Telangana High Court
Y. Venkateswara Rao, Hyderabad 111 ... vs The Govt. Of A.P. Hyderabad 5 Others on 2 June, 2021
Author: M.S. Ramachandra Rao
Bench: M.S.Ramachandra Rao, T.Vinod Kumar
HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO
AND
HONOURABLE SRI JUSTICE T.VINOD KUMAR
Writ Petition No.35061 of 1997, Writ Petition No.14771 of 2003,
Writ Petition No.9262 of 2006, Writ Petition No.13424 of 2006,
Writ Petition No.7438 of 2007, Writ Petition No.27532 of 2008,
Writ Petition No.3532 of 2009,
Interlocutory Application No.2 of 2019 in Writ Petition No.11026 of 2009
and
Writ Petition No.11026 of 2009
Writ Petition No.35061 of 1997
Between:
The Kalyan Nagar Cooperative Housing Society Ltd.,
T.A.218, 8-3-167/D/194(A), Venture-I,
Kalyan Nagar, Hyderabad - 500 038,
Rep. by its Secretary.
...Petitioner
And
The State of Telangana,
rep. by its Secretary, Revenue Department,
Secretariat, Hyderabad, and others
...Respondents
Writ Petition No.14771 of 2003
Between:
B. Venugopal Rao, S/o.B.R. Rao,
Aged about : 75 years, Occ : Retired Officer,
R/o.179 'A' Class CIB Quarters,
Mallepally, Hyderabad, and others
...Petitioners
And
The Principal Secretary, Revenue Department,
Secretariat, Hyderabad, and others
...Respondents
::2:: MSR,J & TVK,J
wp_35061_1997&batch
Writ Petition No.9262 of 2006
Between:
Y. Venkateswara Rao, S/o.Lakshmaiah,
Aged : 76 years, Retd. Central Government Employee,
R/o.55 Sundernagar, Hyderabad and others
...Petitioners
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
& Urban Development,
Secretariat, Hyderabad, and others
...Respondents
Writ Petition No.13424 of 2006
Between:
M.R. Seethamahalakshmi, W/o.M.V.K. Varma,
Aged about 68 years, R/o.6-3-244/4,
Premnagar, Hyderabad and others
...Petitioners
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
and Urban Development,
Secretariat, Hyderabad, and others
...Respondents
Writ Petition No.7438 of 2007
Between:
M. Krishna Reddy, S/o.Late Venkata Reddy,
Aged about : 71 years,
R/o. Plot No.15, Srinivasa Nagar,
Medical Society, Besides VVN Colony,
Kukatpally, Hyderabad - 72, and others
...Petitioners
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
and Urban Development,
Secretariat, Hyderabad, and others
...Respondents
::3:: MSR,J & TVK,J
wp_35061_1997&batch
Writ Petition No.27532 of 2008
Between:
Smt. K. Samanthakamani,
W/o. Late K. Satyanarayana,
Aged : 68 years, House-wife,
R/o.Plot No.40,
Flat No.G1, Priya Colony, Gudimalkapur,
Mehidipatnam, Hyderabad and others
...Petitioners
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
and Urban Development,
Secretariat, Hyderabad, and others
...Respondents
Writ Petition No.3532 of 2009
Between:
Raja Vasireddy Rajyalakshmi Devi,
W/o.RVLN Prasad, aged : 68 years,
House-wife, R/o.5-87-3, 2nd lane,
Lakshmipuram, Guntur District and others
...Petitioners
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
and Urban Development,
Secretariat, Hyderabad, and others
...Respondents
Writ Petition No.11026 of 2009
Between:
The Kalyannagar Co-operative Housing Society Ltd.,
H.No.10-2-289/120/49/29 & 30, P.S. Nagar,
Masab Tank, Hyderabad, rep. by its Secretary,
P. Satyanarayana Reddy, S/o. Late Bapi Reddy.
...Petitioner
And
The State of Telangana,
rep. by its Secretary, Department of Municipal Administration
and Urban Development,
Secretariat, Hyderabad, and others
...Respondents
::4:: MSR,J & TVK,J
wp_35061_1997&batch
Date of Judgment pronounced on : 02.06.2021
HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO
AND
HONOURABLE SRI JUSTICE T.VINOD KUMAR
1. Whether Reporters of Local newspapers : Yes/No
May be allowed to see the judgments?
2. Whether the copies of judgment may be marked : Yes
to Law Reporters/Journals:
3. Whether His Lordships wishes to see the fair copy : Yes/No
Of the Judgment?
::5:: MSR,J & TVK,J
wp_35061_1997&batch
HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO
AND
HONOURABLE SRI JUSTICE T.VINOD KUMAR
Writ Petition No.35061 of 1997, Writ Petition No.14771 of 2003,
Writ Petition No.9262 of 2006, Writ Petition No.13424 of 2006,
Writ Petition No.7438 of 2007, Writ Petition No.27532 of 2008,
Writ Petition No.3532 of 2009,
Interlocutory Application No.2 of 2019 in Writ Petition No.11026 of 2009
and
Writ Petition No.11026 of 2009
% 02.06.2021
# The Kalyan Nagar Cooperative Housing Society Ltd.,
T.A.218, 8-3-167/D/194(A), Venture-I,
Kalyan Nagar, Hyderabad - 500 038,
Rep. by its Secretary.
...Petitioner
And
$ The State of Telangana,
rep. by its Secretary, Revenue Department,
Secretariat, Hyderabad, and others
...Respondents
< GIST:
> HEAD NOTE:
!Counsel for the Petitioners : C.V. Mohan Reddy, learned Senior Counsel
appearing on behalf of Sri Ramakrishna
Pativada, Hamsa Devineni, Sri R.G.
Shashidhar Singh, Sri C.Hanumantha Rao,
Sri Srinivasa Rao Bodduluri, Sri
P.Prabhakar Rao, and Sri Mohd.Rafiq,
counsel for petitioners
::6:: MSR,J & TVK,J
wp_35061_1997&batch
^Counsel for respondents : Sri Harendra Prasad, Special
Government Pleader attached to the Office
of the Advocate General for the State of
Telangana, Sri Pasham Krishna Reddy,
Counsel for the Greater Hyderabad
Municipal Corporation (the changed name
of the Municipal Corporation of
Hyderabad) and Sri Y.Rama Rao,
Standing Counsel for the HMDA (the
successor of the HUDA)
? Cases referred
1. 2006 (4) ALD 190
2. 1993(1) APLJ 253
3. MANU/AP/0629/2006 = 2006 (6) ALD 176 (DB)
4. (2013) 6 ALD 27 (DB)
5. AIR 1970 AP 318 (FB)
6. (2001) 6 ALT 209 (DB)
7. AIR 1967 SC 1269 at para 9
8. (2012) 12 SCC 675, at page 680
9. (1980) 2 SCC 471
10. (2015) 3 SCC 605, at page 621
11. Devinder Singh v. State of Punjab ... (2008) 1 SCC 728 PARA 43
12. AIR 1969 SC 267
13. (2019) 13 SCC 185, at page 202
14. (1985) 3 SCC 1
15. (2016) 11 SCC 378
16. (2011) 12 SCC 375
17. State of Punjab v. Ramjilal ... (1970) 3 SCC 602;
18. Express Newspapers (P) Ltd v. Union of India ... (1986) 1 SCC 133
19. MANU/AP/0722/2006 (DB)
20. (2019) 12 SCC 275
21. (1994) 1 SCC 44
22. (2020) 2 SCC 569
23. (2013) 1 SCC 353
24. (2011) 10 SCC 404
25. (2007) 11 SCC 447, at page 451
26. AIR 1961 SC 1353
27. (1996) 4 SCC 127
28. (1995) 4 SCC 683
29. (2010) 1 SCC 512
30. (1974) 3 SCC 554
31. AIR 1972 KERALA 103
32. 1979 (4) SCC 176
33. 1985 (3) SCC 737
34. (1984) 4 SCC 251
35. (2002) 1 ALD 790 (DB)
36. (2018) 3 ALT 660(DB)
37. (2018) 6 SCC 215, at page 281
38. (2011) 8 SCC 161
39. (1994) 5 SCC 380, at page 390
40. (2020) 1 SCC 1 para 1239 and 1243 pg.
41. (1988) 3 SCC 449, at page 455
42. (2003) 4 SCC 21
43. (2011) 1 SCC 484
::7:: MSR,J & TVK,J
wp_35061_1997&batch
HONOURABLE SRI JUSTICE M.S.RAMACHANDRA RAO
AND
HONOURABLE SRI JUSTICE T.VINOD KUMAR
Writ Petition No.35061 of 1997;
Writ Petition No.14771 of 2003;
Writ Petition No.9262 of 2006;
Writ Petition No.13424 of 2006;
Writ Petition No.7438 of 2007;
Writ Petition No.27532 of 2008;
Writ Petition No.3532 of 2009;
Interlocutory Application No.2 of 2019 in Writ Petition No.11026 of 2009
and
Writ Petition No.11026 of 2009
COMMON ORDER:(Per Hon'ble Sri Justice M.S. Ramachandra Rao) All these Writ petitions relate to the same property and common questions of law and fact arise for consideration and so they are being disposed off in this common order.
The cases have a chequered history starting from 1963 till date. The Background Facts 1963-1978
2. A Housing Society by name Kalyan Nagar Co-operative Housing Society Ltd (for short 'the Society') was registered as a Co-operative Society under the A.P. (Telangana Area) Co-operative ::8:: MSR,J & TVK,J wp_35061_1997&batch Societies Act, 1952 on 10.12.1963. It has 350 members from lower/middle class families.
3. On 5.11.1964, the said Society purchased from Smt. C. Rajya Lakshmi Devi and another under a Regd.Sale deed Doc.No.3143 of 1964, an extent of Ac.34.00 gts and 4472 sq.yds in Sy.No.128/1 and 128/10, Yousuguda Village, Hyderabad West.
4. Under another regd. Sale deed Doc.No.2074 of 1964 dt.16.11.1964, it also purchased from A. Ramaswamy and another extent of Ac.3.00 gts and 2489 sq.yds in Sy.No.128/1 and part of Sy.NO.128/10 of Yousufguda Village.
5. On 7.3.1969, C.Rajya Lakshmi Devi and another executed a regd. Rectification deed dt.7.3.1969 bearing Doc.No.751/1969 correcting the marking and sketch of the lands registered under the Sale deed dt.5.1.1964 by furnishing a revised plan without any change in the area or boundaries.
6. Thus about Acs.38.00 and 2121 sq.yds was purchased by the Society in Sy.No.128/1 and 128/10 of Yousufguda Village.
7. On 1.3.1978, the Director of Town Planning and the Municipal Corporation of Hyderabad issued an approved layout to the Society comprising 287 house plots in an area of Ac.38.00 through L.P.No.14/74.
8. However sale deeds could not be executed in favor of the members/allottees in view of the prohibition under the Urban Land ::9:: MSR,J & TVK,J wp_35061_1997&batch (Ceiling and Regulation) Act, 1976 and the Society was awaiting exemption from the provisions of the said Act for the sale of the land to it's members.
1978-1990
9. In the meantime, the land started getting encroached, according to the Society with the active encouragement and help from a local politician, politician and a Member of Legislative Assembly (for short 'MLA') by name P.Janardhan Reddy, who later also became a Minister in the State cabinet of the State of Andhra Pradesh.
10. On 14.8.1978, the Society filed O.S.No.2616/1978 before the II Asst. Judge, City Civil Court, Hyderabad against 4 persons for permanent injunction restraining them from interfering with the possession of the Society of Acs.38.00 and 2121 sq.yds. The said Court decreed the suit on 30.11.1981.
11. According to the Society, between 1986 and 1988, the encroachers / land grabbers did not vacate, but continued in the occupation of land with political support and slowly extended their occupation of the land with the help of the local MLA P.Janardhan Reddy. Many more huts were raised and in all there were 503 land grabbers who occupied the entire land belonging to the Society.
12. On 15.2.1988, the then State Govt. of Andhra Pradesh issued G.O.Ms.No.114, Revenue (UC.I) Department dt.15.2.1988, in exercise of powers conferred on it under Sec.34 of the Urban Land ::10:: MSR,J & TVK,J wp_35061_1997&batch (Ceiling and Regulation) Act, 1976, deleting the lands purchased by the Society from the excess land holdings of it's vendor Smt. C.Rajyalakshmi Devi (Sl.No.5 and 8 of the said G.O).
13. On 10.8.1988, the Society filed LGC No.2 of 1988 against 500 encroachers / land grabbers under the A.P. Land Grabbing (Prohibition) Act, 1982 before the Special Court constituted under the said Act, and all 503 persons who were illegally in possession of the land of Ac.38.00 and 2121 sq.yds., were impleaded therein.
14. Cognizance of the case was taken by the Special Court constituted under the said Act under proviso to Sec.8(1-A) and notices were issued to the respondents. A notification was also issued under the proviso to sub-Section (6) of Sec.8 of the said Act and published in the Andhra Pradesh Gazette Part-II (Extraordinary) dt.22.9.1988 calling for objections, if any, on or before 26.9.1988. No objections were filed by any of the respondents in the LGC, in spite of service of notices, and they were then set ex parte.
15. In the evidence adduced before the Special Court, the Society's witnesses deposed about the active encouragement given to the land grabbers by P.Janardhan Reddy, the then MLA, the assault committed by the land grabbers on the watchman of the Society, and the promise by the MLA to sort out the issue and get the encroachers to vacate the land by getting for them alternative land. The witnesses also deposed that the said MLA later became a Minister, but he did nothing to sort ::11:: MSR,J & TVK,J wp_35061_1997&batch out the issue and get the land grabbers evicted in spite of the office bearers of the Society meeting him several times.
16. This evidence of involvement and active encouragement given by the local MLA P.Janardhan Reddy, who also later became a Minister, to the land grabbers was accepted by the Special Court and it declared in it's judgment dt.15.9.1989 in L.G.C. No.2 of 1988 that the Society is the owner of the subject land, that all the respondents are land grabbers/ encroachers and are liable for eviction; the respondents were given 3 months time to remove the structures erected by them in the land and vacate it; and in default, the Society was granted liberty to get them removed and take vacant possession of the land.
17. Though I.A.No.424 of 1989 was filed by some of the respondents to set aside the ex parte decree dt.15.9.1989 in LGC.No.2 of 1988, it was dismissed with costs on 15.1.1990.
18. No Writ Petition was filed challenging the Order dt.15.9.1989 in LGC No.2 of 1988 or the order dt.4.1.1990 in IA No.424 of 1989 in LGC 2 of 1988 and these orders attained finality.
19. The adage that the difficulties of the decree holder start after he secures a decree in his favor from the Civil Court came true as can be seen from the subsequent events.
::12:: MSR,J & TVK,J
wp_35061_1997&batch
20. Under Rule 15 of the Rules framed under the A.P. Land Grabbing (Prohibition) Act, 1982, the Revenue Divisional Officer is the statutory authority to execute the orders of the Special Court.
21. It is not in dispute that the Revenue Divisional Officer and Sub- Divisional Magistrate, Hyderabad Division, Hyderabad District issued notice No.1/1248/90 dt.12.3.1990 under Rule 15(2) in Form-V with a direction to the Dy.Tahsildar, (Land Grabbing), Golconda Mandal to take possession from the land grabbers of the land of Ac.38, 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda village on behalf of the Govt. and hand it over immediately to the Society.
22. The Society alleges that the eviction process to evict the judgment debtors / land grabbers was stalled due to political pressure wielded by P.Janardhan Reddy, the then Local MLA and Minister, and in spite of repeated requests of the Society's office bearers, the Revenue divisional Officer did nothing.
23. In the mean time, the land grabbers formed Karmikanagar Weaker Sections Welfare Association, Yousufguda with the MLA P.Janardhan Reddy as Chief Patron.
24. A letter dt.19.5.1990 was written by the said Association to the Society to sell the subject land to it @ Rs.9 per sq.yd by way of compromise. The offer was raised to Rs.25/- per sq.yd by another subsequent letter dt.8.6.1990.
::13:: MSR,J & TVK,J
wp_35061_1997&batch
25. An agreement dt.31.1.1991 was also entered into by the Society with the Association agreeing to sell the land for Rs.25/- per sq.yd, with a specific condition (Clause 2) that the said amount would be collected from individual members of the Association within 90 days from that day and paid to the Society, and in default, the agreement would stand cancelled.
26. Since no payment was made by the Association to the Society of the agreed amount thereafter within the said 2 months or even till date, the agreement stood cancelled as per clause 2 thereof. 1991-1996 The notification under Sec. 3(1) of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956
27. On 12.12.1991, the Spl.Dy.Collector, L.A Section, UCD, MCH issued a Notification in Form No.1 under Sec.3(1) of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956 stating that the Commissioner of the Municipal Corporation of Hyderabad, the delegate of the State Government (under G.O.Ms.No.45 Housing dt.8.3.1963), is satisfied that an area of Ac.28-7 acres specified in the schedule to the said notification, is a source of danger to public health, safety or convenience of it's neighborhood by reason of the area being hill slope, unsanitary or squalid.
28. Strangely in the schedule to the notification describing the land notified as 'slum', there is no mention of the Sy.Nos or Town Sy.No.(T.S.No.) or the village name or the name of the land owner. It ::14:: MSR,J & TVK,J wp_35061_1997&batch is stated that it is located at Karmikanagar Slum, MCH-8, Block-3. Even the number of families affected is left 'blank'.
29. The boundaries mentioned in the notification as set out below also appear 'vague':
North ... Houses South ... Rahmatnagar East ... Open Land West ... Houses
30. From this notification, it is very difficult to conclude that it relates to land which is part of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda village purchased by the Society.
