Andhra Pradesh High Court - Amravati
Bhimavarapu Giridhar Kumar Reddy vs The Union Of India on 13 October, 2023
Author: R.Raghunandan Rao
Bench: R.Raghunandan Rao
IN THE HIGH COURT OF ANDHRA PRADESH: AMARAVATI
HON'BLE MR. JUSTICE DHIRAJ SINGH THAKUR, CHIEF JUSTICE
&
HON'BLE MR. JUSTICE R.RAGHUNANDAN RAO
W.A.No.601 of 2023
Bhimavarapu Giridhar Kumar Reddy,
S/o.Krishna Reddy, Aged about 73 years,
R/o.H.No.59-7-7, Ramchandra Nagar,
Vijayawada, Krishna District,
Andhra Pradesh - 520008.
... Appellant
Versus
The Union of India,
Rep. by its Secretary,
Department of Road, Transport & Highways,
Room No.501, Transport Bhavan, No.1,
Parliament Street, New Delhi,
India - 110001 and 3 Others.
... Respondents
Counsel for the Appellant : Mr. Ghanta Rama Rao,
Senior Counsel on behalf of
Mr. Ghanta Sridhar
Counsel for the respondents : Mr. N. Harinath
Deputy Solicitor General
- R1
Mr. P. Veera Reddy,
Senior Counsel on behalf of
Mr. S.S. Varma,
Standing Counsel for NHAI
- R2 & R3
G.P. for Land Acquisition
- R4
HCJ & RRR, J.
2 W.A.No.601 of 2023
Dt.:13.10.2023
PER DHIRAJ SINGH THAKUR, CJ
The present appeal has been preferred under Clause 15 of the Letters Patent against the judgment and order dated 16.03.2023 in W.P.No.10795 of 2019 whereby the writ petition filed by the petitioner/appellant herein was dismissed.
2. Briefly stated, the material facts are as under:
The petitioner is the owner of the land measuring Ac.6.15 Cents out of which land measuring Ac.1.17 Cents become the subject matter of acquisition situate in Konthanapadu Village, Kankipadu Mandal, Krishna District on the National Highway leading from Vijayawada to Machilipatnam. The acquisition was necessitated on account of widening of the existing two lane national highway into a four lane national highway.
2.2 Vide notification dated 02.01.2019 issued by the Government of India, Ministry of Road, Transport and Highways, in exercise of the powers conferred under sub-section (1) of Section 3A of the National Highways Act, 1956, the Central Government declared its intention to acquire the land inter alia land falling in Sy.No.40/1 in Konthanapadu Village measuring 6880 Sq.Mts.
HCJ & RRR, J.
3 W.A.No.601 of 20232.3 The notification was duly published in news papers on 11.01.2019 and called for objections to be made to the competent authority from any person who intended to object to the use of such land for the purposes mentioned in the said notification. 2.4 Objections were filed by the petitioner before the competent authority. Some of the objections raised by the petitioner before the competent authority and the answers thereto are reproduced hereunder:
Objections raised by the Answers given by the National petitioner Highway Authorities That the aforesaid The statement that the said form of notification, whereunder design also endangers public life and 6880 Sq.mts. of his land property is not justified as the design situated in Sy.No.40/1 of was done in accordance with IRC Konthanapadu Village of specifications based on the Kankipadu Mandal of topography and geometrics. The Krishna District, is highly alignment has been finalized based arbitrary, irrational and the on the technical feasibility studies said form of design also conducted and geometric endangers public life and improvements suggested to the property. existing by the DPR consultants for the design speed. And vide 3A Gazette Notification published earlier vide S.O.2363(E), dt:
01.10.2008 including 40500 Sq.mts.
of land in Konatanapadu Village which includes 6950 Sq.mts. of land in R.S.No.40/1.
That the aforesaid extent of As per the report of Tahsildar, his land is painfully malafide, Kankipadu, the land in R.S.No.40 of with foul play adopted by the Konatanapadu Village was once deputed survey team who again demarcated in the presence of have selfishly colluded with the landholders on 23.02.2017 and some rich persons for exact extent of the land being wrongful gain, to save their proposed to be acquired i.e., 6880 HCJ & RRR, J.
4 W.A.No.601 of 2023property and in turn some Sq.mts. is also shown to the writ farmers of small origin like petitioner. The same is being me explained to him with FMB copy also.
The aforesaid deputed survey The statement of the applicant is team have deliberately false as the alignment has been designed three curve bends finalized based on the technical; at the location of his land and feasibility studies conducted and others, without any geometric improvements suggested necessity, purposefully to to the existing by the DPR save the lands of others consultants for the design speed. which are opposite to them, thus pushing the alleged required land more into his land and some other lands.
