2021 INSC 0518 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICITON CIVIL APPEAL NOS. 3875­3876 OF 2009 Ramesh Kumar   .. Appellant(s) Versus Bhatinda Integrated Cooperative  Cotton Spinning Mill and Ors.        .. Respondent(s) With CIVIL APPEAL NO. 5669 OF 2021 (Arising out of Special Leave Petition (C) No.9470 of 2010) Bant Singh and Ors. .. Appellant(s) Versus The State of Punjab & Ors.       .. Respondent(s) With CIVIL APPEAL NO. 5670  OF 2021 (Arising out of Special Leave Petition (C)No.15117 of 2010) Gurbachan Singh (D) By LRs and Anr.    ..Appellant(s) Versus The State of Punjab and Ors. ..Respondent(s) With 2 CIVIL APPEAL NOS.9185­9196 of 2017 Gurjant Singh & Anr. etc. etc. ..Appellant(s) Versus The State of Punjab through Chief Secretary, Department of Cooperation and Ors. ..Respondent(s) J U D G M E N T M. R. Shah, J. Civil Appeal Nos. 3875­3876 OF 2009 1. Arising out of the impugned common judgment and order dated 19.09.2008 passed by the High Court in RFA No.3476 of 1999 filed by the original claimants for enhancement and RFA No.1507 of 1999 filed by the Bhatinda Integrated Co­operative Cotton Spinning & Ginning Mills Ltd. Special Leave Petition No.9470 of 2010 Leave granted. Arising   out   of   RFAs   No.2648   of   1999   (Bant   Singh   and Ors. vs. State of Punjab and Ors.), the appeal which was filed 3 by   the   original   claimants   for   enhancement   of   the compensation.     However,   it   is   required   to   be   noted   that   RFA No.1505 of 1999 filed by the Bhatinda Integrated Co­Operative Cotton   Spinning   &   Ginning   Mills   Ltd.   vs.   Bant   Singh   and others is not under challenge. Special Leave Petition No.15117 of 2010 Leave granted. Arising   out   of   RFA   No.2645   of   1999   which   was   filed   by the   original   claimants   Gurbachan   Singh   and   others   for enhancement of compensation. It is required to be noted that no   appeal   has   been   preferred   by   the   original   claimants (Gurbachan Singh and others) challenging the order passed in RFA   No.1505   of   2019   which   was   filed   by   the   Bhatinda Integrated Co­Operative Cotton Spinning & Ginning Mills Ltd. which has been allowed by the High Court and the amount of compensation has been reduced. 4 CIVIL APPEAL NOS.9185­9196 of 2017 Civil   Appeal   Nos.9895­9897   of   2017   arising   out   of   RFA Nos.2642,   2643,   2644,   2645,   2646,   2648   of   1999   and   RFA Nos. 1505, 1508, 1509, 1510, 1515 and 1516 of 1999. 2. As common question of law and facts arise in this group of   appeals,   all   these   appeals   are   decided   and   disposed   of together by this common Judgment and Order. 2.1 Vide   notification  dated   06.06.1988   issued   under   Section 4   of   the   Land   Acquisition   Act,   1894   (for   short,   ‘the   Act’),   the lands   owned   by   the   original   claimants   admeasuring   297 Kanals and 1 Marla situated in the revenue estate of Jassi Pau Wali,   Distt.   Bhatinda,   Punjab   came   to   be   acquired   for   public purpose,   namely,   establishment   of   Bhatinda   Integrated Cooperative Cotton Spinning and Ginning Mills Ltd. (for short, ‘the   Spinning   Mill’).     The   same   was   followed   by   a   notification under   Section   6   of   the   Act   on   08.06.1988.     The   Land Acquisition   Officer   vide   Award   dated   05.10.1989   determined the value of the land at Rs.25,000/­ per acre and awarded the compensation accordingly.  At the instance of the land owners 5 the   references   were   made   to   the   Reference   Court.     Vide common   Judgment   and   Award   dated   27.02.1999,   the Reference   Court   determined   the   market   value   of   the   land   at Rs.1,12,000/­ per acre.  Before the Reference Court it was the case   on   behalf   of   the   land   owners   that   the   acquired   land   is situated   just   on   the   main   Bhatinda   Mansa   Road   and   has   a very   potential   value   of   being   used   for   commercial   and residential purposes as well as the industrial purposes.  Before the   Reference   Court   the   land   owners   heavily   relied   upon   the registered Sale Deeds Ex.A.W.6/C to Ex. A.W.6/H executed on or about 24.05.1979 at the rate of Rs.50,000/­ per acre.   The Reference   Court   took   into   account   the   aforesaid   sale   deed Ex.A.W.6/C   to   determine   the   market   value   of   the   lands acquired   and   considering   the   time   gap   of   about   9   years between   the   date   of   the   execution   of   the   aforesaid   sale   deeds and Section 4 Notification thereby granted the increase of 12% in   the   price   of   the   land   per   year   and   applied   the   cut   of   25% and  finally  determined  the value  of the  land  at Rs.1,12,000/­ 6 per acre and accordingly enhanced the award of compensation by common Judgment and Order dated 27.02.1999. 