The preliminary notification under Subsection (2) of Sec. 3 of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956
31. The Commissioner of the Municipal Corporation of Hyderabad, the delegate of the State Government, next issued vide notification No.107 dt.20.3.1992 notice in Form No.II proposing acquisition of the area notified as slum area in the notification issued on 12.12.1991 under Sub-Section (2) of Section 3 of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956, and addressed it to Smt.Rajya Lakshmi Devi, the vendor of the Society, styling her as a 'person interested' in the land.
32. This notification dt.20.3.1992 also does not mention the Sy.No.s of the land or the village. It only mentions the slum area as "Karmikanagar".
::15:: MSR,J & TVK,J
wp_35061_1997&batch
33. For the first time now in this notification dt.20.3.1992, the Town Survey Numbers T.S.No.9/1 and 10 are indicated. These TS No.s were not mentioned in the notification dt.12.12.1991 issued under Section 3(1) of the Act notifying the area as 'slum area'.
34. More importantly, while proviso to Sub-section (2) of section 3 requires the State Government to call upon the owner of, or any other person who, in the opinion of the Government, is interested in such land to show cause why it should not be acquired, the Society which had become the owner of the notified land by 1964, is not issued any notice to show cause by the Commissioner, GHMC, though it is not only the 'owner' but also 'person interested'.
35. The Society contends that the State Government was fully aware that Smt.C.Rajya Lakshmi Devi was no longer the owner of the land notified as slum area and proposed to be acquired, and that the Society was the owner thereof, and deliberately the notice under proviso to sub-Section (2) to Section 3 of the A.P.Slum Improvement (Acquisition of Land) Act,1956 was not issued to the Society.
36. In fact it is the plea of the Society that Smt.C.Rajya Lakshmi Devi, the noticee mentioned in the notification dt.20.3.1992 was not even alive by 20.3.1992 when the notice under sub-Section (2) of Section 3 was issued to her.
::16:: MSR,J & TVK,J
wp_35061_1997&batch
The final notification under sub-section (2) of section 3 of the A.P.Slum Improvement ( Acquisition of Land) Act, 1956
37. On 30.6.1992 in A.P.Gazette No.234, the Commissioner, Municipal Corporation of Hyderabad issued final notification under sub-Section (2) of Section 3 of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 stating that notices to the owners or persons interested were issued by him to show cause why the land should not be acquired with a view to undertaking the execution of works designed to improve or clean the area in the interest of public health, safety or convenience of it's neighborhood, that objections were received from the owners thereof or the persons interested in the said lands declared as a slum area, that the same were considered and rejected; and so, in exercise of powers conferred by sub-section (2) of Section 3 of the A.P. Slum Improvement (Acquisition of Land) Act, 1956, he has decided to acquire the said lands declared as "slum area' in pursuance of Section 3 (1) of the said Act.
38. In this notification dated 30.6.1992, for the first time, the Sy.Nos.128/1 and 128/10 and the name of the village as Yousufguda village were mentioned, which had not been mentioned in the notification dt.12.12.1991 issued under Sec.3(1) of the said Act or in the preliminary notification /notice dt.20.3.1992 issued to owners under sub-Section (2) of Section 3 of the Act.
39. We may point out that though the provisions of Section 6 of the A.P. Slum Improvement (Acquisition of Land) Act, 1956 contemplate the payment of compensation to the land owner whose land is ::17:: MSR,J & TVK,J wp_35061_1997&batch declared as a "slum area' and acquired for development, no steps were taken to determine or pay any amount to the Society for the notified land by the State Government or it's officials till date.
40. Unaware of these events the Society gave a representation dt.2.7.1992 to the District Collector, Hyderabad seeking restoration of it's land by evicting the persons declared as land grabbers by the Special Court under the A.P. Land Grabbing (Prohibition) Act, 1982 in LGC No.2 of 1988 by judgment dt.15.9.1989.
41. On coming to know of the actions taken by the State Government through the Commissioner, Municipal Corporation of Hyderabad taken under the A.P. Slum Improvement (Acquisition of Land) Act, 1956, the Society gave a representation dt.20.8.1992 to the Commissioner, Municipal Corporation of Hyderabad objecting to both the preliminary notification declaring it's land as a 'slum area' and also for it's acquisition raising several contentions and requested him not to proceed further and act contrary to the judgment dt.15.9.1989 of the Special Court under the A.P.Land Grabbing (Prohibition) Act, 1982 in LGC No.2 of 1988. He was also requested to cancel the notifications by issuing another notification immediately.
42. Similar representation dt.20.8.1992 was also given to the District Collector, Hyderabad and to the Asst. Commissioner of Police on 5.5.1993.
::18:: MSR,J & TVK,J
wp_35061_1997&batch
43. A representation was also made to P.Janardhan Reddy, the then Minister for Labour, Employment and Housing, Govt. of A.P. on 15.5.1993 stating that in November, 1992, in a meeting chaired by him, the State had desired to retain the notified land and promised to consider giving alternative land of equal value free of cost to the Society and to maintain status quo till then, that contrary to said understanding, the Municipal Corporation had started to develop the area and provided necessary amenities to the land grabbers squatting over the land, that the District Collector had already submitted a proposal to give alternative land to the Society, and requesting the Minister to give suitable directions for allotment of alternative land to them.
44. Nothing was done to solve the grievance of the Society or it's members.
45. In 1997, certain newspaper reports appeared in Telugu Daily News Paper "Eenadu" that the State's Chief Minister had ordered grant of house site pattas to all the residents/land grabbers in Karmikanagar.
The first Writ Petition - W.P.No.35061 of 1997 1997-2010
46. On coming to know of this, on 27.12.1997, the Society filed W.P.No.35061 of 1997 before this Court seeking a direction to the State of Andhra Pradesh, the District Collector, Hyderabad, the ::19:: MSR,J & TVK,J wp_35061_1997&batch Revenue Divisional officer, Hyderabad, the Mandal Revenue Officer, Khairatabad Mandal and the Municipal Corporation of Hyderabad rep. by it's Commissioner to desist from granting pattas to the land grabbers in occupation of land in Sy.No.128/1 and 128/10 of Yousufguda village without resorting to acquisition under the Land Acquisition Act,1894 and also to direct the respondents to deliver possession of the said land to it.
47. The Society contended that when the A.P. Legislature had passed the A.P.Land Grabbing (Prohibition) Act, 1982 to evict land grabbers, and the forum created under the said Act had decreed on 15.9.1989, LGC No.2 of 1988 filed by the Society and directed the eviction of the land grabbers, and the said order had attained finality, the respondents' proposal to grant pattas to such land grabbers and regularize their illegal possession is illegal and arbitrary, and the State cannot grant such relief to 'land grabbers' instead of evicting them and upholding the 'Rule of Law'.
48. The Society also filed WPMP.No.41254 of 1997 in the said W.P. to direct the respondents in the W.P.No.35061 of 1997 not to grant pattas to any persons in illegal possession of land in Sy.No.128/1 and 128/10 of Yousufguda village pending disposal of the said W.P.
49. On 1.1.1998, a learned single Judge of the A.P. High Court granted the said interim order.
::20:: MSR,J & TVK,J
wp_35061_1997&batch
The counter affidavits filed by the respondents
50. In the counter affidavit filed in the said Writ Petition by the State of Andhra Pradesh, the District Collector, Hyderabad, the Revenue Divisional officer, Hyderabad, the Mandal Revenue Officer, Khairatabad Mandal ( respondents 1 to 4 therein), the State relied on it's notifications dt.12.12.1991,20.3.1992 and 30.6.1992 issued under the A.P.Slum Improvement (Acquisition of Land) Act, 1956. According to them, the Karmikanagar Slum situated in Municipal Ward 8, Block 3, Circle No.V was an identified and very old slum by an Officers Committee in 1986 and it is at Sl.No.634 of the slums list; and once the land is declared as a slum and acquired it vests in the State free from all encumbrances; and it is authorized to regularize the occupations of the poor slum dwellers by issuing such pattas. But no such report of the Officers' Committee was filed by the respondents along with the counter affidavit filed in this Writ Petition.
51. While admitting that the Society has filed O.S.No.2618 of 1978 and also LGC No.2 of 1988 before the Special Court constituted under the A.P. Land Grabbing (Prohibition) Act, 1982, the respondents took the plea that the State is not a party to the said LGC. It contended that the Society should have questioned the notifications issued under the A.P. Slum Improvement (Acquisition of Land) Act, 1956, and it cannot question the assignment of land by the State to the poor slum dwellers; and notwithstanding the decision of the Special Court, the State is not precluded from declaring such land as a slum. According ::21:: MSR,J & TVK,J wp_35061_1997&batch to them, the Society can at best claim only compensation under the Act.
52. The Commissioner of the Municipal Corporation of Hyderabad raised similar contentions in a separate counter filed in January,1998 and pleaded that the Writ Petition was filed by the Society 5 years after the notifications were issued under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 and on account of laches and delay, it ought to be rejected.
53. But the fact remains that the State did not grant any house site pattas to any of the land grabbers in view of the interim order dt.1.1.1998 in WPMP.No.41254 of 1997 in WP.No.35061 of 1997.
54. On 14.10.2004, the Society submitted a representation to the Chief Minister for allotment of alternative land through the Principal Secretary, Municipal Administration and Urban Development.
55. Rejoinder is filed by the Society in March, 2005 stating that the notifications cover 230 approved house plots of the Society; that no part of the land owned by it is a 'slum', but it is a well developed area for which lay out was approved in 1966; and for extraneous reasons the respondents had ignored the judgment dt.15.9.1989 in LGC No.2 of 1988 and allowed the land grabbers to continue in the land without evicting them through the Revenue Divisional Officer, under Rule 15 of the Rules framed under the said Act.
::22:: MSR,J & TVK,J
wp_35061_1997&batch
They contended that the respondents, with a pre-meditated plan, to render the orders of the Special Court nugatory, deliberately issued notice to Smt. Rajya Lakshmi Devi, though she had sold the land to the Society by 1964 and had expired in 1980s; and they deliberately issued the notice under sub-Section (2) of Section 3 of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 to a dead person.
It was also pointed out that the Municipal Corporation of Hyderabad was aware of the Society's ownership of the subject land since it had collected Rs.33,487/- on 16-5-1966 towards lay out approval fee and approved the tentative lay out; and subsequently the said Corporation had converted the approved house plots into 'a very old slum' to satisfy certain persons with vested interests.
It was also stated that Karmikanagar was located on Government land, and the Society's land was adjacent to it, that Kalyannangar Colony (of the Society) and Karmikanagar are two different colonies with different extents and boundaries, and the land grabbers took advantage of it and included the Society's land in Karmikanagar slum and got it notified as a 'slum'.
They contended that the Writ Petition was about taking of possession of Acs.38.00 and 2121 sq.yds of land belonging to Society while the respondents are justifying their action in notifying Ac.28-07 gts as a slum.
::23:: MSR,J & TVK,J
wp_35061_1997&batch
Reliance is also placed on the exemption granted from the operation of the Urban Land (Ceiling and regulation) Act, 1976 to the Society by the State Government vide G.O.Ms.No.114 rev (UCI) Department dt.15.2.1988 and it is contended that the acquisition of Ac.28.07 gts. is under a false pretext, amounting to sheer abuse of power and amounts to playing fraud on a statue.
It is also stated that the respondents intended to keep the Society in dark about the Land acquisition and so did not reply to the letters dt.14-3-1990, 7-4-1992 and 2-7-1992 about eviction of the land grabbers and delivery of land to the Society.
It is contended that the acquisition was made fraudulently without notice to the Society, that it is bad in law, and is against the principles of natural justice, and on those grounds it is liable to be set aside.
The Society denied that the Writ Petition was hit by laches and contended that the Society waited for 5 years for the respondents to keep their promise and when it came to know about the proposal to grant pattas, it filed the Writ petition.
In a separate rejoinder filed on 9.7.2008 to the Counter of the Commissioner of the Municipal Corporation of Hyderabad, it is stated that the Society had issued a legal notice on 20.8.1992 when it came to know about the proposal to issue pattas to the land grabbers and asked for delivery of possession of it's land, but the respondents made ::24:: MSR,J & TVK,J wp_35061_1997&batch the committee members of the Society to believe that they acquired Ac.28-07 gts under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 with Rahmatnagar as it's southern boundary from Rajya Laksmi Devi, and the land of the Society was having different boundaries and was not affected by the acquisition.
56. On 27.1.2011, the Advocate General appeared for the respondents and sought time for 3 weeks; and on 1.9.2014, he informed the Court that the issue whether the Society will be allotted alternative land is under consideration of the Government and sought time of 4 weeks.
57. WPMP.No.17435 of 2015 was filed by the Society, after the composite State of Andhra Pradesh was divided into new State of Telangana and the residuary State of Andhra Pradesh under the A.P. Reorganisation Act, 2014, to substitute "the State of Telangana" in place of "Government of Andhra Pradesh". The said application was ordered on 1.5.2015.
58. Though several orders were passed by this Court from time to time directing the respondents to explore the possibility of giving alternative land to the Society, nothing came of it, and ultimately the State bluntly refused to grant anything to the Society.
59. It also never paid any compensation under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 to the Society nor did it give alternative land to the Society.
::25:: MSR,J & TVK,J
wp_35061_1997&batch
60. More importantly, to avoid any dispute about the location of the Ac.28-07 gts notified for acquisition under the A.P.Slum Improvement (Acquisition of Land) Act, 1956, pursuant to the orders dt.4.10.2008 passed by the High Court in W.P.No.35061 of 1997 and batch, the Government of Andhra Pradesh constituted a Committee for the purpose of examining and ascertaining the identity of the land declared as a slum, and whether it is the land of the Society situated at Sy.No.128/1 and 128/10 of Yousufguda village; and whether the total extent of Ac28-07 gts notified as slum is in fact in the land belonging o the Society.
61. The members of the Committee were (i) Spl.Commissioner & Prl. Secretary to Government, O/o Chief Commissioner of land Administration, Andhra Pradesh, Hyderabad, (ii) the Collector, Hyderabad District, (iii) Additional Commissioner, Municipal Corporation of Hyderabad, (iv) Deputy Director, Survey, Settlement and Land records, Hyderabad and (v) Joint Collector, Hyderabad District.
62. A report dt.19.6.2009 was submitted by the said Committee stating that (a) the entire area of Ac.38.00 which includes the extent of Ac.28-07 gts notified by slum is covered by structures, (b) the area of Ac.28-07 gts notified as slum is a part of Ac.38.00 claimed by the Society as it's property and (c) the entire area of Ac.38.00 is covered by dwelling units.
::26:: MSR,J & TVK,J
wp_35061_1997&batch
The second W.P.No.14771 of 2003 filed by members of the Society
63. On 15.7.2003, 116 members of the Society filed W.P.No.14771 of 2003 seeking a Writ of Mandamus to declare that the initiation of the proceedings under the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 and issuance of the Gazette notification No.107/92 dt.20.3.1992 and No.2344 dt.30.6.1992 by the Commissioner of the Municipal Corporation of Hyderabad to an extent of Ac.28.07 gts out of Acs.38.00 and 2121 sq.yds and not handing over possession of Acs.9.5gts to the members of the Society by the State of Andhra Pradesh and other respondents is illegal, arbitrary and mala fide in view of the finality of the decision dt.15.9.1989 of the Special Court under the A.P.Land Grabbing (Prohibition) Act, 1982 and to set aside the same.
64. The respondents are the Chief Secretary, Govt of A.P., the Principal Secretary, Revenue department, Hyderabad, the Principal secretary to Government, Housing (Co-operation) Department, Hyderabad, The Commissioner, Municipal Corporation of Hyderabad, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Mandal Revenue Officer, Khairatabad, The Commissioner of Police, Hyderabad City. The respondent no.9 is the Society.
65. The petitioners contended that the Society collected advance for the plots to be allotted to it's members apart from land registration charges and newspaper advertisements, obtained tentative layout ::27:: MSR,J & TVK,J wp_35061_1997&batch approval from the Municipal Corporation of Hyderabad on 5.12.1966, that final layout approval application was submitted on 11.1.1979, and some plots were registered in ventures I and III at Yousufguda in name of the members, but no plots were registered to the petitioners who were allotted plots in Venture II falling in the Ac.28-7 gts though land cost was also collected from them in 1964 itself. That in 1986, Sri P.Janardhan Reddy managed things and appears to have got included the area in a list of old slums existing in the twin cities knowingly that the land belongs to 287 members of the Society and the inhabitants had occupied the land illegally contrary to court judgments such as LGC No.2 of 1988 decided by the Special court on 15.9.1989.
66. It is contended that the respondents, who were aware of the change of ownership of the land to the Society, chose to issue notice published in the AP Gazette Part I dt.20..3.192 with a malafide intention to Smt.Rajya Lakshmi Devi who had already sold the land on 5.11.1964 to the Society and though they were aware of the judgment in LGC 2 of 1988. It is also contended that Smt.Rajya Lakshmi Devi was dead by that time and no notice was given to the real owner, the Society, and principles of natural justice were violated.
67. They stated that initiation of proceedings under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 was arbitrary and illegal, that there was no acquisition under the said Act of balance of ::28:: MSR,J & TVK,J wp_35061_1997&batch Ac.9.00 (Acs.38.00 and 2121 sq.yds - Ac.28-07 gts) and the respondents be directed to deliver possession of this Acs.9.00 also.
68. The Writ as against the Chief Secretary of the State of A.P (the respondent no.1) was dismissed on 24.7.2003.
69. An additional affidavit was filed on 2.7.2004 to direct the Prl.Secretary, Revenue Department of Govt. of A.P and the District Collector, Hyderabad to allot Ac.28-7 gts of Govt.land of the same cost in lieu of the land acquired under the A.P.Slum Improvement (Acquisition of Land) Act, 1956.
