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 17, Cited by 1]

Punjab-Haryana High Court

Sampuran Singh & Another vs State Of Haryana & Another on 24 August, 2015

Author: Rajesh Bindal

Bench: Rajesh Bindal

                                                                     VARINDER SINGH
           R.F.A. No. 1725 of 1991                              [1] 2015.08.27    12:56
                                                                    I attest to the accuracy and integrity
                                                                     of this document
                                                                     Punjab & Haryana High Court at
                                                                     Chandigarh



           IN THE PUNJAB AND HARYANA HIGH COURT
                       AT CHANDIGARH

                                            RFA No. 1725 of 1991 (O&M)
                                            Date of decision: 24.8.2015

Sampuran Singh and another                              ..... Appellants
                                     vs
The State of Haryana and another                        ....... Respondents
Coram:       Hon'ble Mr. Justice Rajesh Bindal


Present:     None for the appellants.

Mr. Vishal Garg, Additional Advocate General, Haryana.

Rajesh Bindal J.

The present appeal has been filed against the award dated 2.5.1991, whereby the learned court below dismissed the objections filed by the land owners on account of delay.

Briefly, the facts are that land situated in revenue estate of village Baknaur, Tehsil and District Ambala, was sought to be acquired by the State of Haryana for construction of SYL Canal, vide notification dated 10.9.1976, which was published on 28.9.1976, issued under Section 4 of the Land Acquisition Act, 1894 (for short, `the Act'). The same was followed by notification under Section 6 of the Act dated 10.9.1976, published on 28.9.1976. The Land Acquisition Collector (for short, `the Collector') vide award dated 26.11.1976 assessed the market value of the acquired land @ ` 6,560/- per acre for chahi, ` 4,360/- per acre for barani and ` 2,000/- per acre for gair mumkin rasta. Aggrieved against the award of the Collector, the land owners filed objections, which were referred to the learned Additional District Judge, who keeping in view the material placed on record by the parties, dismissed the objections filed by the landowners being time barred vide award dated 2.5.1991. It is this award which is impugned in the present appeal.

                                                                        VARINDER SINGH
             R.F.A. No. 1725 of 1991                              [2] 2015.08.27    12:56
                                                                      I attest to the accuracy and integrity
                                                                       of this document
                                                                       Punjab & Haryana High Court at
                                                                       Chandigarh



No one has appeared for the appellants at the time hearing. The pleaded case of the appellants is that when the other landowners, whose land was acquired vide same notification, have been awarded higher compensation, the appellants should not be discriminated. It was further pleaded that the findings recorded by the learned court below that the reference filed by the land owners was time barred, are totally erroneous.

On the other hand, learned counsel for the State submitted that delay in filing objections cannot be condoned. The learned court below has rightly rejected the claim of the appellants being time barred.

Heard learned counsel for the State and perused the paper- book.

The facts, which are evident from the record are that notification under Section 4 of the Act was issued on 10.9.1976, published on 28.9.1976. The Collector announced the award on 26.11.1976. It is admitted case of the appellants that they had received the compensation of the acquired land immediately after the announcement of the award. Another fact, which is not in dispute, is that the objections were filed by the appellants on 27.4.1989, more than 12 years thereafter.

In the aforesaid factual matrix, the issue which arises for consideration by this Court is, as to whether the objections filed by the appellants are to be treated within time by considering the limitation from the date the appellants claimed that they received the amount of compensation or from the date they admittedly had the knowledge of announcement of the award. It is for the reason that admitted case of the parties is that the appellants have received the amount of compensation on 26.11.1976.

Section 18 of the Act is extracted below:

" 18. Reference to Court.- (1) Any person interested who has not accepted the award may, by written application to the Collector, require that the matter be referred by the Collector for the determination of the Court, whether his objection be to the measurement of the land, the amount of compensation, the VARINDER SINGH R.F.A. No. 1725 of 1991 [3] 2015.08.27 12:56 I attest to the accuracy and integrity of this document Punjab & Haryana High Court at Chandigarh persons to whom it is payable, or the apportionment of the compensation among the persons interested. (2) The application shall state the grounds on which objection to the award is taken:
Provided that every such application shall be made,-
(a) if the person making it was present or represented before Collector at the time when he made his award, within six weeks from the date of the Collector's award;
(b) in other cases, within six weeks of the receipt of the notice from the Collector under Section 12, sub-section (2), or within six months from the date of the Collector's award, whichever period shall first expire."

