluation may be as pointed out by this Court in Special Land Acquisition Officer v. Adinarayana Setty (1959) Supp 1 SCR 404, 412 : AIR 1959 SC 429), (1) Opinion of experts; (2) The price paid within a reasonable time in bona fide transactions of purchase of the land acquired or land adjacent to the acquired land possessing similar advantages; and (3) Number of years' purchase of the actual or immediately prospective profits of the land acquired. In that case while adopting the second method the High Court arrived at average price of four transactions excluding two sales and separate average was arrived fixing the market value at Rs 13.80. This Court calculating the average of six sale transactions fixed the market rate at Rs 11. 5. In Tribeni Devi v. Collector of Ranchi ((1972) 1 SCC 480 : (1972) 3 SCR 208, 212) this Court held that for determining compensation payable to the owner of the land, the market value is to be determined by reference to the price which may reasonably be obtained from willing purchasers but since it may not be possible to ascertain this with any amount of precision the authority charged with the duty to award compensation is bound to make an estimate judged by an objective standard. While reiterating the three tests laid down in Special Land Acquisition Officer case (1959 Supp 1 SCR 404, 412 : AIR 1959 SC 429), it was further emphasised that these methods, however, do not preclude the court from taking any other special circumstances into consideration, the requirement being always to arrive at as nearly as possible an estimate of the market value. In arriving at a reasonable correct market value it may be necessary to take even two or all these methods into account inasmuch as the exact evaluation is not always possible as no two lands may be the same either in respect of the situation or the extent or potentiality nor is it possible in all cases to have reliable material from which the valuation can be accurately determined. This court rejected the sale deeds of the lands situated farther away from the lands acquired and also disallowed 10 per cent additional compensation over market rate fixed. 6. In Dollor Co., Madras v. Collector of Madras ((1975) 2 SCC 730 : 1975 Supp SCR 403) this Court held that : (SCC p. 733, para 5) "We may even say that the nest evidence of the value of property is the sale of the very property to which the claimant is a party. If the sale is of recent date, then all that need normally be proved is that the sale was between a willing purchaser and a willing seller, that there has been done on the land during the short interval to raise value. But if the sale was long ago, may be the court would examine more recent sales of comparable lands as throwing better light on current land value." This court further emphasised the fact that because the appellant therein himself purchased the land which is 10 months prior to the date of notification under Section 4, at a price of Rs 410 per ground, that would be the measure of prevailing market value. This High Court enhanced the market value to Rs 1800 per ground and no appeal was filed by the State. Though the appellant still claimed higher value, this Court negatived further enhancement. 7. In Kaushalya Devi Bogra v. Land Acquisition Officer, Aurangabad ((1984) 2 SCC 324 : (1984) 2 SCR 900) the transaction in respect of small properties do not offer proper guidelines and, therefore, the price fetched therein cannot be taken as real basis for determining compensation for large tracts of property. This was also the view in Prithvi Raj Taneja v. State of M.P. ((1977) 1 SCC 684 : (1977) 2 SCR 633) and Padma Uppal v. State of Punjab ((1977) 1 SCC 330 : (1977) 1 SCR 329). If they are relied upon reasonable reduction should be given. Accordingly, this Court has fixed the market value in the light of the development of the land in the neighbourhood of the township etc. 8. In Chandra Bansi Singh v. State of Bihar ((1984) 4 SCC 316 : (1985) 1 SCR 579), notification under Section 4(1) was issued for acquiring 1034 acres of land for housing construction by the Housing Board. This Court held that compensation should be paid as per the value of the land prevailing as on the date of the notification but on the of taking over possession. 9. In Tahsildar, Land Acquisition, Visakhapatnam v. P. Narasingh Rao ((1985) 1 APLJ 99 : (1985) 2 Andh LT 492), a Division Bench of the Andhra Pradesh High Court to which one of us (K. Ramaswamy, J.) was a member while reiterating the principles referred to above held that the object of determining the compensation with reference to comparable sales of the land adjacent to the land acquired is to find the fertility, quality, the probable price the land under acquisition is likely to fetch and the actual price paid by the vendee to the vendor under those transaction as a prudent vendee and is not actuated by any other speculative features. It is to ascertain these facts, the sale deeds are insisted to be produced. The market value fixed must be reasonable and fair to the owner as well as to avoid undue burden to the exchequer. 