/2022 INSC 0114/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS. 2671­2672 of 2016 WALCHANDNAGAR INDUSTRIES LTD.          ... APPELLANT (S)   VERSUS THE STATE OF MAHARASHTRA & ANR.         ... RESPONDENT(S)   J U D G M E N T V. Ramasubramanian, J. 1. Challenging a common Judgment rendered by the High Court of   Judicature   at   Bombay   in   two   appeals,   modifying   the   award   of the   Reference   Court   passed   under   Section   18   of   the   Land Acquisition   Act,1894,   the   claimant­landowner   has   come   up   with 1 these civil appeals. 2. We   have   heard   Mr.   Gopal   Sankaranarayanan,   learned   senior advocate   appearing   for   the   appellant;   Mr.   Sachin   Patil,   learned advocate  appearing   for  the   first  respondent­State   and  Mr.  Deepak Nargolkar,   learned   senior   advocate   appearing   for   the   second respondent­beneficiary. 3. The   appellant   is   a   company   incorporated   under   the Companies   Act.     It   has   established   a   township   in   a   vast   area measuring about 16000 acres of land, located 136 kms. away from Pune.   The   nearest   railway   station   to   the   township   is   at   Bhigwan, located 36 kms. away from Walchandnagar Township. 4. For   the   purpose   of   transporting   sugarcane   and   other   goods, the  appellant  had  laid trolley   lines covering  a  distance  of  50  kms. inside   its   estate.   The   appellant   has   also   set   up   a   36   km.   narrow gauge   trolley   line   from   Walchandnagar   to   Bhigwan   for transportation of heavy engineering goods. 5. In   the   year   1967,   the   Government   of   Maharashtra   approved 2 the   BHIMA  (Ujjani)  Irrigation  Project.    As part  of  the  project,  a  18 feet   height   dam   across   the   Bhima   River   was   proposed   to   be constructed   at   Ujjani   about   1½   kms.   upstream   from   Hingangaon bridge   on   Pune­Sholapur   National   Highway.   Before   undertaking the   construction   of   the   dam,   a   general   survey   was   carried   out, which revealed that a section of the trolley line may get submerged. Therefore,   a   spate   of   correspondence   and   personal   discussions ensued   between   the   officials   of   the   Government   and   the representatives   of   the   appellant   for   exploring   the   possibility   of diverting the trolley line. 6. It   is   the   case   of   the   appellant   that   they   wanted   the Government   to   invoke   the   urgency   clause   for   the   acquisition   of some  other   land   for   diverting   the  trolley   line.   But   it  is   the  case  of the   respondents   that   the   appellant   had   by   then   abandoned transportation   through   trolley   line   and   switched   over   to   road transport. 7. Be that as it may, a notification under  Section 4 of the Land Acquisition Act, 1894 was published on 26.10.1972. The proposal 3 included the land on which a section of the trolley line passed. The extent   of   land   covered   by   the   trolley   line   that   was   expected   to   be submerged was measured to be 6 hectares 7 ares.   Since the total land   acquired  for   the   project,   included  the   lands  of   the   appellant, which   were   located   in   different   villages,   a   series   of   awards   were passed. 8. For   our   present   purpose,   it   may   be   noted   that   the   Land Acquisition Officer passed an award on 9.12.1981. The claim of the appellant in the Award Enquiry was not only for the market value of   the   land,   but   also   for:   (i)   compensation   for   the   loss;   and (ii)   compensation   for   the   injurious   affection   due   to   the  trolley   line becoming obsolete. The claim of the appellant also included a claim for   the   loss   sustained   by   the   appellant   on   account   of   the unacquired portion being rendered useless. 9. By   his   Award   dated   9.12.1981,   the   Land   Acquisition   Officer awarded : (i)   Rs.15,329 for the acquired portion of land; (ii)   Rs.39032.94 for embankments, rails, bullies, sleepers;  4 (iii)   Rs.43,491.12 for C.D. works;  (iv)   Rs.12,754.17  towards  labour  charges  for  removing  rails and steel sleepers; and  (v)   Rs.16,591.08 for solatium. 10. In   effect,   the   Land   Acquisition   Officer   awarded   total compensation   of   Rs.1,27,198.31/­   and   rejected   the   claim   of Rs.1,49,85,251/­ for the unacquired portion. 11. Not satisfied with the award, the appellant sought a reference under   Section   18   on   12.01.1982.   It   was   referred   to   the   District Court,   Pune,   which   took   the   same   on   file   as   Land   Acquisition Reference No.6 of 1982. 12. Before   the   Reference   Court,   the   appellant   claimed enhancement   of   compensation   for   the   land   acquired.   In   addition, the   appellant   also   claimed   compensation   for   severance   and compensation   for   injurious   affection.   The   claim   under   different heads was summarized by the Reference Court in paragraph 14 of its award and it is reproduced for easy appreciation as follows:­ SUMMARY OF CLAIM FOR COMPENSATION 5 I. Land in Acquisition in Kumbhargaon village 1 Lands acquired 50,325­00 2 Embankment 63,850­00 3 C.D. Works 68,200­00 4 Trees 360­00 1,82,735­00 5 Solatium @ 15% 27,410­00 Total 2,10,145­00 6 SEVERANCE AND INJURIOUS AFFECTION II. SEVERANCE A Land 6,03,800­00 B Diminution   in   value   of   lands   in Walchandnagar Township 8,64,000­00 C Embankment,   C.D.   Works   and buildings 18,85,200­00 D Trees 27,000­00 Total 33,80,000­00 III. INJURIOUS AFFECTION E Rails Sleepers etc. 42,45,000­00 F Girders (remove) Nil G Telephone line 16,000­00 H Rolling Stocks 22,17,600­00 I Increase in transportation costs 80,07,180­00 J Remodeling of Bhigwan Yard  4,72,100­00 K Loss of earnings (profits) 35,62,000­00 L Retrenchment compensation 1,00,000­00 Total for injurious affection 1,86,19,700­00 Total for Severance and Injurious affection II + III (Rs.33,80,000 + 1,86,19,700 = 2,19,99,700) IV. TOTAL COMPENSATION I Land 2,10,145­00 II Severance 33,80,000­00 III Injurious Affection 1,86,19,700­00 Total Rs.2,22,09,845­00 IV Less   :   Compensation   as awarded   by   S.L.A.O   No.1,   Pune on 9 th  December 1981 1,27,198­00 V Net amount of enhancement  2,20,82,647­00 VI Interest   on   total   compensation 7 from   the   date   of   possession   to date   of   payment   of compensation @ 4% per annum under   Section   34   of   L.A.   Act   is to   be   paid   by   Government   to the Claimant 13. Eventually   by   a   Judgment   dated   14.03.1990,   the   Reference Court,   (i)   enhanced   the  compensation   for   the   acquired   part   of  the land to Rs.55,893.23; and   (ii)   fixed an amount of Rs.80,09,725 as compensation on account of severance and injurious affection. 14. Aggrieved   by   such   enhancement   and   fixation,   the   State   of Maharashtra   filed   an   appeal   in   First   Appeal   No.653   of   1991.   Not satisfied with the quantum fixed, the appellant also filed an appeal in First Appeal No.709 of 1991. Both the appeals were disposed of by   a   Division   Bench   of   the   Bombay   High   Court   by   a   Judgment dated 19.11.2008. By this Judgment the High Court awarded:  (i)   a   compensation   of   Rs.20,62,006/­   towards   severance (unacquired   trolley   line)   payable   with   solatium   at   30% working   out   to   Rs.6,18,601.80,   thus   totaling   to Rs.26,80,607.80;  (ii)   a compensation of Rs.7,39,280/­ for injurious affection, payable   together   with   solatium   at   30%   working   out   to 8 Rs.2,21,784/­, thus, totaling to Rs.9,61,064/­; and  (iii)   a   compensation   of   Rs.1,23,231.25   towards   acquired trolley line together with solatium at 30% working out to Rs.36,969.37, thus, totaling to Rs.1,60,200.62. The High Court   also   held   that   the   claimant   company   (appellant) will   be   entitled   to   interest   under   Section   28   as   well   as 34,   on   the   entire   amount   of   compensation   as   well   as solatium from March­1976 till the date of deposit.   15. It is against the aforesaid Judgment dated 19.11.2008 passed in   First   appeal   Nos.653   and   709   of   1991   that   the   claimant (landowner)   has   come   up   with   the   above   appeals.   The   State   does not appear to have filed any appeal. 16. As   observed   by   the   High   Court,   the   award   of   the   Reference Court   was   in   two   parts.   