Gauhati High Court
Shri Leiki Khandu (Goanbura) And Ors vs The State Of Arunachal Pradesh And Ors on 9 August, 2012
Author: P.K.Musahary
Bench: P.K.Musahary
IN THE GAUHATI HIGH COURT
( The High Court of Assam, Nagaland, Meghalaya, Manipur, Tripura, Mizoram
and Arunachal Pradesh)
WP(C) No. 153(AP)/2012
1. Shri Leiki Khandu (Goanbura)
Son of late Pema, Village-Lish,
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
2. Smt. Phurpa,
D/o late Sangja,Village-Dirang
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
3. Sri Doma Tsering.
S/o late Tsering Dorjee,Village -Dirang,
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
4. Smt. Tsering Drema,
D/o late Ngawang,Village -Dirang
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
5. Sri Tsewang Dorjee,
S/o late Jurme,Village-Dirang
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
6. Sri Dorjee Tashi
S/o late Tashi Tsering,Village-Rama Camp,
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
7. Sri Genden,
S/o late Lama Kunjang,Village-Rama Camp,
2
P.O & P.S. Dirang,District West Kameng.
Arunachal Pradesh.
8. Sri Sange,
Son of Sri Tsering Darge,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh,
9. Sri Tashi Norbu,
Son of late Lama Kunjang,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh.
10. Sri Karchung,
Son of late Leiki Sonam, Village Rama Camp,
P.O & P.S. Dirang ,District West Kameng,
Arunachal Pradesh.
11. Sri Tenzin Gyatso Bapu.
Son of late Serkong Bapu,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh
12. Sri Dorje Wangdi,
Son of Sri Sangja Gombu,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh
13. Sri Lobsanh Tashi,
Son of late Sang Tsering ,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh
14. Sri Tsering,
Son of late Gombu,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh.
15. Sri Rinchin Khandu,
Son of late Tukpa Wangdi,Village -Rama Camp,
3
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh
16. Smti Leiki Chhoijom
D/o late Tsethar,Village- Rama Camp,
P.O & P.S,Dirang,District West Kameng,
Arunachal Pradesh
............... Petitioners
-Versus-
1. The State of Arunachal Pradesh
Represented by the Chief Secretary,
Government of Arunachal Pradesh,
Itanagar.
2. The Commissioner,
Department of Land Management,
Itanagar, Government of Arunachal Pradesh.
3. The Director,
Department of Land Management,
Government of Arunachal Pradesh.
4. The Deputy Commissioner,
Bomdila,West Kameng,District,
Arunachal Pradesh.
5. The Additional Deputy Commissioner,
Dirang Circle,West Kameng District,
Arunachal Pradesh.
6. The Circle Officer,
Dirang Circle,District West kameng,
Arunachal Pradesh.
7. The Compensation Board through the
Additional Deputy Commissioner,
Dirang Circle,West Kameng District,
Arunachal Pradesh.
8. The Director General of Border Roads,
4
Seema Sadak Bhawan, Outer Ring Road,Delhi
Cantonment ,New-Delhi.
9. The Commander, 42 Border Road Task
Force(BRTF) Pin-930042, C/o 99 APO
( Headquarters),Arunachal Pradesh.
.. Respondents.
AND WP(C) No. 154(AP)/2012
1. Shri Dorjee Khandu Son of Shri Tsering Dorjee,Village Dirang P.O. & P.S. Dirang, District West Kameng, Arunachal Pradesh.
2. Shri Tsering Dorjee (G.B) Village Dirang, P.O & P.S. Dirang, District West Kameng,Arunachal Pradesh.
..............Petitioners
-Versus-
1. The State of Arunachal Pradesh Represented by the Chief Secretary, Government of Arunachal Pradesh,
2. The Commissioner, Department of Land Management, Itanagar, Government of Arunachal Pradesh.
3. The Director, Department of Land Management, Government of Arunachal Pradesh.
4. The Deputy Commissioner, Bomdila,West Kameng,District, Arunachal Pradesh.
5. The Additional Deputy Commissioner, Dirang Circle,West Kameng District, Arunachal Pradesh.
56. The Circle Officer, Dirang Circle,District West kameng, Arunachal Pradesh.
7. The Compensation Board to assess and prepare valuation reports of various horticultural crops,agricultural lands and undeveloped private lands for Dirang Circle represented by the Additional Deputy Commissioner, Dirang Circle, West Kameng District,Arunachal Pradesh.
