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 19, Cited by 0]

Gauhati High Court

WA/71/2018 on 30 October, 2024

  GAHC010011542018




                                                                   2024:GAU-AS:10605

                        IN THE GAUHATI HIGH COURT
          (HIGH COURT OF ASSAM, NAGALAND, MIZORAM & ARUNACHAL PRADESH)


                           1. WRIT APPEAL NO.71 OF 2018
                                    1. The State of Mizoram, represented by the
                                    Principal Secretary to the Government of Mizoram,
                                    Revenue Department, Aizawl, Mizoram - 796001.

                                    2. The Commissioner, Revenue Department,
                                    Government of Mizoram, Aizawl, Mizoram -796001.

                                    3. The Deputy Commissioner, Lunglei District,
                                    Lunglei, Mizoram - 796701.

                                                                    .....Appellants
                                                -Versus-

                                    1. Sh R. Lalthanzauva,
                                    Son of R. Laizawnga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    2. Sh. R. Lalhriatpuia,
                                    Son of R. Lalthanzauva, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    3. Sh. Sapsiama,
                                    Son of Pahla-a, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    4. Sh. R.K. Hmangaiha,
                                    Son of Laichhuma, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    5. Sh. Rothanga,
                                    Son of Sapkunga (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                             1|Page
                                     6. Sh. R. Lalhmingmawia,
                                    Son of Lalruma, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    7. Smt. Rotluangi,
                                    Wife of C. Thangchema, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    8. Smt. R. Lawmzuali,
                                    Daughter of R. Thanzova, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    9. Smt. Lalramnghaki,
                                    Daughter of Hengluaia, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    10. Sh. K. Sangzuala,
                                    Son of K. Romawia, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    11. Sh. K. Zodingliani,
                                    Son of K. Romawia, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    12. Smt. K. Lalbiakliani,
                                    Daughter of K. Romawia, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    13. Sh. F. Zokhuma,
                                    Son of Vaichana (L), Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    14. Sh. C. Laldinliana,
                                    Son of Thangchema, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    15. Sh. K. Lalthansanga,
                                    Son of K. Tlangmawia, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    16. Sh. K. Lalbiaktluanga,
                                    Son of Thanghuma, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    17. Sh. R. Lalzawnga,
                                    Son of Saia, Resident of Lunglawn, District: Lunglei,
                                    Mizoram - 796707.

                                    18. Sh. C. Hualhnuna,
                                    Son of Khawliana, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.


W.A. No.71/2018 & W.A. No.70/2018                                               2|Page
                                     19. Sh. K. Laltluanga,
                                    Son of Biaka, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    20. Smt. Lalbiakdiki,
                                    Daughter of Lalmuana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    21. Sh. K. Lalbiakzama,
                                    Son of K. Lalchhandama, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    22. Sh. R. Lalhmingmawia,
                                    Son of Lalruma, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    23. Sh. Lalzari,
                                    Daughter of Vauthuama, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    24. Sh. H.S. Thangnghilhlova,
                                    Son of Sangzela, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    25. Sh. R. Lawmkima,
                                    Son of R. Liankila (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    26. Smt. Lalbiaki,
                                    Daughter of Pachawnga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    27. Ngunhulha,
                                    Son of Mangsaia, Resident of Tawipui South,
                                    District: Lunglei, Mizoram - 796707.

                                    28. Sh. Vanhnuna,
                                    Son of Hrangdailova, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    29. Sh. L.H. Lalmawia,
                                    Son of Darruma, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    30. Sh. Sangzova,
                                    Son of Lamputa, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    31. Sh. Darkunga,
                                    Son of Zikkawia (L), Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                               3|Page
                                     32. Smt. P.C. Lianmawii,
                                    Daughter of P.C. Darkunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    33. Sh. R.K. Kamlova,
                                    Son of Saitluanga, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    34. Sh. R. Lalmuanpuia,
                                    Son of R. Kaprumvunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    35. Smt. Hmingthangi,
                                    Daughter of Liankila, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    36. Sh. Ronghinglova,
                                    Son of Liankila, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    37. Smt. Lalhmangaihzuali,
                                    Daughter of Chhunthangi, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    38. Smt. Linda Laltlanthangi,
                                    Daughter of S. Ronghinglova, Resident of
                                    Lunglawn, District: Lunglei, Mizoram - 796707.

                                    39. Sh. R.K. Pahlira,
                                    Son of R.K. Laichhuma, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    40. Sh. R.K. Lalhmuaka,
                                    Son of R.K. Laichhuma, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    41. Smt. Chhunthangi,
                                    Daughter of R.K. Pahlira, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    42. Sh. Laldawngliana,
                                    Son of R. Thangkima (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    43. Sh. L.H. Lalmawia,
                                    Son of L.H. Darruma, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    44. Smt. Zonuni,
                                    Daughter of Rotluanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                             4|Page
                                     45. Sh. Lalsiammawia,
                                    Son of Vannghaka, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    46. Sh. Lalchhuanmawia,
                                    Son of Laltlinga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    47. Sh. R. Vansanga,
                                    Son of Rongenga, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    48. Sh. K. Lalthanmawia,
                                    Son of K. Bawla, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    49. Sh. C. Lalhluta,
                                    Son of Pa Tuaha, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    50. Smt. C. Lalbiakdiki,
                                    Daughter of C. Zathuama, Resident of Chanmari,
                                    District: Lunglei, Mizoram - 796707.

                                    51. Smt. K. Zohmingthangi,
                                    Daughter of K. Romawia, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    52. Sh. K. Romawia,
                                    Son of Vaibila, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    53. Smt. K. Zolawmi,
                                    Daughter of K. Romawia, Resident of Lunglawn-I,
                                    District: Lunglei, Mizoram - 796707.

                                    54. Sh. R. Lalrinliana,
                                    Son of R. Lalthanzauva, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    55. Smt. C. Lalbiakthangi,
                                    Daughter of R. Lawmkima, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    56. Sh. K. Dengmawia,
                                    Son of Lukawlha, Resident of Sethlun, District:
                                    Lunglei, Mizoram - 796707.