10. Therefore, the transaction relating to the acquired land of recent dates or in the neighbourhood lands that possessed of similar potentiality or fertility or other advantageous features are relevant pieces of evidence. When the courts are called upon to fix the market value of the land in compulsory acquisition, the best evidence of the value of property is the sale of the acquired land to which the claimant himself is a party, in its absence the sales of the neighbouring lands. In proof of the sale transaction, the relationship of the parties to the transaction, the market conditions the terms of the sale and the date of the sale are to be looked into. These features would be established by examining either the vendor or vendee and if they are not available, the attesting witnesses who have personal knowledge of the transaction etc. The original sale deed or certified copy thereof should be tendered as evidence. The underlying principle to fix a fair market value with reference to comparable sale is to reduce the element of speculation. In a comparable sale the features are : (1) it must be within a reasonable time of the date of the notification; (2) it should be a bona fide transaction; (3) it should be a sale of the land acquired or land adjacent to the land acquired and (4) it should possess similar advantages. These should be established by adduction of material evidence by examining as stated above the parties to the sale or persons having personal knowledge of the sale transactions. The proof also would focus on the fact whether the transactions are genuine and bona fide transactions. As held by this Court in Collector, Raigarh v. Dr Harisingh Thakur ((1979) 1 SCC 236 : (1979) 2 SCR 183), that fictitious and unreal transactions of speculative nature brought into existence in quick succession should be rejected. In that case it was found by majority that these sale deeds are brought up sales. In Administrator General of West Bengal v. Collector, Varanasi ((1988) 2 SCC 150 : (1988) 2 SCR 1025), it was held that the market value of a piece of property, for the purposes of Section 23, is stated to be the price at which the property changes hands from a willing seller to a willing, but not too anxious a buyer, dealing at arm's length. The prices fetched for similar land with similar advantages and potentialities and the bona fide transactions of the sale at time of preliminary notification are the usual, and indeed the best, evidence of the market value. Other methods of valuation are resorted to if the evidence of sale of similar land is not available. The prices fetched for similar plots cannot form basis for valuation of large tracts of land as the two are not comparable properties. Smaller plots always would have special features like the urgent need of the buyer, the advantageous situation, the like of the buyer etc. 11. In Chimanlal Hargovinddas v. Special Land Acquisition Officer, Poona ((1988) 3 SCC 751), this Court held that the land situated on the frontage have special advantage and the land situated in the interior undeveloped area will not have the value at part since the latter will have lower value than land situated near developed area. Some guesswork is permissible in determining the value and on this basis this Court did not interfere with fixation of market value by the High Court. 12. In Mehta Ravindrarai Ajitrai v. State of Gujarat ((1989) 4 SCC 250 : AIR 1989 SC 2051), this Court reiterated the ratio in West Bengal Administrator General case ((1988) 2 SCC 150 : (1988) 2 SCR 1025), that the persons to prove the fair transaction are either the vendor and the vendee or the persons conversant with the sale and they area to be examined. The original sale deed or the certified copy of the sale deed are to be produced. The same is the view in Dr Harisingh Thakur case ((1979) 1 SCC 236 : (1979) 2 SCR 183). This was also the view of the Andhra Pradesh High Court in Narasingh Rao case ((1985) 1 APLJ 99 : (1985) 2 Andh LT 492). 13. In Kantaben Manibhai Amin v. Special Land Acquisition Officer, Baroda ((1989) 4 SCC 250 : AIR 1989 SC 2051), to which one of us (L.M. Sharma, J.) was a member, this Court founded the quality of the lands different (bagayat land and jirayat land). Bagayat land is superior in quality but to what percentage of superiority was not established by the claimants. This Court held that addition of 25 per cent of the value of the jirayat land was held to be proper valuation. 14. In Hindustan Oil Mills Ltd. v. Special Duty Collector (Land Acquisition) ((1990) 1 SCC 59), this Court held that cumulative effect of all the facts and circumstances should be taken into consideration in arriving at a reasonable and fair market value. 