8. The Director General of Border Roads, Seema Sadak Bhawan, Outer Ring Road, Delhi Cantonment ,New-Delhi.
9. The Commander, 42 Border Roads Task Force (BRTF) Pin-930042, C/o 99 APO ( Headquarters),Arunachal Pradesh.
..Respondents.
PRESENT
THE HON'BLE MR. JUSTICE P.K.MUSAHARY
For the petitioner :- Mr. Tony Pertin
Mr. K.Saxena
Mr. G.Tsering, Advocates
For the respondents
No. 1 to 7 Mr. R.H.Nabam,Sr. Govt. Advocater
No. 8 and 9 :-Mr. Muk Pertin, Advocate.
Date of hearing : 18.07.2012.
Date of judgment : 09.08.2012
6
JUDGMENT AND ORDER( CAV)
These two writ petitions were filed on 18.4.12 and notice of motion was issued on 19.4.12 by separate orders returnable in 4 weeks calling upon the respondents to show cause as to why a Rule should not be issued as prayed for. While issuing the notice of motion by an interim order the Respondent No. 4 Deputy Commissioner and Respondent No. 5 Addl. Deputy Commissioner, Dirang were directed not to disburse the compensation amount till returnable date, i.e. 12.6.12, The learned Govt. Advocate prayed for and was allowed 3 weeks further time for filing the counter.The State respondents filed no response till 17.7.12. However, the In-charge Addl. Deputy Commissioner, Dirang Circle, submitted written instructions/ parawise comments in connection with W.P.(C) No. 154(AP)/2012 to the senior Govt. Advocate, who prayed for some more time to file counter affidavit. Considering the importance and urgency of the matter, as agreed to by the learned counsel for the parties, the matters have been taken up for hearing. The learned senior Govt. Advocate requested the court to take the parawise comments into consideration in disposing the matters.
2. Both these petitions involve similar facts and issues pertaining to evaluation of loss of landed and other properties of the affected people and payment of compensation. The question of irregularities in assessing the value of the properties and making overvaluation and undervaluation of the properties of the affected people have been raised and , therefore, both the petitions are heard together and are being disposed of by this common judgment.
3. I have heard Mr. Tony Pertin, learned counsel for the petitioner and Mr.R.H.Nabam, learned senior Govt. Advocate for the respondents No. 1 to 7 and Mr. Muk Pertin, learned CGC for the respondents No. 8 and 9.
4. A mega Project for construction of 2- lane trans High Way Route of about 1811 KMs in length linking Tawang in the North Western tip of Arunachal Pradesh to Kanubari in South Eastern end of the State and 7 finally ending at NH-52 near Akanjan on the right sIte of Bogi Beel bridge near Dibrugarh in Assam has been taken up. The Highway, passing through the midbelt of the State would interconnect 12 out of total 16 district headquarter towns of the State and would thus provide improved connectivities to the State capital and important locations of population concentration and economic activities including sites of major hydroelectirc Power Project. This project also covers the broadening of Highway into 2- lane Highway from Balipara-Chardwar- Tawang which passes through Dirang circle in west Kameng district. The process of construction /improvement of 2-lane Highway has been initiated by acquisitioning land and properties from inhabitants of Dirang circle under the Land Acquisition Act, 1874.
5. It is stated that in order to assess loss and compensation due, district administration constituted a Compensation Board under the Chairmanship of the Additional Deputy Commissioner, Dirang, Respondent No. 5 with 6( six) other members including the Executive Engineer (Electrical), Power Department, Dirang Circle Division,. Horticulture Development Officer, Dirang, Agriculture Development Officer, Dirang, Range Forest Officer Dirang, Forest Range and a representative from 97 Road Construction Company ( RCC), GREF.
6. It is stated that for assessment of various structures, agricultural lands, undeveloped private lands and horticulture crops falling between Balipara-Chardwar-Tawang road in Dirang circle, the Compensation Board made few surveys in association with a handful of local people of Dirang Circle for compensating the people likely to be affected in the area. Subsequently report of such valuation were submitted to the Boarder Road Organization ( BRO in short).