The   first   part   dealt   with   the   claim   for compensation   on   account   of   severance   and   injurious   affection   in respect   of   the   trolley   line   running   across   28   kms.   in   the unacquired   portion   of   the   land   measuring   abut   60.38   hectares. The   second   part   of   the   award   was   in   respect   of   the   trolley   line spread   over   about   7   kms.   in   the   area   submerged   in   water.   For   a better   understanding   of   the   arithmetic , it will be useful to present in a 9 tabulation, the different heads of claim, the amount claimed by the appellant, the amount awarded by the Reference Court and the amount to which the compensation was reduced by the High Court:- Heads of claim Amount claimed   by appellant  Amount   awarded by   Reference Court Amount granted   by High Court Severance 1 Land 6,03,800 1,50,950 1,50,950 2 Diminution   in value 8,64,000 Nil Nil 3 Embankments, C.D. Works etc. 18,85,200 20,16,019 19,11,056 4 Trees 27,000 Nil Nil Injurious Affection 1 Rails Sleepers etc. 48,45,000 31,21,816 6,08,942 2 Telephone Line 16,000 Nil Nil 3 Rolling stocks 22,17,600 17,79,884 Nil 4 Increase   in transportation costs 80,07,180 8,00,718 Nil 5 Remodelling   of Bhigwan Yard 4,72,100 1,30,338 1,30,338 6 Loss   of   earnings (profits) 35,62,000 Nil Nil 7 Retrenchment compensation  1,00,000 10,000 Nil 17. As   could   be   seen   from   the   above   tabulation,   the   appellant suffered a huge set back before the High Court, mainly under three heads   of   claims,  which   relate  to   severance   and   injurious   affection in   respect   of   the   trolley   line   running   in   the   unacquired   portion   of land. These three items are  (i)  rails and sleepers;  (ii)  rolling stocks; 10 and   (iii)   increase   in   transportation   cost.   At   the   cost   of   repetition, we will once again present in a tabulation, the amount claimed by the appellant, the amount awarded by the Reference Court and the amount to which the award was reduced by the High Court under these three heads, so that we have a better focus. Heads Amount claimed  Awarded   by Reference Court Awarded   by High Court Rails   & Sleepers 48,45,000 31,21,816 6,08,942 Rolling Stocks 22,17,600 17,79,884 Nil Increase   in transportation cost 80,07,180 8,00,718 Nil Total 1,50,69,780 5,702,418 6,08,942 18. Insofar   as   rails   and   sleepers   which   became   obsolete   are concerned,   the   claim   of   the   appellant   was   that   they   could   not   be sold   as   such,   in   view   of   the   fact   that   the   railways   had   switched over   to   broad   gauge.     Though   the   appellant   had   to   spend   huge money for the removal of the rails and sleepers, they had to be sold only  as scrap. According  to the  appellant,  the Government  turned down   the   proposal   for   a   new   line   and   hence   they   were   entitled   to be compensated to the extent of the value of the rails and sleepers 11 which became obsolete. 19. The Reference Court found as a matter of fact that the entire track   had   become   completely   useless   and   that   the   rails   and sleepers   had   to   be   sold   only   as   scrap.   Though   the   appellant examined   a   qualified   valuer   by   name   Shri   Talim,   as   a   witness   to show the loss sustained by them, the Reference Court could not go entirely   by   his   evidence,   as   he   admitted   to   have   no   personal knowledge, but went by the information supplied by the appellant. The Reference Court found that the trolley line was laid in the year 1946   and   the   valuation   was   made   as   of   the   year   1976.   The Reference Court, therefore, applied depreciation @ 35% and arrived at the figure of Rs.31,21,816. 20. The   High   Court   set   aside   the   compensation   awarded   in respect   of   the   rails   and   sleepers   in   the   unacquired   portion   of   the land,   but   confirmed   the   compensation   for   the   acquired   portion   of the   land   on   the   ground   that   the   appellant   did   not   take   effective steps  to  lay   an  alternative  trolley  line.  The  High  Court  disbelieved 12 the   case   set   up   by   the   appellant   that   the   Government   was   not responsive to their demand for invocation of the urgency clause to acquire the land needed for alternative trolley line. The High Court found, from the balance sheets that the appellant had not suffered any   loss   on   account   of   being   compelled   to   switch   over   to   road transportation. 21. Insofar   as   rolling   stock   is   concerned,   the   Reference   Court accepted the evidence of Mr. Kamat, a qualified valuer examined as PW­13.   The   Reference   Court   took   the   life   of   locomotives   to   be   20 years   and   the   life   of   wagons   to   be   35   years,   on   the   basis   of   the guidelines   issued   by   National   Council   of   Applied   Economic Research. After accepting the evidence of PW­13 that the estimated cost   of   the   rolling   stock   would   be   Rs.48,49,618/­,   the   Reference Court   applied   an   arithmetical   formula   with   reference   to   the residual life and the total life of the locomotives and three wagons and   arrived   at   the   depreciated   value   as   Rs.22,36,424.70.     From this   amount   the   Reference   Court   deducted   the   scrap   value   and arrived at the compensation of Rs.17,79,884/­.   13 22. However,   the   High   Court   rejected   the   report   of   Mr.   Kamat (PW­13),   on   the   ground   that   he   started   valuation   only   after   the year   1983   and   that   his   valuation   was   based   on   1986   prices.   The High   Court   also   found   that   the   appellant   continued   to   use   the rolling stocks for the trolley line to a length of 14 kms. till the year 1983   and   that,   therefore,   the   appellant   was   not   entitled   to   any compensation on this count. 23. As   regards   “ increase   in   transportation   cost ”,   the   Reference Court found: (i) that   the   appellant   was   forced   to   discontinue   the   most convenient and economical mode of transport; (ii) that even if the appellant had resorted to an alternative route   for   the   trolley   line,   the   same   would   have   been longer by 12 kms, warranting an expenditure of Rs.1.50 crores; (iii) that   the   Government   could   not   have   invoked   the urgency clause, for  acquiring land for alternative trolley line,   as   the   acquisition   could   not   have   been   considered as one for public purpose but rather for the benefit of a company. (iv) that   the   appellant   was   able   to   prove   through   credible 14 evidence   that   the   cost   of   transporting   35,000   tones   of goods   p.a.   increased   from   Rs.0.20   per   km.   to   Rs.0.80 per km. (v) that, therefore, the appellant should be compensated for the increase in transportation cost. 24. The Reference Court agreed with the appellant that the loss of earnings for the appellant, in this regard, was Rs.80,07,180/­, but awarded compensation only for one year as against the claim of the appellant for a period of 10 years. The Reference Court awarded a sum of Rs.8,00,718/­. 25. The   High   Court   set   aside   the   amount   awarded   by   the Reference Court under this head on  the ground that the appellant did   not   suffer   any   loss   of   profit   on   account   of   the   increase   in   the transportation cost, as the same would have been passed on to the customers.   The   High   Court   observed   that   the   balance   sheets   for the period 1972­78 did not show any loss. The High Court went by the   presumption   that   transportation   cost   is   always   factored   into the manufacturing cost of the goods. 