15. In the light of these principles, the further contention that having rejected the documents produced by the State, the High Court ought to have relied upon the documents produced by the appellant as comparable sale and would have confirmed the compensation awarded by the civil court does not impress us as well founded. It is well settled law that the amount awarded by the Land Acquisition Collector forms an offer and that it is for the claimants to adduce relevant and material evidence to establish that the acquired lands are capable of fetching higher market value and the amount offered by the Land Acquisition Collector was inadequate and he proceeded on a wrong premise or principle. In Ezra v. Secretary of State for India (ILR (1905) 32 Cal 605 : 32 IA 93 (PC)), it was held that the amount awarded by the Collector forms an offer. It was reiterated by this Court in Raja Harish Chandra Raj Singh v. Dy. Land Acquisition Officer ((1962) 1 SCR 676 : AIR 1961 SC 1500), Khorshed Shapoor Chenai v. Assistant Controller of Estate Duty ((1980) 2 SCC 1 : 1980 SCC (Tax) 156 : (1980) 2 SCR 315) and Dr G.H. Grant v. State of Bihar ((1965) 3 SCR 576 : AIR 1966 SC 237). In Dr Harisingh case ((1979) 1 SCC 236 : (1979) 2 SCR 183), A.P. Sen, J. held (and majority did not disagree) at p. 191 C to E that : (SCC p. 244, para 16) "In a reference under Section 18 of the Act, the burden of proving that the amount of compensation awarded by the Collector is inadequate lies upon the claimant, and he must show affirmatively that the Collector had proceeded upon a wrong basis. The nature and the burden of establishing that he was wrong, depends on the nature of the enquiry held by him... It is equally well settled that where the claimant leads no evidence to show that the conclusions reached in the award were inadequate, or, that is offered unsatisfactory compensation, the award has to be confirmed." In that case it was held that the evidence produced was untrustworthy. Same is the view of Bombay High Court in Asstt. Development Officer v. Tayaballi Allibhoy Bohori (AIR 1933 Bom 361, DB : 35 BLR 763) and of A.P. High Court in Narasingh Rao case ((1985) 1 APLJ 99 : (1985) 2 Andh LT 492) and T.W. Higgins-claimant v. Secretary of State (AIR 1919 Cal 1008 : 28 CLJ 151 : 46 IC 493), Naresh Chandra Bose v. State of West Bengal (AIR 1955 Cal 398, 399 : 59 CWN 757), Smt. Kusumgauri Ramray Munshi v. Special Land Acquisition Officer, Ahmedabad (AIR 1963 Guj 92, 94, 95 : (1963) 2 Guj LR 905) and Maharao Shri Madansinhji v. State of Gujarat (AIR 1969) Guj 270 : 10 Guj LR 870). It is also the duty of the State to adduce evidence in rebuttal. 16. This Court in Chaturbhuj Panda v. Collector, Raigarh ((1969) 1 SCR 412, 414 : AIR 1969 SC 255) has rightly pointed out that : (SCR p. 414 G) "It is true that the witnesses examined on behalf of the appellants have not been effectively cross-examined. It is also true that the Collector had not adduced any evidence in rebuttal; but that does not mean that the court is bound to accept their evidence. The judges are not computers. In assessing the value to be attached to oral evidence, they are bound to call into aid their experience of life. As judges of fact, it was open to the appellate judges to test the evidence placed before them on the basis of probabilities." 17. In Narasingh Rao case ((1985) 1 APLJ 99 : (1985) 2 Andh LT 492), I have dealt with in paragraph 8 thus : "The object of the inquiry is to bring on record the price fetched or capable of fetching, the relative situation of the land acquired and the subject of the sale transaction, their fertility, suitability, nature of the use to which they are put to, income derived or other special distinctive features possessed of by the respective lands either single or some or all relevant to the facts in issue. In this process, the courts are not mere umpires but to take intelligent participation and to see whether the counsel on either side are directing towards this goal or the court itself to intervene in this regard." Therefore, it is the paramount duty of the courts of facts to subject the evidence to close scrutiny, objectively assess the evidence tendered by the parties on proper considerations thereof in correct perspective to arrive at reasonable market value. The attending facts and circumstances in each case would furnish guidance to arrive at the market value of the acquired lands. The neighbourhood lands possessed of similar potentialities or some advantageous features or any advantageous special circumstances available in each case also are to be taken into account. Thus, the object of the assessment of the evidence is to arrive at a fair and reasonable market value of the lands and in that process sometimes trench on the border of the guesswork but mechanical assessment has to be eschewed. The judges are to draw from their experience and the normal human conduct of parties in bona fide and genuine sale transactions is the guiding star in evaluating evidence. Misplaced sympathies or undue emphasis solely on the claimants' right to compensation would place heavy burden on the public exchequer to which everyone contributes by direct or indirect taxes. 