The counter affidavit filed by the District Collector, Hyderabad (respondent no.5)
70. The District Collector, Hyderabad filed a counter affidavit in this case reiterating that the Karmikanagar slum situated in Municipal Ward-8, Block-3 in MCH Circle-V had been identified by the Officers' Committee in 1986, and on recommendations of the Committee the said area was included in the notification issued under the A.P.Slum Improvement (Acquisition of Land) Act, 1956, that after issuing of notifications under Sec.3(1) and Sec.3(2) of the said Act, the land of Ac.28-7 gts vests in the State Government free of all encumbrances. The plea of laches in filing the W.P.No.35061 of 1997 is reiterated; and it is contended that the respondents have not vacated the land which is under occupation of slum dwellers with permanent structures for about 50 years.
::29:: MSR,J & TVK,J
wp_35061_1997&batch
71. No material to show that the structures were in existence for 50 years is filed.
72. It is denied that there is any illegality or irregularity committed by the respondents or that any individual benefit is involved in the action of the respondents.
73. It is also stated by the District Collector, that action was being taken to acquire the remaining extent of Ac.9-5 gts of land also under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 as the entire land is covered with structures.
74. But no such notification is produced by the respondents notifying the balance of Ac.9-5 gts of land of the Society under any law till date.
75. It is also stated that there is no vacant Government Land free from encroachment available in Hyderabad District jurisdiction to allot alternative land to the petitioners.
The Rejoinder filed by the petitioners to the counter affidavit filed by the District Collector
76. In the rejoinder filed by the petitioners in August, 2014, they denied that the area notified under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 was low lying, squalid and was a source of danger to public health and safety and it is stated that the claim of the respondents to the contrary is not based on facts.
::30:: MSR,J & TVK,J
wp_35061_1997&batch
77. It is also pointed out that the State Government through G.O.Ms.No.272 Rev dt.24.2.2009 had allotted alternative land on exchange basis to land owners of Unnikota slum in Ranga Reddy District; and through G.O.Ms.No.236 dt.21-2-2009 allotted 6000 sq.yds of alternative land to the legal heirs of one Ramesh kumar in Sy.No.28 of Khajaguda, Ranga Reddy District in lieu of the land they had lost in Road No.2, Banjara Hills, Hyderabad. They also referred to the letter dt.20.10.2010 addressed by the Society to the respondents identifying Government lands in Ranga Reddy District, and contended that the plea of the State that there is difficulty in allotting alternative Govt. land raised by the District Collector is without any basis.
78. The petitioners also filed WPMP.No.3824 of 2015 in WP.No.14771 of 2003 to substitute the "State of Telangana" in the place of "the Govt. of Andhra Pradesh" in the cause title and the said application was rejected on 21.4.2015 on the ground that the Writ was already dismissed against the respondent no.1 and the words "Govt. of A.P" were not there in the description of the Respondent no.s 2 and 3.
79. However since the State of Andhra Pradesh is the authority which issued the impugned notifications through it's delegate the Commissioner, Municipal Corporation of Hyderabad, and the said Official is impleaded as Respondent no.4 in the Writ Petition, even if the State of Telangana is not a party to this Writ Petition, and the since the Office of Advocate General, State of Telangana has defended the case on behalf of all official respondents, it hardly makes ::31:: MSR,J & TVK,J wp_35061_1997&batch any difference for the continuance of the Writ petition and for this Court to decide it.
80. We suo motu add the State of Telangana as a party to this Writ Petition, as it is the successor of the State of Andhra Pradesh, invoking Sec.104 of the A.P. Reorganisation Act, 2014.
81. No counter affidavit has been filed by the State of A.P or State of Telangana any of the other respondents in this Writ Petition except the District Collector.
The Third Writ Petition- W.P.No.9262 of 2006
82. In 2006, 112 members of the Society filed W.P.No.9262 of 2006 for a Writ of Mandamus declaring the inaction of the State of Andhra Pradesh, the Hyderabad Municipal Corporation, the Hyderabad Urban Development Authority, the District Collector, Hyderabad and the Revenue Divisional Officer, Hyderabad in not handing over Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda, Hyderabad to the Society and it's members as per the judgment dt.15.9.1989 of the Special court under the A.P. Land Grabbing (Prohibition) Act, 1982 and helping the encroachers by issuing notifications under the A.P. Slum Improvement (Acquisition of Land) Act, 1956 in respect of land of the Society is illegal, arbitrary and unconstitutional, and to set aside the notifications issued under the said Act and forthwith hand over the said land to the Society. The pleas are substantially similar to those raised in W.P.No.35061 of 1997 and W.P.No.14771 of 2003.
::32:: MSR,J & TVK,J
wp_35061_1997&batch
83. In the affidavit filed in support of this W.P, it was highlighted that newspaper reports dt.29.4.2006 indicate that the State Cabinet had allotted Acs.750 to Raheja Group and 2 others, Acs.15 to Army Educational Society, Ac.72 in Puppalguda and Acs.38 in Vattinagulapally to MLAs and MPs, Acs.32 in Vattinagulapally to members of All India Services and Acs.32 in Nizampet and Acs.38 in Pet Basheerabad to journalists.
84. The petitioners later filed W.P.M.P.No.3830 of 2015 to substitute the "State of Telangana" in the place of "the Govt. of Andhra Pradesh" in the cause title in the description of the respondent No.1 and the said application was allowed on 21.4.2015.
85. No counter affidavit has been filed by the State of A.P or any of the other respondents in this Writ Petition.
The Fourth Writ Petition - W.P.No. 13424 of 2006
86. In June 2006, 4 members of the Society filed W.P.13424 of 2006 for a Writ of Mandamus to declare the action of the respondents in not implementing the judgment dt.15.9.1989 in LGC No.2 of 1988 of the Special Court constituted under the A.P. Land Grabbing (Prohibition) Act, 1982 and facilitating the land grabbers to stay in possession as illegal, arbitrary and unconstitutional and to direct the respondents to implement the said judgment forthwith and hand over possession of the land to the Society, ::33:: MSR,J & TVK,J wp_35061_1997&batch
87. The pleas raised are substantially similar to those raised in W.P.No.9262 of 2006.
88. The respondents are Govt. of Andhra Pradesh, the Municipal Corporation of Hyderabad, the HUDA, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Tahsildar, Khairatabad. Respondent No.6 is the Society.
89. The petitioners filed W.P.M.P.No.16210 of 2015, to substitute the words "The State of Telangana" in place of "Government of Andhra Pradesh" in the description of respondent no.1 and it was ordered on 24.4.2015.
90. No counter affidavit has been filed by the State of A.P or any of the other respondents in this Writ Petition.
The Fifth Writ Petition - W.P.No.7438 of 2007
91. In 2007, The Secretary to Government, Municipal Administration and Urban Development Dept, State of Andhra Pradesh sent a letter No.22753/M1/2005 dt.3.2.2007 to M.Krishna Reddy and others, who are members of the Society rejecting it's request to provide alternative land.
92. In this Letter dt.3.2.2007, the State Government sought to contend that before issuing the notification under the A.P.Slum Improvement (Acquisition of Land) Act, 1956, the Dy. Director, Survey and Land Records had informed that ownership of the Ac.28-7 gts of land to be notified was with Smt.C.Rajya Lakshmi Devi, and so ::34:: MSR,J & TVK,J wp_35061_1997&batch notice under Sec.3(2) of the said Act was issued to her. It is alleged that the name of the Society does not appear in the records of the Survey and Land Records department and so the question of issuing notice to the Society does not arise.
93. It is also stated that the Society was never in possession of the land and that it had failed in allotting plots to members which resulted in encroachment of land and development of slum; and settlement of the issue outside Court is not possible in view of pendency of W.P.No.s 14771 of 2003 and W.P.No.35061 of 1997; and it is open to the Society to seek relief of making the land grabbers pay for the land as mentioned in Sec.4(3) of the A.P.Slum Improvement (Acquisition of Land) Act, 1956.
94. This was challenged by Sri M.Krishna Reddy and 40 other members of the Society by filing W.P.7438 of 2007.
95. Petitioners in this W.P. contend that the said Letter dt.3.2.207 was issued without application of mind, that facts were deliberately distorted to deprive the Society of the land and the petitioners of their property, that provisions of law were ignored intentionally and misinterpreted to legitimize the scandalous act of the respondents in superseding order of a competent court. It is stated that even without any gazette notification under the Act, the Commissioner of the Municipal Corporation of Hyderabad took possession of additional adjacent land of Ac.9-5 gts belonging to the Society for slum ::35:: MSR,J & TVK,J wp_35061_1997&batch improvement purpose even when Kalyannagar was not a slum., and that this was a fraud on the statute.
96. It was contended that the plea of the State that it was not aware of the ownership of the Society over the notified land was false and invented to reject the claim of the petitioners; and under the provisions of the A.P.Slum Improvement (Acquisition of Land) Act, 1956 it was mandatory to serve notice on the owner of the land proposed to be acquired under the said Act. Reference is made to the G.O.Ms.No.114 dt.15.2.1988 issued by the State Government granting exemption to the land of Acs.38.00 and 2121 sq.yds purchased by the Society from the provisions of the Urban Land (Ceiling and Regulation) Act, 1976 and it is contend that the State, having issued it, cannot plead ignorance of the title of the Society to the above land.
97. With regard to the plea of the State that the Society's name was not reflected in the revenue and survey records it is stated that it the duty of the Revenue authorities to update their records and it is stated that pahanis for 1978-79 onwards show the possession of the Society over the subject land, and that even the said G.O records that entries in the Revenue records and Town survey records were not updated, and the State cannot blame the Society for lapses of it's employees.
98. It also contended that this Court had held in Mohd.Ayub v. Mohd.Abdul Lateef Khan1 that execution of the order of eviction 1 2006 (4) ALD 190 ::36:: MSR,J & TVK,J wp_35061_1997&batch passed under the A.P. Land Grabbing (Prohibition) Act, 1982 is the bounden duty of the Revenue Divisional Officer; that the decree holder cannot initiate execution proceedings; and so the State cannot blame the Society for it's failure to take possession of it's land. Reliance was also placed on decision in Ch.Suryanarayana Murthy v. Govt. of Andhra Pradesh2 that once slum dwellers are declared as land grabbers by the Special tribunal under the A.P. Land Grabbing Act, 1982, in the guise of notifications under the A.P. Slum Improvement (Acquisition of Land) Act, 1956, the illegal occupations cannot be regularized.
99. Petitioners sought a Writ of Mandamus to set aside the Letter dt.3.2.2007 of the Government as illegal, arbitrary and contrary to provisions of the A.P. Land Grabbing (Prohibition) Act, 1982, the A.P. Slum Improvement (Acquisition of Land) Act, 1956 and to declare it as unconstitutional and consequently direct the respondents to forthwith implement the judgment dt.15.9.1989 of the Special Court constituted under A.P. Land Grabbing (Prohibition) Act, 1982 or in the alternative to provide alternative land to the petitioners in lieu of the grabbed land of Acs.38.00 and 2121 sq.yds of the Society.
100. The respondents are Govt. of Andhra Pradesh, the Municipal Corporation of Hyderabad, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Tahsildar, Khairatabad, HUDA, the Director of Town and Country Planning, the Registrar and 2 1993(1) APLJ 253 ::37:: MSR,J & TVK,J wp_35061_1997&batch Commissioner of Cooperative Societies, Andhra Pradesh. The respondent no.9 is the Society.
101. The petitioner filed W.P.M.P.No.3874 of 2015, to substitute the words "The State of Telangana" in place of "Government of Andhra Pradesh" in the description of respondent no.1 and it was ordered on 21.4.2015.
102. No counter affidavit has been filed by the State of A.P/Telangana or any of the other respondents in this Writ Petition. The sixth Writ petition - W.P.No.27532 of 2008
103. Some other members of the Society filed W.P.27532 of 2008 in December, 2008 for a Writ of Mandamus declaring the action of the Govt. of Andhra Pradesh, the Municipal Corporation of Hyderabad, the Chief Commissioner, Land Administration, Hyderabad, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Tahsildar, Khairatabad, the Director, Survey Settlement and Land Records, Hyderabad and the Registrar and Commissioner of Co-operative Societies in not handing over possession to the Society of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and Sy.No.128/10 of Yousufguda village as illegal, arbitrary and unconstitutional and to direct the respondents to forthwith handover possession to it or in the alternative to provide land to it in lieu of the Acs.38.00 and 2121 sq.yds which is in unauthorized occupation.
::38:: MSR,J & TVK,J
wp_35061_1997&batch
104. Reference is made in the affidavit filed in support of the Writ Petition to cases of (i) M.Lakshminarayana, an Ex-MLA to whom alternative land was allotted vide G.O.Ms.No.926, Rev (Assn.III) dt.18.12.2000 when the judgment of the Special Court under the A.P.Land Grabbing (Prohibition) Act, 1982 in LGC No.247 of 1995 could not be implemented and (ii) Pratap Lingam Goud, another Ex- MLA to whom alternative land was allotted vide G.O.Ms.No.61, dt.21.1.2006 (which was also reported in Andhra Jyothi telugu News paper on 17.3.2006) when his plot was grabbed.
105. It is stated that if there is any difficulty in delivering back possession of the Society's land as per the decision in LGC No.2 of 1988 rendered on 15.9.1989, then the members are willing take alternative land of the same cost; and denial of similar treatment like the Ex-MLAs by way of such allotment amounts to discrimination. Pleas identical to those taken in W.P.9262 of 2006, WP.No.7438 of 2007 are taken.
106. The petitioner filed W.P.M.P.No.15904 of 2015, to substitute the words "The State of Telangana" in place of "Government of Andhra Pradesh" in the description of respondent no.1 and it was ordered on 24.4.2015.
107. No counter affidavit has been filed by the State of A.P/Telangana or any of the other respondents in this Writ Petition.
::39:: MSR,J & TVK,J
wp_35061_1997&batch
The seventh Writ Petition - W.P. No.3532 of 2009.
108. 7 members of the Society filed W.P.3532 of 2009 for a Writ of Mandamus declaring the action of the respondents in not allotting alternative land in lieu of the illegally occupied Acs.38.00 and 2121 sq.yds of the Society in Sy.No.128/1 and 128/10 of Yousufguda village as illegal, arbitrary and unconstitutional and to consequently direct the respondents to forthwith allot land equivalent to Acs.38.00 and 2121 sq.yds to the Society. Pleas identical to those taken in W.P.No.9262 of 2006, W.P.No.7438 of 2007 and W.P.No.14771 of 2003 are taken.
109. The respondents are Govt. of Andhra Pradesh, the Greater Hyderabad Municipal Corporation, Hyderabad, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Tahsildar, Khairatabad.
110. The petitioner filed W.P.M.P.No.3829 of 2015, to substitute the words "The State of Telangana" in place of "Government of Andhra Pradesh" in the description of respondent no.1 and it was ordered on 21.4.2015.
111. No counter affidavit has been filed by the State of A.P/Telangana or any of the other respondents in this Writ Petition. The Eighth Writ Petition - W.P.11026 of 2009
112. In 2009, the Society filed W.P.No.11026 of 2009 against the Govt. of Andhra Pradesh, the Greater Hyderabad Municipal ::40:: MSR,J & TVK,J wp_35061_1997&batch Corporation rep. by it's Commissioner, the District Collector, Hyderabad, the Revenue Divisional Officer, Hyderabad, the Tahsildar, Khairatabad for a Writ of Mandamus declaring the action of the respondents in not allotting alternative land in lieu of the illegally occupied Acs.38.00 and 2121 sq.yds of the Society in Sy.No.128/1 and 128/10 of Yousufguda village as illegal, arbitrary and unconstitutional and to consequently direct the respondents to forthwith allot land equivalent to Acs.38.00 and 2121 sq.yds to the Society.
113. In this Writ Petition after setting out the various events, it is stated that it had till then made 85 representations to the State Government to hand over possession of the grabbed land and that while forwarding the 55th representation dt.29.3.2006, the then Hon'ble Minister of the Municipal Administration and Urban Development had issued directions to the Chief Secretary of the State that the judgment of the Special Court in LGC No.2 of 1988 could not have been superseded by executive orders and suggested settlement of the issue amicably by following G.O.Ms.No.926 Rev (Asn-III) Dept dt.18.12.2000; that the said G.O enabled the State to allot alternative land to those who lost it in Unnikota at Kawadiguda which was declared as a slum; and on 24.2.2009, the Hon'ble Minister has also addressed a letter to the Hon'ble Chief Minister for resolution of the dispute by allotment of alternative land in terms of the precedents already existing in the Government.
::41:: MSR,J & TVK,J
wp_35061_1997&batch
114. The petitioner filed W.P.M.P.No.17564 of 2015, to substitute the words "The State of Telangana" in place of "Government of Andhra Pradesh" in the description of respondent no.1 and it was ordered on 1.5.2015.
115. No counter affidavit has been filed by the State of A.P/Telangana or any of the other respondents in this Writ Petition. The Government Order G.O.Ms.No.113 Revenue ( Land Matters) issued on 1.6.2016 repealing the A.P.Land Grabbing (Prohibition) Act,1982 in relation to the State of Telangana
116. Last but not the least is a Government order issued under Sec.101 of the A.P. Reorganisation Act, 2014.i.e G.O.Ms.No.113 Revenue (Land Matters) issued on 1.6.2016 repealing the A.P. Land Grabbing (Prohibition) Act, 1982 in relation to the State of Telangana which came into effect from 1.6.2016.
117. Among other things this G.O, stated that judgment, decree or order passed under the A.P.Land Grabbing (Prohibition) Act, 1982, which remain unimplemented for any reasons, or pending before any Court for execution as on the date of repealing order, shall stand transferred to respective civil Courts having jurisdiction for it's execution in terms of the provisions of the Civil Procedure Code, 1908.
::42:: MSR,J & TVK,J
wp_35061_1997&batch
The last order dt.12.7.2019 in Memo No.45038/Assn.III(1)/2008 dt.12.7.2009 of the State Government rejecting the request of the Society to allot alternative land to it in lieu of Acs.38.00 and 2121 sq.yds which had been grabbed by encroachers...