26. In the light of the manner in which the High Court interfered 15 with   the   award   of   the   Reference   Court,   it   was   contended   by   Mr. Gopal Sankaranarayanan, learned senior counsel for the appellant: (i) that   the   appellant   cannot   be   blamed   for   not   finding   an alternative   route   to   lay   the   trolley   line   and   for   not insisting   on   the   Government   to   invoke   the   urgency clause   for   the   acquisition   of   some   other   land   for   laying trolley   line,   as   the   provisions   of   Section   17   could   not have been invoked for the benefit of a company; (ii) that   in   any   case   an   alternative   trolley   line   would   have admittedly cost Rs.1.50 cores and the same would have been   12   kms.  longer   than   the  existing   line,  resulting   in an increase in the operational cost; (iii) that the appellant was able to prove by cogent evidence that the cost of transportation by road was higher; (iv) that   the   High   Court   failed   to   note   that   the   profit   of   the appellant went down from Rs.96.07 lakhs  in 1975­76 to Rs.40.80 lakhs in 1976­77; (v) that   there   was   neither   any   pleading   nor   evidence   to show that  the transportation cost was passed on to  the customers; (vi) that the High Court failed to note that the acquisition of land   on   which   a   trolley   line   to   a   distance   of   6   kms. passed,  led  to  the  investment  on  28  kms. of   trolley  line 16 in the unacquired portion being rendered useless;   (vii) that   about   3   diesel   locomotives   and   over   100   wagons were rendered useless due to the acquisition; (viii) that   the   High   Court   misread   the   evidence   of   PW­13   as though he took the price as of the year 1986; (ix) that   despite   best   efforts,   the   appellant   could   sell   only some   of   the   locomotives,   on   account   of   there   being   no market for them; and  (x) that,   therefore,   the   High   Court   was   completely   in   error in rejecting the claim of the appellant and also reducing the amount awarded by the Reference Court. 27. In   response,   it   is   contended   by   Mr.   Deepak   Nargolkar,   that the appellant set up a bogey of a claim about the trolley line in the unacquired   portion   of   land   becoming   redundant   and   that   having admittedly   switched   over   to   road   transportation   way   back   in September   1972,   the   appellant   was   not   entitled   to   claim   any compensation   for   the   purported   increase   in   transportation   cost. Placing reliance upon the decision of this Court in  Wazir  vs.  State of Haryana 1 , it was contended by  Mr. Deepak Nargolkar that the 1 (2019) 13 SCC 101 17 additional component of compensation in terms of clause “ thirdly ” under Section 23(1) of the Act is to be granted only when the value of   the   left   over   land   is   effectively   diminished   in   terms   of   quality. Therefore,   it   is   his   contention   that   severance   charges   in   cases   of this nature cannot be allowed. 28. We   have   carefully   considered   the   rival   contentions.     As   the dispute now stands confined only to three heads of claims, namely, (i)   rails   and   sleepers;   (ii)   rolling   stocks;   and   (iii)   increase   in transportation cost, we shall deal with them item­wise.  Law on compensation for severance and injurious affection 29. Before   we   consider   the   aforesaid   three   heads   of   claim   item­ wise,   it   may   be   useful   to   take   note   of   the   legal   principles   on   the basis of which these claims are to be tested. 30. Sections 23 and 24 of The Land Acquisition Act, 1894 provide two   lists   of   matters   respectively,   namely   (i)   matters   to   be considered   in   determining   compensation;   and   (ii)   matters   to   be neglected in determining compensation. Section 23(1), which alone is relevant for our present purposes, is extracted as follows:­ 18 “ 23.   Matters   to   be   considered   in   determining compensation­   (1)   In   determining   the   amount   of compensation   to   be   awarded   for   land   acquired   under this Act, the Court shall take into consideration­ first , the   market­value   of   the land   at   the   date   of   the publication   of   the notification   under section   4,   sub­section (1); secondly , the   damage   sustained by   the   person interested,   by   reason   of the   taking   of   any standing   crops   trees which   may   be   on   the land   at   the   time   of   the Collector's   taking possession thereof; thirdly, the   damage   (if   any) sustained by the person interested, at the time of the   Collector's   taking possession   of   the   land, by   reason   of   severing such   land   from   his other land;  fourthly, the   damage   (if   any) sustained by the person interested, at the time of the   Collector's   taking possession   of   the   land, by   reason   of   the acquisition   injuriously affecting   his   other property,   movable   or immovable, in any other manner,   or   his earnings;  fifthly, in   consequence   of   the acquisition   of   the   land 19 by   the   Collector,   the person   interested   is compelled to change his residence   or   place   of business,   the reasonable   expenses   (if any)   incidental   to   such change; and  sixthly , the   damage   (if   any) bona fide resulting from diminution of the profits of   the   land   between   the time   of   the   publication of the declaration under section   6   and   the   time of   the   Collector's   taking possession of the land.” 31. In simple terms, the six items covered by Section 23(1), which are   to   be   taken   into   consideration   by   the   court   in   determining compensation, can be summarised as follows:­ (i) The   market   value   of   the   land   on   the   date   of publication of notification under Section 4(1); (ii) The   damage   to   standing   crops   or   trees,   which   are on   the   land   at   the   time   of   the   Collector   taking possession; (iii) The   damage   sustained   by   reason   of   severing   such   land from the unacquired land; (iv) The   damage   sustained   by   reason   of   the   acquisition injuriously   affecting   the   other   property,   movable   or immovable, in any other manner or the earnings, of the person interested; 20 (v) The   reasonable   expenses   incurred   by   the   person interested,   in   changing   his   residence   or   place   of business, when he is compelled to do so in consequence of the acquisition; (vi) The   damage   bona   fide   resulting   from   diminution   of   the profits of the land between the time of publication of the declaration   under   Section   6   and   the   time   of   the Collector’s taking possession. 32. The   points   arising   for   determination   in   these   appeals   revolve around   clauses   “ thirdly ”   and   “ fourthly ”   of   Section   23(1).   These clauses are referred to in common parlance as clauses concerning ‘ severance ’ and ‘ injurious affection’  respectively. 33. But clauses “ thirdly ” and “ fourthly ” of Section 23(1) cannot be considered in isolation. They have to be read together with Section 49 which reads as follows:­ “ 49.  Acquisition of part of house or building­. (1) The provisions of this Act  shall not  be put  in force for  the purpose of acquiring a part only of any house, manufactory or other building, if the owner desire that the   whole   of   such   house,   manufactory   or   building shall be so acquired: Provided   that   the   owner   may,   at   any   time   before   the Collector has made his award under section 11, by no ­ tice   in   writing,   withdraw   or   modify   his   expressed   de ­ sire   that   the   whole   of   such   house,   manufactory   or building shall be so acquired: 21 Provided   also   that,   if   any   question   shall   arise   as   to whether any land proposed to be taken under this Act does or does not form part of a house, manufactory or building within the meaning of this section, the Collec ­ tor   shall   refer   the   determination   of   such   question   to the   Court   and   shall   not   take   possession   of   such   land until after the question has been determined. In   deciding   on   such   a   reference   the   Court   shall   have regard to the question whether the land proposed to be taken   is   reasonably   required   for   the   full   and   unim ­ paired use of the house, manufactory or building. (2)   if,   in   the   case   of   any   claim   under   section  23,   sub­ section (1), thirdly, by a person interested, on account of   the   severing   of   the   land   to   be   acquired   from   his other   land,   the   appropriate   Government   is   of   opinion that the claim is unreasonable or excessive, it may, at any time before the Collector has made his award, or ­ der   the   acquisition   of   the   whole   of   the   land   of   which the land first sought to be acquired forms a part. (3) In the case last hereinbefore provided for, no fresh declaration   or   other   proceedings   under   sections   6   to 10,  both  inclusive,  shall  be  necessary;  but  the  Collec ­ tor   shall   without   delay   furnish   a   copy   of   the   order   of the   appropriate   Government   to   the   person   interested, and shall thereafter proceed to make his award under section 11.” 