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 3, Cited by 2]

Madras High Court

Muthukaruppan And Ors. vs State Of Tamil Nadu Represented By Its ... on 19 November, 1993

Equivalent citations: (1994)1MLJ303

Author: Ar. Lakshmanan

Bench: Ar. Lakshmanan

ORDER
 

AR. Lakshmanan, J.
 

1. By consent of both parties, the main writ petition itself is taken up for final hearing.

2. I have heard Mr. K. Govindarajan for petitioners and Mr. V.P. Sengottuvelan for respondents. The writ petition has been filed by the petitioners to call for the records of the first respondent relating to the Notification under Section 4(1) of the Land Acquisition Act in G.O.(3-D) 175, Adi Dravidar and Tribal Welfare Department, dated 11.2.1991 and Declaration under Section 6 issued in G.O.(3-D) No. 288, Adi Dravidar and Tribal Welfare Department, dated 12.4.1992.

3. According to Mr. K Govindarajan, learned Counsel for the petitioners, the respondents have not followed the procedures contemplated under Section 4(1) of the Act and that admittedly, the Notification under Section 4(1) was published in the Government Gazette dated 18.3.1991, but the Notification was published earlier in the newspapers on 14.3.1991 itself. It is further contended that the decision of the Government will come into effect only from the date of publication of the notification in the Gazette and hence the publication in the newspapers, is contrary to the procedures prescribed under the Act. Mr. K. Govindarajan would further submit that the procedures followed in this case cannot be sustained in view of the judgment of this Court in W.P. No. 9163,12529 of 1990 etc., dated 29th April, 1992 in the case of M. Rajagopal and Ors. v. The Government of Tamil Nadu and Anr. .

4. The respondents have also filed a counter- affidavit. It is seen from para. 2 of page. 2 of the counter-affidavit sworn to by the Special Tahsildar (Land Acquisition) Adi Dravidar and Tribal Welfare, Tiruppur, who is well acquainted with the facts of the case from the records that the notification under Section 4(1) was published in the Tamil Nadu Government Gazette, on 18.3.1991 and in the two Tamil dailies, viz., 'Pirpagal' on 14.3.1991 and 'Malai Murasu' on 14.3.1991 and the substance of the Notification was published in the locality on 23.4.1991. As rightly held by my learned Brother K.S. Bakthavatsalam, J., in the judgment above referred, the procedure followed by the respondents in this case, cannot be sustained. It is useful to reproduce the relevant passage from the judgment of my learned Brother K.S. Bakthavatsalam, J., in M. Rajagopal and Ors. v. The Government of Tamil Nadu and Anr. , which runs thus:

A reading of the judgment clearly shows that the publication under Section 4(1) in the Gazette is a preliminary step. Though the modes of publication are prescribed in Section 4(1), after the amending Act, 1984, the publication has to be made first only in the Gazette and then only the other publications are to follow. It is settled law that when a power is given to do a certain thing, that thing must be done in that way or not at all and the other order of performance are necessarily forbidden. These principles would apply when the question is considered with regard to notification in a newspaper earlier than the publication is made in the gazette. The power given under Section 4(1) has to be followed strictly by the State, and the publication has to be made only in the seriatim as given in the section itself. In this case, the paper notification has been made prior to the notification has been made prior to the publication of the notification made in the Official Gazette. The notification has been published in the gazette on 2.11.1988 whereas in the newspaper it was on 27.10.1988. On this score alone without going into the other contentions, the acquisition proceedings have got to be set aside.

5. Thus it is seen that the respondents have not followed the power given to them under Section 4(1) of the said Act strictly and the publication has to be made only in the seriatim as given in the section itself. In this case, the paper notification has been made prior to the publication of the notification made in the Official Gazette. On this short ground, without going into the other contentions raised in the writ petition, the acquisition proceedings, in my opinion, have got to be set aside. Accordingly, as no other points were argued by both parties, this writ petition is allowed on the above short ground. There will be, however, no order as to costs.