2.2 Feeling   aggrieved   and   dissatisfied   with   the   common Judgment  and Award passed by  the  Learned Reference Court whereby it enhanced the amount of compensation considering the  market  value of the land  at  Rs.1,12,000/­ per   acre, both, the   original   claimants   as   well   as   the   Spinning   Mill   preferred the appeals before the High Court.  The land owners preferred the   appeals   for   enhancement   of   the   compensation.   By impugned   common   Judgment   and   Order   the   High   Court   has allowed   the   appeals   preferred   by   the   Spinning   Mill   reducing the   amount   of   compensation   and   determining   the   value   of acquired   land   at   Rs.88,400/­   per   acre.     The   High   Court   also considered the Sale Deed Ex.AW6/C as a base for determining the   value   of   the   acquired   land   and   also   added   12%   annual increase.     However,   the   High   Court   imposed   the   cut   of   15% instead of 25% as adopted by Learned Reference Court.  Thus, the   appeals   preferred   by   the   Spinning   Mill   came   to   be   partly allowed.     Consequently,   the   appeals   preferred   by   the   original 7 land   owners   which   were   filed   for   the   enhancement   of   the compensation came to be dismissed by the High Court. 2.3 Feeling   aggrieved   and   dissatisfied   with   the   common impugned Judgment passed by the High Court partly allowing the appeals preferred by the Spinning Mill and dismissing the appeals   preferred   by   the   land   owners   for   enhancement   of compensation and determining  the value of the acquired land at   Rs.88,400/­   per   acre,   the   land   owners   have   preferred   the present appeals. 3. Shri Vinay Mathew, Shri Yadav Narender Singh and Shri Sridhar   Potaraju,   Learned   Advocates   appearing   on   behalf   of the appellants – original land owners and Shri Puneet Kansal, Learned   Advocate   appearing   on   behalf   of   the   Respondent   – Spinning Mill.   At this stage, it is required to be noted that so far as the Bhatinda Integrated Co­operative Cotton Spinning & Ginning   Mills   Ltd.   is   concerned,   it   has   been   ordered   to   be wound   up   and   the   Liquidator   has   been   appointed   and   Shri Puneet   Kansal,   Learned   Advocate   has   appeared   on   behalf   of Liquidator of the Spinning Mill. 8 4. Learned Counsel appearing on behalf of the land owners have made the following submissions: (i) that   both,   the   Learned   Reference   Court   as   well   as the High Court have failed to consider the exemplar being the sale deed dated 04.05.1981 by  which the land   admeasuring   70   meters   away   from   the acquired   land   was   sold   at   Rs.1,17,600/­   per   acre. It is submitted that as held by this Court in the case of   Mehrawal   Khewaji   Trust,   Faridkot   and   Ors. Vs.   State   of   Punjab   and   Ors.,   (2012)   5   SCC   432 the   highest   of   the   exemplars   which   is   a   bona   fide transaction   has   to     be   considered.     It   is   submitted that   the   said   sale   deed   was   executed   in   the   year 1981 and  considering   the  time given of  7 years  the annual increase of 7 years was required to be taken; (ii) that   the   High   Court   has   erred   in   taking   annual increase   at   the   rate   of   12%   at   the   flat   rate   which would   lead   to   anomalous   results   as   opposed   to cumulative rate; 9 (iii) it   is   submitted   that   exemplar   sale   deed   that   was accepted   by   the   courts   below   is   dated   24.05.1979 which is more than 9 years before the notification of acquisition   was   made   and   thus   9   years   of cumulative   increase   has   to   be   applied   to   the   value of the land at Rs.50,000/­ per acre.   Heavy reliance is placed on the decision of this Court in  ONGC Ltd. vs.   Rameshbhai   Jivanbhai   Patel   &   Anr. ,   (2008) 14 SCC 745. In   the   aforesaid   decision,   it   is   categorically   held   by this   Court   that   it   is   logical,   practical   and appropriate   to   apply   cumulative   rate  as   opposed   to flat rate.  It is submitted that aforesaid decision has been   subsequently   followed   and/or   applied   in   the case   of   Ashok   Kumar   and   Ors.   vs.   