The aforesaid section provides that in case any person interested does not accept the award, he may by written application to the Collector require that the matter be referred to the court. The objections can be regarding measurement of the land, the amount of compensation, the persons to whom it is payable or the apportionment of compensation amongst the persons interested. The application should contain the grounds on which the award is objected to. Proviso to sub-section (2) of Section 18 of the Act provides for the period in which the objections could be filed. Clause (a) thereof provides that in case a person is present or represented before the Collector at the time of announcement of the award, the objections can be filed within six months from the date of the Collector's award. Clause (b) provides that in other cases, the objections can be filed within six weeks of the receipt of notice from the Collector under Section 12(2) of the Act or within six months from the date of Collector's award, whichever period expires first.

In Officer on Special Duty (Land Acquisition) and another v. Sham Manilal Chandulal and others, (1996)9 SCC 414, Hon'ble the Supreme Court considered the issue as to whether limitation provided for under Section 18(2) of the Act for filing objections can be extended and it was answered in the negative. Paragraphs 17 and 18 thereof are extracted below:

VARINDER SINGH R.F.A. No. 1725 of 1991 [4] 2015.08.27 12:56 I attest to the accuracy and integrity of this document Punjab & Haryana High Court at Chandigarh "17. It is to be remembered that the Land Acquisition (Amendment) Act (68 of 1984) was enacted prescribing the limitation to exercise the power under Sections 4, 6 and 11 and also excluded the time occupied due to stay granted by the courts. Taking cognizance of the limitation prescribed in proviso to sub-section (2) of Section 18, the provisions of the Limitation Act were not expressly extended. Though Section 29(2) of the Limitation Act is available, and the limitation in proviso to sub-section (2) of Section 18 may be treated to be special law, in the absence of such an application by Land Acquisition (Amendment) Act (68 of 1984), the Act specifically maintains distinction between the Collector and the court and the Collector/LAO performs only statutory duties under the Act, including one while making reference under Section 18. It is difficult to construe that the Collector/LAO while making reference under Section 18, as statutory authority still acts as a court for the purpose of Section 5 of the Limitation Act.
18. Though hard it may be, in view of the specific limitation provided under proviso to Section 18(2) of the Act, we are of the considered view that sub-section (2) of Section 29 cannot be applied to the proviso to sub-section (2) of Section 18. The Collector/LAO, therefore, is not a court when he acts as a statutory authority under Section 18(1). Therefore, Section 5 of the Limitation Act cannot be applied for extension of the period of limitation prescribed under proviso to sub-

section (2) of Section 18. The High Court, therefore, was not right in its finding that the Collector is a court under Section 5 of the Limitation Act." (emphasis supplied).

The same view was followed in State of Karnataka v. Laxuman, (2005) 8 SCC 709 and by this Court in RFA No. 2513 of 1992 - Harbans Singh vs The State of Punjab decided on 8.8.2014, RFA No. 805 of 2006- Raghuwansh Chaprana and others vs The State of Haryana and VARINDER SINGH R.F.A. No. 1725 of 1991 [5] 2015.08.27 12:56 I attest to the accuracy and integrity of this document Punjab & Haryana High Court at Chandigarh others, decided on 13.8.2014, RFA No. 4643 of 2013 - Lajwanti and others vs State of Punjab and another decided on 18.9.2014 and RFA No. 3095 of 2015 - M/s K&D Real Estate & Builders vs State of Haryana and others, decided on 28.7.2015.

In view of the aforesaid enunciation of law, the delay in filing of objections against the award of the Collector cannot be condoned. In the case in hand, the appellants were well aware of the acquisition proceedings. The amount of compensation was received by them soon after the announcement of award on 26.11.1976 and the objections were admittedly filed after twelve years thereafter on 27.4.1989, which were clearly beyond the period of six weeks from the date of knowledge of the award.

Considering the aforesaid factual matrix, prima-facie, I do not find that any illegality has been committed by the learned Reference Court in dismissing the objections filed by the appellants as time barred, however, as no one has appeared for the appellants, the appeal is dismissed for non- prosecution.



24.8.2015                                                  (Rajesh Bindal)
vs                                                               Judge