34 . It   may   be   noted   that   clause   thirdly   of   Section   23(1)   relates only to land, as it speaks only about the severance of the acquired land   from   the   unacquired   land   and   the   damage   sustained   as   a consequence.   In   contrast,   clause   fourthly   of   Section   23(1)   deals with   the   damage   sustained   by   the   person   interested,   due   to   the injurious affection,  (i)  of his other movable property;  (ii)  of his other 22 immovable property; and   (iii)   of his earnings. In other words what is injuriously affected at the time of Collector’s taking possession of the   land,   may   either   be   the   unacquired   portion   of   the   immovable property   or   other   movable   property   or   even   the   earnings   of   the person interested. 35. It   may   also   be   noted   that   the   expression   used   in   clause fourthly    is “earnings”, while the expression used in clause   sixthly is “profits”. But clause  sixthly  is confined only to diminution of the profits   of   the   land   between   the   time   of   publication   of   the declaration   under   Section   6   and   the   time   of   the   Collector   taking possession. 36. Coming   to   Section   49,   it   deals   with   two   contingencies.   They are,   (i)   cases where what is sought to be acquired is only a part of any   house,   manufactory   or   other   building;   and   (ii)   cases   where   a claim   for   compensation   under   the   head   ‘severance’   under   clause thirdly  of Section 23(1) arises. 37. In   so   far   as   the   1 st   contingency   is   concerned   there   is   a   bar under sub­section(1) of Section 49 for the acquisition of a part only 23 of   any   house,   manufactory   or   other   building,   if   the   owner   desires that the whole of such house, manufactory or building shall be so acquired. 38. In so far as the 2 nd  contingency is concerned, there is a choice given to the appropriate Government to order the acquisition of the whole of the land, if the appropriate Government is of the opinion that   the   claim   for   severance   compensation   is   un­reasonable   or excessive.   39. The   distinction   between   the   scope   of   sub­section   (1)   and   the scope   of   sub­section   (2)   of   Section   49   was   brought   out   by   this Court in  M/s   Harsook Das Bal Kishan Das    vs.   The First Land Acquisition Collector and Others 2  as follows:­ “ 12.   The object of Section 49(1) of the Act is to give to the owner the option whether he would like part to be acquired.   The   Government   cannot   take   the   other   part under   Section   49(1)   of   the   Act   unless   the   owner   says so.   Section   49(2)   of   the   Act   has   nothing   to   do   with Section 49(1) of the Act. Section 49(2) of the Act  gives the   option   to   the   Government   only   where   the   claim under   the   third   clause   of   Section   23(1)   of   the   Act   is excessive.   Reference   to   the   third   clause   of   Section 23(1) of the Act makes it clear that the claim under the third   clause   of   Section   23(1)   is   for   severance.   The Government   in   such   a   case   of   acquisition   of   the remaining   portion   of   the   land   under   Section   49(2)   of 2 (1975) 2 SCC 256 24 the   Act   saves   the   public   exchequer   money   which otherwise   will   be   the   subject­matter   of   a   claim   for severance.” 40. In   the  case   on   hand,   the   provisions   of  Section   49(1)   have   no application. This is due to the fact that the appellant never desired that   the   whole   of   the   manufactory   shall   be   acquired   by   the Government.   In   fact,   the   total   extent   of   land   owned   by   the appellant was about 16000 acres, on which a township had come up.   Therefore,   there   was   no   occasion   for   the   appellant   to   exercise any   option   invoking   Section   49(1).   In   any   case,   the   appellant actually   requested   the   Government   to   acquire   land   from   other people,   to   divert   the   trolley   line.   Therefore,   Section   49(1)   has   no application to the case on hand. 41. Section 49(2) also may not have any application for the reason that   the   appropriate   Government   did   not   think   fit   to   seek acquisition of the whole of the land on which the remaining portion of   the   trolley   line   existed,   on   the   ground   that   the   claim   for severance   compensation   was   un­reasonable   or   excessive. Therefore,   it   is   enough   for   us   to   go   back   to   clauses   thirdly   and 25 fourthly   of  Section 23(1) without the constraints of sub­section (1) or (2) of Section 49. 42. As   we   have   indicated   earlier,   clause   thirdly   relates   to   the damage sustained by the person interested, by reason of severance of   the   acquired   land   from   the   unacquired   land,   at   the   time   of Collector’s   taking   possession   of   the   land.   In   contrast,   clause fourthly   of   Section   23(1)   deals   with   the   damage   sustained   by reason   of   the   acquisition   injuriously   affecting,     (i)   the   other movable   property;   (ii)   the   other   immovable   property;   and/or (iii)  the earnings of the person interested. 43. The   claim   of   the   appellant   before   the   Reference   Court   under clauses   thirdly   and   fourthly   of   Section   23(1),   presented   a   mix­up, with   some   items   overlapping   with   others.   This   can   be   seen   from paragraph 22 of the award of the Reference Court, where the claim of the appellant is extracted by the Reference Court as follows:­ “ 22. The  main  grievance   of  the  Claimant   Company   is that   the   Special   Land   Acquisition   Officer   has   not considered   at   all   the   Claimant’   claim   for   damages suffered   by   the   Claimant   Company   on   account   of severance   and   injurious   affection.   Although   the opponent   has   acquired   only   6   kilometers,   i.e.,   about 26 20.74   Hectares   of   land   under   the   trolley   line,   this acquisition   has   rendered   the   remaining   portion   of about   30   Kilometers,   i.e.,   60.38   Hectares   of   the   land under   the   trolley   line   totally   useless.     In   other   words, the   contention   of   the   Claimant   Company   is   that   the acquisition  of  only   6  kilometers  has  not  only   deprived the   Claimant   Company   of   the   use   of   the   trolley   line facility, but it has also rendered the remaining portion of  the  trolley  line  of  30  kilometers,  i.e.  60.38 hectares of   land,   the   rolling   stock,   three   diesel   engines, buildings, telephone line and all other items connected with   the   trolley   line,   such   as,   civil   works, embankments,   C.D.   works,   culverts,   bridges,   totally redundant and obsolete.  The claim can be divided into two categories as follows: i) Enhancement   of  compensation  in  respect   of  the acquired portion of the land; and ii) The   compensation   for   the   damages   suffered   by the   Claimant   Company   in   respect   of   the   unac ­ quired   portion   of   the   trolley   line   on   account   of severance   and   injurious   affection   under   the   fol ­ lowing head: 1) Unacquired   portion   of   the   land   admeasur ­ ing about 60.38 hectars. 2) The   entire   railway   track   of   36   kilometers comprising  of rails, sleepers, girders, etc. 3) Rolling   stocks,   various   types   of   wagons, tankers etc. 4) Diesel Engines three; 5) Telephone   line   and   telephone   poles,   trees, wells,   etc.   Embankments,   C.D.   works,   Bridges, Culverts   building,   non­operation   of   nearly   30 kilometers;   Diminution   in   the   value   of Walchandnagar  Township,   due   to   discontinu ­ ance   of   the   trolley   line   facility   which   was   hith ­ erto available to the said Industrial Complex, the Additional   cost   of   transport   for   switching   over from trolley line transport to road transport, the cost   of   remodeling   the   yard   at   Bhigwan   Station in   order   to   suit   the   trans­shipment   of   loading 27 and unloading by road transport; total retrench ­ ment   compensation   for   about   52   persons,   spe ­ cially trained and employed for the  operation   of trolley line, who had come to be  absorbed   by the   Claimant   Company   on   humanitarian   grounds and loss of earnings.” 