NON­REPORTABLE       IN THE SUPREME COURT OF INDIA       CIVIL APPELLATE JURISDICTION               CIVIL APPEAL NO(S).    5611­5612    OF 2021            (Arising out of SLP(Civil) No(s). 36247­36248 of 2016) BHUPENDRA RAMDHAN PAWAR     ….APPELLANT(S) VERSUS VIDARBHA IRRIGATION DEVELOPMENT CORPORATION, NAGPUR AND ORS. ETC.  ….RESPONDENT(S) WITH                     CIVIL APPEAL NO(S).      5613     OF 2021 (Arising out of SLP(Civil) No(s). 13859 of 2019)                       CIVIL APPEAL NO(S).     5614       OF 2021 (Arising out of SLP(Civil) No(s). 13874 of 2019) J U D G M E N T Rastogi, J. Civil Appeals @ SLP(Civil) Nos. 36247­36248 of 2016 1. Leave granted. 1 2. The   appellant   has   challenged   the   judgment   and   order   dated 23 rd   October,   2015   passed   by   the   High   Court   of   Bombay determining the compensation payable to the appellant in reference to   the   acquisition   proceedings   which   were   initiated   pursuant   to   a notification   under   Section   4   of   the   Land   Acquisition   Act, 1894(hereinafter   being   referred   to   as   the   ‘Act”)   dated   14 th   August, 1997. 3. The total land admeasuring 9 hectares and 98 ares situated at Mouza Khandala, Tq. Manora, District Washim came to be acquired by   the   respondents   pursuant   to   the   acquisition   proceedings initiated under Section 4 of the Act published in the Gazette dated 14 th   August,   1997.     In   furtherance   thereof,   declaration   was   made under Section 6 of the Act which was published in the Government Gazette on 20 th  August, 1998.  The land acquisition officer pursuant thereto passed an award dated 20 th   August, 1999 in respect of the acquired land and valued the land under field Gat No. 1/1 and 1/ 2 at the rate of Rs. 35,000/­ per hectare for dry crop land and under Gat  No.   11   at   the   rate   of   Rs.   46,600/­   per   hectare   on   the   basis   of revenue assessment with standing trees.  On appeal being preferred 2 at the instance of the present appellant under Section 54 of the Act read with Section 96 of Civil Procedure Code, 1908, the High Court under   the   impugned   judgment,   after   hearing   the   parties,   granted him the following reliefs:­ (i) The   claimant   Bhupendra   Ramdhan   Pawar   is   entitled   to compensation   at   the   rate   of   Rs.   1,00,000/­   per   hectare   for land   admeasuring   7   H   98   Ares,   out   of   the   acquired   land admeasuring 9 Hectares 98 Ares deducting land admeasuring 2 H on which orange trees were cultivated. (ii) Claimant is held entitled to compensation at the rate of Rs. 3000/­ per tree for 554 orange trees in Gat no. 1/1 and 1/ 2. (iii) Claimant is held entitled to Rs. 91,305/­ as compensation for well in Gat No. 1/1 and for well in Gat No. 1 /2 to Rs. 26,000/­. (iv) Claimant is held entitled to compensation for 327 firewood trees at the rate of Rs. 300/­ per tree. (v) Claimant is held entitled to compensation at the rate of Rs. 500/­ per tree for 400 Sindhi trees. (vi) Claimant is held entitled to compensation at the rate of Rs. 250/­ per tree for 30 berry trees. (vii) The   claim   in   respect   of   100   mango   trees   at   the   rate   of   Rs. 1000/­   per   tree,   as   has   been   awarded   by   the   reference   Court, is rejected. (viii) Rest   of   the   statutory   entitlements   of   the   claimant   including solatium   under   Section   23(2)   of   the   Act,   interest   under Section   28   of   the   Act   and   component   under   Section   23­A   of the   Act   of   1894   be   calculated   accordingly   along   with   future interest at the rate of 15 % per annum till full realization. 3 (ix) The   judgment   and   order   dated   17 th   of   April,   2008   passed   by reference   Court   in   LAC   No.   170   of   1999   stands   modified accordingly. (x) The   reference   Court   is   directed   to   calculate   the   compensation payable to the claimant after giving notice to both sides within four months   from   the   date   of   receipt   of   writ   and   certified   copy   of   the judgment. (xi) If  any  amount  is  withdrawn by  the  claimant,  same shall  be  taken into   consideration   while   making   ultimate   payment   of   dues   to   the claimant. (xii) The amount deposited by the appellant in Appeal No. 1265 of 2013 if   found   to   be   in   excess,   the   same   shall   be   refunded   to   the appellant. (xiii) In the circumstances, there shall be no order as to costs.” 4. Learned   counsel   for   the   appellant   submits   that   the compensation   @   Rs.   1,00,000/­   per   hectare   awarded   by   the   High Court   is   not   adequate   and   under   the   two   sale   deeds   dated   28 th December,   1994  and   12 th   March,   1996,   the   market   price   comes   to Rs.   50,000/­   per   hectare   in   the   year   1994   and   on   the   basis   of second   sale   deed   of   March,   1996,   the   market   price   came   to   Rs. 75,000/­ per hectare and the present acquisition being of the year 1997,   adequate   appreciation   has   not   been   made   while   computing compensation and it deserves further enhancement. 