118. On 12.11.2018, in this batch of cases this Court had directed that steps be taken to ascertain the availability of alternative land and permitted the petitioners to make a representation to the Special Chief Secretary, Revenue Lands Department of the State Government indicating the availability of alternative land at other locations near the city of Hyderabad.
119. The Society gave a representation on 27.11.2018 to the Special Chief Secretary, Revenue Lands Department of the State Government identifying the alternative lands at other locations.
120. On 17.12.2018, the Court recorded an undertaking from the Additional Advocate General that progress be reported to the Court in relation to the consideration of the representation made by the Society for allotment of alternative land.
121. On 8.2.2019, the Court directed the Special Chief Secretary to respond to the Letter dt.26.12.2018 sent by the Additional Advocate General and inform the Court of the progress made on the representation made by the Society for allotment of alternative land.
122. On 28.2.2019, the Court also passed a detailed order reprimanding the State Government for not taking any decision in the matter even though this litigation had be pending for 22 years and directing it to take a decision in one month.
::43:: MSR,J & TVK,J
wp_35061_1997&batch
123. At that stage, on 12.7.2019 the State Government of Telangana issued Memo No.45038/Assn.III (1)/20089 dt.12.7.2019 rejecting request of the Society for allotment of alternative land stating that no vacant lands are available in the Districts of Hyderabad and Ranga Reddy.
124. This Memo No.45038/Assn.III (1)/20089 dt.12.7.2019 was challenged in W.P.No.11026 of 2009 by filing an application IA.No.2 of 2019 to amend the previous prayer, which IA is hereby ordered. The consideration by the Court
125. Having set out the events and pleadings in extenso as above, we shall proceed to deal with the contentions of Sri C.V.Mohan Reddy, Senior Counsel appearing for Sri Ramakrishna Pativada, Hamsa Devineni, Sri R.G. Shashidhar Singh, Sri C.Hanumantha Rao, Sri Srinivasa Rao Bodduluri, Sri P.Prabhakar Rao, and Sri Mohd.Rafiq, counsel for petitioners in all these cases; and Sri Harendra Prasad, Special Government Pleader attached to the Office of the Advocate General for the State of Telangana, Sri Pasham Krishna Reddy, Counsel for the Greater Hyderabad Municipal Corporation (the changed name of the Municipal Corporation of Hyderabad) and Sri Y.Rama Rao, Standing Counsel for the HMDA (the successor of the HUDA).
::44:: MSR,J & TVK,J
wp_35061_1997&batch
The title of the Society to land of Acs.38.00 and 2121 sq.yds. is an established fact
126. The Regd.Sale deed Doc.No.3143 of 1964 dt.5.11.1964 read with the Rectification deed Doc.No.751 of 1969 dt.7.3.1969 and Regd.Sale deed Doc.NO.2074 of 1964 dt.16.11.1964 filed by the Society shows that the Society had purchased Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda Village from Smt.C.Rajya Laksmi Devi and others.
127. Vide proc. D.Dis No.3928/73/A6 dt.1.3.1974, the Director of Town Planning, Regional Planning Unit-1, Municipal Corporation of Hyderabad wrote to the Special Officer of the Municipal Corporation of Hyderabad that layout of land purchased by the Society was suitably amended in L.P.No.14/1974. Once the Layout was issued by the Municipal Corporation of Hyderabad to the Society, it is presumed to know that the Society is the owner of the said land.
128. But the Revenue and Town Survey records were not updated by the Revenue and the Municipal authorities. So final orders dt.7.1.1981 had been passed under Sec.9 of the Urban Land (Ceiling and Regulation) Act, 1976 by the competent authority under the said Act computing the land purchased by the Society in the holding of Smt. C. Rajya Lakshmi Devi. On account of this, the Special Officer and Competent Authority requested the State Government of Andhra Pradesh to exercise Revisional powers under Sec.34 of the said Act. So the State Government issued G.O.Ms.No.114 Revenue (UC.I) ::45:: MSR,J & TVK,J wp_35061_1997&batch Department dt.15.2.1988 exercising powers under Sec.34 of the said Act, set aside the orders passed under Sec.9 of the said Act and excluded the land purchased by the Society from the holding of Smt.C.Rajya Lakshmi Devi. In the Annexure to the said Government Order, the name of the Society is clearly mentioned as also the extent of Ac.34-37 gts which she had sold to the Society. (The balance extent in Acs.38.00 and 2121 sq.yds was sold to the Society by a different party). Thus, even the State Government was aware that the Society is the owner of the said land purchased by the Society from Smt.C.Rajya Lakshmi Devi.
129. Even otherwise, registration of a deed of transfer of property being deemed 'public notice' under Explanation I to Sec.3 of the Transfer of Property Act,1882, the State is presumed to know that the Society is the owner of the land of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and Sy.NO.128/10 of Yousufguda village.
130. But on account of pendency of these proceedings under the Urban Land (Ceiling and Regulation) Act, 1976, the Society could not transfer the plots to it's members.
O.S.No.2616 of 1978
131. In the meantime, when there were attempts at encroachment of this land, the Society first filed O.S.No.2616 of 1978 before the II Asst.Judge, City Civil Court, Hyderabad for a perpetual injunction against 4 persons. An interim injunction was granted on 14.8.1978 and the suit was decreed on 30.11.1981. In this suit, an Advocate ::46:: MSR,J & TVK,J wp_35061_1997&batch Commissioner had been appointed and he filed a report on 17.3.1979 stating that there were 36 huts only in an area of 2 acres erected by 40-50 persons at that time, and records that that two of the encroachers stated that on the advice of one Laxmiah, a leader of the locality, they erected the huts. He also recorded that there was a notice board put up by the Society that it is the owner of the land, that there was also a fence around the land which was removed and the iron rods broken. He also stated that the land was divided into plots and demarcated by stones and most of the stones were removed. The LGC No.2 of 1988 and the judgment dt.15.9.1989 therein of the Special Court
132. The small encroachment noticed in 1979 of the land purchased by the Society grew to 503 encroachers by 1988 and the Society was then forced to file Land Grabbing Case (LGC) No.2 of 1988 under Section 8 of the A.P.Land Grabbing (Prohibition) Act, 1982 before the Special Court constituted under the Act against the 503 persons and seek their eviction through due process of law. Even at that time, the property of Acs.38.00 and 2121 sq.yds had been valued by the Society at Rs.10,23,22,550/-.
133. Cognizance of the case was taken by the Special Court under proviso to Sec.8 (1-A) and notices were issued to the respondents. A notification was also issued under the proviso to sub-Section (6) of Sec.8 of the said Act and published in the Andhra Pradesh Gazette Part-II (Extraordinary) dt.22.9.1988 calling for objections, if any, on ::47:: MSR,J & TVK,J wp_35061_1997&batch or before 26.9.1988. No objections were filed by any of the respondents in the LGC, in spite of service of notices, and so they were then set ex parte.
134. In the evidence adduced before the Special Court, the Society's witnesses deposed about the active encouragement given to the land grabbers by P.Janardhan Reddy, the then MLA, the assault committed by the land grabbers on the watchman of the Society, the promise by the MLA to sort out the issue and get the encroachers to vacate the land by getting for them alternative land, that the said MLA later became a Minister, but he did nothing in spite of the office bearers of the Society meeting him several times. This evidence of involvement and active encouragement given by the local MLA P.Janardhan Reddy, who also later became a Minister, to the land grabbers was accepted by the Special Court, and it declared that the Society is the owner of the subject land, that all the respondents are land grabbers/ encroachers and they are liable for eviction.
135. By judgment dt.15.9.1989, L.G.C.2 of 1988 was allowed by the Special Court constituted under the A.P. Land Grabbing (Prohibition) Act, 1982 and the respondents were directed to be evicted from the subject land and the land was directed to be redelivered to the Society; the respondents were given 3 months time to remove the structures erected by them in the land and vacate it; and in default, the Society was granted liberty to get them removed and take vacant possession of the land.
::48:: MSR,J & TVK,J
wp_35061_1997&batch
136. Though I.A.No.424 of 1989 was filed by some of the respondents to set aside the ex parte decree dt.15.9.1989 in LGC.No.2 of 1988, it was dismissed with costs on 15.1.1990.
137. No Writ Petition was filed challenging the Order dt.15.9.1989 in LGC No.2 of 1988 or the order dt.4.1.1990 in IA No.424 of 1989 in LGC 2 of 1988 and these orders attained finality. The employees of the State were also aware of the ownership of the Society of the subject land
138. We may point out that as per Rule 6 (1) of the Rules framed under the A.P.Land Grabbing (Prohibition) Act, 1982, every application filed under Sec.8 or every case taken cognizance by the Special Court is to be referred for local inspection or verification by the Mandal Revenue Officer having jurisdiction over the area. This procedure is presumed to have been followed by the Special Court.
139. Also under Rule 15 of the Rules framed under the Act, the competent authority to execute orders of eviction passed by the Special Court is the Revenue Divisional Officer.
140. It states:
"15. Procedure for taking possession.
(1) The Court/Tribunal shall communicate its final decision or order in respect of the Government land to the affected parties and also to the Revenue Divisional Officer to give effect to its decisions. In respect of other lands the final decision/ order shall be communicated to the affected parties who shall take action to give effect to the decision in accordance with the provisions of the code of Civil Procedure, 1908.
::49:: MSR,J & TVK,J
wp_35061_1997&batch
(2) The Revenue Divisional Officer shall on receipt of the order of the Court issue or arrange to issue a direction in Form V deputing any Officer not lower in rank than a Revenue Inspector to take possession of the grabbed land on behalf of the Court and deliver possession of the land to the person ordered by the Court. (3) A copy of the authorisation issued by the Revenue Divisional Officer shall be served or arranged to be served on the person in possession or occupation of the land, as the case may be. (4) Where the person in possession or occupation of the grabbed land delivers possession thereof voluntarily, the officer so deputed by the Revenue Divisional Officer under sub-rule (2) shall record a statement of the person to that effect and also record a certificate in Form VI and send the same to the Revenue Divisional Officer concerned and the Court.
(5) Where the person in possession or occupation of the grabbed land fails to deliver possession of that land voluntarily the officer, so deputed under sub-rule (2) may enter on the land and take possession thereof on behalf of the Revenue Divisional Officer after removing any obstruction or unauthorised occupant, if any, on such land, by taking such Police assistance as may be necessary and record a certificate in Form VII duly attested by two witnesses. (6) The certificate in Form VII shall be prepared in triplicate and one copy each shall be sent to the Special Court/Revenue Divisional Officer/Mandal Revenue Officer.
(7) Where the Revenue Divisional Officer directs the Officer so deputed to deliver possession to the person ordered by the Court, the Officer shall accordingly deliver possession and record a certificate to that effect.
(8) Where the Revenue Divisional Officer has been directed that the land taken possession of shall be kept under his control and management, the officer so deputed under sub-rule (2) shall, take possession of the land and report the same to the Revenue Divisional Officer and seek his directions.
(9) An order granting compensation and also profits and cost of redelivery passed in favour of a owner other than the Government, may be executed by the Court through the Tribunal in accordance with the provision of the Code of Civil Procedure, 1908.
::50:: MSR,J & TVK,J
wp_35061_1997&batch
(10) The Tribunal shall execute its order granting compensation and also profits and costs of redelivery passed in favour of a owner other than the Government in accordance with the provisions of the Code of Civil Procedure, 1908."...
141. The Revenue Divisional Officer, Hyderabad had issued Notice No.1/1248/90 dt.12.3.1990 to the Mandal Revenue Officer, Golconda and to the Dy.Tahsildar (Land Grabbing), Golconda Mandal to take possession of the Acs.38.00 and 2121 sq.yds., from the land grabbers so declared in LGC No.2 of 1988 and deliver possession of the said land to the Society immediately.
142. Thus both the Revenue Divisional officer and the Mandal Revenue Officer, employees of the then State of Andhra Pradesh were aware of the ownership of the Society over the above land.
143. So we hold that the plea of the Special Government Pleader appearing for the State that it was unaware of the ownership of the Society over the Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda village much after 1992 as it is not a party in LGC proceeding, is brazenly false and unbelievable. The inaction of the Revenue Divisional Officer to execute the eviction order of the Special Court in LGC No.2 of 1988
144. The Revenue Divisional Officer, Hyderabad did nothing after issuing the Form-V notice dt.12.3.1990 thereafter and the order in LGC No.2 of 1988 was never executed.
::51:: MSR,J & TVK,J
wp_35061_1997&batch
145. In the written arguments filed by the Special Govt. Pleader appearing for the State, it is contended that neither the Government nor Collector, nor any of the Govt. departments were made a party to the LGC, that since the entire land was covered by dwelling units and pucca structures, there would be a law and order issues, the judgment in the LGC No.2 of 1988 could not be executed.
146. When Rule 15 of the rules framed under the A.P. Land Grabbing (Prohibition) Act, 1982 mandated execution of eviction orders through the Revenue Divisional Officer only (as is explained below), the fact that the State Govt. or it's departments or the District Collector are not parties to the LGC No.2 of 1988 is wholly irrelevant and cannot be an excuse for it's non-execution.
147. Neither can the State contend that law and order issues would arise if the Revenue Divisional Officer were to proceed to execute the judgment dt.15.4.1989 in LGC.No.2 of 1988 because the legal process cannot be allowed to be defeated or made a mockery if the State or it's officials were to be scared of unsocial elements/land grabbers. There is no place in an orderly society for such an argument and State cannot absolve itself of the responsibility to execute judicial orders by taking such a plea.
148. In our opinion, the political influence wielded by the MLA P.Janardhan Reddy, who actively encouraged the land grabbers and even became Chief Patron of the Karmikanagar Weaker Sections Welfare Association comprising the land grabbers, is the actual reason ::52:: MSR,J & TVK,J wp_35061_1997&batch for the inaction of the Revenue divisional officer to do anything to get the land grabbers to vacate the land at that time.
149. The policy behind the enactment of the A.P.Land Grabbing (Prohibition) Act, 1982 was explained in the Statement of Objects and Reasons as under:
"It has come to the notice of the Government that there are organized attempts on the part of certain lawless persons operating individually and in groups to grab either by force or by deceit or otherwise lands belonging to the Government, a local authority, a religious or charitable institution or endowment, including a wakf or any other private person.
In urban areas due to pressure on land, prices have been constantly soaring high, and taking advantage of this phenomenon, unscrupulous and resourceful persons backed by wealth and following occupied without any semblance of right, vast extents of land belonging to the Government, Local authorities, Wakfs, and Charitable and Religious Endowments and evacuees and private persons. In several cases such illegal occupations were noticed in respect of lands, belonging to private individuals who are not in a position to effectively defend their possession. In many cases this is being done by organized groups loosely called "Mafia", a distinct class of economic offenders, operating in the cities of Andhra Pradesh. Unless all such cases of land grabbing are immediately detected and dealt sternly and swiftly by specially devised adjudicating forums the evil cannot subside and social injustice will continue to be perpetrated with impunity. If civil and criminal actions are dealt by two separate forums, the desired objective cannot be achieved due to procedural delays. In every case of land grabbing the person responsible is liable in tort and also for criminal action. To remedy this menace it is felt that a Special Court should be constituted with jurisdiction to determine both civil and criminal liabilities and also award sentences of imprisonment and fine in order to advance the cause of justice. . ."
::53:: MSR,J & TVK,J
wp_35061_1997&batch
150. A Division Bench of this Court in Jonnalagadda Samrajyam vs. Registrar, The Special Court constituted under A.P. Land Grabbing (Prohibition) Act, 19823 held in the following terms:
"Having regard to the organized attempt on the part of certain lawless persons, either operating individually or in groups in order to grab, either by force or by deceit, the lands whether belonging to the Government, a local authority, a religious or charitable institution or endowment, including wakf or any other private individuals in the State, more particularly, in urban areas, which was affecting adversely the public order, to curb such unlawful activities the Act was conceived. In order to avoid law's delays, both in civil and criminal courts, having regard to the expediency to deal civil as well as criminal actions by one and the same forum, so as to achieve the desired object of curbing the act of land grabbing, being resorted to by the mafia, more particularly in respect of urban lands, the State legislature deems it fit in its wisdom to remedy this menace by establishing a Special Tribunal at the District level and a Special Court at the State level, so as to eventually help the persons, who are not in a position to effectively defend their possession. This small piece of legislation contains 17 Sections with a schedule appended to the Act at the end."
(emphasis supplied)
151. Thus the enactment of the A.P. Land Grabbing (Prohibition) Act, 1982 had a noble objective and was to advance the public policy to protect even lands of private persons from the land mafia, and see that expeditious civil and criminal actions are initiated by the forums created under the Act to help persons who are not in a position to effectively defend their possession.
3
MANU/AP/0629/2006 = 2006 (6) ALD 176 (DB)
::54:: MSR,J & TVK,J
wp_35061_1997&batch
152. Thus it was the statutory obligation of the Revenue Divisional Officer to implement the judgment dt.15.9.1989 of the Special Court constituted under the Act by following the procedure for execution of the eviction decree against the land grabbers mentioned in Rule 15 of the Rules framed under the Act.
153. His failure and the defence of the State for his inaction shows how the State's political and the permanent executive has failed in protecting the citizens who are members of the Society and acted contrary to the legislative policy set out above to deal with the unlawful elements in the Society thereby defeating the purpose for which the Act was enacted.