44. The second category of claim indicated in paragraph 22 of the award   of   the   Reference   Court,   extracted   above,   contains   a   mix   of claims   that   may   fall   under   clauses   thirdly,   fourthly   and   sixthly   of section 23(1). But fortunately the rejection of some of those claims are not taken up now by the appellant. In the appeals on hand, the claim is restricted only to three items namely,   (i)   the value of rails and   sleepers;   (ii)   the   value   of   rolling   stock;   and   (iii)   increase   in transportation   costs.   These   items   are   covered   only   by   clause fourthly  of Section 23(1) and they do not fall under clause  thirdly . 45. Even   within   clause   fourthly ,   what   we   are   concerned   in   these appeals   is   the   injurious   affection   of,   (i)   movable   property   such   as rails   and   sleepers   and   rolling   stock;   and   (ii)   the   loss   of   earnings due to increase in transportation costs. But unfortunately what the appellant   did   was   to   claim   a   sum   of   Rs.80,07,180/­   towards   in ­ crease   in   transportation   costs   and   a   separate   amount   of 28 Rs.35,62,000/­   towards   loss   of   earnings.   Even   under   the   heading ‘loss   of   earnings’,   what   was   claimed   was   actually   loss   of   profits. The appellant did not realize that the diminution of profits fell un ­ der clause  sixthly  of Section 23(1) and the claim under this head is restricted to the time between the date of publication of the decla ­ ration under Section 6 and the time of Collector taking possession. Injurious affection to earnings is covered by clause  fourthly  and the statute has made a distinction between,               (i)  injurious affec ­ tion to earnings; and  (ii)  diminution of the profits between the time of   publication   of   the   declaration   under   Section   6   and   the   time   of taking possession. 46. The   Reference   Court   rejected   the   claim   for   compensation   of Rs.35,62,000/­   towards   loss   of   earnings,   on   the   ground   that   it overlapped   with   the   claim   under   the   heading   ‘increase   in   trans ­ portation   costs’.   It   is   perhaps   after   realizing   such   overlapping   of claim that the appellant has confined their claim in the present ap ­ peals   only   to   injurious   affection,   (i)   to   rails   and   sleepers;   (ii)   to 29 rolling stock; and  (iii)  to earnings due to increase in transportation costs, all of which fall under clause  fourthly  of Section 23(1).   47. One of the earliest cases to be decided on the question of inju ­ rious affection, was a Division Bench decision of the Calcutta High Court   in   R.H.   Wernickle   and   Ors.       vs.       The   Secretary   of   the State   for   India 3   .     The   said   case   arose   out   of   the   acquisition   of land   which   included   a   tea   estate.   The   purpose   of   the   acquisition was  the  extension  of  the  rifle range of  the Cantonment  in  the Vil ­ lages of Lebong and Pandan at Darjeeling. A claim for injurious af ­ fection   was   made   by   the   owners   of   the   tea   estate   on   the   ground that they were forced to stop work in the unacquired portion of the tea   estate,   during   the   time   when   firing   was   practiced   in   the   rifle range.   Dealing   with   the   claim,   Doss,   J.   opined,   “ There   can   be   no doubt that it is extremely unsafe to work on land situate behind the butts when firing is going on, and the consequent loss of time must inevitably increase the cost of cultivation ”. Therefore, Doss, J., held that the owners of the tea estate were entitled to compensation for the injurious affection of the 8 acres of tea land behind the butts. 3   2 Ind.Cas 562 30 Expressing   concurrence   with   the   view   of   Doss,   J.,   Richardson,   J. observed:  “   It is said that the rifle range will interfere with the work ­ ing of 8 acres of land behind the butts and I think that there can be no   doubt   as   to   this.   It   will   not   be   safe   to   put   coolies   on   the   land when the range is being used”.     An argument was advanced by the Government that the contemplated injury was contingent and that it could arise only from the negligent use of the range and that the same would fall under the category of actionable nuisance. Reject ­ ing   the  said   argument,  Richardson,   J.,   opined:   “ But   it   is   not   clear that   the   injury   which   the   claimants   contemplate   will   amount   to   an actionable   nuisance.  The   Government  will  have   the  right   to   use  the land as a rifle range and no doubt it may be presumed that it will be so used with the greatest care and circumspection. But even so, no prudent   owner   would   put   his   coolies   on   the   land   behind   the   butts while firing was going on”.  48. In   Balammal     vs.     State   of   Madras 4 ,   this   Court   was concerned   with   a   land   acquisition   under   the   provisions   of   the 4   AIR 1968 SC 1425 31 Madras   City   Improvement   Trust   Act,   Section   71   of   which authorized   the   Board   of   Trustees   to   acquire   land   under   the provisions   of   The   Land   Acquisition   Act,   1894   with   the   previous sanction   of   the   Government.   When   the   dispute   relating   to determination   of   compensation   ultimately   landed   up   before   this Court,  the  argument  of   one  of  the  land   owners  was  that  a  part  of the compound of a cinema theatre was acquired compulsorily and that   it   deprived   the   owner   of   the   land,   of   the   facility   of   providing additional   amenities   to   the   patrons   of   the   theatre   and   also   of making   constructions   on   the   land   expanding   the   business.   The claim   was   pitched   in   the   alternative   on   clauses   thirdly,     fourthly and   sixthly   of Section 23(1). While agreeing on principle about the entitlement   of   a   person   interested   to   compensation   under   these clauses,  this  Court  rejected the   claim  in  that  case, on  the  ground that   there   was   no   evidence   either   to   show   any   loss   by   reason   of severance   or   to   show   that   the   remaining   land   was   injuriously affected by reason of acquisition or to show that the earnings of the owners were affected. 32 49. Therefore,  keeping  in  mind the  above legal principles,   let us now take up for  consideration, the claim  of the appellant in  these appeals. Rails and Sleepers 50. It   was   the   claim   of   the   appellant   that   Walchandnagar Township is situate at a distance of 36 kms. from Bhigwan Railway Station on the Central Railway line and that with a view to provide a direct and rapid connection from Walchandnagar to Bhigwan, the appellant had provided its own trolley line with a private telephone line, goods yard with transshipment siding and other facilities. The trolley   line   was   laid   in   the   year   1946.   According   to   the   appellant, 35,000   tonnes   of   material   used   to   get   transported   through   this trolley line which included heavy machinery. Part of the trolley line got submerged  in the backwaters of Ujjani Dam and the remaining portion of the trolley line situate in the unacquired part of the land had become useless. According to the appellant, they had to spend Rs.1,90,000/­   for   the   removal   and   transport   of   the   material relating   to   trolley   line.     The   proposal   for   acquisition   of   alternative 33 land   to   lay   a   new   trolley   line   did   not   materialize   due   to   various problems, not  attributable to  the  appellant.    In any   case, the  cost of   such   acquisition   was   estimated   at   Rs.1.5   crores   even   at   that time.   The   rails   and   sleepers   forming   part   of   the   trolley   line   to   a length   of   28   kms.   had   thus   become   useless.   Therefore,   the appellant claimed a sum of Rs.50,08,328/­ towards compensation for rails and sleepers. 