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 6, Cited by 0]

Allahabad High Court

Rambriksh Gupta vs State Of U.P. And 4 Others on 24 October, 2019

Bench: Bala Krishna Narayana, Prakash Padia





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Court No. - 4
 

 
Case :- WRIT - C No. - 34609 of 2019
 

 
Petitioner :- Rambriksh Gupta
 
Respondent :- State Of U.P. And 4 Others
 
Counsel for Petitioner :- Sumit Kumar Srivastava,Vibhu Rai
 
Counsel for Respondent :- C.S.C.,Ashok Kumar Pandey
 

 
Hon'ble Bala Krishna Narayana,J.
 

Hon'ble Prakash Padia,J.

Per: Hon'ble Prakash Padia,J.

1. Heard Sri Vibhu Rai learned counsel for the petitioner and learned Standing Counsel for respondent nos. 1 and 4, Sri R.C. Dwivedi, learned counsel for respondent Nos.2 and 3 and Sri Pawan Kumar Mishra, learned counsel holding brief of Sri Pranjal Mehrotra, learned counsel for respondent No.5.

2. This writ petition has been filed by the petitioner with the following prayers:-

"I. issue a writ, order or direction in the nature of prohibiting the respondent authorities from demolishing the construction of the petitioner;
II. issue a an appropriate writ, order and direction calling for the records a pertaining to acquisition proceeding of the land contained in Mohalla Sarojni Nagar, Nagar Palika Parishad Maharajganj ad measuring 257.25 ft sq. and Mohalla Sarojni Nagar, Nagar Palika Parishad Maharajganj ad measuring 257.25 Ft sq. III. Issue any suitable writ, order or direction, which this Hon'ble Court deem fit and proper in the facts and circumstances of the case.
IV. To award cost of Writ Petition in favour of the Petitioner."

3. The facts in the case as emerging upon the perusal of the averments made in the writ petition are that the petitioner Rambriksh Gupta is the owner of area ad measuring 257.25 ft sq. and ad measuring 257.25 ft. sq. which abort National Highway No. 730 situate in Mohalla Sarojni Nagar, Nagar Palika Parishad Maharajganj (hereinafter referred to as plot in question). The petitioner submitted an application for construction of house over the plot in question before the authority concerned and the permission was granted vide letter dated 16.09.2015, annexure no. 2 to the writ petition. Thereafter the petitioner constructed the house over the plot in question and started residing there and also running a shop therein for his livelihood.

4. The grievance of the petitioner is that respondents are threatening to utilize some portion of the house constructed by the petitioner on the plot in question for the purposes of widening of NH. no. 730 without either acquiring the same or pay any compensation.

5. It is contended by the learned counsel for the petitioner that the respondents are trying to forcibly utilized a measure portion of his house for the purpose of proposed widening of NH-730 without acquiring the same or awarding any compensation to the petitioner is perse illegal and in complete violation of Article 300-A of the Constitution of India. Unless the petitioner's land is duly acquired according to law and duly compensated, the respondents cannot be permitted to utilize any portion of the land of the petitioners for the purpose of any road widening and hence a prayer is made in the present writ petition to issue a writ of mandamus to the respondents to restrain them from using any portion of the petitioners' house for the purpose of widening of NH-730.

6. Per contra learned Standing Counsel referring document appended thereto (Annexure-6 to the writ petition) submitted that there is no proposal for utilizing any portion of the petitioner's land for the purpose of widening NH-730 and hence the petition is premature and is liable to be dismissed.

7. Heard learned counsel for the parties and perused the material brought on record, we are of the view that apprehension of the petitioner is without any basis. The petitioner has succeeded placing before us material brought on record indicating that the NH-730 is proposed to be widening and for that purpose land of the persons having their houses a land NH-730 is likely to be utilized. However controversy involved in this writ petition requires remedies.

8. The Forty Fourth Amendment deleted Article 19(1)(f) and Article 31 of the Constitution, consequently the right to hold property has ceased to be a fundamental right under the Constitution of India. By the same amendment Article 300A has been inserted under Chapter-IV of the Constitution. Article 300A of the Constitution reads thus:

"300A. No person shall be deprived of his property save by authority of law."

9. A simple/plain reading of the aforesaid Article clearly brings out that no person can be deprived of his property without specific authority of law. The right of a person to receive compensation, when his property is acquired, continues to be available despite the repeal of Article 19(1)(f) and Article 31(1) and 31(2). Article 300A has increased the scope of judicial review. A person can be deprived of his property for public purpose only by law and not by executive orders/ government orders and circulars.

10. The Supreme Court has considered the right to property envisaged under Article 300A in a large number of cases. The Supreme Court in the case of Chairman, Indore Vikas Pradhikaran v. Pure Industrial Coke & Chemicals Ltd. and others, (2007) 8 SCC 705 was pleased to hold that right to property is not only a constitutional right but also a human right. Nowadays, so many cases are being come before this Court where the State Authorities for the purpose of road widening are taking the possession of private land without acquisition or without giving any fair compensation as provided under law. After taking possession, compensation as provided under the relevant statutes has to be paid by the authorities.

11. The Supreme Court in the case of Darshan Lal Nagpal (Dead) By Lrs. vs. Government of NCT of Delhi and others, (2012) 2 SCC 327, after having retrospection of some of authorities on the subject, Court in para 28 of the judgment, stated as under:-

"What needs to be emphasized is that although in exercise of the power of eminent domain, the State can acquire the private property for public purpose, it must be remembered that compulsory acquisition of the property belonging to a private individual is a serious matter and has grave repercussions on his Constitutional right of not being deprived of his property without the sanction of law - Article 300A and the legal rights. Therefore, the State must exercise this power with great care and circumspection. At times, compulsory acquisition of land is likely to make the owner landless. The degree of care required to be taken by the State is greater when the power of compulsory acquisition of private land is exercised by invoking the provisions like the one contained in Section 17 of the Act because that results in depriving the owner of his property without being afforded an opportunity of hearing. "

12. Without entering into the merits, we dispose of this writ petition with liberty to the petitioner to file a comprehensive representation before the respondent no. 4, raising all the grounds which have been taken by him in this writ petition along-with certified copy of this order within a period of three weeks from today. In case, such a representation is file by the petitioners before respondent no. 4 within time stated herein-above he shall consider and decide the same strictly in accordance with law by speaking and reasoned order within a period of four weeks from the date of filing of such representation by the petitioner before him.

13. Needless to say for a period of 8 weeks from today or disposal of the petitioner's representation whichever is earlier petitioner's construction of the plot in question shall not be demolished.

Order Date :- 24.10.2019 saqlain