18. In V.R. Katarki v. State of Karnataka (1991 Supp (1) SCC 267), decided by bench of this Court to which one of us (K. Ramaswamy, J.) was a member, the appellant apart from other charges, was imputed with misconduct of fixing, in his capacity as Civil Judge at Bagalkot, "higher valuation than was legitimate of the lands". After conducting enquiry he was dismissed from service and when he challenged it, the High Court upheld it on the judicial side. On further appeal, since the appeals against higher valuation were pending in the High Court, without going into that question, while confirming the dismissal this Court laid the rule thus (SCC p. 269, para 2) : "We would like to make a special mention of the position that even if the assessment of valuation is modified or affirmed in an appeal as a part of the judicial process, the conduct of the judicial officer drawable from an overall picture of the matter would yet be available to be looked into. In appropriate cases it may be opened to draw inferences even from judicial acts" of the misconduct. The rule of conduct spurned by this Court squarely put the nail on the official act as a refuge to fix arbitrary and unreasonable market value and the persons concerned shall not camouflage the official act to a hidden conduct in the function of fixing arbitrary or unreasonable compensation to the acquired land. Equally it is statutory to note that the claimant has legal and legitimate right to a fair and reasonable compensation to the land he is deprived of by legal process. The claimant has to be recompensated for rehabilitation or to purchase similar lands elsewhere. In some cases for lack of comparable sales it may not be possible to adduce evidence of sale transactions of the neighbouring lands possessed of same or similar quality. So insistence of adduction of precise or scientific evidence would cause disadvantage to the claimants in not getting the reasonable and proper market value prevailing on the date of notification under Section 4(1). Therefore, it is the paramount duty of the Land Acquisition Judge/authority to keep before him always the even scales to adopt pragmatic approach without indulging in "facts of imagination" and assess the market value which is reasonably capable to fetch reasonable market value. What is fair and reasonable market value is always a question of fact depending on the nature of the evidence, circumstances and probabilities in each case. The guiding star would be the conduct of a hypothetical willing vendor would offer the lands and a willing purchaser in normal human conduct would be willing to buy as a prudent man in normal market conditions as on the date of the notification under Section 4(1) but not an anxious buyer dealing at arm's length nor facade of sale or fictitious sales brought about in quick succession or otherwise to inflate the market value. 19. Let us consider the evidence on record from the above perspective and evaluate the circumstances on record. Shri Sanghi repeatedly stressed that an element of guesswork is inescapable and Exs. P. 7, 8, 9 and 10 furnish the best material. Though he relied on Exs. P. 1 to P. 3, in fairness, he did not press for consideration in our view quite rightly as they are very small extents of 2 1/2, 4 and 3 cents respectively. They are situated in residential and commercial areas. So they cannot be relied on. But he strongly relied on Ex. P. 7 dated March 9, 1951. The extent is Ac. 3-4 cents for Rs 19,000. It worked out at Rs 52.50 per cent. The High Court held that the lands covered by Ex. P. 7 are situated by the side of irrigation channel and paddy cultivation was carried on. Under those circumstances, the evidence of PW 6, the vendor was not accepted and in our opinion quite rightly and Ex. P. 7 was rightly not relied on as lands in question are not irrigated lands whereas the lands under Ex. P. 7 are paddy lands cultivated by irrigation sources and are situated four miles away from the acquired lands. Similarly Ex. P. 9 is dated April 4, 1957. The extent is Ac. 1.38 cents for Rs 6000. PW 5 is the vendor. It worked out at Rs 43.50 per cent. It is also four miles away from the acquired lands. It is also not of any assistance to the appellant as this land also is a paddy land irrigated by irrigation sources. It is undoubted that in Ex. P. 10, the judgment of the Sub-Court, Ernakulam in Land Acquisition Case No. 298 of 1963 etc. relate to the land in the vicinity of Phyto-Chemical Project and the Land Acquisition Court awarded @ Rs 80 per cent for the paddy lands and Rs 43 per cent for dry land. The High Court has pointed out that on the basis of the evidence adduced in that case, namely, comparable sales, the determination of the market value is correct. It was held that it cannot form the basis for determining the market value of the lands in this case. We have been taken through the entire judgment under Ex. P. 10 and after carefully scanning the evidence, we are not