51. This   claim   was   resisted   by   the   respondents   on   the   ground that   the   trolley   line   was   laid   in   the   year   1946   for   the   purpose   of carrying   material   from   the   sugar   industry   and   that   the   appellant started   manufacturing   heavy   machinery   only   from   1956.   The trolley   line   was   actually   a   narrow   gauge   line,   having   a   width   of 2   feet   6   inches.   Therefore,   the   respondents   contended   that   no compensation   was   payable   towards   rails   and   sleepers,   especially when   the   appellant   had   also   claimed   compensation   towards increase   in   transportation   costs   for   switching   over   from   rail transport to road transport. 52. Before the Reference Court, the Chief Administrative Manager 34 of the appellant, who was a qualified Civil Engineer was examined as PW­1, and a retired Director of Town Planning was examined as PW­15.   Both   these   witnesses   referred   to   the   quotations   given   by Hindustan   Steels   Limited,   towards   estimated   cost   of   laying   the trolley line. After allowing depreciation and the value for which the material   was   sold   and   after   adjusting   transportation   cost,   these witnesses   estimated   the   cost   of   rails   and   sleepers   at Rs.50,08,288/­. 53. Though   the   respondents   examined   one   Shri   Mahajan,   who also   produced   independent   calculations,   the   Reference   Court rejected   his   evidence   on   the   ground   that   it   did   not   inspire confidence.   Interestingly   the   Reference   Court   did   two   things, namely,   (i)   it   agreed   that   the   method   or   formula   adopted   by Shri Mahajan was proper and recognized by the standard authors and   yet   rejected   his   evidence;   and   (ii)   it   agreed   with   the submissions of the Government Pleader  as to why  the  evidence of Shri Talim, retired Director of Town Planning  should not be relied upon,   but   eventually   held   that   the   evidence   of   Shri   Talim   cannot 35 be   discarded  totally.   Thereafter,   the   Reference   Court   proceeded   to take   the   estimated   cost   of   rails   and   sleepers   at   Rs.2,41,053/­ per   km.,   and   applied   a   depreciation   of   35%   and   arrived   at   the depreciated   value   at   Rs.1,56,650/­   per   km.   Applying   this   rate   for the   trolley   line   of   a   distance   of   35   kms.   and   after   deducting   the actual   scrap   value   received   by   the   appellant,   the   Reference   Court arrived   at   the   compensation   for   rails   and   sleepers   at Rs.31,21,816/­.  54. Both   the   appellant   as   well   as   the   State   Government   were aggrieved by the compensation so fixed by the Reference Court and both of them were on appeal before the High Court. The High Court held   that   the   appellant   was   not   entitled   to   any   compensation   for rails and sleepers lying in the trolley line for a distance of 28 kms., since the appellant was at fault for not taking effective steps to lay alternative   trolley   line   to   a   distance   of   6   to   7   kms.   which   got submerged   in   the   backwaters.   The   High   Court   held   that   in   any case, the appellant did not suffer any loss, as was evident from the balance   sheets   placed   on   record   upto   the   year   1978.   The   finding 36 recorded   by   the   High   Court   in   this   regard   may   be   usefully extracted as follows:­ “ In   our   opinion,   the   company   cannot   be   granted compensation   for   rails   and   sleepers   covering   28   kms. of the trolley line.   In the earlier part of this judgment we   have   held   that   the   company   was   at   fault   in   not taking due steps to lay the alternative trolley line for 6 to   7   kms.   area   submerged   in   the   backwater.     It   gave up this proposal by its own choice and the reasons put forward   before   the   Reference   Court   were   false   and fabricated.  Even otherwise the company did not suffer any   loss   after   the   trolley   line   was   discontinued   in 1976,   as   was   evident   from   the   balance–sheets   placed on   record   upto   the   year   1978.     The   increase   in transport   cost   i.e.   road   transportation   by   trucks   was offset   by   increasing   the   manufacturing   cost   which   is so   obvious   from   the   fact   that   the   company   did   not incur   any   losses   after   it   resorted   to   road transportation.     The   company   could   not   have   prayed for injurious affection on account of discontinuation of the trolley line and claimed compensation for rails and sleepers spread over 28 kms. of the trolley line.  We do not   find   any   justification   that   the   company   should   be allowed to go with this compensation amount and have the   double   benefit.     It   would   be   a   premium   for   its inaction for laying the alternative trolley line.” 55. After rejecting the claim with regard to the rails and sleepers of   the   trolley   line   for   a   distance   of   28   kms.,   on   the   basis   of   the reasons   extracted   above,   the   High   Court   proceeded   to   award compensation   for   the   rails   and   sleepers   in   the   trolley   line   to   a distance   of  7  kms.  which   got   submerged  in   the  backwaters.   This compensation, payable for the rails and sleepers in the trolley line 37 to   a   distance   of   7   kms.   which   got   submerged   in   the   backwaters, was   worked   out,   by   accepting   the   depreciated   cost   fixed   by   the Reference Court at Rs.1,56,650/­ per km. For a distance of 7 kms., it worked out to Rs.10,96,550/­. From this amount the High Court deducted   the   scrap   value   of   Rs.4,87,608/­   and   arrived   at   the compensation payable under this heading at Rs.6,08,942/­ 56. But   as   rightly   contended   by   Shri   Gopal   Sankaranarayanan, learned senior counsel for the appellant, the acquisition of land for laying alternative trolley line was not an easy task, especially when there were lot of land owners. The urgency clause under Section 17 of   the   Land   Acquisition   Act   could   not   have   been   invoked,   as   the appellant is a company. 57. The   fundamental   flaw   in   the   reasoning   of   the   High   Court   is that   the   High   Court   presumed   that   it   was   enough   if   the   land   for relocating   7   kms.   of   trolley   line   was   acquired.   If   trolley   line   to   a distance of 7 kms., out of a total stretch of 35 kms. admittedly got submerged in the backwaters, the trolley line relating to the entire stretch would naturally become redundant. Railway line is not like 38 a  roadway. Roads can  take deviation easily, but not  railway   lines. Therefore, if land had to be acquired for relocating the trolley line, it   should   have   been   for   the   entire   stretch   of   35   kms.   It   is   not possible to retain 28 kms. of trolley line and relocate the remaining 7 kms. stretch alone. Therefore, we are of the considered view that the High Court committed a gross error in reversing the finding of the Reference Court under this heading. Rolling Stocks 58. The   claim   of   the   appellant   was   that   due   to   the   entire   trolley line   becoming   useless,   three   diesel   locomotives,   about   100   four wheeler   wagons,   few   8   wheeler   wagons   and   a   one   way   bridge became   redundant   and   that   they   are   entitled   to   compensation towards   the   loss   of   value/utility   of   these   rolling   stocks.   The appellant quantified the claim under this head at Rs.22,16,044/­.   59. This   claim   was   resisted   by   the   Government   on   the   ground that   the   appellant   was   put   on   notice   of   the   proposed   acquisition way   back   in   1967   and   that   after   showing   inclination   to   lay   an alternative   trolley   line   at   the   initial   stages,   the   appellant 39 abandoned   the   proposal   in  the   year   1974   and   that,   therefore,   the claim for compensation under this head was liable to be rejected. 60. The   appellant   examined   an   Industrial   Consultant   and   a registered valuer by name Shri Kamat, in support of this claim. His report   containing   the   valuation   of   the   rolling   stock   was   filed   as Exhibit­93.     