/2022 INSC 0851/ /2022 INSC 1051/   REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.9085 of 2022 (@ Special Leave Petition (C) No.9558 of 2020) (@ Diary No.16450 of 2020) New Okhla Industrial Development Authority        …Appellant Versus Omvir Singh & Ors.                         …Respondents J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 28.01.2020, passed by the High Court of   Judicature   at   Allahabad   in   First   Appeal   Defective   No.308   of 2015, by which the High Court has rejected the said appeal after 1 a   period   of   approximately   16   years   (as   per   the   appellant,   there was  a delay  of  26  years) by   which  the  High  Court has  enhanced the   compensation   payable   to   the   land   owners   to   Rs.297/­   per sq.yard, NOIDA has preferred the present appeal.    2. The facts leading to the present appeal in a nutshell, are as under: 2.1 That   the   land   in   question   situated   in   Village   Gheja Tilapatabad,   Tehsil   and   Pargana   Dadri,   District   Ghaziabad   (now District   Gautam   Budh   Nagar)   was   acquired   for   the   planned development by the NOIDA, vide Notification issued under Section 4,   dated   22.11.1982.     A   declaration   under   the   provisions   of Section   6   of   the   Land   Acquisition   Act,   1894   was   issued   on 23.11.1982.   The possession of the acquired land was taken over by   the   State   on   22.02.1983.     The   Land   Acquisition Officer/Collector   declared   the   Award   dated   05.09.1983   and awarded/determined the compensation at Rs.30,000/­ per bigha, relying upon the sale deed dated 02.11.1982 of certain parcels of land in the village itself.  The father of the contesting respondents 2 accepted   the   compensation.     At   the   instance   of   the   original owners – father of the contesting respondents, a Reference under Section   18   of   the   Land   Acquisition   Act,   1894   raising   objections against   the   Award   was   made.     The   original   claimants   claimed compensation @ Rs.60,000/­ per bigha.  On contest, by a detailed judgment   and   order   dated   04.05.1989,   the   Reference   Court dismissed the said Reference along with other references.  Review applications   were   filed   which   came   to   be   dismissed   in   the   year 1998.  That after a period of 16 years from the date of rejection of the   review   applications   in   the   year   2014/2015,   the   respondents filed   the   present   first   appeal   before   the   High   Court   and   relied upon   the   judgment   in   some   other   first   appeals   by   which   the compensation   was   enhanced   to   Rs.297/­   per   sq.yard.     By   the impugned judgment and order, the High Court has condoned the delay   of   16   years,   however   it   has   denied   the   interest   during   the period of delay, and has enhanced the amount of compensation to Rs.297/­ per  yard.   Hence, the present appeal at the instance of the NOIDA. 3 3. Learned   Counsel   appearing   on   behalf   of   the   NOIDA   has vehemently submitted that the High Court has materially erred in entertaining the appeal after a period of 16 years from the date of dismissal of the review application and after a period of 26 years from the date of the decision by the Reference Court. 3.1 It is submitted that even otherwise, on merits also in view of the   subsequent   decision   of   this   Court   in   the   case   of   Asha   Ram (Dead)   through   LRs   and   Others   vs.   U.P.   Awas   Avam   Vikas Parishad   and   Another,   (2022)   2   SCC   567   with   respect   to   the land   acquisition   of   1982,   this   Hon’ble   Court   has   reduced   the amount   of   compensation   to   Rs.120/­   per   sq.yard,   the   claimants shall not be entitled to compensation at the rate of Rs.297/­ per sq.yard, as awarded by the High Court. 3.2 It   is   submitted   that   as  such,   in   the   subsequent   decision   in the   case  of   U.P.   