4 5. Learned   counsel   submits   that   the   compensation   of Rs.   1,00,000/­   has   been   determined   with   reference   to   sales statistics and that being so, trees will have to be valued separately and   this   what   has   been   held   by   this   Court   in   Ambya   Kalya Mhatre(Dead) through LRs and Others  Vs.  State of Maharashtra    1 and submits that the finding recorded by the High Court depriving the appellant of computing compensation in reference to 2 hectares of acquired land needs to be interfered by this Court. 6. Learned counsel further submits that the findings which have been   recorded   by   the   High   Court   rejecting   the   claim   in   respect   of 100   mango   trees   awarded   by   the   reference   court   needs   to   be interfered by this Court. 7. Per   contra,   learned   counsel   for   the   respondents,   while supporting   the   order   passed   by   the   High   Court,   submits   that compensation which has been determined by the High Court of Rs. 1,00,000/­ per hectare for the acquired land is based on the factual matrix   and   appellant   has   relied   upon   two   sale   instances,   (i)   sale deed dated 28 th   December,  1994 of  39 ares  land consideration  was 1 2011(9) SCC 325 5 Rs. 20,000/­(thus market value of 1 Hectare = Rs. 50,000/­) (ii) sale deed   dated   12 th   March,   1996   about   2   hectare   1   Are   land   for   the consideration   of   Rs.   1,50,000/­(thus   market   value   of   1   Hectare   = Rs.   75,000/­).     It   can   be   noticed   that   the   sale   instance   of   12 th March,   1996   is   one   year   prior   to   Section   4   notification,   even   by adding 10% increase in the value, market value of 1 hectare would be Rs. 82,500/­.  8. Learned   counsel   further   submits   that   compensation   of   Rs. 1,00,000/­   per   hectare   granted   for   the   whole   land   is   a   fair compensation and it needs no further indulgence by this Court.  9. Learned   counsel   further   submits   that   so   far   as   the   claim   in respect of mango trees which has been rejected by the High Court is concerned,   reliance   was   placed   by   the   reference   court   on   survey report   at   Annexure   P­1(page   41   of   the   paper   book)   which   was prepared   on   23 rd   November,   1994   and   the   finding   has   been recorded that for the period 1990­91 to 1993­94, there is reference to   277   orange   trees   and   100   mango   trees   while   in   7/12   extracts Exhibit­46   for   the   period   from   1994­95   to   1998­99,   there   is   no mention   of   mango   trees   from   1994­95   onwards,   though   there   is   a 6 reference   of   277   orange   trees.     Since,   there   was   no   evidence   on record establishing existence of 100 mango trees as claimed on the date   when   the   acquisition   proceedings   were   initiated   in   August 1997, the claim was rightly rejected by the High Court. 10. Learned  counsel  further   submits   that   the   valuation  of   orange trees   has   been   made   at   the   rate   of   Rs.   3000/­   per   tree   and   2 hectares   of   land   for   which   compensation   has   not   been   computed may   be   considered   in   the   light   of   judgment   in   Ambya   Kalya Mhatre(Dead) through LRs and Others (supra) . 11. After we have heard learned counsel appearing for the parties, we   are   of   the   view   that   the   compensation   of   Rs.   1,00,000/­   per hectare as awarded by the High Court in the impugned judgment is a   fair   compensation  duly   supported   by  the   material   on   record   and that needs no interference from this Court. 12. So far as the claim in respect of 100 mango trees is concerned, it was awarded by the reference Court at the rate of Rs. 1000/­ per tree. The High Court after appreciation of the evidence has rejected the claim based on the following findings:­ 7 “Having   considering  the  above  aspect  and  on  considering   7/12 extracts   of   the   acquired   land,   we   further   find   that   as   per   7/12 extract Exh. 47 and Exh. 44 for the period from 1990­91 to 1993­ 94   there   is   reference   to   277   orange   trees   in   each   of   Gat   No.   1/1 and1/ 2 and 100 mango trees while in the 7/12 extracts Exh. 46 for   the   period   from   1994­95   to   1998­99   there   is   no   mention   of mango   trees   from   1994­95   onwards,   though   there   is   reference   of 277 orange trees each in above Gat numbers, 400 Sindhi trees and 30 berry trees during above period.  As such, we find that claimant has failed to produce satisfactory evidence establishing existence of 100 mango trees as claimed and in fact from his evidence we find that   claimant   is   even   not   aware   as   to   in   which   field   there   were mango trees.” 13. After   going   through   the   finding   of   fact   recorded   by   the   High Court, we find no reason to interfere. 