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 1]

Allahabad High Court

Kharaiti Lal And Ors. vs State Of U.P. And Ors. on 14 May, 2004

Equivalent citations: 2004(4)AWC3154, 2004 ALL. L. J. 2730, 2004 A I H C 4376, (2004) 2 LACC 573, (2004) 4 ALL WC 3154, 2004 ALL CJ 2 1106

Author: M. Katju

Bench: M. Katju, K.N. Ojha

JUDGMENT
 

M. Katju, J.
 

1. By means of this writ petition the petitioner has challenged the impugned award dated 30.8.2003 Annexure-1 to the writ petition under Section 11 of the Land Acquisition Act as well as notification dated 17.5.2000 under Section 4/17 and notification dated 3.5.2001 under Section 6, Annexure-3 to the writ petition.

2. The petitioners have alleged that they are owners of the land whose details are given in Annexure-4 to the writ petition.

3. A perusal of the notification under Section 4/17, copy of which is Annexure-2 to the writ petition shows that the land in question was 'sought to be acquired for the planned development for Saharanpur Development Authority for building a Transport Nagar.

4. So far as the purpose of the acquisition mentioned in the notification under Sections 4 and 6 are concerned this is clearly for public purpose and it has to be held that there is urgency in the matter since acquisition for transport purpose must be held as a matter of urgency in view of the growing traffic problem.

5. In Writ Petition No. 29031 of 2003, Amar Singh v. State of U. P., decided on 11.7.2003 a Division Bench of this Court held following several Supreme Court decisions that the question of urgency is for the subjective satisfaction of the Government and this Court cannot go into the matter. In that decision the matter has been discussed in great detail. Hence, we reject the challenge to the notification under Sections 4 and 6 of the Land Acquisition Act.

6. The learned' counsel for the petitioner has then submitted that in view of Section 11A of the Act the acquisition scheme has lapsed because the possession has not been taken over from the petitioner. In this connection it has been stated in paragraph 4 of the counter-affidavit filed on behalf of the respondent No. 4, Saharanpur Development Authority that the possession of the land was taken over on 7.8.2001. In paragraph 4 it is also stated that the publication of the notification under Section 6 was done on 14.5.2001 and in two newspapers on 17.5.2001. Notices were issued on 24.5.2001 inviting objection under Section 9. The respondent No. 4 has already deposited a sum of Rs. 1,88,68,763.00 and has completed all the necessary requirements under the Acquisition Act.

7. It is alleged in paragraph 6 of the counter-affidavit that the work for development/establishment of the Transport Nagar as per Master Plan was in progress but in the meantime the interim order dated 13.1.2004 was passed and hence the scheme was delayed. As per the scheme regarding establishment of Transport Nagar the registration work has been completed on 31.8.2001 and thereafter about 412 registration of plots/shops etc. Copy of the booklet, master plan and chart of registration is Annexure-C.A. 1. In paragraph 7 of the counter-affidavit it is stated that none of the petitioners are having their names in the revenue records nor are they in possession. In paragraph 9 of the counter-affidavit it is stated that the answering respondent is already in possession of the land w.e.f. 7.8.2001 and hence Section 11A has no application. There was urgency in the matter and the acquisition was for public purpose. The Transport Nagar is duly mentioned and approved in the master plan. The answering respondent is legally and factually bound to provide Transport Nagar as per the master plan. True copy of the possession certificate is Annexure-C.A. 2 to the counter-affidavit which shows that the possession was taken over by the Saharanpur Development Authority on 7.8.2001. In paragraph 11 of the counter-affidavit it is stated that the mutation has been done in favour of the answering respondents vide Annexures-C.A. 3 and 4 to the counter-affidavit.

8. In paragraph 12 of the counter-affidavit it is stated that in a number of other district Headquarters where there are development authorities similar Transport Nagar were created which is for the benefit of the public at large.

9. In paragraph 13 of the counter-affidavit, it is stated that as per the Government order dated 17.10.2001, the earlier Master Plan is enforceable till further orders or till it is not changed, modified or cancelled by a new Master Plan. The earlier Master Plan is still operative and has not been cancelled. True copy of the Government order dated 17.10.2001, is Annexure-C.A. 5. In paragraph 14 it is stated that Special Land Acquisition Officer has wrongly stated that the petitioners are in possession. The same S.L.A.O. has already said that the possession has already been given to the answering respondents on 7.8.2001.

10. We have also perused the rejoinder-affidavit.

11. On the facts of the case we find no merit in this petition.

12. Learned counsel for the petitioner has relied on the decision of the Supreme Court in State of U. P. v. Rajiv Gupta and Anr., (1994) 5 SCC 686 and the decision of this Court in Jeevan Bima Karmachari Sahkari Awas Samiti Ltd. v. State of U. P., 1997 (Suppl) AWC 356 : 1998 (89) RD 130 ; Ram Jiyawan v. State of U. P., AIR 1994 All 38 and Smt. Prabha Wati Kunwar and Anr. v. State of U. P., 1996 AWC 924. He has urged that the possession was never taken till date and hence the property did not vest in the State of U. P. or in respondent No. 4. He has relied on khasra entries and irrigation slips which have been annexed with the rejoinder-affidavit. He has also submitted that the Master Plan was not approved by the State Government.

13. In Balmokand v. State of Punjab, JT 1996 (3) SC 60. it was held by the Supreme Court that the normal mode of taking possession and giving delivery to the beneficiaries is the accepted mode of taking possession of the land. Subsequent thereto the retention of possession would tantamount only to illegal or unlawful possession. Hence, merely because the appellant subsequent to 7.8.2001 retained actual possession of the acquired land and acquisition cannot be said to be bad in law.

14. In Awadh Bihari Yadav v. State of Bihar, JT 1995 (6) SC 248 (vide paragraph 11) following the earlier decision in Balwant Narayan Bhagde v. M.D. Bhagwat and Ors., AIR 1975 SC 1767, it was held that once possession of the land was taken by the Government even if thereafter the owner of the land entered upon the land and resumed possession such act does not have the effect of obliterating the consequences of vesting.

15. In the present case. it has been clearly stated by the respondents in paragraphs 4, 9, 11, 14, 16 and 18 of the counter-affidavit that the possession was taken over by the respondents on 7.8.2001. The possession memo which is Annexure-C.A. 2 to the counter-affidavit clearly supports the contention of the respondents. It is stated therein that the possession has been taken over by the respondent on 7.8.2001 and handed over to the Vice Chairman of Saharanpur Development Authority. In the counter-affidavit filed by the respondents in relation to the application under Order XLI, Rule 22, C.P.C. the respondent No. 4 has annexed copies of the khasras showing possession of the said respondent. In view of the aforesaid Supreme Court decisions we cannot accept the contention of the petitioner that possession was not taken by the respondents. Even if subsequently possession was re-taken by the petitioner, that will be immaterial.

16. In fact due to the pendency of this petition the entire scheme for setting up a Transport Nagar has been delayed and this is not in the public interest.

17. The petitioner will get compensation for the land which has been full amount, which has been acquired (including constructions or trees thereon) as per the provision of the Land Acquisition Act.

18. The petition is dismissed.