2004 INSC 0223 SUPREME COURT OF INDIA Messrs Green View Tea and Industries Vs. Collector, Golaghat, Assam C.A.No.7962 of 2001 (B.N.Srikrishna and K.G.Balakrishnan JJ.) 17.02.2004 JUDGMENT B. N. Srikrishna, J. 1. This is an appeal by special leave agaisnt the judgment of the Guwahati High Court dated 25.8.1999 dismissing day review application taken out by the appellant. 2. At the outset, by I.A. No. 3 of 2003, the respondents sought revocation of the sepcial leave granted in the civil appeal on the ground that it is barred by res judicata or principles analogous thereto. It would no necessary to appreciate the facts in ore to evalutate this preliminary objectino. 3. The appellant is a partnership firm, which owns a tea estate known as Rajabari Tea Estate situated in the District of Golaghat, Assam. Its business consists of running the tea estate and the production and sale of tea. The tea estate owned by the appellant was about 1800 bighas [1 bigha is approximately 14, 400 sq. feet or about 1/3rd of an acre] and employed about 170 workmen and other staff requird for the management of the estate. It also had a tea manufacturing establishment on its premises. 4. A large portion of the tea estate was intended to be acquired by the Government of Assam for the construcitno of an oil refinery. On 17th August 1992, the State Government sent a proposal to the Collector, Golaghat for the acquisition of the required area of land for the construciont of the Numaligarh Oil Refinery. The proposal was for acquisition of 681 bighas and 1 katha along with tea bushes, drainage system, garden, roads, sheds and the trees standing on the land. Since the requiremnt was urgent, the State Government proposed the acquitiong udner Section 17(3)(A) of the Land Acquisiton Act, 1894. On 20th August, 1992, the Deputy Commissioner, Golaghat sent a proposal for acquisiton of 751.30 acres of Government land and Patta land for the Numaligarh Oil Refinery Plant site. He requested the Government to approve of the uniform bigha rate of Rs. 55, 000/-, irrespective of class, for both Government and patta land. 1 SpotLaw 5. By the letter dated 10th September 1992, the Addl. Secretary to the State Government conveyed the approval of the Government for the proposal for the fixation of uniform rate of Rs. 55, 000/- per bigha for both sarkari and patta land porposed to be acquired for the oil refinery. 6. By a letter dated 7.8.1992, the Deputy Commissinoer, Golaghat made a preliminary estimate of the amount at Rs. 5, 96, 42, 853/- for payment as compensatino and requested that this amount be placed at the disposal of the Collector, Golaghat. 7. On 4th November 1992, a notification under Section 4 of the Land Acquisiton Act, 1894 was published in the Official Gazette. 8. On 25th February, 1993, a meeting was held with the Chief minister, the Revenue Minisyetr and top officials of the State Government including the Chief Secretary and Secretaries of other concerned Departments. The Chairmand and Managni Director of IBP assisted by Senior executives were also present. In the meeting it was decided that for patta land the compensation payable should not exceed Rs. 55, 000/- per bigha (all inclusive). The Addl. Secretary, Revenyue and the Joint Secretary, Industries were authorised to make a field visit and discuss the matter with the Deputy Commissioner, Golaghat so as to make the taknig over of the land expeditious and smooth. It was decided that if this team arrived at a decision to pay Rs. 55, 000/- per bigha, then the Deputy Commissioner would complete formal proceedings and the compensation would be paid through the Deputy Commissioner. In case the negotiatinos could not arrive at Rs. 55, 000/- per bigha (all inclusvie), then in that case the land acquisition proceedings would continue. In respect of Government land, it was decided that the premium would be fixed at Rs. 35, 000/- pre bigha. Certain other details of the transaction were also decided therein, which are not material at this stage. 9. While the State Government had decided that it would go up to Rs. 55, 000/- per bigha for patta land and Rs. 35, 000/- per bigha for Government land, the appellant was not agreeable to the same and insisted that higher rates be paid for the acquisiont of its land. Consequently, on 2.4.1993, the Government issued directions cancelling the proposal of payment of Rs. 55, 000/- per bigha and directed the Collector that compensation had to be fixed at Rs. 7, 000/- per bigha. The petitioner received, under protest, advance payment of 80% of the compensation that was fixed and handed over possession of its land. 10. The petitioner thereafter filed a petition before the Collector for enhancement of compensatino, which was numbered as L.A. No. 1/92-93. On 4th July, 1994, an award was declared awarding certai amount as compensation. Being dissatisfied with the amount of compensation, the petitioner sought a reference under Section 18 of the Land Acquisition Act, 1894. The District Judge, Golaghat by his judgment dated 18.11.1996, increased the compensation payable to Rs. 22, 000/- per bigha and Rs. 75/- for each tea bush. 11. The petitioner fuiled First Appeal No. 27 of 1997 in the Guwahati High Court agisnt the judgment of the District Judge. The Numaligarh Oil Refinery and the Collector also filed 2 SpotLaw apeopals ebfore the High Court