This obviously to save the properties which are lying opposite to them. It can be seen with a naked eye that the proposed four-way lane is purposefully given bends to save the properties, opposite to their property of the road to his north-east.
He has efforts to rationalize As seen from the location plan, there the survey, with regard to the is no curve at the location as alleged design of the proposed 4-way is not true and without construction lane, by engaging private of the RHS carriageway the section survey experts and the will be safety hazard for the road survey sketch relevant to the users.
topography at his land which is filed herewith, reveals the malafide and illegal survey done by the above said deputed survey team and if the road proposed to make it a four-way lane can be more straight would avert accidents, save public life, damage to the vehicles and properties and also can save the fuel consumption.
Therefore, the proposed land with sought specified extent of land is against public HCJ & RRR, J.
5 W.A.No.601 of 2023interests.
These objectors filed The Tahsildar in his letter objections saying that the Rc.A/2017, dt:31.03.2017 submitted survey number on their land Sub-Division Record in respect of was R.S.No.40, for an extent R.S.No.40/1 of Konthanapadu village of Ac. 6.15 cents and not in of Kankipadu Mandal. The R.S.No.40 R.S.No.40/1 and the 3A total extent is Ac.6.15 cents is sub- notification was issued for divided notionally into R.S.No.40/1 R.S.No.40/1. for an extent of Ac. 1.70 cents and 40/2 for an extent of Ac.4.45 cents.
The same was explained to him with copy of FMB also.
2.5 After objections had been filed, it appears that a representation dated 11.02.2019 was filed by the petitioner in which it was stated that he had by mistake mentioned the survey number in which his land was situated as 40/1 instead of 40 and therefore claimed that there was defect in the gazette notification.
For facility of reference, the relevant portion of the representation dated 11.02.2019 is reproduced hereunder:
"Please refer to my written objections submitted to your authority on 23.01.2019 with regard to publication of notification in Sakshi Telugu News Daily on 11.01.2019 regarding acquisition of land situated in Konthanapadu village of Kankipadu Mandal of Krishna District in Sy.No.40/1 under the National Highway Act, 1956.
In my above said written objections we have mentioned the survey number of our land as 40/1, referring to the above said HCJ & RRR, J.6 W.A.No.601 of 2023
publication. But after verification, I have realised that my land is in Survey No.40 and not Survey No.40/1.
I therefore request you to ignore the mistake in mentioning my land as Survey No.40/1 instead of Survey No.40. I have learnt that the said mentioned Survey No.40/1 is a defect in the gazette notification."
2.6 The objections and the representations thereafter were considered by the competent authority by virtue of order dated 08.05.2019. Finally, a notification under sub-section (2) of Section 3D of the Act was issued by the Central Government dated 27.09.2019 whereby the land in question belonging to the petitioner falling under Sy.No.40/1 was declared to have vested absolutely in the Central Government free from all encumbrances. 2.7 Being aggrieved of the acquisition proceedings, the petitioner filed Writ Petition No.10795 of 2019 where the main ground taken was that what was sought to be acquired was the land falling under Sy.No.40/1 whereas the petitioner owned land which was falling under Sy.No.40 and therefore the acquisition proceedings initiated by virtue of notification dated 02.01.2019 would not lead to deprive the petitioner of his right to hold and possess the property measuring Ac.1.17 Cents, the writ petition however was dismissed HCJ & RRR, J.
7 W.A.No.601 of 2023by virtue of judgment and order impugned dated 16.03.2023 and hence the present appeal.
3. Learned counsel for the appellant urged that the notification under Section 3A and the declaration under Section 3D were issued in respect of land situate in Sy.No.40/1 whereas the land of the petitioner fell in Sy.No.40 in Village Konthanapadu, Kankipadu Mandal, Krishna District. It was also urged that the authorities had manipulated the record to show as if there was notional sub- division of Sy.No.40/1 and Sy.No.40/2 in the year 2017.
4. Reliance was placed upon revenue extract issued in favour of the appellant as on 25.04.2019 by the Revenue Department reflecting that the land of the petitioner fell in Sy.No.40 and not in Sy.No.40/1. It was therefore urged that the respondents if at all could initiate the process again by issuing a fresh notification by correctly reflecting the survey number of the petitioner.
5. The 2nd ground that was urged was that the objections raised by the appellant before the competent authority pursuant to the issuance of notification under Section 3A were not dealt with in a correct perspective. It was urged that the allegations of malafides HCJ & RRR, J.
8 W.A.No.601 of 2023had been casually dealt with and the official respondents had changed the alignment contrary to the approved plan by providing for a curve/bend which resulted in more land being acquired belonging to the petitioner and consequently saving the land belonging to other land holders.