                                    57. Sh. Mankunga,
                                    Son of Aichhunga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                                5|Page
                                     58. Sh. R. Chhuanvawra,
                                    Son of Chhankima, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    59. Sh. Ramnghaka,
                                    Son of Thianbawiha, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    60. Sh. Rosiamliana,
                                    Son of Thanghnuna (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    61. Smt. Hmingmawii,
                                    Daughter of Zodingliana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    62. Sh. F. Dura,
                                    Son of Thanthuama (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    63. Sh. F. Lalhmingthanga,
                                    Son of F. Aizawna, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    64. Sh. F. Vanlallawma,
                                    Son of Aizawna, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    65. Sh. F. Malsawma,
                                    Son of F. Dura, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    66. Lalhmachhuana Khiangte,
                                    Son of K. Dengmawia, Resident of Sethlun, District:
                                    Lunglei, Mizoram - 796707.

                                    67. Sh. R. Lalmuankima,
                                    Son of Thanghnuna, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    68. Sh. Vanlaltama,
                                    Son of Lalthazuala, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    69. Sh. Zothankhuma,
                                    Son of Vanlallawma, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    70. Sh. Robuanga,
                                    Son of Rumliana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                               6|Page
                                     71. Sh. F. Saihranga,
                                    Son of Hangpawla, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    72. Smt. Lalhlunthangi,
                                    Wife of R. Lalthanliana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    73. Sh. R.L. Thanliana,
                                    Son of R. Lalthanga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    74. Sh. Lalnghaksanga,
                                    Son of Rosiamliana, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    75. Sh. F. Aizawna,
                                    Son of Kaiphunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    76. Sh. R. Kaptluanga,
                                    Son of Lalthanga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    77. Sh. F. Lalthantluanga,
                                    Son of Aizawna, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    78. Smt. Lalengmawii,
                                    Daughter of Sialngena, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    79. Sh. R. Thanseia,
                                    Son of Hauhlira, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    80. Smt. Zamawii,
                                    Daughter of Hranghleia, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    81. Sh. Hengluaia,
                                    Son of Chhawnchia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    82. Sh. K. Rohnuna,
                                    Son of K. Zamdula, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    83. Smt. Lalrammawii,
                                    Daughter of Thangchhinga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                              7|Page
                                     84. Sh. Lalfakawma,
                                    Son of C. Vanlalmuana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    85. Sh. Vanlalrina,
                                    Son of K. Rohnuna, Resident of Lunglawn
                                    District: Lunglei, Mizoram - 796707.

                                    86. Smt. Hrangliani,
                                    Daughter of Lalluta, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    87. Sh. C. Vanlalmuana,
                                    Son of Patuaha (L), Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    88. Sh. Lalrimawia,
                                    Son of Zadinga, Resident of Rahsiveng, District:
                                    Lunglei, Mizoram - 796707.

                                    89. The Union of India, represented by the
                                    Secretary to the Government of India, Ministry of
                                    Home Affairs, North Block, New Delhi - 110011.

                                    90. The Director (NORTH East-II), Ministry of
                                    Home Affairs, Government of India, North Block,
                                    New Delhi - 110011.

                                    91. The Director General, Assam Rifles, Assam
                                    Rifles Headquarters (HQ DGAR),
                                    Shillong, Meghalaya - 793011.

                                    92. The Deputy Inspector General, 23 Sector
                                    Headquarters, Assam Rifles, Katla, Aizawl,
                                    Mizoram, C/O 99 APO.

                                                                     .....Respondents


                           2. WRIT APPEAL NO.70 OF 2018
                                    1. The State of Mizoram, represented by the
                                    Principal Secretary to the Government of Mizoram,
                                    Revenue Department, Aizawl, Mizoram - 796001.

                                    2. The Commissioner, Revenue Department,
                                    Government of Mizoram, Aizawl, Mizoram -796001.

                                    3. The Deputy Commissioner, Lunglei, District:
                                    Lunglei, Mizoram - 796701.
                                                                      .....Appellants
W.A. No.71/2018 & W.A. No.70/2018                                               8|Page
                                                   -Versus-
                                    1. Sh. Malsawmtluanga,
                                    Son of Lalmuankima, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.
                                    2. Sh. Lalbiakhluna,
                                    Son of Haukhuma, Resident of Zohnuai, District:
                                    Lunglei, Mizoram - 796707.
                                    3. Sh. Vanlalhuma,
                                    Son of Haukhuma, Resident of Zohnuai, District:
                                    Lunglei, Mizoram - 796707.
                                    4. Sh. C Lalthangliana,
                                    Son of Haukhuma, Resident of Zohnuai, District:
                                    Lunglei, Mizoram - 796707.
                                    5. Sh. Lalbiakdika,
                                    Son of Laltawnga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    6. Smti Rimawii,
                                    Daughter of Padaia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    7. Sh. Lalrina Sailo,
                                    Son of Vanhranga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    8. Smt. Kamliani,
                                    Daughter of Zopuithanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.
                                    9. Sh. Rampara,
                                    Son of Zopuithanga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    10. Sh. Kumthara,
                                    Son of Chalbawia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    11. Sh. R. Lalmuanpuia,
                                    Son of R. Kaprumvunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.
                                    12. Sh. R. Chalkhuma,
                                    Son of Hrangkunga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    13. Smt. Zorinpuii,
                                    Daughter of Lalchhuana, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

W.A. No.71/2018 & W.A. No.70/2018                                              9|Page
                                     14. Sh. Chawngthangpuia,
                                    Son of Chalbawia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    15. Sh. R. Lalrawna,
                                    Son of Hrangkunga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    16. Sh. Siammawia,
                                    Son of Vannghaka, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    17. Sh R.K. Vanlalruala,
                                    Son of R.K. Vannghaka, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    18. Smt Chawngpari,
                                    Daughter of C. Patea, Resident of Rahsiveng,
                                    District: Lunglei, Mizoram - 796707.

                                    19. Sh. H.S. Rohmingthanga,
                                    Son of Thangchhinga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    20. Sh. Thangchhinga,
                                    Son of Lalkhuma, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    21. Sh. Chuaukunga,
                                    Son of Lamputa, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    22. Sh T. Thanchhunga,
                                    Son of Vanhnuna, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    23. Sh. F. Lalneihsanga,
                                    Son of F. Zothuama, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    24. Sh. Lalramthara,
                                    Son of Taichhunga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    25. Smt. R. Biaksiami,
                                    Daughter of R. Lalthanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    26. Sh. Rotlaia,
                                    Son of Taisena, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.