Awas  Avam   Vikas   Parishad   (supra),   this  Court did   consider   its   earlier   decision   in   the   case   of   Narendra   and Others   vs.   State   of   Uttar   Pradesh   and   Others,   (2017)   9   SCC 4 426,   by   which   this   Court   for   the   acquisition   with   respect   to   the nearby   villages   of   the   year   1988,   has   allowed   compensation   @ Rs.297/­   per   sq.yard.     However,   it   is   submitted   that   considering the   development   which   took   place   between   the   year   1982­ 1986/1988   this   Court   in   the   case   of   U.P.   Awas   Avam   Vikas Parishad   (supra),   did   not   accept   the   case   on   behalf   of   the claimants for awarding Rs.297/­ per sq.yard and determined the compensation   for   the   lands   acquired   in   the   year   1982,   at Rs.120/­ per sq.yard. 4. While   opposing   the   present   appeal,   learned   counsel appearing   on   behalf   of   the   original   claimants   has   vehemently submitted   that   in   the   facts   and   circumstances   of   the   case,   the High Court has not committed any error in condoning the delay of 16/26   years   by   observing   that   the   claimants   are   entitled   to   just compensation. 4.1 It   is   submitted   that   considering   the   case   of   the   other   land owners decided vide judgment and order passed in the year 2014 with   respect   to   similar   acquisition   with   respect   to   the   nearby 5 villages,   the   amount   of   compensation   had   been   enhanced   to Rs.297/­   per   sq.yard.     Following   the   same,   in   the   present   case the   amount   of   compensation   has   been   awarded   @   Rs.297/­   per sq.yard,   which   cannot   be   said   to   be   unreasonable   and   the   High Court has not committed any error. 4.2 Learned   counsel   appearing   on   behalf   of   the   original claimants   has   heavily   relied   upon   the   following   decisions   of   the High  Court,  confirmed by  this  Court by  which  the  compensation has been determined at Rs.297/­ per sq.yard. INDEX PARTICULARS LIST OF JUDGMENTS OF LAND ACQUISITION IN MAKANPUR VILLAGE Sl. No. Village Date of Notifications & Compensatio n (per sq. yd.) Judgment of the Court Page  Nos.  1. Makanpur, (Vaishali) Distt. Ghaziabad, Tehsil Dadri 12.09.1986/ 28.02.1987 [Rs. 297/­] F.A.   No.   910/2000 in   re:   GDA   v.   Kashi Ram.   [DoJ: 13.11.2014]. SLP   (C)   No.   5815   of 2015,   GDA   v.   Kashi Ram   &   Ors. 6­26 27­32 6 dismissed   on 05.05.2015 Review   Petition   (C) No.   2632   of   2015 dismissed   on 06.10.2015 Curative   Petition   (C) No.   94   of   2016   was dismissed   on 15.03.2016 33­34 35­37 2. Makanpur, (Sector   62, Noida)   Distt. Gautam Budh   Nagar, Tehsil Dadri 15.03.1988 [Rs. 297/­] Judgment   dt. 15.04.2015   of   the High   Court   in   F.A. No.   737   in   re: NOIDA   v.   Surendra Singh,   awarding compensation   @   Rs. 135/­   for   Makanpur, was   set­aside   by   this Court   vide   judgment dt.   16.02.2016, rendered   in   Civil Appeal   No.   1506­ 1517   of   2016   in   re: Pradeep   Kumar   v. State   of   U.P., reported as (2016) 6 SCC   308   and   the case   was   remanded for   consideration afresh.  Pursuant   to   remand, the   High   Court dismissed   F.A.   No. 737   in   re:   NOIDA   v. Surendra   Singh 38­95 96­98 99­124 7 along with other First Appeals   of   Noida  and allowed   the   First Appeals   filed   by   the farmers   (F.A.   No. 522   of   2009 Pradeep   Kumar   vs. State   of   UP,   being the   lead   case)   and awarded compensation   of   Rs. 297   per   sq.   yd.   vide final   judgment   dt. 21.04.2016 .     This has attained finality.  [Note:   In   the present   bunch   of cases,   listed   before this   Court,   the compensation   has been   awarded   @   Rs. 297/­ sq. yard based on   this   judgment dated   21.04.2016 only as they pertain to   the   same notification   and   the same   village (Makanpur)   and have   arisen   out   of the   same   Reference Court order.] 