6. It was stated that although in the decision rendered by the competent authority on the objections raised by the appellant, it was held that there is no curve at the location as alleged by the appellant yet the report of the Commissioner appointed by the writ court suggested clearly that there was in fact a curve near the petitioner's land. The relevant portion of the report submitted by the Advocate Commissioner, in this regard, is reproduced hereunder:
"With regard to the ground position, as to whether the road laid by the NHAI took any intentional curve at the petitioner's land is concerned, after going through the original plan on a broader perspective, it can be seen that the road has a curve of acquisition near the petitioner's land."
7. One thing that is clear from the aforementioned report of the Commissioner appointed by the Court with reference to the original plan is that the road had a curve near the petitioner's land. On a specific query whether the curve provided was intentional or not, HCJ & RRR, J.
9 W.A.No.601 of 2023the NHAI authorities clearly stated that the original plan was prepared in the year 2007 and that the same was prepared according to the norms prepared by higher technical authorities and that the local authorities/officials had no role to play in the proposed acquisition plan. The Advocate Commissioner was also informed that the original master plan was prepared by Scott Wilson Kirkpatrick India Pvt. Ltd., and the officials of PIU, Vijayawada, and that the officials were merely implementing the proposed plan.
8. In the backdrop of the Advocate Commissioner's report, learned counsel for the appellant vehemently urged that the decision rendered on the objection by the competent authority that there was no curve on the spot was belied which would not only make the decision of the competent authority bad in law but would render even the subsequent actions of the officials under Section 3D bad and illegal.
9. The stand of the official respondents on the other hand is that the land of the petitioner in fact falls under Sy.No.40/1 which was subdivided as per the record submitted by the Tahsildar vide letter dated 31.03.2017 in two parts. It was urged that Sy.No.40 HCJ & RRR, J.
10 W.A.No.601 of 2023constituted of a total Ac.6.15 Cents which came to be divided notional into Sy.No.40/1 to an extent of Ac.1.17 Cents and Sy.No.40/2 to an extent of Ac.4.45 Cents. It was urged that the appellant had absolutely no doubt regarding the fact that the notification issued in regard to Ac.1.17 Cents pertained to none else than the petitioner inasmuch as objections had been filed to the notification under Section 3A by the appellant in the firm belief that his land fell under Sy.No.40/1.
10. Not only this, it was stated that the appellant all along has also been admitted the factum of land falling under Sy.No.40/1 inasmuch as in the early round of acquisition of the same land in the year 2008, objections filed by the appellant to the said notification had not raised any objection regarding the discrepancy in the survey number even when the survey number in the 2008 notification was similarly reflected as 40/1.
11. It is not out of place to mention that parties admittedly are ad idem the litigation in regard to the notification issued in the year 2008, and issuance of a fresh notification on 02.01.2019 in regard to the same parcels of land.
HCJ & RRR, J.
11 W.A.No.601 of 2023
12. Learned counsel for the respondents would further submit that there is no intentional curve given on the land of the petitioner as alleged and that the land had been finalised based on technical feasibility studies by the consultants and that the allegations of malafides were totally baseless.
13. Admittedly, the acquisition process started by the Central Government which included the land of the petitioner was for purposes of widening the existing national highway from two lane to a four lane highway. It is not denied that the work on the national highway has been completed except the small portion belonging to the petitioner which is a subject matter of dispute in the present Letters Patent Appeal.
14. It is not denied that the appellant had filed his objections in terms of Section 3C which were considered and rejected by the competent authority. All the objections in our opinion had been appropriately answered.
15. Learned counsel for the appellant had however made an effort to suggest that the competent authority had not fairly decided the objection with regard to the factum of existence of a curve which HCJ & RRR, J.
12 W.A.No.601 of 2023rendered it bad in the eyes of law and contrary to the scheme of the National Highways Act, 1956, to us is an argument which is unacceptable.
16. There is no highway, in our opinion, which may not have a curve or bend at places which may require such a curve. We also find it difficult to accept that the national highway must always run as a straight line drawn with the help of a scale. Whether there should be a curve and the degree of curve depends upon a number of factors which are determined by experts in the field. In the present case also, the plans are stated to have been prepared by the experts. Even the Advocate Commissioner, having visited the spot and having gone through original plan prepared in the year 2007, did find there was a curve reflected therein. The officials of the national highway authority present on spot perhaps were correct in stating that the construction of the highways was to be executed directly as per the plans and would not have been in a position to answer whether the curve was provided to save the land of owners in the vicinity.
17. In any case, the allegations of bias and mala fides, it is settled law, has to be specific and levelled against parties by name who HCJ & RRR, J.