W.A. No.71/2018 & W.A. No.70/2018                                             10 | P a g e
                                     27. Sh. Krishna,
                                    Son of Hemlala, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    28. Sh. Nirmal Raj Uppadya,
                                    Son of Tikaram Uppadya, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    29. Sh. Lalrokima,
                                    Son of Hengluaia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    30. Sh. K. Lalringa,
                                    Son of Thanghuta, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    31. Sh. C. Malsawma,
                                    Son of Chharliana, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    32. Sh. R. Lalrawna,
                                    Son of Tlangkuna, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    33. Sh. Lalbiaklawma,
                                    Son of Neihkima, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    34. Smt. K. Laltlanthangi,
                                    Daughter of K. Remthanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    35. Smt. Lalmuanawmi,
                                    Daughter of K. Remthanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.
                                    36. Smt. Gracy Lalsiamthangi,
                                    Daughter of Kapchhunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.
                                    37. Smt. Rokami,
                                    Daughter of Rokunga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    38. Sh. K.M. Lalhmachhuana,
                                    Son of K.M. Thanseia (L), Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    39. Sh. K. Lalngurliana,
                                    Son of K. Thangzawna, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.



W.A. No.71/2018 & W.A. No.70/2018                                             11 | P a g e
                                     40. Sh. Lalduhthanga,
                                    Son of Valtea, Resident of Pukpui, District: Lunglei,
                                    Mizoram - 796707.

                                    41. Sh. T. Lalrintluanga,
                                    Son of T. Bualchhinga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    42. Smt. Kawlrosiami,
                                    Daughter of R. Lalnunmawia, Resident of Zohnuai,
                                    District: Lunglei, Mizoram - 796707.

                                    43. Smt. C. Malsawmi,
                                    Daughter of Vanlalliana, Resident of Ramthar,
                                    District: Lunglei, Mizoram - 796707.

                                    44. Sh. Zomuanzuala,
                                    Son of Biaksiami, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    45. Sh. R. Zoliana,
                                    Son of R. Vanmawia, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    46. Sh. P.C. Lalromawia,
                                    Son of P.C. Liansanga, Resident of Ramthar,
                                    District: Lunglei, Mizoram - 796707.

                                    47. Sh. K. Rochungnunga,
                                    Son of K. Chhawnthuama, Resident of Serkawn,
                                    District: Lunglei, Mizoram - 796707.

                                    48. Sh. R. Chhuanvawra,
                                    Son of Senbuanga, Resident of Theiriat,
                                    District: Lunglei, Mizoram - 796707.

                                    49. Sh. C. Lalmuanzova,
                                    Son of C. Rothanga, Resident of Serkawn, District:
                                    Lunglei, Mizoram - 796707.

                                    50. Sh. Vanhnuaikhuma,
                                    Son of Chhungdula, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    51. Smt. Lalramngheti,
                                    Daughter of R.K. Pahlira, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    52. Smti. C. Lalbiakthangi,
                                    Daughter of C. Kaisanga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.


W.A. No.71/2018 & W.A. No.70/2018                                               12 | P a g e
                                     53. Sh. Ronghingliana,
                                    Son of Laizawna, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    54. Sh. Lalrinliana,
                                    Son of C. Kaisanga, Resident of Chanmari -III,
                                    District: Lunglei, Mizoram - 796707.

                                    55. Sh. C. Rothuama,
                                    Son of Rumliana, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    56. Sh. R. Lalthanga,
                                    Son of Raltawna, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    57. Sh Zorinpuia,
                                    Son of Laldina, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    58. Smt. C. Lalsangliani,
                                    Daughter of C. Kaisanga, Resident of Chanmari -
                                    III, District: Lunglei, Mizoram - 796707.

                                    59. Smt. C. Lalbiakdiki,
                                    Daughter of C. Zathuama, Resident of Chanmari,
                                    District: Lunglei, Mizoram - 796707.

                                    60. Sh. R. Lalhmingliana,
                                    Son of R. Rongenga, Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    61. Sh. V. Lalhnema,
                                    Son of V. Kapliana, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.
                                    62. Sh. R. Hrangtawna,
                                    Son of Laia, Resident of Lunglawn, District: Lunglei,
                                    Mizoram - 796707.
                                    63. Sh. V. Biakchunga,
                                    Son of Pahuaia, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    64. Sh. Rinzuala,
                                    Son of Denga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    65. Sh. Zohmingliana,
                                    Son of Vanchhunga, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.



W.A. No.71/2018 & W.A. No.70/2018                                              13 | P a g e
                                     66. Sh. Lalruma,
                                    Son of Selthanga Resident of Lunglawn,
                                    District: Lunglei, Mizoram - 796707.

                                    67. Sh. K Lalringa,
                                    Son of Thanghluta, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    68. Sh. Golden Lalrosanga,
                                    Son of Lalruma, Resident of Lunglawn, District:
                                    Lunglei, Mizoram - 796707.

                                    69. The Union of India, represented by the
                                    Secretary to the Government of India, Ministry of
                                    Home Affairs, North Block, New Delhi - 110011.

                                    70. The Director (North East-II), Ministry of Home
                                    Affairs, Government of India, North Block, New
                                    Delhi - 110011.

                                    71. The Director General, Assam Rifles, Assam
                                    Rifles Headquarters (HQ DGAR), Shillong,
                                    Meghalaya - 793011.

                                    72. The Deputy Inspector General, 23 Sector
                                    Headquarters, Assam Rifles, Katla, Aizawl,
                                    Mizoram, C/O 99 APO.
                                                                    .....Respondents


                              - BEFORE -
              HON'BLE THE CHIEF JUSTICE MR. VIJAY BISHNOI
              HON'BLE MR. JUSTICE N. UNNI KRISHNAN NAIR

        For the Appellants           : Mr. B. Deb, Advocate General, Mizoram (through
                                     Video Conferencing), assisted by Mr. A. Barua,
                                     Government Advocate, Mizoram.

        For the Respondent(s) : Mr. P.D. Nair, Advocate for respondent Nos.1 to
                              88 in Writ Appeal No.71/2018 and for respondent
                              Nos.1 to 68 in Writ Appeal No.70/2018.

                                     : Mr. K. Gogoi, Central Government Counsel for
                                     respondent Nos.89 to 92 in Writ Appeal
                                     No.71/2018 and for respondent Nos.69 to 72 in
                                     Writ Appeal No.70/2018.

        Date of Hearing              : 24.09.2024.