State   of Haryana and Ors.,  (2015) 15 SCC 200; (iv) that Reference Court as well as the High Court both have erred in adopting cut of 25%/15% of the value towards development. It is submitted that while the 10 Reference   Court   has   adopted   cut   of   25%   of   the market   price,   the   High   Court   deducted   15%.     It   is submitted  that  considering  the  location  and   nature of the land that was acquired as well as the purpose for   which   it   was   acquired   (for   commercial   purpose for   spinning   mill)   no   cut   from   the   market   price should   have   been   made   and   the   land   owners   were entitled   to   the   market   price   without   any   cut.     It   is further submitted that the acquired land is only 30 acres and the nature of the land is semi urban and the   same   was   adjoining   the   municipal   limits   of Bhatinda   and   it   was   further   found   that   the   area surrounding   the   acquired   land   consisted   of factories,   go­downs,   residential   houses   and   the cantonment areas thus no deduction on account of any   development   charges   should   have   been   made; (v) that   the   land   was   acquired   for   setting   up   profit making   enterprise   i.e.   cotton   spinning   mill   and therefore, also no deduction should have been made 11 in  the price of the exemplar.   Reliance is placed on the   decision   of   this   Court   in   the   case   of   Atma Singh  vs.  State of Haryana,  (2008) 2 SCC 568. 4.1 Making   the   above   submissions   and   further   relying   the decisions of this Court in the cases of  Anjani Molu Dessai vs. State   of   Goa   and   Anr. ,   (2010)   13   SCC   710   and   Trishala Jain and Anr.   Vs.   State of Uttaranchal and Anr. , (2011) 6 SCC 47, it is prayed to allow the present appeals and enhance the amount of compensation considering the value of the land of Rs.1,50,000/­ per acre. 5. All   the   appeals   are   opposed   by   Learned   Counsel appearing   on   behalf   of   the   Liquidator   of   Spinning   Mill.     It   is submitted   on   behalf   of   the   Learned   Counsel   for   Liquidator   ­ Spinning   Mill   that   the   mill   was   a   Co­operative   Society   and became   operational   only   in   1992.     The   mill   went   into   huge losses   because   of   various   factors   which   resulted   in   complete erosion   of   the   capital   on   account   of   which   the   mill   was brought into winding up vide orders dated 09.05.2003.  All the 12 land   owners   have   been   paid   in   full   as   per   the   High   Court Judgment. 5.1 Now   so   far   as   reliance   placed   upon   the   decision   in   the case   of   Rameshbhai   Jivanbhai   Patel   (Supra)   by   the   land owners   to   apply   the   rate   of   12%   increase   cumulatively;   it   is submitted that the said decision is distinguishable on facts.  It is submitted that in the subsequent decision in the case of  Lal Chand  vs.  Union of India , (2009) 15 SCC 769, this Court has held   that   the   Court   should,   before   adopting   a   standard escalation,   satisfy   itself   that   there   were   no   adverse circumstances.     It   is   submitted   in   the   present   case   that   the State of Punjab was engulfed in militancy from 1979 onwards till 1992.  There was large scale exodus of families belonging to one particular community from the State on account of which there were practically  no buyers for the land.   It is submitted that   as   such   on   account   of   militancy   prices   had   crashed   to around Rs.25,000/­ per acre.   13 5.2 It   is   submitted   that   therefore,   even   the   compensation granted to the land owners is already on the higher side.  It is submitted therefore in the facts and circumstances of the case the submission on behalf of the land owners that there should not be any deduction at all may not be accepted. 5.3 Now   so   far   as   the   reliance   placed   upon   the   Sale   Deed dated   04.05.1981,   it   is   submitted   that   the   sale   deed   was   for small   portion   of   land   being   1   Kanal   14   Marlas   against   297 Kanal   1   Marla   of   land   and   therefore,   the   same   has   not   been rightly   accepted   by   the   Reference   Court   as   well   as   the   High Court. 5.4 It is further submitted that even otherwise the cut of 15% towards   development   charges   does   not   require   any interference as the land was agricultural (soft soil) acquired for industrial purpose. 