14. Admittedly, for 2 hectares of land, compensation has not been awarded   and   it   is   not   disputed   that   the   land   value   has   been determined   with   reference   to   sales   statistics   and   this   Court   in Ambya Kalya Mhatre(Dead) through LRs and Others (supra) held that   in   a   case   where   the   land   value   has   been   determined   with reference   to   the   sales   statistics,   the   trees   will   have   to   be   valued separately.  The relevant paras as referred hereunder:­ 34.   The   High   Court   has   also   held   that   once   the   compensation   is awarded   for   the   land,   there   cannot   be   additional   or   separate compensation   for   the   trees.   For   this   purpose,   the   High   Court   has relied   upon   the   following   observations   of   this   Court   in   State   of Haryana   v.   Gurcharan Singh   [1995 Supp (2) SCC 637]) 8 “ 3 .   …   It   is   settled   law   that   the   Collector   or   the   court who determines the compensation for the land as well as   fruit­bearing   trees   cannot   determine   them separately.   The   compensation   is   to   the   value   of   the acquired land. The market value is determined on the basis   of   the   yield.   Then   necessarily   applying   suitable multiplier,   the   compensation   needs   to   be   awarded. Under   no   circumstances   the   court   should   allow   the compensation on the basis of the nature of the land as well   as   fruit­bearing   trees.   In   other   words,   market value of the land is determined twice over; once on the basis of the value of the land and again on the basis of the   yield   got   from   the   fruit­bearing   trees.   The definition   of   land   includes   the   benefits   which   accrue from   the   land   as   defined   in   Section   3( a )   of   the   Act. After   compensation   is   determined   on   the   basis   of   the value of the land as distinct from the income applying suitable   multiplier,   then   the   trees   would   be   valued only   as   firewood   and   necessary   compensation   would be given.” 35.   We   are   afraid   that   the   High   Court   has   misread   the   said decision   in   regard   to   valuing   the   land   and   trees   separately.   If   the land   value   had   been   determined   with   reference   to   the   sale statistics or compensation awarded for a nearby vacant land, then necessarily,   the   trees   will   have   to  be   valued   separately.   But   if   the value   of   the   land   has   been   determined   on   the   basis   of   the   sale statistics   or   compensation   awarded   for   an   orchard,   that   is   land with  fruit­bearing  trees, then there  is no question of  again  adding the   value   of   the   trees.   Further,   if   the   market   value   has   been determined by capitalising the income with reference to yield, then also the question of making any addition either for the land or for the trees separately does not arise. In this case, the determination of   market   value   was   not   with   reference   to   the   yield.   Nor   was   the determination of market value in regard to the land with reference to   the   value   of   any   orchard   but   was   with   reference   to   vacant agricultural   land.   In   the   circumstances,   the   value   of   the   trees could be added to the value of the land. 9 15. Admittedly,   in   the   instant   case,   the   land   value   has   been determined with reference to the sales statistics by the High Court in the impugned judgment.   That being the factual position, in our considered   view,   the   appellant   is   entitled   for   compensation   for 2 hectares of land in reference to which compensation has not been awarded   under   the   impugned   judgment   at   the   rate   of   Rs. 1,00,000/­   per   hectare   along   with   statutory   entitlement   to   the claimant/appellant as referred to by the High Court in para (viii) till realization under the impugned judgment. 16. Consequently,   the   appeals   partly   succeed   and   accordingly allowed.     The   appellant   shall   be   entitled   to   compensation   @   Rs. 1,00,000/­   per   hectare   for   the   land   admeasuring   2   hectares situated   at   Mouza   Khandala,   Tq.   Manora,   District   Washim   along with statutory entitlement as referred to by the High Court in para (viii)   of   the   impugned   judgment   dated   23 rd   October,   2015   till realization.     The   compliance   be   made   within   three   months.     No costs. 17. Pending application(s), if any, stand disposed of. 10 Civil Appeal @ SLP(Civil) No. 13859 of 2019 Civil Appeal @ SLP(Civil) No. 13874 of 2019 18. Learned   counsel   for   the   appellant(s)   submits   that   the compensation   of   Rs.   1,00,000/­   per   hectare   awarded   by   the   High Court   in   the   impugned   judgment   is   inadequate   and   deserves enhancement in the given facts and circumstances.  19. We have declined the claim for enhancement of compensation in   our   judgment   in   the   connected   appeals   being   Civil   Appeals   @ SLP(Civil) Nos. 36247­36248 of 2016. 20. Consequently,   the   appeals   are   without   substance   and accordingly dismissed.  No costs. 21. Pending application(s), if any, stand disposed of. ……………………………..J. (AJAY RASTOGI) ……………………………J. (ABHAY S. OKA) NEW DELHI SEPTEMBER 09, 2021 11