/2022 INSC 0191/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.1765­1767 OF 2022 Jai Parkash Etc Etc            ..Appellant (S) VERSUS Union Territory, Chandigarh Etc Etc                   ..Respondent (S) With  CIVIL APPEAL NOS.1768­1791 of 2022 With  CIVIL APPEAL NOS.1792­1804 of 2022 With  CIVIL APPEAL NOS.1805­1806 of 2022 J U D G M E N T  M. R. Shah, J. 1. As common question of law and facts arise in this group of appeals,   they   are   disposed   of   by   this   common   judgment and order.  1 2. The relevant facts which are necessary for determination of the present appeals in a nutshell are as under: ­ 2.1 In   all   these   cases   a   notification   under   Section   4   of   the Land   Acquisition   Act,   1894   was   issued   on   19.03.1999   by which   the   Chandigarh   Administration   sought   to   acquire 30.78   acres   of   land   situated   in   Village   Hallo   Majra, Hadbast No.219 and 32.92 acres of land situated in Village Behlana,   Hadbast   No.231,   Union   Territory,   Chandigarh, for   use   by   Defence   Security   Forces.   That   a   notification under   Section   6   of   the   Land   Acquisition   Act,   1894   was issued   on   23.03.1999.   The   Land   Acquisition   Officer declared   the   award   dated   18.01.2000   and   assessed   the market   value   of   the   acquired   lands   of   both   the   villages   @ Rs.6,87,837/­   per   acre.   That   on   reference,   the   learned Reference   Court   determined   and   enhanced   the   market value   of   the   acquired   lands   of   both   the   villages   @ Rs.9,65,000/­   per   acre.   The   judgment   and   award   passed by   the   Reference   Court   determining   the   market   value   of the lands @ Rs.9,65,000/­ per acre was the subject matter of appeals before the High Court.  2 2.2 At   this   stage,   it   is   required   to   be   noted   that   before   the Reference Court, the original claimants – appellants herein relied upon the sale deeds produced and exhibited as P­43, P­44   and   P­73   and   P­74.   However,   the   learned   Reference Court   rejected   the   said   sale   transactions   on   the   ground that   the   said   sale   transactions   are   pertaining   to   small plots. Therefore, the learned Reference Court discarded the same.   Before   the   High   Court   also   the   original   claimants heavily relied upon the sale instances at exhibit P­43, P­44 and   P­73   and   P­74.   By   the   impugned   common   impugned judgment   and   order,   the   High   Court   has   held   that   the Reference   Court   ought   to   have   considered   the   sale transactions   exhibit   P­73   and   P­74   and   ought   to   have determined   the   market   value   of   the   lands   acquired,   after adopting   some   reasonable   cut.   After   taking   the   average price   of   both   the   sale   deeds   –   exhibit   P­73   and   P­74,   the High Court determined the average price of Rs.22,57,000/­ per acre. That thereafter after giving a cut of 50%, the High Court   has   determined   the   market   value   of   the   acquired 3 lands   at   Rs.11,28,580/­  (round   off  to   Rs.11,30,000/­)  per acre.  2.3 Feeling   aggrieved   and   dissatisfied   with   the   common impugned judgment and order passed by the High Court in respective   appeals,   determining/assessing   the   market value of the lands acquired at Rs.11,30,000/­ per acre, the original claimants have preferred the present appeals.     3. We have heard the learned counsel appearing on behalf of the respective parties at length.  4. At the outset, it is required to be noted that the High Court has   relied   upon   the   sale   instances   exhibit   P­73   and   P­74 against   which   no   appeals   have   been   preferred   by   the Chandigarh   Administration.   Therefore,   the   findings recorded   by   the   High   Court   that   the   sale   instances   i.e. exhibit   P­73   and   P­74   can   be   best   exemplars   and   which can   be   considered   for   determining   and   assessing   the market value of the lands acquired, has attained finality.   5. Now the next question which would arise for consideration, would   be,   whether   in   the   facts   and   circumstances   of   the 4 case, the High Court is justified in applying a deduction of 50% while determining/assessing market price?  5.1 It is to noted that as such nothing  has been discussed by the   High   Court   while   applying   a   deduction   of   50%. Therefore, in the normal course the appeals are required to be remanded to the High Court for applying the proper cut. However,   learned   counsel   appearing   on   behalf   of   the respective parties have  prayed  and requested to  make  the appropriate percentage of deduction by  this Court instead of remanding the matters to the High Court.  6. Having   heard   learned   counsel   appearing   on   behalf   of   the respective parties and considering the location of the lands acquired   and   that   part   of   the   acquired   land   abuts   the National   Highway   No.   21   and   at   the   same   time,   the   sale instances   exhibit   P­73   &   P­74   pertain   to   comparatively smaller   plots   as   compared   to   the   acquired   lands   (in   all approximately   63.70   acres   of   lands)   a   reasonable percentage   of   deduction   is   required   to   be   made   while determining/assessing the market price.  5 7. Looking   to   the   location   and   the   purpose   for   which   the lands   have   been   acquired,   in   the   peculiar   facts   and circumstances   of   the   case,   we   are   of   the   opinion   that   if   a deduction of 40 % is applied instead of 50% as applied by the High Court, it will meet the end of justice and it can be said   to   be   a   fair   market   value   for   the   acquired   lands. Therefore, if a deduction of 40% is applied, it will come to Rs.13,54,200/­ per acre. The present appeals are required to be allowed in part to the aforesaid extent. 8. In   view   of   the   above   and   for   the   reasons   stated   above,   all these   present   appeals   are   allowed   in   part.   The   impugned judgments   and   orders   passed   by   the   High   Court   in respective Regular First Appeals are hereby modified to the extent   of   awarding   Rs.13,54,200/­   per   acre   towards compensation   for   the   acquired   lands   (instead   of Rs.11,30,000/­   per   acre   as   assessed   and   awarded   by   the High   Court).   The   land   owners   shall   also   be   entitled   to   all the   statutory   benefits   available   under   the   Act   on   the enhanced   amount   of   compensation.     However,   it   is observed   that   so   far   as   the   appellants   in   Civil   Appeal 6 Nos.1805­1806   of   2022,   arising   out   of   the   impugned judgment   and   order   passed   by   the   High   Court   in   RFA No.1253 of 2004, is concerned, they shall not be entitled to any interest on 1033 days’ delay on the enhanced amount of compensation but solatium is payable on the enhanced amount of compensation for the period of delay i.e., for the period   of   1033   days   in   filing   the   Special   Leave   Petition before   this   Court.   All   these   appeals   are   partly   allowed   to the aforesaid extent. In view of the above there shall be no order as to costs.  …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  March 10, 2022. 7