        Date of judgment             : 30.10.2024.

W.A. No.71/2018 & W.A. No.70/2018                                             14 | P a g e
                               JUDGMENT & ORDER (CAV)
        (Vijay Bishnoi, CJ)


                   Heard Mr. B. Deb, learned Advocate General, Mizoram,
        assisted by Mr. A. Barua, learned Government Advocate, Mizoram,
        representing the appellants in both these writ appeals. Also heard
        Mr. P.D. Nair, learned counsel appearing for the respondent Nos.1
        to 88 in Writ Appeal No.71/2018 and for respondent Nos.1 to 68 in
        Writ Appeal No.70/2018 and Mr. K. Gogoi, learned Central
        Government Counsel, representing the respondent Nos.89 to 92 in
        Writ Appeal No.71/2018 and for the respondent Nos.69 to 72 in
        Writ Appeal No.70/2018.

        2.         These 2(two) writ appeals are filed by the State of
        Mizoram being aggrieved with the common judgment & order
        dated 15.11.2017 passed by the learned Single Judge in WP(C)
        No.20/2014 and WP(C) No.30/2014, whereby the learned Single
        Judge, while disposing of the writ petitions filed on behalf of the
        writ petitioners (private respondents herein), has directed the
        State respondents to complete the acquisition proceedings of the
        private respondents'/writ petitioners' lands as per the provisions of
        the Right to Fair Compensation and Transparency in Land
        Acquisition, Rehabilitation and Resettlement Act, 2013 (hereinafter
        to be referred as the "Act of 2013") within a period of 4(four)
        months from the date of receipt of a copy of the said judgment &
        order. By the said judgment & order, a direction was also issued to
        the Union of India to deposit the amount of compensation
        awarded within a further period of 3(three) months in the Office of
        the District Collector, Lunglei, who shall disburse the same to the
        land owners.

W.A. No.71/2018 & W.A. No.70/2018                                   15 | P a g e
         3.         The brief facts of the case which are not in dispute are
        that the      lands belonging to       the    private   respondents/writ
        petitioners are in occupation of the Security Forces since 1966 and
        at present are occupied by the Assam Rifles. The private
        respondents/writ petitioners have raised their voice and on the
        basis of the survey conducted by the Government of Mizoram,
        they were paid rent from the year 1966 to 1986 against the said
        occupation. However, from the year 1986 when due rent was not
        paid to the private respondents/writ petitioners and other similarly
        situated persons, they have approached this Court by way of filing
        WP(C) No.41/2010, which came to be disposed of by the learned
        Single    Judge     vide    order   dated    25.06.2010   directing    the
        respondents therein to make a spot verification to ascertain
        whether the lands of the private respondents/writ petitioners are
        in occupation of the Assam Rifles and has further directed that
        after such verification, the report shall be submitted to the Ministry
        of Home Affairs, Government of India, who shall proceed further
        on the basis of the said report.

        4.         Pursuant to the said direction, a joint spot verification
        was conducted and on the basis of the same, it is verified that
        57.73 Acres of land situated in Lunglawn, Lunglei is in occupation
        of the Assam Rifles. On the basis of the said spot verification, an
        assessment of the rent to be paid to the land owners was made
        and as per the said assessment, rent has also been paid to the
        land owners from the year 1986 to 31.12.2010. However, after
        31.12.2010 no rent was paid to the private respondents/ writ
        petitioners for which a separate writ petition was filed before the
        Aizawl Bench of this Court. However, till the decision was passed


W.A. No.71/2018 & W.A. No.70/2018                                       16 | P a g e
         by the learned Single Judge, the said writ petition was still
        pending.

        5.         Since the lands belonging to the private respondents/writ
        petitioners and other similarly situated persons remained under
        occupation of the Assam Rifles, 2(two) writ petitions, viz. WP(C)
        No.41/2011 and WP(C) No.53/2011, have been filed by the land
        owners before the Aizawl Bench of this Court seeking a relief that
        the respondents Union of India as well as the State Government
        be directed either to handover the possession of the land to them
        or to pay adequate compensation to them by initiating acquisition
        proceedings.

        6.         The learned Single Judge of this Court, after considering
        the rival stands, has disposed of those writ petitions vide judgment
        & order dated 26.04.2012 by directing the respondents to initiate
        land acquisition proceedings in respect of the lands, which were in
        occupation of the Assam Rifles, under the provisions of the Land
        Acquisition Act, 1894 (hereinafter to be referred as the "L.A. Act,
        1894"), which was in force at that relevant point of time, by
        issuing necessary notification under Section 4(1) of the said Act,
        within a period of 3(three) months from the date of passing of the
        said judgment & order. The learned Single Judge has further
        directed the respondents to proceed with the acquisition
        proceedings with utmost expedition by scrupulously following the
        provisions of the L.A. Act, 1894.

        7.         Pursuant to the said directions given by the learned
        Single Judge vide judgment & order dated 26.04.2012, the State
        Government has issued a Notification dated 05.07.2012 under


W.A. No.71/2018 & W.A. No.70/2018                                  17 | P a g e
         Section 4 of the L.A. Act, 1894 for acquisition of the land of an
        approximate area of 57.73 Acres, which includes the lands of the
        private respondents/writ petitioners, for the public purpose of
        establishment of Assam Rifles Battalion Key Location Plan at
        Lunglawn, Lunglei District. Thereafter, though the declaration
        under Section 6 of the L.A. Act, 1894 was made but no progress
        was achieved. In the meantime, the L.A. Act, 1894 was repealed
        and the Act of 2013 was enacted, which came into force with
        effect    from    01.01.2014   and   the   private   respondents/writ
        petitioners have filed 2(two) separate writ petitions, viz. WP(C)
        No.20/2014 and WP(C) No.30/2014, essentially with a prayer to
        issue a direction to the respondent authorities therein to
        expeditiously conclude the land acquisition proceedings initiated
        vide Notification dated 05.07.2012 under Section 4 of the L.A. Act,
        1894 with a further prayer to determine the compensation and
        make the award under the provisions of the Act of 2013. The
        private respondents/writ petitioners have claimed that since no
        award under Section 11 of the L.A. Act, 1894 has been made till
        the enactment of the Act of 2013, by virtue of the provisions of
        Section 24(1)(a) of the Act of 2013, they are entitled to get the
        compensation as per the provisions of the Act of 2013.