5.5 It   is   submitted   that   therefore,   considering   the   oral   facts and circumstances of the case no interference of this Court is 14 called   for.     Therefore,   it   is   prayed   to   dismiss   the   present appeals. 6. Heard   Learned   Counsel   for   the   parties   respectively   at length. 6.1 In   the   present   case   the   Notification   under   Section   4   of the Act has been issued on 06.06.1988.   The land in question was acquired for the public purpose for establishing Bhatinda Integrated Cooperative Cotton Spinning and Ginning Mills Ltd. The   Land   Acquisition   Officer,   Bhatinda   awarded   the compensation   considering   the  value   of  the   land   at  the  rate  of Rs.25,000/­   per   acre.     The   Reference   Court   relying   upon   the sale deed dated 24.05.1979 as Ex. AW6/C  by  which  the land admeasuring   43   kanals   13   marlas   out   of   the   acquired   land was   purchased   by  Shri  Sudarshan  Kumar   and   Mrs.  Surinder Anand   at   the   rate   of   Rs.50,000/­   per   acre   and   thereafter adding   12%   per   acre   and   thereafter   adopting   the   cut   of   25% determined   the   compensation   at   Rs.1,12,000/­   per   acre. Thereafter   the   High   Court   by   the   impugned   common Judgment and Order has allowed the appeals preferred by the 15 spinning mills and dismissed the appeals preferred by the land owners, by determining the value at Rs.88,400/­ per acre after adopting cut of 15%. 6.2 Having   heard   the   Learned   Counsel   for   the   respective parties the questions which are posed for consideration of this Court are:  (i) Whether in the facts and circumstances of the case   the   Courts   below   have   erred   in   taking annual   increase   at   the   rate   of   12%   at   the   flat rate and not applying the cumulative rate? (ii) Whether in the facts and circumstances of the case the High Court has erred in adopting the cut/deduction   of   15%,   while   determining   the value of the land acquired? 6.3 Now   so   far   as   the   submission   on   behalf   of   the   land owners that while considering the annual increase at the rate of  12%,  the  High  Court  ought  to   have  applied  the  cumulative rate   and   reliance   placed   upon   the   decision   of   this   Court   in Rameshbhai   Jivanbhai   Patel   (Supra)   and   in   the   case   of 16 Ashok Kumar  (Supra)  are concerned, it is true that as held by this   Court   in   aforesaid   two   decisions   increase   in   the   market value should be at a cumulative rate and not at a flat rate.  In the   case   of   Rameshbhai   Jivanbhai   Patel   (Supra)   in paragraph   18,   it   is   specifically   observed   and   held   that   when market   value   is   sought   to   be   ascertained   with   reference   to transactions   which   took   place   before   the   acquisition,   the   law adopted   is   to   collect   the   year   to   year   increase.     It   is   further observed and held that as the percentage of increase is always with   reference   to   the   previous   year’s   market   value,   the appropriate method is to adopt the increase cumulatively and not  applying  a  flat  rate.    However,  at  the  same  time  it  is  also observed   and   held   in   the   said   decision   that   it   is   reasonably safe   to   determine   the   market   value   by   providing   appropriate escalation  over  the  approved  market  value   of  nearby   lands   in the   previous   years,   when   relied   on   sale transactions/acquisitions   precede   the   subject   acquisition   by only a few years, i.e., upto 4­5 years.  It is further observed in the said decision in para 15 that beyond that it may be unsafe, 17 even   if   it   relates   to   a   neighbouring   land.     In   para   15   it   is observed and held as under: “   Normally,   recourse   is   taken   to   the   mode   of determining   the   market   value   by   providing appropriate   escalation   over   the   proved   market value   of   nearby   lands   in   previous   years   (as evidenced   by   sale   transactions   or   acquisition), where   there   is   no   evidence   of   any contemporaneous   sale   transactions   or acquisitions   of   comparable   lands   in   the neighbourhood.   The   said   method   is   reasonably safe   where   the   relied­on­sale transactions/acquisitions   precedes   the   subject acquisition by only a few years, that is upto four to five years. Beyond that it may be unsafe, even if it relates to a neighbouring land. What may be a reliable standard if the gap is only a few years, may   become   unsafe   and   unreliable   standard where   the   gap   is   larger.   