challenging the decision of the District Jduge vide First Appeal No. 32 of 1997 and First Appeal No. 33 of 1997. By a common judgment dated 24th June 1998, the High Court dismissed the apepal of the petitioner being F.A. No. 27 of 1997 and allowed the appeals of the Collector and the Numaligarh Oil Refinery. On 29.7.1998, the petitioner filed areview petition being Review Applciation No. 54 of 1998 in the judgment dated 24.6.1998. On 16th October, 1998, the petitioner also field a special leave petition before this Court cghallengint he judgment of the High Court. On 4.2.1999, the High Court adjourned the eharing of the review application during the pendency of the special leave petition. On 8.3.1999, the petitioner's special leave petitions being SLP (C) Nos. 18020-22 of 1998 were withdrawn. On 25.8.1999, the High Court dismised the Review Application No. 54 of 1998 taking the view that there was no error apparent on the face of the record in the judgment of the High Court dated 24.6.1998. On 26.10.1999, the petitioner chalelnged the judgment of the High Court by another special leave petition in which leave has been granted. 12. The learnd Addl. Solicitor General contended that, in view of the fact that the special leave petition agaisnt the substantive judgment of the High Court dated 24.6.1998 was dismissed as withdrawn, there was no questino of entertaining a review application in respect of the said judgment and sought revocatino of the leave granted. In our view, this contention is misconceived. In K. Rajamouli v. A. V. K. N. Swamy1: this Court was concerned with the same issue. It was held at p. 41: "The dismissal of the special leave petition agaisnt the main judgment of the High Court would not constittue res judciata when a special leave petition is filed against the order pased in the review petition provided the review petition was filed prior to filign of special leave petition agains the main judgment of the High Court. The position would be different where after dismissal of the special leave petition against the main judgment a party files a review petition after a long delay on the ground that the party was prosecuting (sic) remedy by way of special leave petition. In such a situaiton the filing of rveiw would be an abuse of the process of the law." 13. This judgment squarely applies to the facts before us. The review petition in the instant case was filed on 29.7.1998, while the special level petition agains the main judgment of the High Court was itself filed on 16.10.1998. It was in these circumstances that this Court was persuaded to grant leave in the matter. We see no substacne in the contention urged as to the non-maintainability of the apeal. 14. Turning to the merits of the matter, it apepars to us that the High Court has declined the review application by taking the view that there was no error apparent on the fact of the record and that the considerations enumerated in Order 47, Rule 1 of the Code of Civil Procedure, 1908 (hereinafter referred to as 'CPC') were absent in the case. The learned Addl. Solicitor General contends that, whatever the grievace of the appellant against the judgment of the learned counsel dated 24.6.1998, it could not have been brought before the learned counsel by way of a review. He urges that the Court's power of reviewing a judgment, under Order 47 Rule 1 of the CPC is extremely limited. He referred to the observations of this 3 SpotLaw Court Parsio Devi ad others v. Sumitri Devi and others2 (paras 9 and 10) and has contended that an error which is to self-evidenyt and has to be detected by a process of reasoning, can ardly be an 'error apparent of the face of the record' justifying the court's exercise of its power of review under Order 47 Rule 1 CPC. He urges that, in exercise of the jurisdiction under Order 47 Rule 1 CPC, it is not permissible for an erroneous decision to be "reheard and corrected" since a review petition has a limited purose and cannot allowed to become "an apepal in disguise." After having perused the record, we are satisfied that there are mistakes apparent on the face of the record and it is afiit case for review for the reasons that follow. 15. Before we look at the facts of the case, we wish to emphasise the approach to be adopted by the court while admimnistering justice. This Court in S. Nagaraj and others v. State of Karnataka and others3 at p. 630 (para 36) observed : It is the duty of the court to rectify, revise and re-call its orers as and when it is brought to its notice that cetain of its orders were passed on a wrong or mistaken assumptio of facts and tat implementation of those orders would have serious consquences. An act of Court should prejudice none. "Of all these things respecting which learned men dispute," said Cicero, "there is none more important than clearly to understand that we ale born for justice and that right is founded not in opinion but in nature." 16. Thjis very idea was echoed by James Madison (The Federalist, No. 51 ast p. 352). He said: "Justice is the end of the government. It is the end of the civil society. It ever has been and ever will be pursued, until it be obtained or until liberty be lost in the pursuit." 17. Keeping this wholesome principle in view, we shall now approach the case to discern whether the High Court's judgment dismissing the review petition is sustanable. 