        8.         Initially in response to the writ petitions, a short counter
        affidavit is filed on behalf of the State Government stating that a
        Notification for declaration under Section 6 of the L.A. Act, 1894
        was issued by the Government on 30.05.2013, however, the
        action taken for preparation of the draft award could not be
        continued as the State Government decided to draft its own Rules
        for the purpose of land acquisition within the State of Mizoram. It


W.A. No.71/2018 & W.A. No.70/2018                                     18 | P a g e
         is to be noticed that no counter affidavit on behalf of the Union of
        India, Ministry of Home Affairs and the Assam Rifles has been
        filed.
                   Later on, an additional affidavit is filed on behalf of the
        State of Mizoram, wherein it is mentioned that since the Mizoram
        (Land Acquisition, Rehabilitation and Resettlement) Act, 2016
        (hereinafter to be referred as "Mizoram Land Acquisition Act") has
        come into force, the Government shall initiate land acquisition
        proceedings under the provisions of the said Act.

        9.         The said stand of the State Government is opposed by
        the private respondents/writ petitioners by filing a counter
        affidavit claiming that the Mizoram Land Acquisition Act has no
        application in the State of Mizoram as the same has not received
        the assent of the President of India and is also less beneficial in
        comparison to the Act of 2013.

        10.        The learned Single Judge, after hearing the learned
        counsel     appearing       for   the   parties   and   after   taking   into
        consideration the rival stands of the parties, has disposed of the
        writ petitions in the manner indicated above, vide the impugned
        judgment & order dated 15.11.2017. The learned Single Judge has
        recorded a finding to the effect that the Mizoram Land Acquisition
        Act is not applicable in the State of Mizoram and the private
        respondents/writ petitioners are liable for compensation as per the
        provisions of the Act of 2013.

        11.        Being aggrieved with the impugned judgment & order
        dated 15.11.2017 passed in WP(C) No.20/2014 and WP(C)
        No.30/2014, the State of Mizoram has filed these 2(two) writ
        appeals.
W.A. No.71/2018 & W.A. No.70/2018                                          19 | P a g e
         12.        Mr. B. Deb, learned Advocate General, Mizoram has
        argued that the learned Single Judge has erred in passing the
        impugned judgment, which virtually resulted into setting aside the
        Mizoram Land Acquisition Act itself. It is contended that the
        validity of the Mizoram Land Acquisition Act was not under
        challenge in the writ petitions, however, the learned Single Judge
        exceeded his jurisdiction by setting aside the Act itself.

                   It is pointed out that as per the Notification No.43 issued
        by the Gauhati High Court on 19.08.2015, the matters challenging
        the vires of Acts or Rules are only to be heard by the Division
        Bench and not by the Single Judge. However, the learned Single
        Judge in contravention of the said Notification, has proceeded to
        examine the validity of the Mizoram Land Acquisition Act, which
        was not permissible. It is further contended that the learned
        Single Judge, vide the impugned judgment, granted such relief to
        the private respondents/writ petitioners which were not even
        prayed for by them in the writ petitions and on this ground alone,
        the impugned judgment is liable to be set aside.

        13.        It is also argued by the leaned Advocate General,
        Mizoram that the learned Single Judge has failed to consider that
        under Article 371(G) of the Constitution, in its true spirit, wherein
        it is specifically mentioned that no Act of Parliament in respect of
        ownership and transfer of land shall apply to the State of Mizoram,
        unless the Legislative Assembly of the State of Mizoram by
        resolution so decides. It is contended that the Legislative Assembly
        of the State of Mizoram has never passed any resolution allowing
        application of the Act of 2013 in the State of Mizoram and in such
        circumstances, the direction given by the learned Single Judge to

W.A. No.71/2018 & W.A. No.70/2018                                    20 | P a g e
         pay compensation to the private respondents/writ petitioners as
        per the provisions of the Act of 2013, is illegal.

        14.        The learned Advocate General has emphasized that
        though the Act of 2013 is an Act of Parliament but it is on the
        subject of ownership and transfer of property, which includes
        acquisition. It is contended that ownership and transfer of
        property find mention in Article 371(G) of the Constitution as well
        as in Entry 18 of List-II of Seventh Schedule of the Constitution. It
        is submitted that in view of the protection granted to the State of
        Mizoram under Article 371(G) of the Constitution and as per Entry
        18 of List-II of Seventh Schedule of the Constitution, the
        Parliament has no power to make law on the subjects mentioned
        in the State List.

                   It is contended that when the Act of 2013 has no
        application in the State of Mizoram, there is no question of
        repugnancy of the Mizoram Land Acquisition Act with the Act of
        2013 and as such, the provisions of Article 254 of the Constitution
        of India do not come into play.

        15.        The learned Advocate General has further argued that
        ownership means right of exclusive possession and enjoyment of
        thing owned, including the right to transmit it to others. It is
        contended that as acquisition is one of the modes of transfer
        which is a subject under the head of "ownership and transfer of
        property", as enumerated in Entry 18 of List-II of Seventh
        Schedule of the Constitution, the State of Mizoram has exclusive
        right to enact a law on the said subject by virtue of Article 246 of
        the Constitution of India.


W.A. No.71/2018 & W.A. No.70/2018                                   21 | P a g e
         16.        The learned Advocate General has further argued that
        the Parliament or the Legislative Assembly of the States derives
        power to legislate on the subjects mentioned in entry/entries
        enumerated in List-I, List-II and List-III of the Seventh Schedule
        of the Constitution from Article 246, sub-sections (1), (2) and (3)
        of the Constitution. However, those lists merely demarcate the
        legislative fields in which the Parliament and the State Legislatures
        can enact the laws. It is argued that simply because the
        acquisition and requisition of property found mention in one of the
        entries of Concurrent List, it cannot be said that the Act made by
        the Parliament on the said subject would prevail over in the State
        of Mizoram despite enactment of the Mizoram Land Acquisition
        Act.    It is contended that the Act made by the Parliament in
        respect of any of the subject enumerated in entry/entries of List-
        II of Seventh Schedule of the Constitution cannot be made
        applicable in the State of Mizoram. The learned Advocate General,
        Mizoram has, therefore, argued that the impugned judgment
        passed by the learned Single Judge is not liable to be sustained
        and the same may be set aside.

