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 10, Cited by 25]

Supreme Court of India

State Of Rajasthan vs Sardar Pushpendra Singh on 27 April, 1994

Equivalent citations: 1994 SCC, SUPL. (2) 363 1994 SCALE (2)918, 1994 AIR SCW 2705, (1994) 3 SCR 780 (SC), (1994) 1 RENTLR 608, 1994 UJ(SC) 2 100, 1994 SCC (SUPP) 2 363, (1994) 2 CURCC 517, (1995) 1 LANDLR 82

Author: K. Ramaswamy

Bench: K. Ramaswamy, N Venkatachala

           PETITIONER:
STATE OF RAJASTHAN

	Vs.

RESPONDENT:
SARDAR PUSHPENDRA SINGH

DATE OF JUDGMENT27/04/1994

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
VENKATACHALA N. (J)

CITATION:
 1994 SCC  Supl.  (2) 363 1994 SCALE  (2)918


ACT:



HEADNOTE:



JUDGMENT:

ORDER

1. In December 1971, an extent of 2519 bighas 03 biswas, equivalent to 1801.1875acres of land comprised in Chak Nos. 2Z and 3Z, situated in Sriganganagar, State of Rajasthan, it is said, were required for defence purposes. Possession of the said land appears to have been taken thereafter, even without issuance of a formal notification of requisition. However, by a notification issued under Section 4 of the Rajasthan Land Acquisition Act, 1953, for short 'the Act' and published in the State Gazette on 21-7-1978, the self- same land has been proposed for acquisition. That has been followed by the declaration made under Section 6 thereof on 23-8-1979. While the Land Acquisition Officer (the LAO) determined the amount of compensation payable for the acquired lands, by his award dated 31-3-1980, observed in para 20 thereof, that the ceiling proceedings were since pending either in the High Court or in this Court, it was not possible to decide the amounts of compensation payable to respondents, in that, what were the surplus lands were yet to be identified. Admittedly some of the areas in Chak Nos. 2Z and 3Z were in excess of ceiling area under the Rajasthan Tenancy Act, 1955 and the Rajasthan Imposition of Ceiling on Agricultural Holdings Act, 1973. The Act had come into force on 1-1-1973 and the notification thereunder was published on 1-4-1966 under Section 30-E of 1955 Act. Thereby the surplus land under the Acts stood vested in the State with effect from 1-4-1966. But the actual extents of the lands which the respondents were entitled to retain and which they had to surrender as surplus, was pending in the courts due to stay orders granted either by the High Court or this Court and the cases could not be settled. It is why, the LAO had stated in para 20 of the award that the payment of compensation would be made to such landowners who are not affected by the ceiling law prevailing in the State of Rajasthan.

365

2. Challenging this part of award in para 20, the landowners filed writ petitions in the High Court. By a common judgment, the Division Bench of Rajasthan High Court at Jaipur in WP No. 65 of 1982 and batch, dated 17-9-1987 directed thus:

"Consequently, we allow all the writ petitions and hold that the Land Acquisition Officer could not have deferred the payment of compensation till the ceiling cases, if any, of any of the petitioners are decided. We direct the Land Acquisition Officer to make payment of the amount of compensation determined under Section 11 of the Act to each of the petitioners who may be entitled for the same under the award. Because the ceiling cases are pending, we leave it open to the competent authority to make any order in respect of the amount of compensation and for that purpose we make a further order that to enable the State to secure any order from th e competent authority against payment to the petitioners, the amount of compensation shall not be paid within a period of two months only."

The present appeals have been filed against the above-quoted direction of the High Court.

3. It was held by a Constitution Bench of this Court in Bansidhar v. State of Rajasthan' that the effect of operation of Section 6 of the Rajasthan General Clauses Act read with Section 30-E of the 1955 Act, is that the rights and obligations needed to be determined was with reference to the notified date i.e. 1-4-1966. So the right of the State to take over surplus land arose as on the appointed date, and only the quantification remained to be worked out. The liability of the landowner to surrender the surplus land as on 1-4-1966 was a liability "incurred" within the meaning of the said provision. Accordingly it was held that the determination of the surplus land dates back to 1-4-1966, the date on which the notification was issued, and the surplus land stood vested in the State on and w.e.f. 1-4- 1966.

4. Since the respondents landowners are governed by the ceiling laws and as the ceiling proceedings are pending in the courts, the LAO while making the award, could not decide as to which extent of the land he could make the award for the payment of compensation. He, therefore, stated that such payment would be subject to the decision by the High Court or this Court in the ceiling cases. We are informed that this Court had already disposed of the cases of the respondents under the ceiling law and so the matter, has to, necessarily go back to the ceiling authorities to determine the excess area which the landowners are liable to surrender after opting to retain the land within ceiling limit for which they would be entitled to obtain payment of compensation under the Land Acquisition Act. Until that is determined, the question of payment of compensation would remain uncertain and in a nebulous state. Considering from this perspective, we think that the High Court was not justified in giving the impugned directions extracted hereinbefore.

5. Instead, and on the facts and in the circumstances of this case, the appropriate course to be adopted would be, that a direction should be issued and accordingly issued to the ceiling authorities to take immediate action under the ceiling law; give notices to the landowners, calling upon them to exercise their option of retaining the land within the ceiling limit and to surrender the lands in (1989) 2 SCC 557 : (1989) 2 SCR 152 366 excess of ceiling areas. To the extent of surplus lands, the need to make payment of their market value under the Rajasthan Land Acquisition Act does not arise. That the amount payable for such surplus land would be as is prescribed under the Land Ceiling Act. If the ceiling authorities had already done this exercise, then the need to make fresh determination does not arise. In case, it was not done, it should be done within a period of six months from the date of the receipt of this order. This order should be communicated to the ceiling authorities to take expeditious action in this behalf. After this exercise is done, in case it has not already been done, the matter should be reported to the Land Acquisition Officer. The LAO in turn should work out the amount of compensation payable to the owners to the extent of the land within the ceiling area and make payment of compensation under the Act to them expeditiously. In case there is any dispute as to the person who is entitled to receive the compensation, then recourse could be had to Section 30 of the Act. In cases where there is no dispute, then the compensation determined under his award should be paid to the landowners within a period of two months from the date of receipt of the proceedings from the land ceiling authorities.

6. The appeals are accordingly disposed of. No costs.