persuaded to take a different view from that of the High Court which has correctly appreciated the evidence. Accordingly Ex. P. 10 also would not form a base to fix the market value. It is undoubtedly true that the High Court did not accept the evidence adduced by the State. It was rejected both by the civil court as well as by the High Court. The Sub- Judge appears to be too anxious to award whatever is asked for on mechanical appreciation without subjecting the evidence to legal and critical scrutiny and analysis. The appellant court after rejecting the evidence may have to find whether there are any circumstantial or other material evidence on record to fix reasonable market value. We are relieved to undertake that exercise in view of fair stand taken by the learned Advocate General, Kerala, who appeared in the High Court. It is clear from the judgment that the learned Advocate General while arguing the case had stated across the bar, obviously on instructions or in fairness from record, that the market value can be fixed at Rs 18 per cent. This is, therefore, a concession made by the learned Advocate General on behalf of the State. The High Court, therefore, was not justified in not taking into account this submission of the Advocate General. It is undoubted that the High Court having rejected the evidence of the claimants has to confirm the offer made by the Collector in the award provided there is no other evidence on record. But in view of the concession made by the learned Advocate General, we are of the definite view that the claimants are entitled to the market value @ Rs 18 per cent to the lands other than those to which the Collector awarded @ Rs 30 per cent as the reference court shall not reduce the market value to less than that awarded by the Collector as enjoined under the statute. As a limb of the argument Shri Sanghi has placed reliance on the concession made by the government pleader in the trial court that Ex. P. 9 would form the basis for determination of the market value which worked out @ Rs 43.50 per cent. We are unable to accept the submission of the learned counsel. Any concession made by the government pleader in the trail court cannot bind the government as it is obviously, always, unsafe to rely on the wrong or erroneous or wanton concession made by the counsel appearing for the State unless it is in writing on instructions from the responsible officer. Otherwise it would place undue and needless heavy burden on the public exchequer. But the same yardstick cannot be applied when the Advocate General has made a statement across the bar since the Advocate General makes the statement with all responsibility. In those circumstances we have no hesitation to accept the statement of learned Advocate General and hold that the market value of the lands would be fixed at Rs 18 per cent. From the very nature of compulsory acquisition 15 per cent solatium as additional compensation was statutorily fixed. Therefore, determination of additional market value is unwarranted. 20. It is next contended that the claimants are entitled to the severance charges and injurious effects on the remaining lands of the claimant. From the evidence it is clear that the Commissioner who collected the evidence in this regard has admitted in the cross-examination that the appellant did not expend any money in erecting boundary walls, bridges, projects etc. It is an admitted fact that though from the date of the acquisition till date of evidence more than six years have passed by, the appellant has not produced by material or account books of the estate to establish that they have expended any money in this regard. It is also admitted by both the engineers examined on behalf of the State and also appellant's witnesses that the road passing through the lands is being used by the appellant to carry his goods i.e. his forest produce etc. Though during rainy season that too for a short period at some places the water gets stagnated on the roads at lower levels but that stands no impediment for the carriage of goods as admitted by the witnesses. This phenomenon was prevalent even before acquisition. In these circumstances we entirely agree with the High Court in its finding that the appellant has not established that they have expended any money for erection of retaining walls, culverts, bridges, etc. There is no damage, due to acquisition of the land of the appellant and, therefore, the award of severance charges is unwarranted. Both the counsel have taken us through the material evidence of PWs 7, 8 and 9. CPW 1 and CPW 2 examined on behalf of the State. We have once against carefully scanned the evidence and we are satisfied that the High Court has thoroughly considered the evidence of all the witnesses and reports of the Commissioners. The High Court is well justified in arriving at the finding that the appellant has not expended any money for either constructing any boundary walls, culverts, bridges or roads etc. The value of the lands of the appellant has not been injuriously affected due to acquisition. No damage due to severance was caused. Under these circumstances the appellant is not entitled to compensation in this regard. When we have pointed out that the appellant is not entitled separately to the value of the land and the trees as potential value as fruit bearing ones the counsel agreed, on instructions, that they would confine to fix market value of the lands. 