3. Makanpur, (Vaishali) Distt. Ghaziabad, Tehsil Dadri 12.09.1986/ 24.02.1988 [Rs. 297/­] This   Court   in   Civil Appeal   No.   10429­ 10430   of   2017, Narendra   vs.   State of   UP,   reported   as 125­ 135 8 (2017)   9   SCC   426 has   awarded compensation   @   Rs. 297/­ 4. Makanpur, (Indirapuram )   Distt. Ghaziabad, Tehsil Dadri  16.08.1988 [Rs. 297/­] This   Court   in   Civil Appeal No. 16960 of 2017,   Jaiprakash (D)   V   State   of   U.P. vide   judgment   dated 24.11.2017,   reported as   (2020)   11   SCC 770,   increased compensation   to   Rs. 297/­   (Followed   In re: Narendra) 136­ 137 5. Makanpur, (Indirapuram )   Distt. Ghaziabad, Tehsil Dadri 16.08.1988 [Rs. 297/­] This Hon’ble Court in Civil   Appeal   No. 16961   of   2017,   Om Prakash  vs.   State  of UP   vide   the   same judgment   dated 24.10.2017   in   Jai Prakash   (supra) increased   the compensation   to   Rs. 297/­ 6. Makanpur, (Vaishali) Distt. Ghaziabad, Tehsil Dadri 12.09.1986/ 28.02.1987 [Rs. 297/­] This   case   had   also arisen   out   of   the above­mentioned Kashi   Ram judgment   (supra) . After the judgment in Kashi   Ram,   an application   bearing CMAN   no.   194412   of 9 2016 was filed in one of   the   First   Appeals bearing   FA   No.   484 of   2019,   Ghaziabad Development Authority   vs.   Trilok Chand & Ors. , which was   also   decided along with the bunch of   Kashi   Ram (supra)   for   33% deduction   as development   charges from   the compensation determined   at   the rate   of   Rs.   297/­   sq. yard,   but   the   same was rejected.  SLP   bearing   SLP   (C) No.   12547/2017, Ghaziabad Development Authority   vs.   Trilok Chand   &   Ors   was filed   against   the   said dismissal,   wherein while   issuing   notice, vide   order   dated 28.04.2017,   it   was especially   recorded that   the   GDA   was aggrieved by the non­ deduction   of   33%   as development charges. However,   the   said SLP   was   dismissed vide   order   dated 138­ 139 140­ 141 10 03.08.2017. 7. Makanpur, (Indirapuram )   Distt. Ghaziabad, Tehsil Dadri 16.08.1988 [Rs. 297/­] This   Court   in   Civil Appeal   No.   9208­ 9211   of   2018, Mangu   Singh   Vs. State   of   UP,   vide judgment   dated 10.09.2018, increased compensation   to   Rs. 297/­.   142­ 144 Making   the   above   submissions   and   relying   upon   the   above decisions/orders passed by the High Court as well as this Court, it is prayed that the present appeal be dismissed. 5. We   have   heard   learned   counsel   appearing   on   behalf   of   the respective parties at length. 5.1 So   far   as   the   submissions   made   on   behalf   of   the   appellant that   the   High   Court   has   erred   in   condoning   the   delay   of   16/26 years  in  preferring  the   appeal  is  concerned,  in  the  peculiar  facts and circumstances of the case and considering the fact that even while   enhancing   the   amount   of   compensation   and   entertaining the appeal, the High Court has denied the interest for the period of   delay   and   has   exercised   its   discretion   in   favour   of   the 11 claimants, we see no reason to interfere with the order passed by the High Court condoning the delay in preferring the appeal. 5.2 Now   so   far   as   merits   of   the   appeal   and   the   impugned judgment   and   order   passed   by   the   High   Court   enhancing   the amount   of   compensation   at   Rs.297/­   per   sq.yard   is   concerned and the reliance placed upon the decisions of the High Court and this   Court   referred   to   hereinabove   and   relied   upon   on   behalf   of the claimants is concerned, at the outset it is required to be noted that in the present case, the acquisition is of the year 1982 and in all   other   relied   upon   cases   the   acquisition(s)   is/are   of   the   year 1986/88.   