The execution of eviction orders under the A.P.Land Grabbing (Prohibition) Act,1982 can only be by the Revenue Divisional Officer and no E.P. need be even filed
154. In Mohd.Ayub (1 Supra), a learned Single Judge of the Andhra Pradesh High Court held that execution of the order of eviction passed under the A.P.Land Grabbing (Prohibition) Act, 1982 is the bounden duty of the Revenue Divisional Officer and the decree holder cannot initiate execution proceedings. The Court held:
"6. It is not in dispute that under the provisions of the Act, a Special Court was constituted for dealing with the cases, where it was alleged by one party against the other that the lands belongs to the party complained of grabbed or occupied by the other. In such circumstances, the Special Court constituted under the Act has been given powers to deal with and adjudicate upon the dispute and pass appropriate orders, and if the facts of grabbing by the respondent is found, an order for eviction of the ::55:: MSR,J & TVK,J wp_35061_1997&batch said land grabber and for restoration of the possession to the applicant/petitioner. Admittedly, in the present case there is an order passed in favour of the respondents for effecting delivery of possession treating the petitioner/Judgment Debtor, who is the respondent in the O.P. as grabber of the land in question. The issue relates to the mode of execution of the said order. Specific procedure is contemplated under the Rules. Rule 15 specifically provides that the Court or the Tribunal shall communicate its final decisions or order to the effected parties and also to the Revenue Divisional Officer to give effect to the decision of the Court. The Revenue Divisional Officer shall on receipt of the order of the Court, issue or arrange to issue a direction deputing any officer not lower in rank than a Revenue Inspector to take possession from the possessor of the grabbed land on behalf of the Court and deliver possession of the land to the person ordered by the Court. Therefore, as there is a specific procedure provided under the Rules, there was no need for the person in whose favour an order was passed to approach any authority for implementation of the said order. In the light of the said specific procedure provided under the Rules, no execution petition is expected to be filed, more so before the Tribunal, which passed the order. The exclusion of the jurisdiction of the Tribunal or Special Court to execute its order as to the delivery of possession is also clear from the provisions of the Sub-rule (10) of Rule 15 itself, where the Tribunal was given power to execute its order granting compensation and costs of such delivery. If any order is passed with reference to those aspects under the said provisions with reference to the above said items, the execution is in accordance with the CPC before the Tribunal itself. Therefore, it is clear that as far as the delivery of possession is concerned, when once an order is passed by the Tribunal or Special Court, the Revenue Divisional Officer is obligated to give effect of the said order by implementing the same, and therefore, there was no need to file any execution petition." ( emphasis supplied)
155. This was reiterated in Jonnalagadda Samrajyam (3 supra) and it was declared that Rule 15 in particular deals with the procedure for ::56:: MSR,J & TVK,J wp_35061_1997&batch taking possession of the land grabbed by the grabber; that the Act is a self-contained code taking care of the right as well as the remedy; that jurisdiction of the Special Tribunal/Special Court, is exclusive and it ousts the jurisdiction of the civil Court in respect of the alleged act of land grabbing; the Special Tribunal/Court under the Act is competent to decide and determine the questions as regards title, or right to, lawful possession of the land alleged to have been grabbed;
156. This legal position continued till 2012 when the State amended Rule 15 vide G.O.Ms. No. 539 Revenue (Acts and Rules) Department dt.25.08.2012:
"Rule 15(1): The Court/Tribunal shall communicate its final decision or order in respect of the Government land to the affected parties and also to the Revenue Divisional Officer to give effect to its decisions. In respect of other lands the final decision/order shall be communicated to the affected parties who shall take action to give effect to the decision in accordance with the provisions of the Code of Civil Procedure, 1908."
157. The purpose of amended Rule is to discontinue from 25.8.2012 the existing scheme as to execution of the orders of the Court/Tribunal, through the Revenue Divisional Officer, insofar as private lands are concerned. Thus, the execution of any decision of Court/Tribunal so far as Government lands are concerned continues with the RDO, but has only been amended from 25.8.2012 so far as private lands, that all decisions of the Court/Tribunal are now made executable through the civil Court under the provisions of the Code of ::57:: MSR,J & TVK,J wp_35061_1997&batch Civil Procedure, 1908. (See S.V. Narasimhulu Naidu and Ors. vs. Government of Andhra Pradesh and Ors4.)
158. But by 25.8.2012, the Revenue Divisional Officer, who was the only repository of power to execute the judgment dt.15.9.1989 of the Special Court in LGC No.2 of 1988, had done nothing though 23 years had elapsed by then.
159. The legal position that the execution of the orders of eviction by the Revenue Divisional Officer, an employee of the State Government only till 25.8.2012, and there is not even any necessity for the Society to file an execution petition, is not even disputed by the Special Govt. Pleader attached to the Office of the Advocate General.
160. Yet it is stated in the course of arguments by the Special Govt. Pleader attached to the Office of the Advocate General that the Society or it's members should have done something more to take possession of the land belonging to the Society and it was the Society which was guilty of laches. Such a stand cannot be countenanced. The repeal of the A.P.Land Grabbing (Prohibition) Act,1982 in 2016 has no bearing on these cases
161. It is then contended by the Special Government Pleader that now that the State of Telangana had repealed the A.P. Land Grabbing (Prohibition) Act, 1982 by issuing G.O.Ms.No.113 revenue (Land Matters) Department dt.1.6.2016, and permitted unimplemented judgments of the Special Court under the said Act to be executed in 4 (2013) 6 ALD 27 (DB) ::58:: MSR,J & TVK,J wp_35061_1997&batch the ordinary civil court under Or.XXI CPC, 1908, the Society can go now to the Civil Court and file an Execution Petition to execute the judgment dt.15.9.1989 in LGC.No.2 of 1988.
162. We may note what the said G.O states in clause (vi) regarding this issue as under:
" (vi) Notwithstanding any Rule, judgment, decree or order of any Court :-
The Judgment , decree or order passed under the A.P.Act12/1982, which remain unimplemented for any reasons, or pending before any Court for execution as on date of the Repealing order, shall stand transferred to respective Civil Courts having jurisdiction for it's execution in terms of the provisions of the Civil Procedure Code,1908."
163. In our opinion, this clause only allows transfer of 'pending execution proceedings' before a Special Court to the Civil Court. But in this case, there is no such 'pending execution proceeding' at all because the Revenue Divisional Officer, after issuing the Form-V notice on 12.3.1990, had abandoned it. So the terms of this G.O. cannot be of any assistance to the Society, and the State cannot rely on it to non suit the Society or the other petitioners.
164. Further the repeal of the A.P. Land Grabbing (Prohibition) Act, 1982 occurred on 1.6.2016, while the judgment of the Special court in LGC No.2 of 1988 was pronounced on 15.9.1989. Thus the repeal occurred 27 years later, and the same cannot be pleaded as a valid defence for the culpable inaction of the Revenue Divisional Officer in not implementing the judgment dt.15.9.1989 in the LGC No.2 of 1988 ::59:: MSR,J & TVK,J wp_35061_1997&batch for nearly three decades so as to relegate the parties to Civil Court for execution.
165. Having disabled the Society from recovering possession of the land till 2012, which the State through it's Revenue Divisional officer, was statutorily obligated to do, during these 23 years, it is grossly unfair on it's part to now give gratuitous advice to the Society to go before the Civil Court and try to get possession.
166. More so because, in these intervening 27 years, the subject land has been occupied by hundreds of encroachers and several more pucca structures had come up.
167. According to the report dt.19.6.2009 filed by the Officers' Committee referred to above, the entire Acs.38.00 and 2121 sq.yds is covered by pucca structures and dwelling units as on that day itself.
168. Only the State with it's police power could have executed the decree dt.15.9.1989 in LGC No. 2 of 1988 and without the State's help, it would be impossible for the Society to get it executed the judgment in LGC.No.2 of 1988, as it would require an Army to clear the land which the Society and it's members would hardly be able to do.
The agreement dt.31.7.1991 between the Society and the Karmikanagar Weaker Sections Welfare Association cannot be pleaded by the State as a defence to it's inaction to implement the judgment dt.15.9.1989 in LGC No.2 of 1988.
169. The Special Government Pleader then contended that the Society had suppressed about the agreement dt.31.7.1991 between ::60:: MSR,J & TVK,J wp_35061_1997&batch itself and the Karmikanagar Weaker Sections Welfare Association agreeing to sell it's land for Rs.25/- per sq.yd and so the Writ Petition should be dismissed and the Society be directed to pursue it's remedies for enforcement of the said agreement.
170. No doubt the existence of this agreement was not disclosed by the Society in W.P.No.35061 of 1997.
171. Clauses 1 and 2 of the said agreement states:
" (1). The second party Welfare Association agreed to undertake to collect the cost of the land from all the respondents in LGC No.2 of 1988 and from all other occupants of the schedule lands at the rate of Rs.25/-per sq.yd from the individual occupants depending upon their respective area in their occupation. The first party Society has agreed for the same.
(2) The second party Welfare Association requested 90 days time from the sate of this agreement for finalization of collection of amounts from individual members and remit the same failing which this agreement stands cancelled." (emphasis supplied)
172. It is not the case of the State that any sum was paid under the said agreement to the Society within the time aforesaid or till date. In view of clause (2), the agreement stood cancelled by such non- payment.
173. Once it stood cancelled, it has no legal effect.
174. So non-mention of it by the Society cannot be termed to be a suppression of fact disentitling them to relief.
175. The Society alleges that the eviction process to evict the judgment debtors / land grabbers was stalled due to political pressure ::61:: MSR,J & TVK,J wp_35061_1997&batch wielded by P.Janardhan Reddy, the then Local MLA and later Minister, and in spite of repeated requests of the Society's office bearers, the Revenue Divisional officer did nothing on account of political influence.
176. The land grabbers, who suffered the judgment in LGC No.2 of 1988 had formed Karmikanagar Weaker Sections Welfare Association, Yousufguda with the MLA P.Janardhan Reddy as Chief Patron, which was the second party to the above agreement.
177. One can imagine the unequal bargaining power existing between the Society and such a powerful politician backed Karmikanagar Weaker Sections Welfare Association, and how unfair the agreement's terms to sell the land at a throwaway price appear to be.
178. The failure of the Revenue Divisional Officer to implement the judgment of the LGC had undoubtedly coerced and compelled the Society to enter into such agreement, and it would be a travesty of justice for this Court to hold that against the Society and deny it relief on the said ground.
The notifications issued under the A.P.Slum improvement (Acquisition of Land) Act, 1956 by the State are issued in violation of principles of natural justice, otherwise vitiated and are null and void The notification under Sec. 3(1) of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956
179. The A.P. Slum Improvement (Acquisition of Land) Act, 1956 is a statute enacted by the A.P. State Legislature for acquisition of lands ::62:: MSR,J & TVK,J wp_35061_1997&batch in Slum area in the then composite State of Andhra Pradesh Sec.3 of the said Act states:
"3. Power to acquire land -
(1) Where the Government are satisfied that any area is or may be a source of danger to the public health, safety or convenience of its neighbourhood by a reason of the area being low lying, unsanitary, squalid or otherwise, they may, by notification in the Andhra Pradesh Gazette declare such area to be a slum area.
(2) Where the Government are satisfied that it is necessary to acquire any land in a slum area for the purpose of clearing or improving the area, they may acquire the land by publishing in the Andhra Pradesh Gazette a notice to the effect that they have decided to acquire it in pursuance of this section:
Provided that, before publishing such notice the Government shall call upon the owner of, or any other person who, in the opinion of the Government, is interested in, such land to show cause why it should not be acquired; and after considering the cause, if any, shown by any person interested in the land,the Government may pass such orders as they deem fit.
Explanation-- Cause shown by the person interested in the land may be against the declaration of the area as a slum area under sub-section (1) as well as against the necessity to acquire the land for the purpose of clearing or improving the area.
(3) Where a notice as aforesaid is published in the Andhra Pradesh Gazette, the land shall, on and from the beginning of the day on which the notice is so published, vest absolutely in the Government free from all encumbrances.
(4) The Government may, by order, authorise any authority or officer subordinate to them to exercise all or any of the powers conferred and perform all or any of the duties imposed on them by this section, subject to such conditions and restrictions as may be specified in the order."
::63:: MSR,J & TVK,J
wp_35061_1997&batch
180. On 12.12.1991, the Spl. Dy. Collector, L.A Section, UCD, MCH issued a Notification in Form No.1 under Sec.3(1) of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956 stating that the Commissioner of the Municipal Corporation of Hyderabad, the delegate of the State Government (under G.O.Ms.No.45 Housing dt.8.3.1963), is satisfied that an area of Ac.28-7 acres specified in the schedule is a source of danger to public health, safety or convenience of it's neighborhood by reason of the area being hill slope, unsanitary or squalid.
181. Without application of mind this seems to have been issued because there is no evidence of any hill existing in the subject land for a hill slope to exist.
182. Though in the counter affidavits filed on behalf of the State it is contended at more than one place that there was an Officer's committee which identified the subject land as a 'slum' in 1986, on the basis of which the area was notified as a 'slum', no factual report allegedly prepared by the said officers' committee is placed on record by the State along with the counter affidavits filed on it's behalf in any of the Writ Petitions, to believe this plea.
183. In the written arguments, for the first time, it is contended that in 1997, one P.Krishna, BC Cell President, TDP, Yousufguda Division had given a representation to the Minister for Labour to give orders to authorities for slum improvement of Karmikanagar slum, that a report was then called for, and on the basis of the said report the ::64:: MSR,J & TVK,J wp_35061_1997&batch notifications under the A.P. Slum Improvement (Acquisition of Lands) Act, 1956. There is no such plea in the counter affidavits filed in W.P.No.35061 of 1997 or in W.P.No.14771 of 2003. No such report is produced before this Court either to believe this plea.
184. This is critical because of the language of sub-section (1) of section 3 of the A.P. Slum Improvement (Acquisition of land) Act, 1956 which states:
"Where the Government are satisfied that any area is or may be a source of danger to the public health, safety or convenience of its neighbourhood by the reason of the area being low lying, unsanitary, squalid or otherwise, they may, by notification in the Andhra Pradesh Gazette declare such area to be a slum area".
(emphasis supplied)
185. Thus the decision to declare an area as a 'slum' can only be taken on basis of existence of conditions precedent i.e., that there were squalid or unsanitary conditions. It has to be taken on 'objective' criteria and is not a 'subjective' decision.
186. A Full Bench of the Andhra Pradesh High Court in Pithana Appa Rao v. State of Andhra Pradesh and others5 considered the constitutional validity of this provision and upheld it declaring:
" 25. Distinction between the validity of Section 3 on the alleged ground and the possibility of abuse in its application to any case must be kept in view. The possibility of abuse cannot be taken into account in determining the ambit of power or the validity of any provision. The word 'may' appearing in section 3 does not, in our view, warrant any argument that it enables or empowers the 5 AIR 1970 AP 318 (FB) ::65:: MSR,J & TVK,J wp_35061_1997&batch Government to either proceed under the impugned Act or under the general law of acquisition. That word merely vests a discretion in the Government to either proceed under the impugned Act or under the general law of acquisition. That word merely vestiges a discretion in the Government to declare a particular area as a slum area. The vesting of such enabling power is quite understandable because there are large number of slums all or majority of which cannot immediately be declared as slum areas. Each case again has to be considered, whether it satisfied the requirements of S. 3, and if it satisfies, it is only then that it can be declared as slum area. Such a provision in the circumstances could not have been couched in a mandatory language. It would have created a legal obligation on the Government perhaps enforceable in a court of law. That is not practically possible. Slums present a special problem and involve huge finances and various administrative problems and it is because of these conditions that the wording is used thus making the provision an enabling one. If it is not a slum area, it is obvious that section 3 will not apply. On the other hand, if it is a slum area, then it will attract section 3. We are therefore satisfied that section itself vests no discretion in the Government to acquire the land in a slum area wither under the impugned Act or under the Land Acquisition Act. In these circumstances the apprehension voiced by the learned Advocates for the petitioners has no basis whatsoever. ... ...
26. It is true that the Government is left with the discretion to declare whether a particular area is a slum area within the meaning Act. But to say that such a discretion is unregulated or uncontrolled would not be correct. Section 3 itself provides sufficient guidance apart from what is provided in the preamble and purview of the Act in regard to the exercise of such discretion. The Government has to collect the necessary material. It may, however, collect the material from any quarter in order to satisfy itself whether the requirements of section 3 are satisfied and that whether a particular area is a slum area or not and then only in a case whether it is satisfied that it is a slum area that section 3 empowers the Government to declare it as such. We do not therefore experience any difficulty in rejecting the contention that section 3 is in conflict with Article 14 on the ground that it confers ::66:: MSR,J & TVK,J wp_35061_1997&batch on the Government uncontrolled and unregulated powers without providing any standard in the exercise of such a wide discretion."
(emphasis supplied)
187. Thus only on the basis of existence of material that an area is unsanitary or squalid and is a source of danger to public health, safety or convenience of it's neighborhood, can it be declared as a 'slum area' under subsection (1) of Section (3).
188. This principle was reiterated and followed by a Division Bench of the A.P. High Court in Dr.Shyam Sunder Prasad v. Commissioner, MCH6. the Division Bench held:
" 9. .. no single word can be read in isolation and reading all the provisions together with the objects and reasons, the scheme which emerges is that on a particular land if there is a slum and that slum area becomes a source of danger to public health, safely or convenience of its neighborhood by reason of the area being low lying, unsanitary, squalid or otherwise, they may, by notification in the Andhra Pradesh Gazette declare such area to be a slum area. But, if the owner of the land undertakes to develop the same so as to avoid the said unhygienic and unsanitary conditions abating the nuisance, which may be caused to the neighbourhood, there cannot be any invocation of the provisions of the Slum Act. It is only when the land owner would be subject to excessive financial strain, the Government comes forward after being satisfied that the said slum area to be declared as a slum and then proceed further to acquire the said land and develop the same removing the environmental pollution. After a careful scrutiny of the material on record, we find at loss of existence of any such factors enabling the Government to invoke Section 3(1) of the Slum Act. On the property there had been permanent and semi-permanent structures belonging to the petitioners, in which there had been the occupants and the occupants 6 (2001) 6 ALT 209 (DB) ::67:: MSR,J & TVK,J wp_35061_1997&batch thereof had been the lessees of the pensioners paying the rents. Apart from the said permanent and semi-permanent structures, which had been in the occupation of the tenants, there are residential houses of the petitioners and so also the opthalmic units including the hospital.
