2003 INSC 0669 SUPREME COURT OF INDIA Ramchander Naik Vs. Spl. Dy. Collector, Land Acquisition (Industries), Hyderabab (M.B. Shah and A. R.Lakshmanan JJ.) 19.08.2003 ORDER Heard the learned counsel for the parties. In view of the fact that the Land Acquisition Act, 1894 is a complete code by itself providing for the rate of interest and the procedure for fixation of market price, it cannot be said that the judgment and order passed by the High Court awarding interest at the rate of 4 per cent for the award which was made prior to the amendment is, in any way, illegal or erroneous. The same view is taken by this Court in Spl. Dy. Collector v. Y. Venkahha Chowdhary (D) by LRs & Others1 and Jawajee Nagnatham v.Revenue Divisional Officer, Adilabad, A.P. & Others2. Hence, the appeals are dismissed. There shall be no order as to costs. 11994 (1) SCALE 589 2(1994) 4 SCC 595 1 SpotLaw