This   witness   testified   that   before   preparing   the estimate,   he   obtained   quotations   from   one   Shahajhan   Engineers and Suyog Electricals. 61. Though   the   respondents   relied   upon   the   evidence   of   the Executive   Engineer,   Mechanical   Division,   examined   as   DW­5,   the Reference Court rejected his evidence on the ground that it was of no   assistance.   This   witness   had   admitted   that   he   never   had   any occasion to value any railway wagons or locomotives. 62. In   the   light   of   the   oral   and   documentary   evidence,   the Reference   Court   came   to   the   conclusion   that   the   life   of   the locomotives can be taken as 20 years and the life of wagons can be taken   as   35   years.     Applying   depreciation   on   a   straight   line formula,   the   Reference   Court   arrived   at   the   depreciated   value   of 40 rolling   stock   as   Rs.22,36,424.70/­.     After   deducting   the   scrap value   of   Rs.4,56,540/­,   the   Reference   Court   fixed   the compensation payable for the rolling stock at Rs. 17,79,884.70/­. 63. The High Court, on re­appreciation of evidence found that the appellant company did not bring before the Court, the book value of   the   rolling   stock.   But   the   expert   witness   Shri   Kamat   examined as PW­13 admitted during cross­examination that as per the Asset Register maintained by the appellant relating to the year 1986, the value   of   the   rolling   stock   was   almost   zero.   By   selling   the   rolling stock   as   scrap,   the   company   had   actually   earned   a   sum   of Rs.4,56,540/­.   Moreover   the   High   Court   found   from   the   evidence on   record   that   within   the   company   premises,   the   trolley   line   to   a distance of 14 kms. was in operation till the year 1983.  This was a clear indication that the rolling stock was used at least till the year 1983.   Therefore,   the   High   Court   reversed   the   grant   of compensation made by the Reference Court in respect of the rolling stock. 64. Though   it   is   contended   on   behalf   of   the   appellant   that   the 41 evidence   of   PW­13   (Shri   Kamat)   was   misread   by   the   High   Court and that due to good maintenance, the life of the rolling stock had increased,  we do  not  think that the view taken  by  the  High  Court was completely  out  of sync  with the evidence on record. The High Court   has   actually   extracted   one   portion   of   the   evidence   of Shri   Kamat   (PW­13).   He   has   clearly   admitted   that   though   he inspected   the   Assets   Register   in   1986   before   preparing   the   report he   did   not   record   in   his   report,   the   book   value   of   the   asset.     He clearly   stated   “it   is   possible   that   in   book   value,   the   assets   might become zero value in the instant case.” 65. Therefore,   no   exception   can   be   taken   to   the   finding   recorded by the High Court insofar as rolling stock is concerned. Increase in transportation cost 66. In simple terms, the claim  of  the appellant was that  the cost of   transportation   through   trolley   line   was   Rs.0.20   per   km.   per tonne and that the cost of transportation by road was Rs.0.80 per km. per tonne.  Since a portion of the trolley line got submerged in the backwaters and as a consequence, the entire stretch of trolley 42 line   became   unusable,   the   company   had   to   switch   over   to   road transport, resulting in an increased cost of Rs.8,00,718/­ per year. Applying   a   multiplier   of   10,   the   appellant   made   a   claim   for Rs.80,07,180/­ under this head. 67. The appellant examined the Chief Administrative Manager  as PW­1,   the   Planning   Manager   as   PW­3   and   a   person   working   as   a clerk  in  the  transport  Section   of  the  company   as PW­6.  The  Chief Accountant   of   the   company   was   examined   as   PW­7   and   a   person who was carrying on road transport business under the name and style of Purohit Road Lines was examined as PW­12.   68. The   Reference   Court   accepted   the   evidence   adduced   on   the side  of   the  appellant   and   came   to   a  conclusion   that   the   appellant was   transporting   about   35,000   tonnes   of   goods   per   year   through the trolley line at the cost of Rs.0.20 per tonne per km and that the cost   of   road   transport   for   the   same   quantity   of   material   was Rs.0.80 per km. per tonne. The Reference Court thus arrived at the increase   in   the   cost   of   transportation   per   year   at   Rs.8,00,718/­. 43 However, the Reference Court rejected the claim of the appellant in this regard for a total period of 10 years, on the ground that there is no basis for allowing such a claim for a total period of 10 years. Therefore   as   against   the   claim   of   the   appellant   for   a   sum   of Rs.80,07,180/­ (increase in cost for 10 years), the Reference Court awarded only Rs.8,00,718/­ (increase in cost for one year only). 69. The High Court reversed the finding of the Reference Court on the short ground that the appellant had not demonstrated to have suffered   any   loss   of   profits   on   account   of   the   increase   in   the transportation cost and that even the balance­sheets for the years 1972 to 1978 did not disclose any loss of profit. Therefore, the High Court opined that the increase in transportation cost, even if any, would   have   been   absorbed   in   the   price   charged   to   the   customers and   that   there   was   no   case   for   allowing   compensation   under   this head   even   for   one   year,   when   the   appellant   had   not   suffered   any loss of profit. In fact, the appellant had made a claim separately for a sum of Rs.35,62,000/­ towards loss of profits, but the same was turned   down   by   the   Reference   Court.   Therefore,   the   High   Court 44 held   that   the   Reference   Court   could   not   have   granted   any compensation under this heading ‘increase in transportation cost’. 70. The   objections   of   the   appellant   to   the   finding   of   the   High Court   in   this   regard   are   two­fold   namely,   (i)   that   the   profits actually   went   down   from   Rs.96.07   lakhs   in   1975­76   to   Rs.40.80 lakhs in 1976­77; and   (ii)   that without any evidence on record the High Court presumed that the increase in transportation cost was off­set   and   recovered   from   the   buyers   of   the   goods   manufactured by the company. 71. Insofar as the first objection is concerned, we must point out at   the   outset   that   the   Notification   for   acquisition   under   Section   4 was   published   in   the   Government   Gazette   on   26.10.1972.   The declaration   under   Section   6   was   published   in   the   Government Gazette  on  01.08.1974.  Notices  under  Sections  9(1)  and  9(2)  were published   in   September­1974   and   Feburary­1975.   Though   the exact   date   on   which   possession   was   taken   is   not   mentioned   by either of the parties, the appellant has stated in their synopsis that the Government took possession of the land in 1976. 45 72. The appellant has produced before us the copy of the balance­ sheets and profit & loss account for the years 1975­76 and 1976­ 77.     From   these   balance­sheets   and   profit   &   loss   accounts,   it   is sought   to   be   highlighted   that   the   appellant   made   a   profit   of Rs.96.07   lakhs   during   the   year   1975­76   and   that   the   profit   went down to Rs.40.83 lakhs during the year 1976­77.  73. If   this   claim   of   the   appellant   is   taken   to   be   true,   it   would mean  that  the  appellant  suffered  a  reduction  in  profit  to  the   tune of about Rs.55,00,000/­in one year immediately after possession of the land was taken. The balance sheets and profit & loss accounts produced   by   the   appellant   before   us   are   as   on   30.09.1976   and 30.09.1977.  Even  according  to  the  appellant, the  reduction  in the profit   to   the   extent   of   nearly   Rs.55,00,000/­   was   not   wholly attributable   to   the   increase   in   transportation   cost.     The   appellant claimed only a sum of Rs.8,00,718/­ per year towards increase in transportation cost. This constitutes only 15% of the total amount of reduction in profits. It is seen from the profit & loss account for the year ended 30.09.1977 that the sales turn over itself had come 46 down   from   Rs.22.09   crores   to   Rs.18.17   crores.     