7. It has been alleged by the petitioners that there is a lack of transparency and flaws in making surveys by the Compensation Board. The petitioners claim that they tried to get access to the valuation report but the district authorities refused to disclose the information pertaining to valuation of properties and they had to apply for obtaining information under the Right to Information Act,2005( for short , R.T.I Act) . After a great effort the petitioners could obtain the valuation report prepared by the Compensation Board and from the said report they could learn that there are gross irregularities in 8 assessing the value and denial of actual value of their properties through fraud and corrupt practices resorted to by the Compensation Board. The petitioners have given in details the instances of irregularities in the assessment and prayed for fresh evaluation of the properties by a new Board and an inquiry by the Central Bureau of Investigation ( for short , CBI) to go in to the assessment report of the Compensation Board and wrongful disbursement of the compensation amount and frauds committed.
8. Mr. Nabam, learned Senior Govt. Advocate, strenuously opposing the demand for CBI inquiry submits that there is no double valuation, overvaluation or undervaluation of the properties involved and the grievances of the petitioners could be looked into by the existing Compensation Board or a new committee/Board to be constituted by the govt. for proper assessment of the properties.
9. The suggestion of the learned Sr. Govt.Advocate regarding constitution of a new Committee for correct valuation of the properties of the affected people including the petitioners has been accepted by the learned counsel for the petitioners and in this regard necessary order could be passed without any hesitation. It would be so done at the subsequent stage of this judgment.
10. The demand for CBI inquiry has been made by the petitioners by filing an additional affidavit in WP(C) No. 154(AP)/12. In paragraph 6 of the said affidavit it is averred that serious anomalies had crept in and public money has been misused with fraudulent means in the name of compensation requiring a direction to be issued for conducting inquiry by an independent agency, preferably by the CBI. This demand for CBI inquiry cannot be acceded to by the court in a routine or casual manner unless the petitioners on the basis of material placed, could prima facie satisfy that the alleged irregularities , fraud and misuse of public money have been committed by the concerned authorities or officials. This court is alive with the law laid down and the direction issued by the Apex Court in Secretary, Minor Irrigation and Rural Engineering Services, U.P and others Vs, Sahngoo Ram Arya and another, reported in (2002) 5 SCC 521. It is held therein that the High court must, on the basis of pleadings and materials on record, prima facie reach a conclusion for directing inquiry by the CBI.
911. It may be noted that the first petition WP(C) 153(AP)/2012 relates to assessment/valuation of house while the second petition WP(C) 154(AP)/2012 relates to assessment/ valuation of landed properties of the petitioners and other people of the locality.
12. I have carefully gone through the averments made in both the petitions and the materials placed in support of the said averments for the purpose of coming to a conclusion as to whether the petitioners, prima-facies, have been able to satisfy the court for ordering CBI inquiry.
13. As regard the irregularities in assessing the value of housing properties in WP(C) No. 153(AP/2012, I have come to the following conclusions.
(1) In order to compensate the affected inhabitants the Government of Arunachal Pradesh, Department of Land Management, issued notification No. Im-63/2011 (pt) dated 26.11.2011 wherein the rates for various categories of land and assests were notified for the purpose of payment of compensation of the land acquired for the highway project in the State ( vide Annexure : P/3 to the writ petition) The following rates were notified for the house structures-
MIBT/ILC(Wooden)/Timber Rs. 4200/-Sqmtr. SPT Building Brick ( Walling) Rs 14200/-Sqmtr SPT Accra Walling ( Half Brick) Rs 9200/-Sqmtr RCC Building Rs 217800/-Sqmtr Ordinary Basha Type(OBT) Structure Rs. 900/-Sqmtr.
(2) The house property as shown in serial no.6 of the valuation report ( Annexure : P /4 to the writ petition ) situated on BCT road between 183.037 km to 189.800 km belongs to petitioner No. 1 and it is shown to be boulder masonry local type wall/ CGI sheet roofing and as such it has been valued at Rs. 14,72,540.00 at the rate of Rs.
14,200/- Sqmtr with the plinth area of 103.70 square meters. Whereas at serial No. 27 of the aforementioned valuation report, the house structure of one Rinchin Khandu has been shown as semi permanent type (S.P Type) and thus valued at Rs. 18,38,616.00 at the rate of Rs.
