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 14, Cited by 0]

Punjab-Haryana High Court

Hari Singh vs State Of Haryana And Others on 24 December, 2025

Author: Anupinder Singh Grewal

Bench: Anupinder Singh Grewal

CWP-22585-2025 & CWP-23247-2025                      -1-




      IN THE HIGH COURT OF PUNJAB AND HARYANA
                   AT CHANDIGARH

                                           Reserved on       :     27.11.2025
                                           Pronounced on     :     24.12.2025
                                           Uploaded on       :     24.12.2025

1.    CWP-22585-2025 (O&M)

Hari Singh                                                   ...Petitioner
                                           Vs.

State of Haryana and others                                  ...Respondents

2.    CWP-23247-2025 (O&M)

Amit Chandna through
GPA Holder Jatin Dhawan                                      ...Petitioner
                                           Vs.

State of Haryana and others                                  ...Respondents

CORAM: HON'BLE MR. JUSTICE ANUPINDER SINGH GREWAL
             HON'BLE MR. JUSTICE DEEPAK MANCHANDA

Present:     Mr. Sandeep Sharma, Advocate
             for the petitioner(s).

             Mr. Deepak Bhardwaj, Addl. A.G.Haryana.

             Mr. Ankur Mittal, Sr.Advocate with
             Ms. Kushaldeep Kaur, Advocate and
             Ms. Ashna Singh, Advocate for the respondent-HSVP.

        ***
DEEPAK MANCHANDA, J.

By this common order, the aforementioned two writ petitions shall stand disposed of as same involves similar question of law. Therefore, facts of CWP-22585-2025 are being considered for the adjudication of both the petitions.

2. Through this petition the petitioner has challenged the imposition 1 of 6 ::: Downloaded on - 25-12-2025 21:02:21 ::: CWP-22585-2025 & CWP-23247-2025 -2- of the current price in violation of the judgment in Rajiv Manchanda and others vs. HUDA, 2018 (4) RCR (Civil) 508, as the allotment letter dated 28.07.2025 reflects a revised rate of Rs. 2,61,14,900/- (2025-26) instead of the 2018 rate. Additionally, the petitioner has sought quashing of the Condition No. 27 of the same letter, which prohibits transfer of the plot for five years. This Court has already dealt with the similar issue in CWP-16389-2025 titled as "Ram Lal Mahendru Vs. State of Haryana and others" decided on 22.12.2025 and find that the facts of this petition are partially covered by the said judgment qua charging of current price but the second prayer seeking quashing of condition No.27 of the allotment letter dated 28.07.2025, which bars transfer of the plot for five years, needs to be adjudicated.

3. Heard.

4. A bare perusal of the pleadings reveals that, by order dated 26.08.2025, this Court issued notice of motion, granting respondent-HSVP time to obtain instructions. No reply has been filed till date. Beyond the issue of charging the current price, the petitioner also challenges Condition No. 27 of the allotment letter issued to the petitioner, which is reproduced below:

"The plot cannot be transferred before expiry of 5 years from issue of this allotment letter except in inheritance case."

5. To adjudicate upon this issue, we draw strength from the judgment passed by Co-ordinate Bench in LPA-2096-2011, titled as "Haryana Urban Development Authority Vs. Sandeep", where object of rehabilitation in reference to oustee has been discussed in detail, whereby relying upon the judgment passed in State of U.P. Vs. Pista Devi, AIR 1986 SC 2025, the 2 of 6 ::: Downloaded on - 25-12-2025 21:02:22 ::: CWP-22585-2025 & CWP-23247-2025 -3- Coordinate Bench observed that the question of allotment of the plots to the oustees, came up for consideration before the Hon'ble Supreme Court where it has been observed that when land for the purposes of land development in urban areas is acquired, the developing authority should provide a house or shop site of reasonable size on reasonable terms to each of the expropriated persons, who have no houses or shops/buildings in the urban area in question with an object for settlement of those land owners.