There is not even a whisper that the area on which a large complex is there, is either low-lying , unsanitary or squalid. The word 'otherwise' employed in Section 3(1) of the Slum Act has to be read ejusdem generis to the preceding words low-lying , unsanitary and squalid, which only means likewise. But, there is no material to come to the conclusion that even the ejusdem generis can be applied."(emphasis supplied)
189. So without any material having been produced by the State to justify that there were unsanitary or squalid conditions in the area and it is a source of danger to public health, safety or convenience of it's neighborhood, the State cannot claim that it was 'satisfied' that the land of the Society ought to be declared as a 'slum'.
190. Further, we may point out that in the schedule to the notification describing the land notified as 'slum', there is no mention of the Sy.Nos or Town Sy.No.(T.S.No.) or the village name or the name of the land owner. It is merely stated that Ac.28-7 gts sought to be declared as a slum is located at Karmikanagar Slum, MCH-8, Block-3. Even the number of families affected is left 'blank'.
191. The boundaries of the land mentioned in the notification as set out below also appear 'vague':
North ... Houses South ... Rahmatnagar East ... Open Land West ... Houses ::68:: MSR,J & TVK,J wp_35061_1997&batch
192. From this notification, it is not possible to conclude that the notification dt.12.12.1991 relates to land forming part of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda village purchased by the Society.
193. For the aforesaid reasons, we hold that it is a clear case of colorable exercise of power for an oblique purpose and a fraud on the statute. The issuing of such notification dt.12.12.1991 is, in our opinion, in bad faith to help the land grabbers backed the powerful politician P.Janardhan Reddy, to defeat the very policy of the A.P. Land Grabbing (Prohibition) Act, 1982, and to scuttle the execution of the judgment dt.15.9.1989 in LGC.No.2 of 1988, and the said notification is vitiated by illegality and arbitrariness. The preliminary notification dt.20.3.1992 under Subsection (2) of Sec. 3 of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956
194. The Commissioner of the Municipal Corporation of Hyderabad, the delegate of the State Government, next issued vide notification No.107 dt.20.3.1992 notice in Form No.II proposing acquisition of the area notified as slum area in the notification issued on 12.12.1991 under Sub-Section (2) of Section 3 of the A.P. Slum Improvement (Acquisition of Lands) Act, 1956, and addressed it to Smt. C. Rajyalakshmi Devi, the vendor of the Society, styling her as a 'person interested' in the land.
195. This notification dt.20.3.1992 does not mention the Sy.No.s of the land or the village. It only mentions the slum area as "Karmikanagar".
::69:: MSR,J & TVK,J
wp_35061_1997&batch
196. For the first time now in this notification dt.20.3.1992, the Town Survey Numbers T.S.No.9/1 and 10 are indicated. These TS No.s were not mentioned in the notification dt.12.12.1991 issued under Section 3(1) of the Act notifying the area as 'slum area'.
197. More importantly, while proviso to Sub-section (2) of section 3 requires the State Government to call upon the owner of, or any other person who, in the opinion of the Government is interested in such land to show cause why it should not be acquired, the Society which had become the owner of the notified land by 1964, is not issued any notice to show cause by the Commissioner, Municipal Corporation of Hyderabad, though the Society is not only the 'owner' but also 'person interested'.
198. We have already pointed out how the State and it's employees were aware of the ownership of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and Sy.No.128/10 at Yousufguda village.
199. Thus in spite of the State Government being fully aware that Smt.C.Rajya Lakshmi Devi was no longer the owner of the land notified as slum area and proposed to be acquired, and that the Society was the owner thereof, the notice under proviso to sub-Section (2) to Section 3 of the A.P.Slum Improvement (Acquisition of Land) Act, 1956 was not issued to the Society.
200. The plea of the State in the Letter No.22753/M1/2005 dt.3.2.2007 (challenged in W.P.No.7438 of 2007) that as per ::70:: MSR,J & TVK,J wp_35061_1997&batch information furnished by the Deputy Director, Survey and Land Records, Hyderabad, the name of Smt.C.Rajya Laksmi Devi was mentioned in the notice issued under Sec.3(3) of the Act on 20.3.1992, cannot at all be accepted. It appears the non-issuance of notice to the Society under sub-Section (2) of section 3 is deliberate to ensure that a fait accompli can be done behind the back of the Society and permanently deprive it of it's land.
201. In fact it is the plea of the Society that Smt.C.Rajya Lakshmi Devi, the notice mentioned in the notification dt.20.3.1992, was not even alive by 20.3.1992 when the notice under sub-Section (2) of Section 3 was issued to her; and that the State did not file any proof of service of the notice on the said Smt. C. Rajya Lakshmi either along with the counter-affidavit.
202. Non-issuance of notice to the Society, which is the real owner of the land of Acs.38.00 and 2121 sq.yds, to file objections to declaration of the said area as a 'slum area' and for acquisition of the same under the Act, by the Commissioner, Municipal Corporation of Hyderabad (who had himself issued an approved layout to the Society on 1.3.1974) caused substantial prejudice to the Society and it's members and renders the notification under Sub-section (1) of Sec.3 of the A.P.Slum Improvement (Acquisition of Land) Act, 1956 illegal, and null and void on account of violation of principles of natural justice and Art.300-A of the Constitution of India.
::71:: MSR,J & TVK,J
wp_35061_1997&batch
203. In State of Orissa v. Binapani Dei7, the Supreme Court had declared that an order having civil consequences, if passed without issuing notice, is a nullity. It held:
"9. ....An order by the State to the prejudice of a person in derogation of his vested rights may be made only in accordance with the basic rules of justice and fairplay. The deciding authority, it is true, is not in the position of a Judge called upon to decide an action between contesting parties, and strict compliance with the forms of judicial procedure may not be insisted upon. He is however under a duty to give the person against whom an enquiry is held an opportunity to set up his version or defence and an opportunity to correct or to controvert any evidence in the possession of the authority which is sought to be relied upon to his prejudice. For that purpose the person against whom in enquiry is held must be informed of the case he is called upon to meet, and the evidence in support thereof. The rule that a party to whose prejudice an order is intended to be passed is entitled to a hearing applies alike to judicial tribunals and bodies of persons invested with authority to adjudicate upon matters involving civil consequences. It is one of the fundamental rules of our constitutional set-up that every citizen is protected against exercise of arbitrary authority by the State or its officers. Duty to act judicially would therefore arise from the very nature of the function intended to be performed: it need not be shown to be super-added.
If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power. If the essentials of justice be ignored and an order to the prejudice of a person is made, the order is a nullity. That is a basic concept of the rule of law and importance thereof transcends the significance of a decision in any particular case."
(emphasis supplied) 7 AIR 1967 SC 1269 at para 9 ::72:: MSR,J & TVK,J wp_35061_1997&batch
204. In the context of providing personal hearing under Sec.5-A of the Land Acquisition Act, 1894 and emphasizing it's mandatory nature the Supreme Court in Bharat Sewak Samaj v. Lt. Governor8 held:
" 11....The Lieutenant Governor, Delhi who sanctioned the invoking of urgency provisions was duty-bound to keep in mind that the acquisition of one's land is a serious matter and, except in the cases of real urgency, no person can be deprived of his property without being afforded an opportunity to file objections under Section 5-A(1) and without the sanction of law and without complying with the basics of natural justice. Section 5-A represents the statutory embodiment of the rule of audi alteram partem and unless there are compelling reasons, the State cannot invoke the urgency provision contained in Section 17(1) and dispense with the application of Section 5-A. The Supreme Court quoted it's earlier decision in State of Punjab v. Gurdial Singh9 and held:
" In State of Punjab v. Gurdial Singh Krishna Iyer, J. emphasised the necessity of reasonableness and fairness in the State action of invoking the urgency provision in the following words: (SCC p. 477, para 16) "16. ... it is fundamental that compulsory taking of a man's property is a serious matter and the smaller the man the more serious the matter. Hearing him before depriving him is both reasonable and pre-emptive of arbitrariness, and denial of this administrative fairness is constitutional anathema except for good reasons. Save in real urgency where public interest does not brook even the minimum time needed to give a hearing land acquisition authorities should not, having regard to Articles 14 (and 19), burke 8 (2012) 12 SCC 675, at page 680 9 (1980) 2 SCC 471 ::73:: MSR,J & TVK,J wp_35061_1997&batch an enquiry under Section 17 of the Act. Here a slumbering process, pending for years and suddenly exciting itself into immediate forcible taking, makes a travesty of emergency power."(emphasis supplied)
205. In our opinion, the provision of issuing notice to 'owner' of land and 'person interested' before declaring it as a 'slum' and 'acquiring it' under sub-section 92) of sec.3 of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956, is equally mandatory and serves the same purpose as an enquiry under Sec.5-A of the Land Acquisition Act, 1894 and noncompliance thereof vitiates the said notification dt.20.3.1992.
206. In Prabin Ram Phukan v. State of Assam10, the Supreme Court declared that no person shall be deprived of property without serving notice and such deprivation is illegal and violative of Art.300- A of the Constitution of India. It declared:
"26. In our considered opinion, therefore, it is mandatory on the part of the State to serve a proper notice to a person, who is liable to pay any kind of State's dues strictly in the manner prescribed in the Regulations. It is equally mandatory on the part of the State to give prior notice to the defaulter for recovery of dues before his properties (movable or/and immovable) are put to sale in the manner prescribed in the Regulations.
27. It is a settled principle of law that no person can be deprived of his property or any interest in the property save by authority of law. Article 300-A of the Constitution recognises this constitutional right of a person, which was till 1978 recognised as the fundamental right of a citizen. Indeed, whether fundamental or constitutional, the fact remains that it has always been recognised as a right 10 (2015) 3 SCC 605, at page 621 ::74:: MSR,J & TVK,J wp_35061_1997&batch guaranteed under the Constitution in favour of a citizen/person and hence no person can be deprived of this valuable right which the Constitution has given to him, save by authority of law.
28. In the case in hand, we find that the appellants were deprived of the land in question without following the procedure prescribed in law because the so-called auction was conducted by the State behind their back and without their knowledge. The action of the State was thus clearly violative of the appellants' constitutional right guaranteed under Article 300-A and hence such action cannot be sustained in law."(emphasis supplied)
207. We are also of the opinion that the A.P.Slum Improvement (Acquisition of Land) Act, 1956 is an expropriatory legislation and has therefore to be strictly construed11.
208. In Gujarat Electricity Board v. Girdharlal Motilal12, the Supreme Court held that in cases of expropriatory statutes if the legislature prescribes a particular mode of exercise of power to interfere with property rights, that power should be exercised only in that manner and in no other way. Dealing with the power conferred under the Electricity Act,1910 to acquire the property of a licensee under the said Act by issuing proper notice, the Supreme Court explained:
"5. ... These provisions confer a power on the State Electricity Board to purchase the property of the licensee but that right can be exercised only in the manner provided in the Act and not in any other way. It must be remembered that the provisions in question empower the State Electricity Board to interfere with the property rights of the licensee. Therefore such a power will have to be strictly construed. The legislature has prescribed a mode for the 11 Devinder Singh v. State of Punjab ... (2008) 1 SCC 728 PARA 43 12 AIR 1969 SC 267 ::75:: MSR,J & TVK,J wp_35061_1997&batch exercising of that power and hence that power can be exercised only in that manner and in no other manner. See Nazir Ahmad v. King-Emperor and Ballavdas Agarwala v. Shri S.C. Chakravarty. Before the option to purchase the undertaking can be exercised, the State Electricity Board must call upon the licensee by means of a notice in writing within the period mentioned in Section 6(1) to sell the undertaking to it on the expiration of the period for which licence was given. The impugned notice does not require the licensee to sell the undertaking. It merely notifies the respondent that the appellant Board has decided to exercise and shall exercise the option of purchasing the respondents undertaking on 3rd January, 1963, the date on which the licence granted to him by the Government of Baroda expired.
6. ...... The legislature has prescribed the manner of its exercise. It must exercise in that manner and in no other way. It must also be seen that the Parliament deliberately changed the form of the notice to be given from what it was before Act 32 of 1959 was enacted. It prescribed that the notice must specifically call upon the licensee to sell the undertaking. The mandate of the law is clear and it must be obeyed. We agree with Mr M.C. Chagla learned counsel for the licensee that the issuing of a notice strictly in accordance with the provisions of Section 6(1) is a condition precedent to the exercise of the power conferred on the State Electricity Board to purchase the undertaking. That being so, we must hold that Section 6(1) is mandatory and it must be strictly complied with.
7. In this case we are not satisfied that the requirements of law have at least been substantially complied with. Obviously the person who issued the notice was not familiar with the legal position. He appears to be under the misapprehension that Section 71 of the Electricity (Supply) Act, 1948 was still in operation when he gave the notice. He appears to have been in two minds. He was not sure whether he should issue the notice under the provisions of the Act as they stood on the date of the notice or in accordance with the provisions as they were prior to the coming into force of Act 32 of 1959. At the top of the notice it is mentioned that it is ::76:: MSR,J & TVK,J wp_35061_1997&batch given under Section 6 of the Act but in the body the notice it is purported to be given in exercise of the power available under Section 71 of the Indian Electricity (Supply) Act. Again the contents of notice indicate that it is a notice under Section 7(1) read with Section 7(4) of the Indian Electricity Act, 1910 as the stood prior to 1959. Quite clearly the notice speaks in two voices. It is the product of a confused mind. We fail to see how any commonsense can be read into it. On reading that notice the licensee could not have been definite whether the State Electricity Board purported to exercise the power under the law as it was on the date of the notice or as it was under the unamended Act. Rights and liabilities of the Electricity Board and the licensee before Act 32 of 1959 came into force are substantially different from their rights and liabilities under the Act. On reading the impugned notice it could not have been clear to the licensee that he had been called upon to sell the undertaking in accordance with the law as it then stood. We are unable to accede to the request of the Attorney- General to read into notice words which are not there.
8. For the reasons mentioned hereinbefore we agree with the High Court that the impugned notice is invalid and by virtue of that notice the appellant cannot compel the respondents to sell the undertaking in question."(emphasis supplied)
209. Keeping in view the above principle, we shall now quote the operative part of the notification dt.20.3.1992 issued under proviso to sub-section (2) of Sec.3 of the Act to Smt.C.Rajya Lakshmi Devi, the vendor of the Society. It states:
" In exercise of the powers delegated to me under section 3(4) of the said act, I hereby call upon you to show cause why the said land owned by you enjoyed under easement right should not be made in writing and addresses to the Commissioner Municipal Corporation of Hyderabad, Hyderabad presented in person or through your lawyer to the Municipal commissioner of Hyderabad within 15 days of the receipt of this notice and send an advance Copy of it to the Commissioner, Municipal Corporation of Hyderabad, Hyderabad failing which it will be presumed that you have no cause to show ::77:: MSR,J & TVK,J wp_35061_1997&batch against the proposed acquisition and further action will be taken on that presumption as required under the said Act." ( emphasis supplied)
210. A reading of the above extract shows that in the earlier part, the noticee Smt.Rajya Lakshmi Devi is not told what exactly she needs to show cause against. The crucial words are missing and the notice does not therefore make sense.
211. So applying the decision in Girdharlal Motilal (12 supra), even assuming for the sake of argument that the Commissioner of the Municipal Corporation of Hyderabad had rightly issued notice to Smt.Rajya Lakshmi Devi, still the said notice being defective, no further action can be validly taken on it.
212. For all these reasons we hold that the preliminary notification dt.20.3.1992 under Sec.3(2) of the Act is vitiated, illegal and a nullity. The final notification dt.30.6.1992 under sub-section (2) of section 3 of the A.P.Slum Improvement (Acquisition of Land) Act, 1956
213. On 30.6.1992 in A.P.Gazette No.234, the Commissioner Municipal Corporation of Hyderabad stated that notices to the owners or persons interested were issued by him to show cause why the land belonging to them should not be acquired with a view to undertaking the execution of works designed to improve or clean the area in the interest of public health, safety or convenience of it's neighborhood, that objections were received form the owners thereof or the persons interested in the said lands declared as a slum area, that the same were considered and rejected; and so, in exercise of powers conferred ::78:: MSR,J & TVK,J wp_35061_1997&batch by sub-section (2) of Section 3 of the A.P. Slum Improvement (Acquisition of Land) Act, 1956, he has decided to acquire the said lands declared as "slum area' in pursuance of Section 3 (1) of the said Act.
214. In this notification dated 30.6.1992, the Sy.No.s 128/1 and 128/10 and Yousufguda village were mentioned, which had not been mentioned either in the notification dt.12.12.1991 issued under Sec.3(1) of the said Act or in the preliminary notification /notice dt.20.3.1992 issued to owners under sub-Section (2) of Section 3 of the Act.
215. At para 2 in the counter affidavit filed in W.P.No.35061 of 1997 by the Mandal Revenue Officer, Khairatabad on behalf of respondents 1 to 4 and also at para 3 of the counter affidavit filed by the Special Dy.Collector, Land Acquisition, Municipal Corporation of Hyderabad (5th respondent) they stated that no objections were filed by anybody to the notifications issued under the said Act.
216. But this is contradicted by the final notification dt.30-6-1992 under sub-Section (2) of Section 3 of the Act which states:
" Whereas all the objections received from the owners thereof or the persons interested in the said lands declare as slum area have been duly considered and rejected."
217. Obviously, the counter affidavits were filed by the Officials of State and the Commissioner, Municipal Corporation of Hyderabad ::79:: MSR,J & TVK,J wp_35061_1997&batch without reading the contents of the above final notification dt.30-6-1992 under sub-Section (2) of Section 3 of the Act.
218. No explanation is offered by the Special Government Pleader appearing for the State for this discrepancy.
219. There is of course no explanation from the respondents as to who were the persons who filed objections to the notification dt.12.12.1991, and notification dt.20-3-1992 issued under Section 3(1) and Section 3(2) of the Act, how they were considered by the respondents, and reasons for rejection of the same.
