Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Central Information Commission

Mrv Mohan vs Ministry Of Shipping,Road Transport & ... on 7 August, 2015

                          CENTRAL INFORMATION COMMISSION
                           August Kranti Bhawan, Bhikaji Cama Place,
                                      New Delhi-110066

                                                                F.No.CIC/YA/A/2014/002989
                                                                F.No.CIC/YA/A/2014/003180
                                                                F.No.CIC/YA/A/2014/001460
                                                                F.No.CIC/YA/C/2014/000405
                                                                F.No.CIC/YA/C/2014/000568


Date of Hearing                             :   04.08.2015
Date of Decision                            :   07.08.2015

Appellant/Complainant                       :   Shri V. Mohan
                                                Rep. by Shri Rajamanikkam & Shri Arvind
                                                Salem

Respondent                                  :   Shri Shivaji, Project Director
                                                Shri Sunderajan, Manager (Finance)
                                                Smt. Savitri, Dy. Gen. Manager (Technical)
                                                National Highways Authority of India
                                                Chennai


Information Commissioner                    :   Shri Yashovardhan Azad


Relevant facts emerging from complaint/appeal:

RTI application filed on                    :   23.04.2014
PIO replied on                              :   19.05.2014
First Appeal filed on                       :   29.05.2014
First Appellate Authority (FAA) order on    :   07.08.2014
Complaint/ Second Appeal received on        :   15.10.2014


As the RTI applications in the above mentioned appeals and complaints are identical, these
cases are being heard & decided together.

Information sought

:

The appellant sought information regarding copy of 'Arbitration Agreement' as under Section 7(1) to 7(4) of the Arbitration and Conciliation Act, 1996.
Relevant facts emerging during hearing:
Both parties are present. The appellant vide identical RTI applications sought the above information. GM(Tech)/Project Director in his reply informed the appellant that as per Section 3(G) 5 of NH Act (48 of 1956), the Central Govt. appoints Arbitrator. The Arbitrator for Salem District is District Collector, Salem appointed by Central Govt. vide its office order MoRTH Ref. No. RW/NH/37011/47/2003/PIC dated 03.10.2003. The FAA in his order observed that information has already been provided to the appellant.
Page 1 of 3
The appellant stated that he wants a copy of the Arbitration Agreement between the land owner and NHAI. The respondent stated that neither in the RTI application nor in the first appeal the appellant has mentioned that copy of the Arbitration Agreement between the land owner and NHAI is required. He stated that the same has been mentioned only now, when the matter has come before the Commission. He further stated that it was only mentioned in his second appeal that he is seeking the agreement between NHAI and accrued owner. He further stated that the word 'accrued land owner' does not convey any meaning. He stated that a copy of the letter dt. 03.10.2003 was also provided to the appellant. The appellant urged that the respondent authority should clearly state if there is an Arbitration Agreement between the land owner and NHAI or not. If there is an agreement, then a copy of the same should be provided.

The respondent has furnished a written submission in this regard. It is stated therein that on acquisition of land for National Highway Projects under the provisions of NH Act 1956, the land so acquired vests with Govt. of India. NHAI is only an implementing Agency for Govt. of India for execution of the projects entrusted to it. It is stated that Competent Authority Land Acquisition (CALA) is appointed by Govt. of India under the provisions of NH Act 1956 through Gazette Notification to discharge the functions relating to acquisition of land for National Highway Projects. As a means to facilitate the land owners to address their grievances for enhanced compensation, in case of disagreement with the amount awarded by CALA, Govt. of India has made provision under section 3G(5) of the NH Act by which the concerned District Collector / Magistrate is appointed as the Arbitrator for examining the petitions case by case and dispose accordingly based on the merits of individual case. It is further stated therein that the number of parties involved in the LA Arbitration is not pre- determined and the same depends on the number of land owners who chose to seek enhancement of compensation for the land and structures acquired under the provisions of NH Act. Unlike in other Arbitration cases, where two distinct parties with clear terms or disputes are involved, in the case of Land Acquisition Arbitrations, the District Collector of the concerned District is appointed by the Central Government as the Arbitrator to adjudicate the petitions received from the land owners against the Compensation Awards passed by the Competent Authority for Land Acquisition (CALA) under section 3G of the NH Act 1956. It is stated that once the District Collector is appointed as the Arbitrator, he continues to dispose of all the LA Arbitration petitions arising out of acquisition of land under NH Act in the concerned District. Hence, there is no pre-concluded agreement either between the District Collector and the land owners or NHAI and the land owners or District Collector and NHAI regarding disposal of the Petitions preferred by the land owners before the District Collector. Decision:

After hearing both the parties and on perusal of record, the Commission concurs with the respondent authority's view that the appellant neither in his RTI application nor in the first appeal mentioned that copy of the Arbitration Agreement between the land owner and NHAI is required. The RTI application merely stated that a copy of 'Arbitration Agreement' as under
Section 7(1) to 7(4) of the Arbitration and Conciliation Act, 1996 is required. Further, this fact was not clarified at the level of the Fist Appellate Authority. As for the issue being raised at the Commission's level, it is found that the PIO has already made the issue more than clear. The Commission does not find any reason to differ from the same and therefore, no further action is required to be taken on the abovementioned cases.
With these observations, the appeals & complaints are disposed of accordingly.
(Yashovardhan Azad) Information Commissioner Page 2 of 3 Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges prescribed under the Act to the CPIO of this Commission.
(B.D. Harit) Deputy Secretary & Deputy Registrar Copy to:-
Central Public Information Officer under RTI First Appellate Authority under RTI Gen. Manager-(Tech) & Project Director, Chief Gen. Manager-(Tech) & RO-CR, National Highways Authority of India, National Highways Authority of India, Project Implementation Unit - NS, Regional Office : Chennai Region, Door No.-212-3/D3-1, Sri Nagar Colony, No.-1/54-28, Butt Road, St. Thomas Mount, Narasothipatti, Salem-636004 (T.N.). Near Kathipara Junction, Chennai-600016.
Shri V. Mohan S/o. Shri C. Varadarajan, Door No.-5/10, Opp. To Sivambiga Petrol Pump, Chinnayapuram, Dhasanayackanpatty (P.O.), Salem-636201 (Tamil Nadu).
Page 3 of 3