1014,200/-Sqmtr with the plinth area of 129.48 square meters. But in a sharp contrast the photographic evidences speak otherwise (Vide Annexure P/5 to the writ petition ). Factually the house structure of the petitioner No. 1 should have been shown as S.P.Type and that of Rinchin Khandu's house as S.P.Type(Accra). It is noted that the rate of S.P.Type ( Accra) has been valued at Rs. 9,200/- Sq.mtr as per the notification dated 26.11.2011, but the rate for the house structure of Rinchin Khandu has been valued at Rs. 14,200/-Sqmtr. Moreover, the plinth area of the petitioner No. 1 is shown lesser than its actual area whereas in the case of Rincha Khandu the plinth area is shown much more than its actual area. Thus it can easily be pointed out that in the case of petitioner No.1 the house structure has been undervalued and in the case of Rinchin Khandu the same has been overvalued due to reason best known to the Board members.
(3) In another case as shown at Serial No. 14 of the valuation report the house property of petitioner No. 2 located on B.C.T. road in between 167.00 km to 174 km ( vide Annexure P/6 to the writ petition) has been shown as " Semi Permanent Type ( S.P.T), Accra" for the front part and backyard structure and as such it has been valued at Rs. 9200/-Sqmtrs with a plinth area of 121.36 Sqmtrs and 45.88 Sqmtrs respectively. Whereas as per the photographic evidence ( vide Annexure - P/7 to the writ petition) the concerned house structure is of S.P. Type with a plinth area of much more than the area as shown in the assessment report. But as per the notified rates the house of petitioner should be valued @ Rs. 14,200/- Sqmtr instead of Rs. 9,200/-Sq.mtr. Hence the total value of the house structure belonging to the petitioner No. 2 should have been much higher than the offered value. Be that as it may, if the value of the house structure of petitioner is calculated @ Rs.14,200/-Sqmtr even without increasing the plinth area, the value would be more than Rs. 21 Lacs (Rupees twenty one lacs) instead of the value shown in the report.
(4) Similarly the house structures of petitioner No. 4,5,6,7,8,9,10,11,12,13,14,15 and 16 are also undervalued by the Board in its assessment/valuation report. The plinth are of the structures as shown in the valuation report are much lesser than the actual plinth area of the concerned house structure. It can easily be 11 concluded that in the case of petitioners the value of their houses are made without any proper verification or consultation. The Board simply took a lump sum value of these structures and surreptiously prepared the valuation report so as to benefit the vested interest. As simple comparison between the structures of these petitioners with that of other villagers who have been benefited by the impugned valuation report might clarify the factual position. In nutshell, it is clearly made out that the entire valuation reports are undervalued and/or overvalued and the same were prepared with intention other than bona fide and on extraneous considerations.
(5) The gross anomalies in the assessment and disbursement of the compensation amount can easily be found at location- KM 173,364 B.C.T. Road, Dirang village for which an amount of Rs. 23,41,580/- of the public money has been disbursed to some handpicked/chosen beneficiaries. The house structurs as shown in the annexure -P/8 colly to writ petition are found to be of Boulder Masonry local type wall with CGI sheet roof but the compensation Board in its impugned assessment report classified the structures as SPT brick and calculated it to be of 164.90 SQM ( Ground Floor +First Floor) whereas it was a single storey with an area of 57.60 Sqm and hence it is found to be wrongly overvalued @ Rs. 14,200/- per sqmt with a whopping amount of Rs. 23,41,580/-.Further, when the case was listed before this court the said structure was reportedly demolished by the authorities in a hurry so as to conceal their act of fraud and to leave no proof of its wrong classification. But the photographs of the said area after the demolition of the structure clearly show that it was never a two storey structure nor was it standing on a plot covering an area of more than 60 sqm ( vide Annexure: P/12 colly to the additional affidavit of the petitioners in WP(C) No. 153(AP)/2012).
(6) Yet another example of gross irregularity is found at 185.556 KM on B.C.T. Road Rama Camp. As per the assessment report the structure of Sri Tsering has been classified as S.P Type single storied and calculated the area to be of 62.50 sqm (ground level) and as such the property has been undervalued compared to the value fixed at Rs.9,200/- per Sqmt at the same location. But in a stratling contrast of the miscalculation of the compensation board the adjacent 12 house belonging to one Shri Passang Ngarey has been shown as 206 sqm. The photographic evidence (Annexure: P/13 colly to the additional affidavit of the petitioners in W.P.(C) No. 153(AP)/2012) clearly show that the house of Sri Tsering is much larger than that of Sri Passang Ngarey. But as per the impugned assessment report the house of Sri Tsering was undervalued at Rs. 5,75,000/- @9,200/- per sqm and that of Sri Passang Ngarey was overvalued at Rs.29,25,200/- @14200/- per sqm.