220. For the above reasons, and since this final notification dt.30.6.1992 is based on the preliminary notification dt.20.3.1992 under Sec.3(2) of the said Act, which has been declared as a nullity, final notification dt.30.6.1992 under Sec.3(2) of the said Act cannot also survive, and is also declared as a nullity.
221. More importantly, Sec.5 of the A.P.Slum Improvement (Acquisition of Land) Act, 1956 confers a statutory right on the land owner whose land is declared as a "slum area' and acquired for development, to compensation in the manner determined under Sec.6 of the Act by a 'prescribed authority'.
222. We may point out that there is no whisper in any counter affidavit filed by the State about any steps taken to determine or pay any amount to the Society for acquisition of it's land under the Act.
::80:: MSR,J & TVK,J
wp_35061_1997&batch
The Special Government Pleader attached to the Office of the Advocate General confirmed this fact.
223. Thus the provisions of Art.14 and 300-A of the Constitution of India and even the provisions of the Act were brazenly violated by the State Government and it's Officials.
224. For these reasons we hold that the notification issued on 12.12.1991 under Sec. 3(1) of the Act, and notifications issued on 20.3.1992 and 30.6.1992 under Sec.3(2) of the Act are nullities. Consequently, the State cannot contend that the land has vested in it free from encumbrances under the Act.
The issuance of above notifications under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 is a colorable exercise of power, in bad faith and to favor the land grabbers supported by the then MLA P.Janardhan Reddy
225. The role of the MLA P.Janarhan Reddy, who also later became a Minister, and was the Chief Patron of the Karmikanagar Weaker Sections Welfare Association, in encouraging the land grabbers has been referred to in the evidence adduced in the Special Court in LGC No.2 of 1988 and had been accepted by the said Court in it's judgment dt.15.9.1989. After the LGC was decreed, the said Association, offered to purchase the land at a throw away price of Rs.25/- per sq.yd, but did not pay anything to the Society and it's members did not also vacate the land. The Revenue Divisional Officer, whose statutory duty it was under rule 15 of the Rules framed under the A.P.land Grabbing (Prohibition) Act, 1982 to execute the decree of eviction in LGC No.2 of 1988, after issuing a notice in Form V under ::81:: MSR,J & TVK,J wp_35061_1997&batch Rule 15(2) to the Mandal Revenue Officer, Golconda to evict the encroachers on 12.3.1990 strangely fell silent and did nothing further, obviously under the political pressure. We have already held that as per the procedure the Society cannot file an execution petition to execute the decree of eviction and once the State officials succumbed to the pressure of the MLA, the Society was helpless.
226. In this background, the initiation of proceedings under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 has to be seen, as also the manner in which the said proceedings were taken (as discussed in detail above).
227. Should the State help the land grabbers by initiating such action and not help the real owners of the property whose property has been unlawfully grabbed by the land grabbers without having any lawful title?
228. Should a decision of judicial tribunal to evict land grabbers as per the procedure under the A.P.Land Grabbing (Prohibition) Act, 1982 be allowed to be superseded by an executive action under the A.P.Slum Improvement (Acquisition of Land) Act, 1956.
229. In Medical Council of India v. State of Kerala13, the Supreme Court reiterated the basic principle that even the legislature can change only the basis on which a decision is given by the court and thus change the law in general, which will affect a class of persons 13 (2019) 13 SCC 185, at page 202 ::82:: MSR,J & TVK,J wp_35061_1997&batch and events at large. It held that a legislature also cannot, however, set aside an individual decision inter partes and affect their rights and liabilities alone. Such an act on the part of the legislature amounts to exercising the judicial power of the State and is akin to functioning as an appellate court or tribunal, which violates the doctrine of separation of powers.
230. So when even the legislature cannot set aside a judgment inter- partes like the one rendered by the Special Court in LGC.No.2 of 1988, the executive (The State of A.P. or it's delegate, the Commissioner of the Municipal Corporation of Hyderabad) cannot, through a notification under the A.P.Slum Improvement (Acquisition of Land) Act, 1956, nullify a judicial decision.
231. In LAO v. Raja Ram Jaiswal14, the Supreme Court had held:
"26. Where power is conferred to achieve a purpose it has been repeatedly reiterated that the power must be exercised reasonably and in good faith to effectuate the purpose. And in this context "in good faith" means "for legitimate reasons"! Where power is exercised for extraneous or irrelevant considerations or reasons, it is unquestionably a colourable exercise of power or fraud on power and the exercise of power is vitiated. If the power to acquire land is to be exercised, it must be exercised bona fide for the statutory purpose and for none other. If it is exercised for an extraneous, irrelevant or non-germane consideration, the acquiring authority can be charged with legal mala fides. In such a situation there is no question of any personal ill-will or motive."(emphasis supplied) 14 (1985) 3 SCC 1 ::83:: MSR,J & TVK,J wp_35061_1997&batch
232. In Uddar Gagan Properties Ltd. v. Sant Singh15, the concept of colourable exercise of power of acquisition by the State is explained in the following terms:
"23. It is well settled that use of power for a purpose different from the one for which power is conferred is colourable exercise of power. Statutory and public power is trust and the authority on whom such power is conferred is accountable for its exercise. Fraud on power voids the action of the authority [Gurdial Singh (9 supra) (Greater Noida Industrial Devlopment Authority v. Devender Kumar16]. Mala fides can be inferred from undisputed facts even without naming a particular officer and even without positive evidence17. In the present case, abuse of power in dealing with the matter by the functionaries of the State is more than clear as rightly found by the High Court. Challenge to acquisition may not be confined to those who have not accepted the amount of compensation or consideration. Once such order/transaction is vitiated there could be no estoppel on the ground that compensation/consideration has been received, as the land loser has little choice in the face of acquisition (13 supra).
24. Acquisition of land is a serious matter. It may result in depriving a tenure-holder not only of his property but also his profession, livelihood and social security. Even plight of investors in plots/flats in land covered by acquisition or litigation cannot be a ground to ignore illegal actions of depriving a farmer of his land. As already observed, and is settled law, the State's power of compulsory acquisition cannot be used to enable a private entity to acquire title even if private person offers more compensation than the State..."( emphasis supplied)
233. Similar actions of issuing notifications for acquisition issued by the State after land grabbers lost a case in the Special Court under the 15 (2016) 11 SCC 378 16 (2011) 12 SCC 375 17 State of Punjab v. Ramjilal ... (1970) 3 SCC 602; Express Newpapers (P) Ltd v. Union of India ... (1986) 1 SCC 133 ::84:: MSR,J & TVK,J wp_35061_1997&batch A.P.Land Grabbing (Prohibition) Act, 1982 have been, in the past, held to be colourable exercise of power and in bad faith by the A.P.High Court.
234. In Ch.Suryanarayana Murthy (2 Supra), a learned Single Judge of the A.P.High Court considered an identical issue. In that case the land owners had filed O.P.No.69 and 92 of 1986 against certain persons before the Special Tribunal constituted under the A.P.Land Grabbing (Prohibition) Act, 1982 and the said O.Ps were decreed on 26.6.1989. Before that event, the Government of Andhra Pradesh had issued notifications on 12.5.1986 and 28.7.1986 under the A.P. Slum Improvement (Acquisition of Land) Act, 1956. The Court rejected the plea of the State that the notifications under the Act ought to be sustained observing as under:
"It is incomprehensible to countenance the argument that despite the said order of eviction, which has been passed against the slum dwellers for whose benefit the Impugned notifications have been issued, the encroachment should be regularised under the guise of the impugned notifications issued under Act. This action of the respondents to supersede the judicial decision by an executive action thereby scuttling the very judicial decision, is impermissible. No. Law, impliedly or expressly, authorise the respondents to take such a course. Even if any law enacts such a provision, the same would be afford to judicial decision rendered and would be void and unconstitutional. It is not as if a judicial decision which is rendered is rendered inexecutable by a legislative act of amendment viewing the basis of the judgment. That being not so, the petitioners cannot be deprived of their right over the lands in question which they have purchased by a valid means of registered conveyance and for valuable consideration. If the impugned notifications are held to be valid, it only means that the encroachers can intrude into ::85:: MSR,J & TVK,J wp_35061_1997&batch anybody's land and by catching hold of executives, can get their encroachment validated under the guise and rouse of terming it as a 'slum' and by declaring so in colourable exercise of the powers under the A.P. Slum Improvement (Land Acquisition) Act, 1956 and then deprive the lawful owners of their valuable rights. Permitting the same to be done in that fashion, it only results the approval of criminal and illegal acts of encroachment which are condemned under A.P. Land Grabbing (Prohibition) Act, 1982, which was enacted for these special purposes of removing of the acts of land grabbing, apart from the common law remedy, keeping in view of the experience of trauma and hardship being suffered by the lawful owners of the Immovable properties, particularly vacant lands, which are vulnerable for such a flash land grabbing, some times even over night by putting some huts, then slowly transforming the same into semi-houses and houses. Approval of such an action does amount to deprivation of the persons with authority of law. On the other hand, it results, in giving a key of the house to a thief, permitting him to rob the house. May be, when A.P. Slum Improvement (Land Acquisition) Act, 1956 was enacted, the legislature did not anticipate this kind of strategy to be adopted by the unsocial elements to grab the land, put up the slums and then claim the protection under the above Act for regularisation. Scanning through the provisions of the Act, leaves one, in no doubt that the said Act do not intend to permit the land grabbers turning them into lawful possessors, under the guise of the notifications issued under Sections 3(1) and 3(2) of the Act and certainly not after a judicial verdict that the slum dwellers are land grabbers. In any event of the matter, as the slum dwellers have suffered a decree for eviction, having been held that they are land grabbers and the said order of eviction having become final, supersedes the impugned notifications and the said orders of, eviction can be executed by the petitioners by taking recourse to the remedies available under law. The impugned notifications are thus set-aside for the reasons stated supra."( emphasis supplied) ::86:: MSR,J & TVK,J wp_35061_1997&batch
235. In Revenue Divisional officer v. Registrar, Special Court under the A.P.Land Grabbing (Prohibition) Act, 198218 also after the Special Court had rendered a judgment on 30-12-1994 declaring certain persons as land grabbers and the said order was also confirmed by the High Court in a Writ Petition filed by the land grabbers which was dismissed on 16-10-1995, the Revenue Divisional Order, like in the instant case did nothing for 3 years to execute the said order. Then action under the A.P.Slum Improvement (Acquisition of Land) Act, 1956 was first initiated, then dropped and then at the instance of the Commissioner of the Municipal Corporation of Hyderabad, the State issued notification on 1.7.1997 under Sec. 4(1) of the Land Acquisition Act,1894 to acquire the land for the benefit of house plots for the land grabbers. The Division Bench struck down the said notification and held:
"Accordingly, the notification issued under Section 3(1) of the A.P. Slum Improvement Act was de-notified. These circumstances are innate and emerging clearly from the matrix in the case. Contrary to this recommendation of the Municipal Commissioner, Section 4(1) notification was issued under the provisions of the Land Acquisition Act. No material has been placed before this Court by the respondent-State that there has been no suitable alternative accommodation anywhere in the city. No plea even has been taken inter alia in the counter-affidavit filed by the Revenue Divisional Officer that no suitable alternative accommodation is available. When once the Municipal Commissioner, the appropriate authority under the A.P. Slum Improvement Act, after having obtained the legal opinion from the Standing Counsel recommended for 18 MANU/AP/0722/2006 (DB) ::87:: MSR,J & TVK,J wp_35061_1997&batch dropping of the proceedings under the said Act, to avoid further Court litigations, without making any effort to find suitable Government land for providing alternative accommodation to the slum dwellers by issuing pattas to them, the proceedings under the Land Acquisition Act should not have been initiated showing it as a public purpose. The authorities cannot plead any ignorance of the proceedings under the A.P. Slum (Improvement) Act since they pertain to the land in dispute and indeed it is not their case.
13. It is apt in this context to consider the judgment of the Apex Court in . Gurdial Singh (9 supra), wherein the Apex Court held thus:
"Bad faith, which invalidates the exercise of power, is the attainment of ends beyond the sanctioned purposes of power by simulation or pretension of gaining a legitimate goal. Court calls it a colourable exercise of power. The action is bad where the true object is to reach an end different from the one for which the power is entrusted, goaded by extraneous considerations, good or bad, but irrelevant to the entrustment.
Fraud on power voids the order if it is not exercised bona fide for the end designed. Fraud in this context is not equal to moral turpitude and embraces all cases in which the action impugned is to effect some object which is beyond the purpose and intent of the power, whether this be malice laden or even benign. If the purpose is corrupt the resultant act is bad. If considerations, foreign to the scope of the power or extraneous to the statute, enter the verdict or impel the action, mala fides or fraud on power vitiates the acquisition or other official act.
14. In Para 16 the Apex Court held further thus:
"Compulsory taking of a man's property is a serious matter and the smaller the man the more serious the matter. Hearing him before depriving him is both reasonable and preemptive of arbitrariness, and denial of this administrative fairness is constitutional anathema except for good reasons."
::88:: MSR,J & TVK,J
wp_35061_1997&batch
15. No doubt, having regard to the fact situation obtaining in that case the Apex Court was of the clear view that the element of personal vendetta fueling the politics of compulsory land acquisition could be seen from the facts discernible and it becomes a question of fact whether such a fraud is discernible or not.
16. In Para 9 the Apex Court held thus:
The question, then, is what is mala fides in the jurisprudence of power? Legal malice is gibberish unless juristic clarity keeps it separate from the popular concept of personal vice. Pithily put, bad faith which invalidates the exercise of power - sometimes called colourable exercise or fraud on power and oftentimes overlaps motives, passions and satisfactions - is the attainment of ends beyond the sanctioned purposes of power by simulation or pretension of gaining a legitimate goal.
17. It is obvious, that the action taken on the part of the State must show the juristic clarity that the action is not beset with any such bad faith or malice. The authority should have exercised more consideration and restraint before deciding to issue Section 4(1) notification under the Land Acquisition Act, when the action initiated earlier under the A.P. Slums Improvement Act was proposed to be dropped so as to avoid further Court litigations and in the best interest of the slum dwellers to find alternative Government land and issue pattas to them in respect of those lands. It is also not discernable from the record about any such action having been taken preceding the decision to issue Section 4(1) notification. It is obvious that it is a case of total in application of mind by the concerned authorities to the matrix of the case, and events that transpired earlier to the decision taken in this case to acquire the land in dispute on the premise of a public purpose. Without making any semblance of effort in that direction; since it has not been shown before this Court by affidavit or otherwise; the decision to initiate proceedings under the Land Acquisition Act cannot, in our considered view, be free from the allegation of bad faith. The above circumstance coupled with the background history of the case would in our considered view lead to an inescapable conclusion that the action on the part of the Government in having decided to acquire the land in dispute in ::89:: MSR,J & TVK,J wp_35061_1997&batch utter ignorance of the proceedings initiated earlier under the A.P. Slums improvement Act and the letter addressed by the Commissioner to the Collector under the provisions of the A.P. Land Acquisition Act is nothing short of a colourable exercise of power.
As discussed hereinabove, having regard to various circumstances emanating from the record, the action on the part of the State is colourable. Therefore, for the reasons hereinabove discussed, the Section 4(1) notification shall have to be quashed."
236. In our considered opinion, the action of the State of A.P. of issuing the notification dt.12.12.1991 under Sec.3(1) of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956, and issuing the notification dt.20.3.1992 and notification dt.30.6.1992 under Sec.3(1) of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 was in bad faith and a colourable exercise of power intended to supersede the judgment dt.15.9.1989 in LGC No.2 of 1988, and to help the land grabbers who occupied the Society's land, under the political and illegal influence of the then MLA and later Minister Sri P.Janardhan Reddy. On this ground also the said notifications under Sec.3(1) and Sec. 3(2) of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 are unsustainable and are accordingly set aside. Whether the Society and it's members cannot be granted relief in these Writ Petitions on account of their laches and delay in filing the Writ Petitions?
237. The Special Government Pleader attached to the Office of the Advocate General appearing for the official respondents including the State of Telangana strongly urged the Court to deny relief to the Society and the other petitioners, who are it's members, on the ground that the Society filed W.P.No.35061 of 1997 not to grant pattas to the ::90:: MSR,J & TVK,J wp_35061_1997&batch land grabbers only on 27.12.1997, that it's members filed (a) W.P.14771 of 2003 on 15.7.2003 questioning the initiation of proceedings under the A.P. Slum improvement (Acquisition of lands) Act,1956 and issuance of Gazette notifications dt.20.3.1992 and 30.6.1992 and for handing over of the land, and (b) W.P.9262 of 2006 on 24.4.2006 challenging the notifications issued under the A.P. Slum improvement (Acquisition of lands) Act,1956 and for handing over of the land.
238. We have already held that the Society was not issued notice by the State Government /Commissioner of the Municipal Corporation of Hyderabad while issuing these notifications even though they were aware that the Society was the owner of the land, that the notifications dt.12.12.1991 and 20.3.1992 had several other defects such as the Survey Numbers and Town Survey Numbers, Village name not being mentioned, that they were issued in bad faith and in colorable exercise of power under the A.P. Slum Improvement (Acquisition of Lands) Act, 1956 to supersede the judgment dt.15.9.1989 in LGC No. 2 of 1988 of the Special Court constituted under the A.P. Land Grabbing (Prohibition) Act, 1982, contrary to the policy of the said Act to protect innocent land owners from the land mafia. On account of non- issuance of notice to the Society which is mandatory to be issued under the proviso to sub-Section (2) of Sec.3 of the A.P.Slum Improvement (Acquisition of Lands) Act, 1956, the said notifications ::91:: MSR,J & TVK,J wp_35061_1997&batch are null and void ab initio as per the decision in Binapani Dei (7 Supra).
239. An executive action which is null and void abinitio does not require any challenge. It had no existence since it's inception and it is therefore unnecessary to challenge it.