6. Further in State of Madhya Pradesh Vs. Narmada Bachao Andolan and another, 2011 (7) SCC 639, the Supreme Court dealt with the similar issue. The relevant extract is reproduced here below:-

"26. It is desirable for the authority concerned to ensure that as far as practicable persons who had been living and carrying on business or other activity on the land acquired, if they so desire, and are willing to purchase and comply with any requirement of the authority or the local body, be given a piece of land on the terms settled with due regard to the price at which the land has been acquired from them. However, the State Government cannot be compelled to provide alternate accommodation to the oustees and it is for the authority concerned to consider the desirability and feasibility of providing alternative land considering the facts and circumstances of each case.
27. In certain cases, the oustees are entitled to rehabilitation. Rehabilitation is meant only for those persons who have been rendered destitute because of a loss of residence or livelihood as a consequence of land acquisition. The authorities must explore the avenues of rehabilitation by way of employment, housing, investment opportunities, and identification of alternative lands.
"10. ... A blinkered vision of development, complete apathy towards those who are highly adversely affected by the development process and a cynical unconcern for the enforcement of the laws lead to a situation where the rights and benefits promised and guaranteed under the Constitution hardly ever reach the most marginalised citizens." (Mahanadi Coalfields Ltd. Vs. Mathias Oram (2010) 11 SCC 269) For people whose lives and livelihoods are intrinsically connected to the land, the economic and cultural shift to a market economy can be traumatic. (Vide State of U.P. v. Pista Devi AIR 1986 SC 2025, Narpat Singh v. Jaipur Development Authority AIR 2002 SC 2036, Land Acquisition Officer v. Mahaboob (2009) 14 SCC 54, Mahanadi Coalfields Ltd. v. Mathias Oram (2010) 11 SCC 269 and Brij Mohan v. HUDA (2011) 2 SCC 29.) The fundamental right of the farmer to cultivation is a part of right to livelihood.
"Agricultural land is the foundation for a sense of security and freedom from fear. Assured possession is a lasting source for peace and prosperity." India being a predominantly agricultural society, there is a "strong linkage between 3 of 6 ::: Downloaded on - 25-12-2025 21:02:22 ::: CWP-22585-2025 & CWP-23247-2025 -4- the land and the person's status in [the] social system".

28. However, in case of land acquisition, "the plea of deprivation of right to livelihood under Article 21 is unsustainable". (Vide Chameli Singh v. State of U.P. (1996) 2 SCC 549 and Samatha v. State of A.P. (1997) 8 SCC 191). This Court has consistently held that Article 300-A is not only a constitutional right but also a human right. (Vide Lachhman Dass v. Jagat Ram (2007) 10 SCC 448 and Amarjit Singh v. State of Punjab (2010) 10 SCC 43). However, in Jilubhai Nanbhai Khachar v. State of Gujarat 1995 Supp. (1) SCC 596, this Court held: (SCC pp. 620 & 632, paras 30 & 58) "30. Thus it is clear that right to property under Article 300-A is not a basic feature or structure of the Constitution. It is only a constitutional right. ... ***

58. ...The principle of unfairness of the procedure attracting Article 21 does not apply to the acquisition or deprivation of property under Article 300-A giving effect to the directive principles."

29. This Court in Narmada Bachao Andolan Vs. Union of India (2000) 10 SCC 664 held as under: (SCC pp. 702-03, para 62) "62. The displacement of the tribals and other persons would not per se result in the violation of their fundamental or other rights. The effect is to see that on their rehabilitation at new locations they are better off than what they were. At the rehabilitation sites they will have more and better amenities than those they enjoyed in their tribal hamlets. The gradual assimilation in the mainstream of the society will lead to betterment and progress." (...emphasis supplied)

30. In State of Kerala v. Peoples Union for Civil Liberties (2009) 8 SCC 46, this Court held as under: (SCC p. 95, paras 102-03) "

102. Article 21 deals with right to life and liberty. Would it bring within its umbrage a right of tribals to be rehabilitated in their own habitat is the question?
103. If the answer is to be rendered in the affirmative, then, for no reason whatsoever even an inch of land belonging to a member of Scheduled Tribe can ever be acquired. Furthermore, a distinction must be borne between a right of rehabilitation required to be provided when the land of the members of the Scheduled Tribes are acquired vis-à-vis a prohibition imposed upon the State from doing so at all."