(7) The gross anomalies in assessment reports of the compensation Board can again be seen from the valuation report of house properties on B.C.T Road in B/W 189 km onwards till 189.490 km. Here, the Board has erroneously classified many houses as SPT Type Brick Wall and overvalued them @ Rs. 14,200/- per sqm, whereas in contrast, the photographic evidence speaks otherwise and shows that not a single structure of these houses are of SP Type Brick Wall but of SP Type Accra and should have been valued @Rs.9,200/- per sqm as per the notified rates and some of the house structures are of OB type and should have been paid @ Rs. 9,00/- per sqm. Hence, the photographic evidence and the statements clearly explain the fraud that has been committed by the Board members while assessing and classifying the house structures thereby causing huge loss to the public exchequer. (Annexure: P/13 colly to the additional affidavit of the petitioners in W.P.(C) No. 153(AP)/2012).
14. As regards the irregularities in assessing the values of horticultural/agricultural lands in W.P.(C) No. 154(AP)/2012, I have come to the following conclusions :-
(1) The petitioner No. 1 is the owner of the land having more than 80 Kiwi-fruit trees as standing horticultural crops in a well maintained Kiwi garden which is still standing and can be physically verified. But in the 'Final horticultural land assessment report in respect of land acquired under Trans Arunachal Highway Project(Bye Pass)' as prepared by the Compensation Board (Annexure : P/3 to the writ petition ) at Serial No. 3, total No. of Kiwi fruit trees has been shown as 42 only. The factual position of the standing horticultural crops of petitioner No. 1 is far more than 42 as shown in the final assessment 13 report and as such the value of the horticultural crops of petitioner No. 1 has been undervalued by the Compensation Board in a most arbitrary manner. The same can easily be seen from the photographic evidence (Annexure: P/4 to the writ petition ) as shown from an aerial view wherein more than 80 kiwi fruit trees can be seen. Strangely enough the Compensation Board members who had an opportunity to have spot verification of the garden/horticultural land could not even make out the factual position in their report.
(2) Similarly the petitioner No. 2, father of petitioner No. 1, is the owner of the land attached to the land of petitioner no. 1 having a larger area than his son. Petitioner No. 2 is , having a garden of Kiwi fruits in the said plot of land as standing horticultural crop. It is apparent that the petitioner No. 2, having a larger area than his son, he is having larger quantity of Kiwi fruit trees i.e. more than 150 trees. But in the aforementioned final assessment report at Serial No. 5 (Annexure P/3 to the writ petition) the quantity of horticultural crops is shown to be of only 89 Nos. of trees. But the photographic evidence speaks otherwise ( vide Annexure : P/4 to the writ petition). One can clearly figure out that the quantity of Kiwi trees of petitioner No. 2 is far more than the quantity of trees shown in the final assessment report. Thus it is very much evident that the value of the horticultural crops of both petitioner No. 1 and 2 has been drastically undervalued.
(3) So also at serial No. 2 of the aforementioned final assessment report (Annexure P/3 to the writ petition) shows an apple garden with 70 plants valued at Rs. 13,12,500/-. But the photographs (Annexure : P/6 colly to writ petition ) of the said plot of land speak in contrast to the final assessment report. The photographic evidence clearly shows nothing but a barren and waste land without a single apple tree on it. This demonstrates that some of the individuals have been benefited by the Board by enormously overvaluing their waste lands. Whereas the petitioners, having the genuine and well maintained Kiwi gardens, were assessed much below the actual value of horticultural crops with that of shrubs and bushes over waste lands.
14(4) Another instance of gross irregularities can be seen at serial no. 1 (a) and (b) of the final assessment Report (Anneuxre : P/3 to the writ petition). The horticultural land has been shown as apple garden having 120 plants with estimated age of each plant as 14 years and valued at Rs. 22,50,000/- at the rate of Rs. 18,750.00 per plant. But the photographs of the said plots of land show only shrubs and bushes all over the waste land and not a single standing tree can be figured out to be that of apple fruit. Moreover, some part of the said land shows barren field with no sign of existence of a single apple plant tree on it ( vide Annexure - P/5 to the writ petition).