13 W.A.No.601 of 2023ought to be incorporated as respondents. Bald allegations of malafides cannot be sustained in law. In any case, there was no material placed by the appellant before the Court which would suggest that there was a deviation from the original plan which had been approved by the consultants. If that is so, then the allegation of malafides would be without any basis.
17.1 At this stage, it would be apt to refer to Apex Court judgment rendered in the case of Union of India Vs. Kushala Shetty and Others1, which was also referred to by learned Single Judge while dismissing the writ petition. It was held:
"25. The plea of the respondents that alignment of the proposed widening of the national highways was manipulated to suit the vested interests sounds attractive but lacks substance and merits rejection because except making a bald assertion; the respondents have neither given particulars of the persons sought to be favoured nor placed any material to prima facie prove that the execution of the project of widening the national highways is actuated by mala fides and, in the absence of proper pleadings and material neither the High Court could nor this Court can make a roving enquiry to fish out some material and draw a dubious conclusion that the decision and actions of the appellants are tainted by mala fides.
28. Here, it will be apposite to mention that NHAI is a professionally managed statutory body having expertise in the 1 (2011) 12 SCC 69 HCJ & RRR, J.14 W.A.No.601 of 2023
field of development and maintenance of national highways. The projects involving construction of new highways and widening and development of the existing highways, which are vital for the development of infrastructure in the country, are entrusted to experts in the field of highways. It comprises of persons having vast knowledge and expertise in the field of highway development and maintenance. NHAI prepares and implements projects relating to development and maintenance of national highways after thorough study by experts in different fields. Detailed project reports are prepared keeping in view the relative factors including intensity of heavy vehicular traffic and larger public interest. The courts are not at all equipped to decide upon the viability and feasibility of the particular project and whether the particular alignment would subserve the larger public interest. In such matters, the scope of judicial review is very limited. The court can nullify the acquisition of land and, in the rarest of rare cases, the particular project, if it is found to be ex facie contrary to the mandate of law or tainted due to mala fides. In the case in hand, neither has any violation of mandate of the 1956 Act been established nor has the charge of malice in fact been proved. Therefore, the order under challenge cannot be sustained."
18. The second issue is with regard to whether the notification issued under Section 3A and 3D would be bad and illegal inasmuch as the land of the petitioner land fell under Sy.No.40 instead of notification issued for Sy.No.40/1. In our opinion, there is material on record to suggest that Sy.No.40 has been sub-divided into Sy.No.40/1 and Sy.No.40/2 to an extent of Ac.1.70 Cents and Ac.4.45 Cents. In fact, the appellant has all along been clear with HCJ & RRR, J.
15 W.A.No.601 of 2023regard to the factum of his land falling under Sy.No.40/1 inasmuch as he had proceeded to raise objections to the notification under Section 3A on the premise that his land fall under Sy.No.40/1.
19. There also appears to be no doubt in the mind of the appellant that the land of the appellant abuts the existing national highway which was sought to be widened by acquiring the land of the appellant to the extent of Ac.1.17 Cents. Not only this, even the appellant appears to have filed objections to the earlier notification issued in the year 2008 in regard to same parcel of land in the list raising a similar objection as has been raised today in regard to the notification dated 02.01.2019. Except for filing a representation dated 11.02.2019, the appellant had consistently been objecting to the acquisition proceedings believing that the land fell under Sy.No.40/1 and therefore cannot be permitted to now contend that the discrepancy in the survey number vitiates the notification under Section 3A or for that matter the entire acquisition proceedings.
20. Reliance placed by learned counsel for the appellant on the Apex Court judgment rendered in the case of Competent Authority HCJ & RRR, J.
16 W.A.No.601 of 2023Vs. Barangore Jute Factory and Others2 is inapt in the facts and circumstances of the present case inasmuch as it was never the case of the appellant either before the learned Single Judge or before the authorities that the notification issued under Section 3A(1) did not meet the requirement of the said section on account of the fact that the same had failed to give a brief description of the property belonging to the petitioner which was sought to be acquired.
21. Having gone through the judgment and order impugned, we are unable to persuade ourselves to arrive at a conclusion different from the one arrived at by the writ court. The present appeal is found to be without any merit and is accordingly dismissed. No order as to costs.
Pending miscellaneous applications, if any, shall stand closed. DHIRAJ SINGH THAKUR, CJ R.RAGHUNANDAN RAO, J kbs 2 (2005) 13 SCC 477 HCJ & RRR, J.
17 W.A.No.601 of 2023HON'BLE MR. JUSTICE DHIRAJ SINGH THAKUR, CHIEF JUSTICE & HON'BLE MR. JUSTICE R.RAGHUNANDAN RAO W.A.No.601 of 2023 (per Dhiraj Singh Thakur, CJ) Dt: 13.10.2023 kbs