31. Thus, from the abovereferred judgments, it is evident that acquisition of land does not violate any constitutional/fundamental right of the displaced persons. However, they are entitled to resettlement and rehabilitation as per the policy framed for the oustees of the project concerned.

7. The Coordinate Bench relied upon the aforementioned paragraphs and observed that under the head "land for land," the constitution requires removal of economic inequalities and to provide facilities and opportunities for 4 of 6 ::: Downloaded on - 25-12-2025 21:02:22 ::: CWP-22585-2025 & CWP-23247-2025 -5- a decent standard of living while protecting the economic interests of the weaker segments of the society. We also hold that the purpose of allotting a plot to an oustee has been recognized solely for the purpose of rehabilitation, within the ambit of humanitarian considerations of fairness and equity, and not as a matter of right. The allotment of a plot under the oustee quota arises, specifically for the settlement of a landowner whose land has been acquired by the State authority and not for speculative gain.

8. Thus, the rights of an oustee have been recognized as a special category and are expressly addressed in State policy, which has led to the allotment of a plot to the petitioner. It is, therefore, evident that the purpose of allotment is part of the rehabilitation process and not a means for profiteering. The condition incorporated in the allotment letter for non-transfer also recognizes this rehabilitation principle, prescribing a five-year lock-in period during which transfer of the plot is only permitted in cases of inheritance, and not otherwise.

9. We also agree with the rationale for including the saving clause in the allotment letter, as the object is clear; it is intended to prevent financial gain. If same is allowed, it would defeat the purpose and object of allotting land to an oustee. The policy of allotment makes it clear that the State framed this policy solely for rehabilitation, to accommodate persons like the petitioner who lost land due to acquisition. While compensation has also been awarded for such acquisition, but the petitioner has been further accommodated as part of a welfare and benevolent scheme.

10. We believe that the allotment has been made with a laudable objective and not for any monetary benefits. Therefore, the condition imposed 5 of 6 ::: Downloaded on - 25-12-2025 21:02:22 ::: CWP-22585-2025 & CWP-23247-2025 -6- at the time of allotment is not arbitrary, but rather is in consonance with the object of the policy and established legal principles. The Hon'ble Supreme Court in "Estate Officer, Haryana Urban Development Authority and others v. Nirmala Devi" has also addressed a similar issue and observed as follows:

"95. We summarise our final conclusion and dispose of all the appeals with the following directions:
xxxx
(vii) The State of Haryana as well as HUDA shall ensure that land grabbers or any other miscreants may not form a cartel and try to take undue advantage of the allotment of plots. At the end it should not happen that unscrupulous elements ultimately derive any benefit or advantage from allotment of land to the oustees. In this regard the State and HUDA will have to remain very vigilant.
(viii) We believe that since the allotment of plot is with a laudable object and not for any monetary gain, a condition should be imposed at the time of allotment that the allotee shall not be entitled to transfer the plot to any third party without the permission of the competent authority and in any case not within five years from the date of the allotment."

11. Given the above discussion, we find no merits in the prayer made by the learned counsel for the petitioner with regard to the quashing of Condition No.27 of the allotment letter and same is hereby rejected. Consequently, the writ petition is partially allowed in terms of the judgment passed in Ram Lal Mahendru's case (supra).

  (DEEPAK MANCHANDA)                            (ANUPINDER SINGH GREWAL )
         JUDGE                                           JUDGE


24.12.2025
vanita

             Whether speaking/reasoned :            Yes/No
             Whether Reportable :                   Yes/No




                                       6 of 6
               ::: Downloaded on - 25-12-2025 21:02:22 :::