(5) An enormous anomaly in the valuation reports as prepared by the Compensation Board can be seen by taking the example of land belonging to Sri Phurpa Tsering, MLA from 4- Dirang Assembly Constituency. The land in question owned by Sri Phurpa Tsering, MLA, is a barren community land and the same was donated/gifted to the present private owner i.e. Sri Phurpa Tsering, present MLA from 4- Dirang Assembly Constituency by the villagers of Lish village who are the original owners of the said land. Moreover, the land in question falls on the valley side of the road and as such the same is not at all affected by the Trans Arunachal Highway Project whatsoever and hence it does not fall on the Right of Way (ROW) so as to compensate the owner. The same could be verified from the assessment report on agricultural land of the Compensation Board wherein the land in question is shown to be situated at the valley side. (vide Annexure: P/11 colly and P/13 to the additional affidavit of the petitioners in W.P. (C) No. 154(AP)/2012). The images of the land in question taken by the petitioners further elucidate that the same being situated at valley side cannot be said to be affected by the Trans Arunachal Highway Project whatsoever. But very surprisingly and interestingly the same land can be seen in two different valuation reports; one at Sl. No. 10 in the final assessment of agricultural land value pertaining to TAH under Dirang Sub- Division (Annexure : P/9 to the petition and another in the final horticultural crops/land assessment report in respect of Ch : 183.070 - 194.800 Km at Sl. No. 99 (vide Annexure: P/14 to the additional affidavit of the petitioners in W.P.(C) No. 154 (AP)/2012. But the name of the owner of the land in question 15 has been shown as Smt. Norbu Droima W/O Sri Phurpa Tsering in both the assessment reports and not in the name of Sri Phurpa Tsering to whom the said plot of land was donated by the community for the welfare purposes.
(6) It is clearly made out that Sri Phurpa Tsering, MLA from 4- Dirang Assembly Constituency, in the name of his wife Smti Norbu Droima has illegally/ erroneously claimed two different classifications against the same piece of land which in fact, is a barren land and thereby fraudulently gained a huge amount of Rs. 36,87,750/- as compensation by showing the land in question as agricultural land at one time and horticultural land on the other wherein as many 165 apple trees of 13 years of age has been shown as standing crops. It is also clear that the Compensation Board without surveying the assets and in total non application of mind prepared false assessment reports benefiting few handpicked persons depriving the rights and claims of the actual victims of the project. It is now evident that the petitioners and other victims of the project were denied their rightful amount of compensation as per the law.
14. In view of the above findings, it is beyond doubt that it is a fit case where a CBI inquiry could be ordered. It is accordingly directed that the CBI shall make an inquiry into the matter to find out the truth or otherwise on the alleged irregularities committed by the members of the Board and other persons including the local MLA within a period of 6 ( six) months from the date of receipt of this order. A copy of this order along with the copy of the writ petitions with annexures appended thereto shall be furnished to the CBI by the Registry of this court. After submission of report, the CBI shall take necessary action against the persons/officials found involved in the commission of irregularities and fraud in accordance with law.
15. It is also directed that the Chief Secretary to the Govt. of Arunachal Pradesh (Respondent No.1) shall constitute a new Compensation Board with Deputy Commissioner of West Kameng District, Bomdila as its Chairman and 3 other responsible Officers of the rank of Deputy Secretary of the Department of Revenue, Agriculture 16 and P.W.D for correct assessment of valuation of the properties involved and submit fresh report before the authorities concerned within a reasonable period preferably within 3 ( three) months from the date of receipt of a copy of this order.
16. The Registry shall communicate this order to the CBI authority and the Chief Secretary to the Govt. of Arunachal Pradesh furnishing them with copy of the writ petitions including the annexures appended thereto and the copy of the parawise comments dated 29.6.11 submitted by Shri L.W.Bapu, C.O, In-charge Additional Deputy Commissioner,Dirang which was placed before this court at the time of hearing forthwith.
17. With the aforesaid observation and direction, petitions stand disposed of.
JUDGE ad 17 18