                   In support of the above contentions, learned Advocate
        General has placed reliance on several decisions of the Hon'ble
        Supreme Court

        17.        Per contra, learned counsels appearing for the private
        respondents have vehemently opposed the writ appeals and have
        argued that the learned Single Judge has not committed any
        illegality in passing of the impugned judgment and has rightly held
        that the Mizoram Land Acquisition Act cannot be made applicable
        in the State of Mizoram and the private respondents/writ

W.A. No.71/2018 & W.A. No.70/2018                                   22 | P a g e
         petitioners are liable to get compensation under the provisions of
        the Act of 2013 only. It is contended that ownership and transfer
        of property is distinct from the acquisition and, therefore, the Act
        of Parliament, i.e. the Act of 2013, cannot be said to be not
        applicable in the State of Mizoram, in view of the restrictions
        imposed under Article 371(G) of the Constitution of India. It is
        contended that the Mizoram Land Acquisition Act has not received
        the assent of the President of India though it is repugnant to the
        Act of 2013 and, therefore, the learned Single Judge has rightly
        held that the same cannot be applied in the State of Mizoram.

        18.        The     learned   counsels   appearing   for   the     private
        respondents/writ petitioners have invited our attention towards an
        affidavit filed by the private respondents/writ petitioners in Writ
        Appeal No.70/2018 on 04.11.2019 highlighting that for acquisition
        of land for the Security Forces under the Ministry of Defence,
        Government of India in Helipad Area, Thuampui, Aizawl, Mizoram,
        the Government of Mizoram has taken recourse and implemented
        the Act of 2013. It is contended that award has also been passed
        under the provisions of the Act of 2013 in case of acquisition of
        land for Security Forces in the Helipad Area. It is contended that
        on one hand the State Government is acquiring land for public
        purposes by applying the provisions of the Act of 2013, however,
        in the case of the private respondents/writ petitioners, they are
        opposing the application of the Act of 2013 in the State of
        Mizoram. It is contended that the State Government is not
        supposed to play hot and cold at the same time and being a
        welfare State, is required to give maximum benefit to its citizen of
        a beneficial legislation. It is argued that the action of the State


W.A. No.71/2018 & W.A. No.70/2018                                       23 | P a g e
         Government of paying compensation in lieu of acquisition of land
        to one set of citizens while applying the provisions of the Act of
        2013 and denying the same benefit to the other set of citizens, i.e.
        the private respondents/writ petitioners, is discriminatory and
        cannot be sustained.

                   In support of the above contention, learned counsels
        appearing for the private respondents/writ petitioners have also
        placed reliance on various decisions of the Hon'ble Supreme Court.

        19.        In rejoinder, learned Advocate General, Mizoram has
        argued that, as a matter of fact, in the matter of acquisition of
        land in the Helipad Area of Thuampui, Aizawl, Mizoram, the
        Government of Mizoram has provided compensation to the
        persons, whose lands have been acquired, as per the provisions of
        the Act of 2013 because the High Court has passed such directions
        in a writ petition as well as in contempt petition. It is contended
        that since the compensation to the affected persons in the case of
        Helipad area was given as per the provisions of the Act of 2013
        under the Court orders, this cannot be treated as a precedent and
        the private respondents/writ petitioners cannot take aid of the said
        action of the State Government.

        20.        Heard the learned counsels appearing for the parties and
        also perused the material available on record.

        21.        We feel that the decisions of the Hon'ble Supreme Court,
        on which reliance is placed by the respective counsels, are not
        required to be gone into detail because the controversy in these
        appeals lies in a very narrow compass regarding the applicability of
        the Act made by the Parliament or the State Legislature on the


W.A. No.71/2018 & W.A. No.70/2018                                  24 | P a g e
         subject of acquisition in the light of the provisions of the
        Constitution of India and other relevant laws.

        22.        First of all, we deal with the argument of the learned
        Advocate General that the learned Single Judge ought not to have
        exercised his jurisdiction in the matter. It is contended that vide
        the impugned judgment, the learned Single Judge has virtually set
        aside the Mizoram Land Acquisition Act itself, whereas it was not
        under challenge. It is also contended that as per the Notification
        issued by this Court dated 19.07.2005, validity of an Act can only
        be examined by the Division Bench.

        23.        We have carefully gone through the writ petitions, reliefs
        claimed and the pleadings of the parties. In the writ petitions, the
        validity of the Mizoram Land Acquisition Act was not under
        challenge and rightly so because at the time of filing of the writ
        petitions, the Mizoram Land Acquisition Act was not even came
        into force. The relief claimed for by the private respondents/writ
        petitioners in the writ petition was that the State Government be
        directed to conclude the acquisition proceedings initiated way back
        in the year 2012 and to disburse the compensation to the private
        respondents/writ petitioners in terms of the provisions of the Act
        of 2013. The said claim of the private respondents/ writ petitioners
        was opposed by the State while claiming that the private
        respondents/writ petitioners are liable to get compensation as per
        the provisions of the Mizoram Land Acquisition Act and not as per
        the provisions of the 2013 Act. The learned Single Judge has not
        given any finding in respect of validity of the Mizoram Land
        Acquisition Act in the impugned judgment. The learned Single
        Judge has only opined, after taking into consideration the

W.A. No.71/2018 & W.A. No.70/2018                                   25 | P a g e
         provisions of the Constitution and the Act of 2013 as well as the
        decisions of the Hon'ble Supreme Court, that the Mizoram Land
        Acquisition Act cannot be made applicable in the State of Mizoram
        due to lack of assent of the President of India and being less
        beneficial to the public. The validity part of the Mizoram Land
        Acquisition Act has not even touched by the learned Single Judge.
        In such circumstances, we have no hesitation in rejecting the
        argument of the learned Advocate General to the effect that the
        impugned judgment passed by the learned Single Judge is without
        jurisdiction.

        24.        The core question, which is to be decided in these
        appeals, is that which Act, i.e. the Act of 2013 or the Mizoram
        Land Acquisition Act, will apply in the State of Mizoram.

        25.        So far as the finding of the learned Single Judge to the
        effect that there is clear repugnancy between the Act of 2013 and
        the Mizoram Land Acquisition Act and that the Mizoram Land
        Acquisition Act is less beneficial in comparison to the Act of 2013
        are concerned, though the State has assailed those findings in
        these writ appeals, however, the learned Advocate General has
        failed to satisfy us that how those findings are not correct or not in
        consonance with law. We have assessed those findings in the light
        of the provisions of the Act of 2013 and the Mizoram Land
        Acquisition Act but we do not find any infirmity.