For   example,   for determining the market value of a land acquired in   1992,   adopting   the   annual   increase   method with reference to a sale or acquisition in 1970 or 1980   may   have   many   pitfalls.   This   is   because, over   the   course   of   years,   the   `rate'   of   annual increase may itself undergo drastic change apart from   the   likelihood   of   occurrence   of   varying periods of stagnation in prices or sudden spurts in prices affecting the very standard of increase. In the present case both, the Reference Court as well as the   High   Court,   have   determined   the   value   of   the   land considering   the   Sale   Deed   dated   24.05.1979   which   is   more than   9   years   before   the   notification   of   the   acquisition. Therefore, considering the observations made by this Court in 18 para 15 in the case of   Rameshbhai Jivanbhai  Patel   (Supra) reproduced hereinabove and considering the fact that time gap between the sale deed relied upon and the date of notification of acquisition is more than 9 years, the courts below ought to have   been   very   cautious   in   relying   upon   the   Sale   Deed   dated 24.05.1979.   Be that it may and assuming that the Sale Deed dated 24.05.1979 was the best evidence available to determine the   value   of   land   acquired   in   that   case   also   taking   annual increase   at   the   rate   of   12%   is   not   justified.     We   are   of   the opinion   that,   in   the   facts   and   circumstances   of   the   case   the annual   increase/escalation   ought   to   have   been   at   the   rate   of 10% maximum.  Even otherwise, it is required to be noted that State  of   Punjab   suffered   due  to   militancy   from   1979  onwards till   1992   and   because   of   that   the   prices   would   have   crashed. Therefore, to grant the escalation/price rise at the rate of 12% would   not   be   justified   at   all.     After   considering   the   case   of Rameshbhai Jivanbhai Patel  (Supra),  it is observed and held by this Court in the case of  Lal Chand  (Supra) that even if the transaction   is  2  to   3  years   prior   to   the   acquisition,  the   Court 19 should,   before   adopting   a   standard   escalation   satisfy   itself that   there   were   no   adverse   circumstances.     It   is   further observed   and   held   that   the   question   is   therefore,   necessary before   increasing   the   price   with   reference   to   the   old transactions.     Therefore,   assuming   that   the   appellants   are right in submitting that the increase in land value should have been   adopted   on   cumulative   basis,   in   the   peculiar   facts   and circumstances   of   the   case   noted   hereinabove,   we   see   no reason   to   interfere   with   the   impugned   judgment   and   order passed by the High Court. 6.4 Now so far as the submission on behalf of the appellants of   not   taking   into   consideration   the   other   sale   deeds,   it   is required to be noted that those sale deeds are with respect to small portions of land and thereafter rightly discarded. 6.5 Now   so   far   as   the   deduction   at   the   rate   of   15%   towards the   development   charges,   it   also   does   not   call   for   any interference of this Court considering the fact that the land in question   at   the   relevant   time   was   an   agricultural   land. However,   taking   into   consideration   the   fact   that   the   sale 20 instance dated 24.07.1979 relied upon was a quite big chunk of land and the location of the acquired land and the land was acquired for spinning mill, the High Court has rightly adopted 15% cut,  which  in  the facts and circumstances  of the  case is not required to be interfered with.  7. At  this stage, it is also required to be noted that though the   land   was   acquired   in   the   year   1988,   the   same   was   made operational only in the year 1992 and therefore, has gone into liquidation   in   the   year   2003.     The   entire   amount   of compensation as determined by the High Court has been paid. We see no reason to interfere with the common Judgment and   Order   passed   by   the   High   Court.     In   view   of   the   reasons stated   hereinabove   all   these   appeals   fail   and   deserve   to   be dismissed.  The appeals are dismissed accordingly. However, no order as to costs. …………………………………J.               (M. R. SHAH) …………………………………J. New Delhi,        (ANIRUDDHA BOSE) September 13, 2021 21