21. The only question then remains is whether the appellant is entitled to payment of interest on solatium. The High Court relied on Union of India v. Ram Mehar ((1973) 1 SCC 109 : (1973) 2 SCR 720) and rejected the claim for interest. 22. Section 25(3) of the Regulation read thus : "25(3) If the sum in opinion of the court, the Division Peishkar ought to have awarded as compensation is in excess of the sum which the Division Peishkar did not award as compensation, the award of the court may direct that the government shall pay interest on such excess @ Rs 6 per centum per annum from the date on which the Division Peishkar took possession of the land to the date of payment of such excess in court." A reading thereof does postulate that if in the opinion of the court the Land Acquisition Office ought to have awarded compensation in excess as found by the court, then the court may direct that the government shall pay interest @ 6 per centum per annum on the excess amount so found as compensation. The payment should be from the date, the land was taken possession of by the Division Peishkar till the date of the payment of the excess amount into court. The question, therefore, is whether "interest" is an integral part of the word "compensation" under sub-section (3) of Section 25 of the Regulation. 23. In Ram Mehar case ((1980) 2 SCC 1 : 1980 SCC (Tax) 156 : (1980) 2 SCR 315) the question that came up for consideration was whether the words "interest on market value" in Section 4(3) of the Land Acquisition (Amendment and Validation) Act, 1967 would include payment of interest on solatium. Additional 15 per cent solatium under sub-section (2) of Section 23 certainly forms part of compensation as under Section 23 the market value of the land would include solatium. But 'market value' and 'compensation' are distinct expressions and have been used as such in the Land Acquisition Act. The key to the meaning of the word "compensation" is to be found in Section 23(1) and that consists of market value and solatium on the market value which is stated to be the consideration for the compulsory nature of the acquisition. Therefore, this Court held that the term 'market value' has acquired a definite connotation in judicial decision. If the word 'market value' and 'compensation' were intended by the legislature to have the same meaning, it is difficult to comprehend why the word 'compensation' in Section 28(a) and 34 and not 'market value' was used. So market value cannot be equated to compensation. The market value is, therefore, only one of the components in the determination of the amount of compensation. If the legislature has used the words "market value" in Section 4(3) of the Amending Act, it must be held that it was done deliberately and what was intended was that interest should be payable on the market value of the land and not on the amount of compensation. Otherwise, there is no reason why the Parliament should not have employed the word compensation in the aforesaid provision of the amendment Act. Webster Comparative Dictionary at page 267, defines 'compensation' as (1) the act of compensation or (2) that which compensates payment. 24. In Stroud's Judicial Dictionary, (4th end. vol. I at p. 523) compensation as defined (Defence Act, 1842 (c. 94), S. 19) includes not only the value of the land taken but also damage for severance or injuriously affecting other lands belonging to the owner of the land taken, although the Act contained no such clause as Land Clauses Consolidation Act, 1945. The word compensation is used to recompensate or (sic make) reparation to the loss caused to the owner of the land. Therefore, we have no hesitation to hold that Section 25(3) contemplates payment of interests on solatium to recompensate the owner of the land for loss of user of the land from the date of taking possession till date of payment into court. The word compensation has been advisedly used by the legislature. Accordingly we hold that the appellant is entitled to interest on solatium. 25. We allow the appeals to the extent indicated above. The market value is fixed at Rs 18 per cent and we confirm the market value at Rs 30 per cent for wet lands awarded by the Collector. Solatium at Rs 15 per cent and interest at 6 per cent on the excess market value determined under the judgment including solatium from the date of taking possession till the date of payment. In other respects the judgment of the High Court is confirmed and in the circumstances, the parties are directed to bear their own costs throughout.