        26.        If we give wider meaning to the word "acquisition", it
        appears that it involves transfer of ownership or transfer of title of
        properties. However, acquisition and requisition always treated as
        separate subject since the time the Constitution was framed and


W.A. No.71/2018 & W.A. No.70/2018                                    26 | P a g e
         adopted. Originally, the entry "acquisition and requisition of
        property" in the respective fields find mention in all the 3(three)
        lists, i.e. List-I, List-II and List-III (33 in List-I, 36 in List-II and
        42 in List-III). Later on, the Parliament felt that all the above
        entries essentially relating to the single subject of acquisition and
        requisition of property by the Government give rise to unnecessary
        technical difficulties in legislation. So in order to avoid those
        difficulties and to simplify the Constitutional position, it was
        proposed to omit the entries in the Union or State Lists and
        replace the entry in Concurrent List by a comprehensive entry
        covering the whole subject. Therefore, vide Constitution (Seventh
        Amendment) Act, 1956, 3(three) entries, i.e. Entry 33 in List-I,
        Entry 36 in List-II and Entry 42 in List-III were repealed and a
        single Entry 42 in the Concurrent List "Acquisition and requisition
        of property" was substituted. [See - the Constitution (Seventh
        Amendment) Act, 1956]. It means that apart from ownership and
        transfer of property, acquisition and requisition of property is
        made a separate entry and find place as Entry 42 in List-III of
        Seventh Schedule of the Constitution of India.

        27.        It is settled that entries in different lists should be read
        together without giving narrow meaning to them. However, at the
        same time though an entry is to be given its widest meaning but it
        cannot be so interpreted so as to overwrite another entry or made
        another entry meaningless when there is an apparent conflict
        between the different entries. In such a situation, the role of the
        Court comes into play and its core duty is to reconcile the different
        entries. In this connection, reference may be made to the decision
        of the Hon'ble Supreme Court rendered in Vijay Kumar Sharma


W.A. No.71/2018 & W.A. No.70/2018                                      27 | P a g e
         & Ors. -Vs- State of Karnataka & Ors., reported in (1990) 2
        SCC 562; Union of India -Vs- Shah Goverdhan L. Kabra
        Teachers' College, reported in (2002) 8 SCC 228; Girnar
        Traders (3) -Vs- State of Maharashtra & Ors., reported in
        (2011) 3 SCC 1 and K.T. Plantation Private Limited & Anr. -
        Vs- State of Karnataka, reported in (2011) 9 SCC 1.

        28.        Taking into consideration the above situation, the
        Constitution Bench of the Hon'ble Supreme Court in Dr. M. Ismail
        Faruqui & Ors. -Vs- Union of India & Ors., reported in (1994)
        6 SCC 360 has held as under:-

                "30.  It is significant to bear in mind that Entry 42, List III, as
                it now exists, was substituted by the Constitution (Seventh
                Amendment) Act to read as under:-

                     'Acquisition and requisitioning of property.'

                     Before the Constitution (Seventh Amendment) Act, the
                relevant entries read as follows:-

                List I, Entry 33 :

                    '33. Acquisition or requisitioning of property for the
                purposes of the Union.'

                List II, Entry 36 :

                      '36. Acquisition or requisitioning of property, except for the
                purposes of the Union, subject to the provisions of Entry 42 of
                List III.'

                III, Entry 42 :

                    '42. Principles on which compensation for property
                acquired or requisitioned for the purposes of the Union or of a
                State or for any other public purpose, is to be determined, and
                the form and the manner in which such compensation is to be
                given.'

                By the amendment so made, Entry 42, List III reads as
                extracted earlier while Entry 33, List I and Entry 36, List II have
                been omitted. The comprehensive Entry 42 in List III as a result
                of the Constitution (Seventh Amendment) Act leaves no doubt

W.A. No.71/2018 & W.A. No.70/2018                                         28 | P a g e
                 that an acquisition Act of this kind falls clearly within the ambit
                of this Entry and, therefore, the legislative competence of the
                Parliament to enact this legislation cannot be doubted. This
                ground of challenge is, therefore, rejected."

        29.        The controversy can be viewed from another angle also
        by examining whether the State Legislature of the State of
        Mizoram has enacted the Mizoram Land Acquisition Act by virtue of
        Article 246 of the Constitution relying on Entry 18 of List-II of 7th
        Schedule of the Constitution.

        30.        To determine the true nature and character of an
        enactment, pith and substance of the legislation are required to be
        taken into consideration. The scheme of the Act, its object and the
        purpose is required to be focused at. The Hon'ble Supreme Court
        in Girnar Traders (3) (supra) has elaborated the application of
        doctrine of pith and substance, where there is an apparent conflict
        between the entries enumerated in different lists of the Seventh
        Schedule of the Constitution. Relevant paragraphs of the
        judgment rendered in the aforesaid case are reproduced
        hereunder:-

                "179.        The Court has to keep in mind that function of these
                constitutional lists is not to confer power, but to merely
                demarcate the legislative heads or fields of legislation and the
                area over which the appropriate legislatures can operate. These
                entries have always been construed liberally as they define
                fields of power which spring from the constitutional mandate
                contained in various clauses of Article 246. The possibility of
                overlapping cannot be ruled out and by advancement of law this
                has resulted in formulation of, amongst others, two principal
                doctrines i.e. doctrine of pith and substance and doctrine of
                incidental encroachment. The implication of these doctrines is,
                primarily, to protect the legislation and to construe both the laws
                harmoniously and to achieve the object or the legislative intent
                of each Act. In the ancient case of Subrahmanyan Chettiar v.
                Muttuswami Goundan [1940 FCR 188], Sir Maurice Gwyer, C.J.

W.A. No.71/2018 & W.A. No.70/2018 29 | P a g e supported the principle laid down by the Judicial Committee as a guideline i.e. pith and substance to be the true nature and character of the legislation, for the purpose of determining as to which list the legislation belongs to.

