2021 INSC 0757 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6919 OF 2021 Anil Kumar Soti & Ors.   ..Appellant(S) VERSUS State of U.P. through Collector Bijnore (U.P.) ..Respondent(S) J U D G M E N T  M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   16.04.2019   passed   by   the   High Court   of   Judicature   at   Allahabad   in   First   Appeal   No.440   of 1989,   by   which   the   High   Court   has   partly   allowed   the   said appeal preferred by the appellants herein – original claimants and   has   determined   the   market   value   of   the   lands   acquired 1 at   Rs.7,100/­   per   acre   only,   original   land   owners   have preferred the present appeal.  2. That the appellants’ lands situated at village Rawali came to be   acquired   for   public  purpose.   A  notification   under  Section 4 of the Land Acquisition Act, 1894 (hereinafter referred to as the   Act)   was   issued   on   16.05.1981.   The   Land   Acquisition Officer declared the award and determined the compensation at Rs.5,218.39/­ per acre. At the instances of the claimants a Reference was made to the District Court under Section 18 of the ACT claiming compensation of Rs.12,000/­ per acre. The Reference   Court   enhanced   the   compensation   from Rs.5,218.39/­   per   acre   to   Rs.6,696.70/­   per   acre   with   all other   statutory   benefits   which   may   be   available   under   the Act.   The   appellants   herein   preferred   the   appeal   before   the High   Court.   The   claimants   prayed   the   compensation   of Rs.15,402/­   per   acre   relying   upon   the   judgment   and   award passed   by   the   Reference   Court   in   another   case   with   respect to   the   acquisition   of   the   land   of   the   very   village,   but   with respect   to   the   notification   issued   under   Section   4  of   the   Act dated 19.12.1981. That by the impugned judgment and order and   relying   upon   and   considering   the   sale   deed   exemplar 2 dated 23.12.1980, the High Court has partly allowed the said appeal   and   has   determined   and   awarded   the   compensation at the rate of Rs.7,100/­ per acre.  3. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order passed by the High Court, enhancing the amount   of   compensation   to   Rs.7,100/­   per   acre   only   the original claimants have preferred the present appeal.  4. Learned   Counsel   appearing   on   behalf   of   the   appellants   – original   claimants   has   vehemently   submitted   that   the   High Court   has   materially   erred   in  determining   and   awarding   the compensation of Rs.7,100/­ per acre only.  4.1 It is submitted that for the acquisition of the land of the very village but notification under Section 4 of the Act was issued on 19.12.1981 the Reference Court determined and awarded the   compensation   at   Rs.15,402/­   per   acre.   It   is   submitted that   the   Reference   Court   in   that   case   relied   upon   the   sale deed   exemplar   of   the   year   1978   and   thereafter   determined the   market   value   of   the   compensation   at   Rs.   15,402/­   per acre.   It   is   submitted   that   the   appeal   against   the   judgment 3 and   award   passed   by   the   Reference   Court   in   that   case determining   and   awarding   the   compensation   at   Rs.15,402/­ per   acre   has   been   subsequently   withdrawn.   It   is   submitted that   therefore   the   Government   has   accepted   the   judgment and award passed by the Reference Court with respect to the land   acquired   of   the   same   village   but   for   which   the notification   under   Section   4   of   the   Act   was   issued   on 19.12.1981. It is submitted that therefore the appellants are also entitled to the compensation of Rs.15,402/­ per acre.   5. Learned   counsel   appearing   on   behalf   of   the   respondent   – State has submitted that in the present case the High Court has   rightly   determined   the   compensation   at   Rs.7,100/­   per acre   considering   the   sale   deed   exemplar   dated   23.12.1980 which as such can be said to be proximate/nearer to the date of   the   acquisition   of   the   land.   It   is   submitted   that   therefore the   interference   of   this   court   in   exercise   of   power   under Article 136 of the Constitution of India is not called for.          6. We   have   heard   the   learned   counsel   appearing   for   the respective parties at length.  4 7. At   the   outset,   it   is   required   to   be   noted   and   it   is   not   in dispute that in the present case notification under Section 4 of the Act has been issued on 16.05.1981 by which the High Court   has   determined   the   compensation   at   Rs.7,100/­   per acre. However, it is required to be noted that with respect to the   land   acquired   of   the   very   same   village   for   which   the notification   under   Section   4   of   the   Act   was   issued   on 19.12.1981, the Reference Court in another case determined and   awarded   the   compensation   at   Rs.15,402/­   per   acre. Having gone through the judgment and award passed by the Reference   Court   in   another   case   determining   the compensation at Rs.15,402/­ per acre (which is heavily relied upon   by   the   claimants   in   the   present   case)   the   Reference Court   had   considered   the   sale   deed   exemplar   of   the   year 1978.   Therefore,   it   is   not   the   case   that   in   another   case   the sale   deed   exemplar   relied   upon   was   for   the   period   between 16.05.1981  (acquisition  of  the  land   in  the  present  case)  and 19.12.1981   (date   of   acquisition   in   another   case).   As   per   the settled   preposition   of   law   while   determining   the   market value/compensation,   previous   instances   of   acquisition   in 5 proximity for location and potential of land acquisition along with   cumulative   increase   is   relevant   consideration.   In   the present   case,   time   gap   between   two   notifications   under Section 4 of the Act is only seven months. Nothing has been pointed   out   with   respect   to   any   material   changes   for   the period   between   16.05.1981   and   16.12.1981   ­   time   gap between the two notifications under Section 4 of the Act. On the   contrary,   after   the   judgment   and   award   passed   by   the Reference   Court   with   respect   to   the   land   acquired   of   the same   village   for   which   notification   under   Section   4   was issued   on   19.12.1981,   the   Reference   Court   determined   the compensation at Rs.15,402/­ per acre.   The Reference Court in that case relied upon the sale deed exemplar of 1978. The judgment   and   award   passed   by   the   Reference   Court   in   that case   determining   the   market   value/compensation   at Rs.15,402/­   per   acre  has   attained   the   finality   and   the   State has accepted the same by withdrawing the appeal against the said   judgment   and   award.   Therefore,   in   the   present circumstances,   the   appellants   shall   be   entitled   to   the compensation at Rs.15,402/­ per acre.   6 8. In   view   of   the   above   and   for   the   reasons   stated   above,   the present appeal succeeds. The impugned judgment and order passed   by   the   High   Court   is   hereby   modified   and   it   is   held that appellants shall be entitled to the compensation for land acquired   at   Rs.15,402/­   per   acre   with   all   other   statutory benefits   which   may   be   available   under   the   Act   subject   to payment of deficient Court fees, if any. The present appeal is allowed   accordingly.     In   the   facts   and   circumstances   of   the case there shall be no order as to costs.          …………………………………J.    (M. R. SHAH) …………………………………J.   (SANJIV KHANNA) New Delhi,  November  23, 2021 7