Even   the   raw material   consumed   had   come   down   from   13.47   crores   to   Rs.9.32 crores.   There   had   also   been   a   substantial   down   slide   in   sub­ contract   and   process   charges.   Therefore,   the   contention   of   the appellant that the profits went down, may be a point in an answer to   the   adverse   inference   drawn   by   the   High   Court   with   regard   to profits.   But   it   cannot   be   used   in   support   of   the   appellant’s   case that   the   increase   in   the   transportation   cost   accounted   at   least   in part to a reduced margin of profit.    74. The   impact   of   the   increase   in   transportation   cost,   upon   the profit   margin   of   a   seller   of   goods,   would   depend   upon   the   terms and conditions of the contract. It may also vary from sea transport to   rail   transport   to   road   transport   to   air   transport.   Though   in shipping   contracts   there   are   standard   covenants   such   as   FOB (Free   on   Board),   CIF   (Cost,   Insurance   and   Freight)   etc.,   there   are no   such   standard   covenants   in   rail   and   road   contracts.   In   any case, the trolley line of the appellant covered only a distance of 35 kms   upto   Bhigwan.   Delivery   of   material   had   to   be   effected   by   the 47 appellant to its customers through some method of transport from Bhigwan. Nothing is on record to show that the goods were always dispatched to all customers through goods carriage railway line of the   Indian   Railways   beyond   Bhigwan.   In   the   absence   of   any evidence   to   show   that   the   increase   in   the   transportation   cost   due to   the   submerging   of   a   part   of   the   trolley   line,   had   always   to   be absorbed only by the appellant, but could not have been passed on to   its   customers   due   to   specific   terms   and   conditions   of   contract, the Reference Court could not have accepted a claim in this regard. 48 75. Moreover  there   was   a   finding   of   fact   in   the  Award   passed  on 09.12.1981   which   was   taken   note   of   by   the   High   Court.   The relevant portion of the Award reads as follows: “ Further as per local enquiry it is told that the Trolley line   was   constructed   years   back   mainly   for   bringing heavy   machinery   at   Walchandnagar .   After   this purpose   was   served,   they   were   using   it   for   movement of   goods   for   some   time.   The   process   of   moving   the goods   on   the   Trolley   line   became   uneconomical.   So they resorted to road and truck traffic which was quick and   possibly   economical.   Thus   the   whole   Trolley   line was in disuse being uneconomical on the relevant date i.e.   27­9­72.   In   these   circumstances   the   claim   for severance and injurious affection has been rejected.” 76. Therefore,   the   decision   of   the   High   Court   with   regard   to the claim for compensation towards increase in transportation cost appears to be reasonable and hence cannot be interfered with. CONCLUSION 77. The  upshot  of  the  above  discussion  is  that   the  refusal  of  the High   Court   to   award   any   compensation   for  the   injurious   affection to   one   set   of   movable   property,   namely,   rolling   stock   cannot   be found   fault   with,   for   the   reasons   stated   above.   Similarly,   the refusal of the High  Court  to award any  compensation  for  increase 49 in   transportation   cost,   falling   under   the   category   of   “ injurious affection   to   earnings ”   cannot   also   be   faulted,   for   the   reasons indicated   separately.   However,   the   refusal   of   the   High   Court   to grant   compensation   for   the   injurious   affection   sustained   by   the appellant   to   one   set   of   movable   property,   namely,   rails   and sleepers forming the trolley line for a distance of 28 kms., is clearly unsustainable   especially   when   the   grant   of   compensation   for   the injurious   affection   to   rails   and   sleepers   to   a   stretch   of   7   kms. submerged   in   the   backwaters,   has   been   sustained   by   the   High Court.   In   fact,   the   State   has   not   come   up   on   appeal   against   the grant of compensation for the injurious affection to the trolley line to a distance of 7 kms which got submerged in back waters. That the remaining portion of the trolley line to a distance of 28 kms has been rendered useless after the acquisition, is not in dispute.  78. A question may arise as to whether the reasoning given by us for rejecting the claim for loss of earnings in the form of increase in transportation   costs,   will   not   apply   ipso   facto   to   the   claim   for compensation  for  the rails and sleepers also, since the appellant  50 had switched over to road transport in the year 1972 itself. But our answer   would   be   that   clause   fourthly   of   Section   23(1),   uses   a significant   phrase   viz.,   “injuriously   affecting   his   other property, movable or immovable, in any other manner, or his earnings”.   Therefore, injurious affection to property, in any other manner,   may   stand   on   a   different   footing   from   injurious   affection to   earnings.   While   there   is   no   evidence   on   record   to   connect   the drop   in   the   level   of   profits   from   1975­76   to   1976­77,   with   the increase   in   transportation   costs,   there   is   acceptable   evidence   to show   that   movable   property   became   useless   after   the   acquisition. Therefore, both stand on different footings. 79. Therefore,   the   appeals   are   partly   allowed,   setting   aside   that portion of the findings and conclusions reached by the High Court in   the   impugned   judgment   (para   22),   whereby   the   award   of   the Reference Court relating to compensation for injurious affection to rails   and   sleepers,   was   reversed   by   the   High   Court.   As   a consequence, the award of the Reference Court granting  a sum  of Rs.31,21,860/­   towards   compensation   for   rails   and   sleepers   shall 51 stand   restored.   In   respect   of   all   other   claims,   the   impugned judgment is not interfered with.  80. Before   parting   we   are   obliged   to   bring   one   important   fact   on record.     It   appears   that   at   the   time   of   filing   of   the   First   Appeal before   the   High   Court   of   Judicature   at   Bombay,   the   respondents deposited   on   17.07.1992,   the   award   amount   of   Rs.2,72,25,680/­. By virtue of an order passed subsequently, the appellant withdrew the said amount apparently after furnishing bank guarantee.   But by   the   impugned   judgment   dated   19.11.2008,   the   High   Court   of Bombay   allowed   the   appeal   of   the   respondents   and   reduced   the award amount.  When the Special Leave Petitions out of which the present   appeals   arise,   came   up   for   admission,   this   Court   passed an order dated 16.03.2009 which reads as follows:­ “ Issue notice.  If   the   petitioner   has   furnished   any   bank   guarantee   in regard   to   the   amount   already   drawn,   there   shall   be interim   stay   of   enforcement   of   the   guarantee   by   the respondent  subject  to the petitioner  extending validity of the bank guarantee till disposal of this matter.” We   hope   that   the   bank   guarantee   is   kept   alive   as   per   the   above order of this Court dated 16.03.2009.   Now that the judgment of 52 the   Bombay   High   Court   is   modified   by   us,   the   appellant   will   be entitled to retain so much of the amount as they would be entitled to,   by   virtue   of   this   judgment   and   the   appellant   shall   pay   the respondents   the   excess   amount,   within   four   weeks.     In   case   the bank   guarantee   furnished   by   the   appellant   is   alive,   the   Land Acquisition Officer may prepare fresh calculations and enforce the bank   guarantee   only   to   the   extent   of   disallowed   portion.     There will be no order to costs. … ..…………....................J.        (Hemant Gupta) .…..………......................J.      (V. Ramasubramanian) New Delhi February  4, 2022 53