In all those cases, where the amount of compensation has   been   determined   @   Rs.297/­   per   sq.yard,   the   acquisition(s) is/are   of   the   years   1986/1988   with   respect   to   the   Village Makanpur and other nearby villages acquired for the development of   NOIDA/Ghaziabad.     In   the   case   of   Narendra   &   Ors.   (supra), this   Court   had   enhanced   the   amount   of   compensation   to Rs.297/­ per sq.yard with respect to the land acquired in Village Makanpur   and   other   surrounding   villages   acquired   for   the   very same   project,   but   with   respect   to   the   acquisition   of   the   years 12 1986/1988.     However,   subsequently   in   the   case   of   U.P.   Awas Avam Vikas Parishad  (supra)   and after considering the decision of this Court in the case of   Narendra & Ors. (supra)  with respect to   the   village   Makanpur   and   other   surrounding   villages   situated at   Village   Prahladgarh,   Village   Jhandapur,   Village   Sahibabad, Village   Arthala   with   respect   to   the   acquisition   of   the   year   1982, this   Court   has   determined   the   compensation   at   Rs.120/­   per sq.yard.  In the said decision, while refusing to accept the claim of Rs.297/­ per sq.yard as awarded in the case of   Narendra & Ors. (supra)   which   was   with   respect   to   the   acquisition   of   1988,   this Court   has   observed   that   the   compensation   determined   on   the basis   of   the   Notification   5   years   later,   cannot   be   a   yardstick   for determining the compensation for the land which is acquired five years   before.     This   Court   has   also   taken   note   of   the   fact   that between   the   year   1982   and   1987/1988,   development   activities had been undertaken.   Applying the law laid down by this Court in   the   case   of   U.P.   Awas   Avam   Vikas   Parishad   (supra)   to   the present   case,   the   claimants   shall   not   be   entitled   to   the   same compensation as awarded with respect to the lands acquired after 13 5   years   from   the   date   of   acquisition   in   the   present   case.     As observed  hereinabove, in  the present  case, Section  4  Notification had   been   issued   on   22.11.1982   and   the   relied   upon   decisions with   respect   to   Village   Makanpur   and   other   villages   are   of   the year   1986/88,   which   as   observed   by   this   Court   in   the   aforesaid decision in the case of   U.P. Awas Avam Vikas Parishad (supra), cannot   be   the   basis.     Under   the   above   circumstances,   the impugned   judgment   and   order   passed   by   the   High   Court awarding compensation @ Rs.297/­ per sq.yard is unsustainable and   it   is   held   that   the   original   claimants   shall   be   entitled   to compensation at the rate of Rs.120/­ per sq.yard.     6. In   view   of   the   above   and   for   the   reason   stated   above,   the present   appeal   succeeds   in   part.     The   impugned   judgment   and order passed by the High Court is hereby modified.   It is ordered and   directed   that   the   original   claimants   shall   be   entitled   to compensation   at   the   rate   of   Rs.120/­   per   sq.yard   along   with   all other   statutory   benefits   and   interest   allowable   under   the provisions of Land Acquisition Act, 1894.  However, the claimants shall   not   be   entitled   to   the   statutory   benefits   including   the 14 interest   under   the   Act,   1894   on   the   enhanced   amount   of compensation   for   the   delayed   period   in   preferring   the   appeal before the High Court i.e. from the date of rejection of the review application till the first appeal was filed before the High Court.    Present appeal is accordingly allowed to the aforesaid extent. No costs.                                                                                                       …………………………..J.         (M. R. SHAH) …………………………...J.        (HIMA KOHLI) NEW DELHI; DECEMBER 15, 2022. 15