18. The first thing that strikles us is that when the proposal of acquisitoin of lad was motted, the Deputy Commissioner himself was of the view that the compensation payable should be at the rate of Rs. 55, 000/- per bigha. The State Government considered this and then agreed to the same. Ultimately, this compensation would have to be paid by the beneficiary of the land acquisitiion, namely the oil refinery. 19. Secondly, the appellant had placed on record the awards made in the case of other similary situasted tea estates nearby showing that, in each of these cases, the Government had direced compensation at the rate of Rs. 55, 000/- per bigha. 20. Thirdly, an order of the State Government issued by the Collector and Deputy Commissioner, Tinsukia dated 4th August 1992 and an order of the District Collector and Deputy Commissioner, Dibrugarh were placed on record, which indicate land value of different categories. They are as under:- 4 SpotLaw 1. Highly developed commercial places within notified area, Rs. 2, 00, 000/- per bigha 2. Urban area (the recognised towns within notified area), Rs. 1, 20, 000/- per bigha 3. Semi-urban area (the area beyonbg the notified area but within two miles radius of the town either revenue or municipal town), Rs. 1, 20, 000/- per bigha 4. Real area viz. paddy field and tea cultivation area, Rs. 60, 000/- per bigha 5. Land unfit for cultivation viz. rocky area, sandy area, jaldube areas etc., Rs. 40, 000/- per bigha. 21. Thus, it would be seen that, even according to the State Government, if the land was unfit for cultivation and comprised only rocky areas, sandy areas or jaldube areas, the amount of compensation payable was at the rate of Rs. 40, 000/- per bigha. As against this, the Collector was directed to fix the compensation at the rate of Rs. 7, 000/- per bigha and District Judge enhanced it to Rs. 22, 000/- per bigha. Surely, the tea estate land was much more valuable than "land unfit for cultivation." to is nobody's case that the tea estate's land was uncultivated or that there were no tea bushes ground thereupon. 22. Fourthly, the oral evidence on record showed that, at all stages, the Government was prpared to pay Rs. 55, 000/- per bigha and it was only the appellant who had taken a rigid stand demandng a higher price. 23. Fifthly, Exhibits 6, 7 and 8 placed on record prima face seem to be similar cases of acquisition of land in Subsagar District, wherein for arable land the estimate of compensation payable made by the Government itself was Rs. 55, 000/- per bigha. Exhibit 8 was the case of acquiisiition of tea class land, which also sowed the compensation payable at the same rate as the Government had initally agreed to pay. 24. Sixthly, even if the High Court disagreed with the valuation of tea bushes made by the District Judge, being the Court of First Appeal it would have had to itself fix the compensation for the tea bushes. This, the High Court filed to do. All this on record appears to have escaped the notice of the High Court. 25. Unfortunately, the High Court while consdering the question of intial compensation amount fixed by the State Government as Rs. 55, 000/- per bigha, has treated it as an issue of promissory estappel and has held agains the appellant. Irrespective of whether it is situation of promissory estoppel or not, the fact that the State Government itself had accepted Rs. 55, 000/- per bigha of tea class land as appropriate compensation ought to have been a facto which would have influenced the fixing of compensation for the land. The letter written by the Deputy Commissioner referring to an earlier order dated 20th June 1990, fixing category- wse valuation of different categories of land was just brushed aside on the ground that it did 5 SpotLaw not amount to evdence under Section 3 of the Indian Evidence Act, 1872. Having lost sight of the material on record, the High Court concluded, "there is no material avalable on record to hold that the land in question falls within a rural area with paddy fled and tea cultivation area," which is directly contrary to the Jamabandhi report, which classified the land as 'tea class land.' 26. The cummulative effect of all this evidence is that, we are satisfied that the High Court, in fairness and in the interest of justice, ought to have given a second look to its own judgment dated 24.6.1998. 27. We had suggested to the parties that, if they both consent, we would decide the matter here itself and thereby two possible forth rounds of litgastion could be avoided. While Mr. Shanti Bhushan, learned Senior Counsel for the appellant was prepared of this, the learned Addl. Solicitor General declined to accept this suggestion. Hence, despiite our being satisfied that the appellant had a case for review, we refrain from deciding what relief, if any, should be granted on such review, and leave it to the judgment of the High Court. 28. In the result, we allow the appeal, set aside the judgment of the High Court under apepal and remit the Review Applicatoin No. 54 of 1998 to the High Court for hearing and disposal, in accordance with law. In view of the long delay, it is expected that the would expedite the hearing the dispoal of the application. I.A. No. 3 of 2003 is dismissed. No order as to costs. 12001 (3) RCR (Civil) 194 (SC) 21997 (8) SCC 751 31993 (4) RCR (Civil) 264 (SC) 6 SpotLaw