180. This Court in Jilubhai Nanbhai Khachar v. State of Gujarat [1995 Supp (1) SCC 596] , referring to the principle of interpretation of entries in the Legislative Lists, held as under:

(SCC p. 609, para 7) '7. It is settled law of interpretation that entries in the Seventh Schedule are not powers but fields of legislation. The legislature derives its power from Article 246 and other related articles of the Constitution. Therefore, the power to make the Amendment Act is derived not from the respective entries but under Article 246 of the Constitution. The language of the respective entries should be given the widest scope of their meaning, fairly capable to meet the machinery of the Government settled by the Constitution. Each general word should extend to all ancillary or subsidiary matters which can fairly and reasonably be comprehended in it. When the vires of an enactment is impugned, there is an initial presumption of its constitutionality and if there is any difficulty in ascertaining the limits of the legislative power, the difficulty must be resolved, as far as possible in favour of the legislature putting the most liberal construction upon the legislative entry so that it may have the widest amplitude. ..."

181. The primary object of applying these principles is not limited to determining the reference of legislation to an entry in either of the lists, but there is a greater legal requirement to be satisfied in this interpretative process. A statute should be construed so as to make it effective and operative on the principle expressed in the maxim ut res magis valeat quam pereat. Once it is found that in pith and substance, an Act is a law on a permitted field then any incidental encroachment, even on a forbidden field, does not affect the competence of the legislature to enact that law (State of Bombay v. Narottamdas Jethabhai [1950 SCC 905 : AIR 1951 SC 69 : 1951 SCR 51] ).

182. To examine the true application of these principles, the scheme of the Act, its object and purpose, the pith and substance of the legislation are required to be focused at, to determine its true nature and character. ......."

W.A. No.71/2018 & W.A. No.70/2018 30 | P a g e

31. Applying the above test and after careful scrutiny of the Mizoram Land Acquisition Act, we find that it is in respect of acquisition of land for industrialization, development of essential infrastructure facilities and urbanization. The Mizoram Land Acquisition Act itself is a self-contained code within the framework of limited purpose, i.e. acquisition of land. It provides for complete machinery for acquisition of land, including process of execution, payment of compensation as well as legal remedies in case of any grievance and rehabilitation and resettlement of the displaced person.

32. Strictly speaking, the Mizoram Land Acquisition Act addresses exclusively the issue of acquisition of land, subject which is enumerated in Entry 42 of List-III.

33. We have also compared the provisions of the Act of 2013 as well as the Mizoram Land Acquisition Act and find that both the Acts are on the same subject, i.e. acquisition and requisition of property, which is the subject matter enumerated in Entry 42 of List-III of Seventh Schedule of the Constitution of India. As a matter of fact, the Mizoram Land Acquisition Act is almost verbatim to the Act of 2013 with minor changes, such as number of Sections and missing of some of the provisions which relate to the Central Government only.

34. In view of the above discussion, we are of the view that the Legislative Assembly of the State of Mizoram has enacted the Mizoram Land Acquisition Act by invoking the power conferred under Article 246 of the Constitution of India on the subject matter "acquisition and requisition of property" as enumerated in W.A. No.71/2018 & W.A. No.70/2018 31 | P a g e Entry 42 of List-III of Seventh Schedule of the Constitution and not on the subject enumerated in Entry 18 of List-II of the Seventh Schedule of the Constitution. As such, we have no hesitation in holding that the Act of 2013 is not hit by the restrictions imposed under Article 371(G) of the Constitution of India and the same is applicable in the State of Mizoram by virtue of Clause (2) of Section 1 of the Act of 2013, whereas the Mizoram Land Acquisition Act being repugnant to the Act of 2013, cannot be made applicable in the State of Mizoram in the absence of assent of the President of India in terms of Article 254 of the Constitution of India.

35. Under the constitutional scheme as per Article 256 of the Constitution, the executive power of every State is required to be exercised as to ensure compliance with the laws made by the Parliament and any existing laws which apply in that State. Article 257 of the Constitution provides that the executive power of every State shall be so exercised as not to impede or prejudice the exercise of the executive power of the Union. In such circumstances, the State of Mizoram is obliged to ensure compliance of the Act of 2013 made by the Parliament.

36. It is not in dispute that the State of Mizoram has determined the compensation in relation to the persons whose lands were acquired in the Helipad area by invoking the provisions of the Act of 2013. The explanation offered for that by the State Government is that the same was done under the orders passed by this Court passed in writ proceedings as well as contempt proceedings. We are of the view that the said explanation is not W.A. No.71/2018 & W.A. No.70/2018 32 | P a g e justifiable because State cannot discriminate between its citizens, who are on the same footing, for whatever reasons.

37. There is no justification in the action of the State Government of denying the relief to the private respondents/writ petitioners of determining the compensation in lieu of acquisition of their lands by applying the provisions of the Act of 2013 when the same benefit has been given to the other set of citizens of the State of Mizoram. The action of the State Government is clearly discriminatory and violative of Article 14 of the Constitution of India and the same cannot be approved.

38. It is true that Section 107 of the Act of 2013 provides that nothing in the Act of 2013 shall prevent any State from enacting any law to enhance or add the entitlements enumerated under the said Act which confers higher compensation than payable under the Act of 2013 or to make provisions for rehabilitation and resettlement, which is more beneficial than provided under the Act of 2013. However, since the findings of the learned Single Judge that the Mizoram Land Acquisition Act is less beneficial to the citizens of the State of Mizoram and, therefore, is not inconformity with the provisions of Section 107 of the Act of 2013, has already been affirmed by us, the same cannot be interfered with.

39. Resultantly, no case for interference with the impugned judgment & order dated 15.11.2017 passed by the learned Single Judge in WP(C) No.20/2014 and WP(C) No.30/2014 is made out. Therefore, both the writ appeals preferred on behalf of the State of Mizoram are dismissed.

W.A. No.71/2018 & W.A. No.70/2018 33 | P a g e

40. The District Collector, Lunglei is directed to complete the acquisition proceedings initiated vide Notification dated 05.07.2012 as per the provisions of the Act of 2013 within a period of 3(three) months from the date of receipt of a certified copy of this judgment & order. After determining the compensation under the provisions of the Act of 2013, the same shall be forwarded to the Union of India. We direct the Union of India to deposit the amount of compensation awarded within a period of 3(three) months thereafter in the Office of the District Collector, Lunglei, who shall then disburse the same to the respective land owners expeditiously.

41. However, there shall be no order as to costs.

                     JUDGE                      CHIEF JUSTICE



        Mukut




        Comparing Assistant




W.A. No.71/2018 & W.A. No.70/2018                                         34 | P a g e