240. Assuming for the sake of argument that even such notifications are required to be challenged, we do not think that the plea of laches setup by the State is sustainable in the facts and circumstances of the case. In fact, it would be a travesty of justice to deny relief to the Society or it's members on that basis.
241. In Uddar Gagan Properties Ltd. (15 Supra) , the Supreme Court declared that there is no jurisdictional bar to entertain a Writ Petition on ground of laches and that it is only a rule of practice. It held that if there is abuse of law or fraud, such jurisdiction can be exercised and the executive action can be quashed. It declared:
"22. While it is true that a belated petition cannot be entertained under Article 226 of the Constitution, it is well settled that this is only a rule of practice based on sound and proper exercise of discretion and not a jurisdictional bar. Exercise of discretion to quash an illegal action based on fraud or abuse of law even belatedly may not be liable to be interfered with under Article 136 of the Constitution."
242. Similar view was also expressed in Ajit Kr. Bhuyan v. Debajit Das19 in the following terms by the Supreme Court: : 19
(2019) 12 SCC 275 ::92:: MSR,J & TVK,J wp_35061_1997&batch
27. Having regard to the circumstances in which Respondent 1 was given promotion to the post of Executive Engineer by creating an ex-
cadre post and thereafter the manner in which he was encadred to the said post by stretching the number of vacancies against the record, speaks volumes about the manner in which undue favour was shown to Respondent 1. One has to keep in mind that at that time he was working as Officer on Special Duty to the Chief Minister. These facts reflect clear manipulation of the system at various stages to give out of turn promotion to Respondent 1 by bestowing undue favour. With such "flyover promotions", Respondent 1 parachuted from Assistant Executive Engineer to Superintending Engineer by bypassing many senior colleagues in the cadre of Assistant Executive Engineer who are still stagnating in the same cadre. When this factual position emerged on record and was duly approved by the Division Bench as well, we are of the opinion that the writ petition could not be dismissed on the ground of delay and laches. In fact, the Division Bench has erred in invoking this principle by dubbing the entire exercise as a bona fide error. What happened cannot be termed as "bona fide". It was a clear case of favouritism shown to Respondent 1 and the actions were contrary to the Rules.
28. That apart, there is one more reason for coming to the conclusion that the Division Bench of the High Court was in error in saving Respondent 1 on the premise that the writ petitions suffered from delay and laches. In fact, the Association had submitted a representation to the then Chief Minister. Going by the nature of allegations, the Chief Minister rightly acted thereupon and referred the matter to a committee which, after examining the matter, had also given its report stating that the promotion of Respondent 1 was against the Rules. This provides reasonable explanation for delay, if any.
29. We are of the opinion that it was virtually a case of fraud, at least on three counts. First, by creating ex-cadre post of Executive Engineer only for Respondent 1 and giving him that post when he was much junior to many others. Second, encadrement of Respondent 1 as Executive Engineer by showing that there were thirteen posts when, in fact, there were only ten posts of Executive Engineer on that date. This was done obviously with the purpose of accommodating him. Third, the promotion was given when Respondent 1 was not even eligible as per Rules as he had not put in minimum service of five years. Fraud vitiates ::93:: MSR,J & TVK,J wp_35061_1997&batch every action and cannot be kept under the carpet on the ground that the action challenged was belated, more so when there is a reasonable explanation for such delay."( emphasis supplied)
243. In view of our finding in the instant case, that there is bad faith and abuse of law on the part of the State Government and it's officials in issuing the notifications under the A.P.Slum Improvement (Acquisition of Land) Act, 1956, the plea of laches raised by the State, cannot be sustained.
244. In Ramchand and others v. Union of India20, the Supreme Court held that the question of delay in invoking the writ jurisdiction of the High Court under Art.226 of Constitution of India has to be considered along with the inaction on the part of the authorities, who had to perform their statutory duties. It held:
"16. ....Can the statutory authority take a plea that although it has not performed its duty within a reasonable time, but it is of no consequence because the person, who has been wronged or deprived of his right, has also not invoked the jurisdiction of the High Court or of this Court for a suitable writ or direction to grant the relief considered appropriate in the circumstances? The authorities are enjoined by the statute concerned to perform their duties within a reasonable time, and as such they are answerable to the Court why such duties have not been performed by them, which has caused injury to claimants...."
245. The State and its Officers have from 12.3.1990 (when Notice in Form V was issued by the Revenue Divisional Officer under Rule 15(2) of the rules framed under the A.P. Land Grabbing (Prohibition) 20 (1994) 1 SCC 44 ::94:: MSR,J & TVK,J wp_35061_1997&batch Act, 1982) till 1.6.2016 (when G.O.Ms.No.113 was issued by the State of Telangana repealing the A.P. Land Grabbing (Prohibition) Act, 1982) deliberately evaded to implement the judgment dt.15.9.1989 in LGC No. 2 of 1988. Further, in response to the Notice dt.20.08.1992 issued by the Society, the respondent sought to give an impression to the Committee Members of the Society that the land of Acs.28.07 gts. under acquisition is different from that of the society land as the boundaries are different. But the said impression given to the Society by the respondent is clearly misleading, since the Committee constituted by the Government of A.P., pursuant to the orders dt.04.10.2008 of this Court in W.P.No.35061 of 1997 gave a report dt.19.06.2009 that the notified area of Acs.28.07 gts. is part of Acs.38.00 and 2121 Sq.yds. belonging to the Society. Thus, the State which was duty-bound to act in an impartial and unbiased manner, but it resorted to misrepresentation.
246. Therefore, it is not open to the State to raise the plea of laches.
247. Recently in Vidya Devi vs. State of Himachal Pradesh and others21, the Supreme Court set aside the order of the High Court in refusing to entertain a Writ Petition filed in 2010 in respect of forcible appropriation by the State of the property of the appellant 1967-68 without initiating any process of acquisition and allowed the SLP holding:
21
(2020) 2 SCC 569 ::95:: MSR,J & TVK,J wp_35061_1997&batch "2.9. In a democratic polity governed by the rule of law, the State could not have deprived a citizen of their property without the sanction of law. Reliance is placed on the judgment of this Court in Tukaram Kana Joshi v. MIDC22wherein it was held that the State must comply with the procedure for acquisition, requisition, or any other permissible statutory mode. The State being a welfare State governed by the rule of law cannot arrogate to itself a status beyond what is provided by the Constitution.
12.10. This Court in State of Haryana v. Mukesh Kumar23 held that the right to property is now considered to be not only a constitutional or statutory right, but also a human right. Human rights have been considered in the realm of individual rights such as right to shelter, livelihood, health, employment, etc. Human rights have gained a multi-faceted dimension.
.........
12.12. The contention advanced by the State of delay and laches of the appellant in moving the Court is also liable to be rejected. Delay and laches cannot be raised in a case of a continuing cause of action, or if the circumstances shock the judicial conscience of the Court. Condonation of delay is a matter of judicial discretion, which must be exercised judiciously and reasonably in the facts and circumstances of a case. It will depend upon the breach of fundamental rights, and the remedy claimed, and when and how the delay arose. There is no period of limitation prescribed for the courts to exercise their constitutional jurisdiction to do substantial justice.
12.13. In a case where the demand for justice is so compelling, a constitutional court would exercise its jurisdiction with a view to promote justice, and not defeat it.
12.14. In Tukaram Kana Joshi v. MIDC, this Court while dealing with a similar fact situation, held as follows: (SCC p. 359, para 11) "11. There are authorities which state that delay and laches extinguish the right to put forth a claim. Most of these authorities pertain to service jurisprudence, grant of compensation for a 22 (2013) 1 SCC 353 23 (2011) 10 SCC 404 ::96:: MSR,J & TVK,J wp_35061_1997&batch wrong done to them decades ago, recovery of statutory dues, claim for educational facilities and other categories of similar cases, etc. Though, it is true that there are a few authorities that lay down that delay and laches debar a citizen from seeking remedy, even if his fundamental right has been violated, under Article 32 or 226 of the Constitution, the case at hand deals with a different scenario altogether. The functionaries of the State took over possession of the land belonging to the appellants without any sanction of law. The appellants had asked repeatedly for grant of the benefit of compensation. The State must either comply with the procedure laid down for acquisition, or requisition, or any other permissible statutory mode."
(emphasis supplied)
13. In the present case, the appellant being an illiterate person, who is a widow coming from a rural area has been deprived of her private property by the State without resorting to the procedure prescribed by law. The appellant has been divested of her right to property without being paid any compensation whatsoever for over half a century. The cause of action in the present case is a continuing one, since the appellant was compulsorily expropriated of her property in 1967 without legal sanction or following due process of law. The present case is one where the demand for justice is so compelling since the State has admitted that the land was taken over without initiating acquisition proceedings, or any procedure known to law. We exercise our extraordinary jurisdiction under Articles 136 and 142 of the Constitution, and direct the State to pay compensation to the appellant." ( emphasis supplied)
248. In the instant case also, having regard to the circumstances set out in para 238 supra, since the State has deprived the Society of it's property without following due process of law and without paying any compensation in bad faith, and this certainly shocks the judicial conscience of the Court, we are of the view that the demand for justice is so compelling that this Court, exercising power under the ::97:: MSR,J & TVK,J wp_35061_1997&batch Constitution of India, should reject the plea of laches to promote justice.
249. Accepting the plea of laches raised by the State would amount to allowing it to take advantage of it's own wrong and would defeat justice.
250. In Kusheshwar Prasad Singh v. State of Bihar24, the Supreme Court reiterated this basic principle of law in the following terms:
"3. The appellant is also right in contending before this Court that the power under Section 32-B of the Act to initiate fresh proceedings could not have been exercised. Admittedly, Section 32-B came on the statute book by Bihar Act 55 of 1982. The case of the appellant was over much prior to the amendment of the Act and insertion of Section 32-B. The appellant, therefore, is right in contending that the authorities cannot be allowed to take undue advantage of their own default in failure to act in accordance with law and initiate fresh proceedings.
14. In this connection, our attention has been invited by the learned counsel for the appellant to a decision of this Court in Mrutunjay Pani v. Narmada Bala Sasmal25 wherein it was held by this Court that where an obligation is cast on a party and he commits a breach of such obligation, he cannot be permitted to take advantage of such situation. This is based on the Latin maxim commodum ex injuria sua nemo habere debet (no party can take undue advantage of his own wrong).
15. In Union of India v. Major General Madan Lal Yadav26 the accused army personnel himself was responsible for delay as he escaped from detention. Then he raised an objection against initiation of proceedings on the ground that such proceedings 24 (2007) 11 SCC 447, at page 451 25 AIR 1961 SC 1353 26 (1996) 4 SCC 127 ::98:: MSR,J & TVK,J wp_35061_1997&batch ought to have been initiated within six months under the Army Act, 1950. Referring to the above maxim, this Court held that the accused could not take undue advantage of his own wrong.
Considering the relevant provisions of the Act, the Court held that presence of the accused was an essential condition for the commencement of trial and when the accused did not make himself available, he could not be allowed to raise a contention that proceedings were time-barred. This Court (at SCC p. 142, para
28) referred to Broom's Legal Maxims (10th Edn.), p. 191 wherein it was stated:
"It is a maxim of law, recognised and established, that no man shall take advantage of his own wrong; and this maxim, which is based on elementary principles, is fully recognised in courts of law and of equity, and, indeed, admits of illustration from every branch of legal procedure."
16. It is settled principle of law that a man cannot be permitted to take undue and unfair advantage of his own wrong to gain favourable interpretation of law. It is sound principle that he who prevents a thing from being done shall not avail himself of the non- performance he has occasioned. To put it differently, "a wrongdoer ought not to be permitted to make a profit out of his own wrong". ( emphasis supplied)
251. In State of Maharashtra v. Digamber27 cited by the Special Government Pleader, the Supreme Court had taken the view that for deprivation of land of a farmer in 1971-72, the High Court could not have entertained a Writ Petition in 1991 and granted relief. The court came to the conclusion in that case that such delay indicates that his land was not taken at all, or if it had been taken, it could not have been taken without his consent, or if it was taken against his consent, he had acquiesced in such taking and waived his right to take compensation for it.
27
(1995) 4 SCC 683
::99:: MSR,J & TVK,J
wp_35061_1997&batch
None of these circumstances exist in the instant case. There was not even a notice issued to the Society by the State at the time of issuing notifications under the A.P.Slum Improvement (Acquisition of Lands) Act, 1956, and the correspondence between the Society with the District Collector vide Letters dt.2.7.1992 and 20.8.1992, with the Commissioner of the Municipal Corporation , Hyderabad vide Letter dt.20.8.1992, with the Hon'ble Minister for Labour and Employment & Housing vide Letter dt.15.5.1993, and with the Hon'ble Chief Minister through the Prl. Secretary, Municipal Administration and Urban Development vide Letter dt.14.10.2004 etc., and the filing of the W.P.No.35061 of 1997 and W.P.No.14771 of 2003 show that the Society had not acquiesced in the taking of it's property. As an alternative plea only it sought the allotment of alternative land but it's primary plea was to restore possession of it's land. Digamber (27 Supra) was also not one where there was bad faith/ colourable exercise of power, like the instant case. The decision in Digamber (27 Supra) is therefore clearly distinguishable.
252. In Urban Improvement Trust, Bikaner vs. Mohan Lal28 the Supreme Court has held that statutory authorities have to discharge functions in public interest, that they should act as responsible litigants; and that they cannot raise frivolous and unjust objections by behaving like private litigants. It criticized the attitude of Government officials in deliberately delaying taking crucial decisions affecting 28 (2010) 1 SCC 512 ::100:: MSR,J & TVK,J wp_35061_1997&batch citizens and then contesting the same on technical pleas without justification. It declared:
"5. ... ... Statutory authorities exist to discharge statutory functions in public interest. They should be responsible litigants. They cannot raise frivolous and unjust objections, nor act in a callous and high- handed manner. They can not behave like some private litigants with profiteering motives. Nor can they resort to unjust enrichment. They are expected to show remorse or regret when their officers act negligently or in an overbearing manner. When glaring wrong acts by their officers are brought to their notice, for which there is no explanation or excuse, the least that is expected is restitution/restoration to the extent possible with appropriate compensation. Their harsh attitude in regard to genuine grievances of the public and their indulgence in unwarranted litigation requires to be corrected.
6. This Court has repeatedly expressed the view that Governments and statutory authorities should be model or ideal litigants and should not put forth false, frivolous, vexatious, technical (but unjust) contentions to obstruct the path of justice. We may refer to some of the decisions in this behalf.
7. In Dilbagh Rai Jarry v. Union of India29 this Court extracted with approval the following statement [from an earlier decision of the Kerala High Court (P.P. Abubacker case30):
"25. ... '5. ... The State, under our Constitution, undertakes economic activities in a vast and widening public sector and inevitably gets involved in disputes with private individuals. But it must be remembered that the State is no ordinary party trying to win a case against one of its own citizens by hook or by crook; for the State's interest is to meet honest claims, vindicate a substantial defence and never to score a technical point or overreach a weaker party to avoid a just liability or secure an unfair advantage, simply because legal devices provide such an opportunity. The State is a virtuous litigant and looks with unconcern on immoral forensic successes so that if on the merits the case is weak, Government shows a willingness to settle the dispute regardless of prestige and other lesser motivations which move private parties to fight in court. The layout on litigation costs and executive time by the State and its agencies is so staggering these days because of the 29 (1974) 3 SCC 554 30 AIR 1972 KERALA 103 ::101:: MSR,J & TVK,J wp_35061_1997&batch large amount of litigation in which it is involved that a positive and wholesome policy of cutting back on the volume of law suits by the twin methods of not being tempted into forensic showdowns where a reasonable adjustment is feasible and ever offering to extinguish a pending proceeding on just terms, giving the legal mentors of Government some initiative and authority in this behalf. I am not indulging in any judicial homily but only echoing the dynamic national policy on State litigation evolved at a Conference of Law Ministers of India way back in 1957.' "
8. In Madras Port Trust v. Hymanshu International31 this Court held: (SCC p. 177, para 2) "2. ... It is high time that Governments and public authorities adopt the practice of not relying upon technical pleas for the purpose of defeating legitimate claims of citizens and do what is fair and just to the citizens. Of course, if a Government or a public authority takes up a technical plea, the Court has to decide it and if the plea is well founded, it has to be upheld by the court, but what we feel is that such a plea should not ordinarily be taken up by a Government or a public authority, unless of course the claim is not well founded and by reason of delay in filing it, the evidence for the purpose of resisting such a claim has become unavailable."
9. In a three-Judge Bench judgment of Bhag Singh v. UT of Chandigarh32 this Court held: (SCC p. 741, para 3) "3. ... The State Government must do what is fair and just to the citizen and should not, as far as possible, except in cases where tax or revenue is received or recovered without protest or where the State Government would otherwise be irretrievably be prejudiced, take up a technical plea to defeat the legitimate and just claim of the citizen."
10. Unwarranted litigation by Governments and statutory authorities basically stems from the two general baseless assumptions by their officers. They are:
(i) All claims against the Government/statutory authorities should be viewed as illegal and should be resisted and fought up to the highest court of the land.31
1979 (4) SCC 176 32 1985 (3) SCC 737 ::102:: MSR,J & TVK,J wp_35061_1997&batch
(ii) If taking a decision on an issue could be avoided, then it is prudent not to decide the issue and let the aggrieved party approach the court and secure a decision.
The reluctance to take decisions, or tendency to challenge all orders against them, is not the policy of Governments or statutory authorities, but is attributable to some officers who are responsible for taking decisions and/or officers in charge of litigation. Their reluctance arises from an instinctive tendency to protect themselves against any future accusations of wrong decision-making, or worse, of improper motives for any decision-making. Unless their insecurity and fear is addressed, officers will continue to pass on the responsibility of decision-making to courts and tribunals."(emphasis supplied)
253. These observations aptly apply to the respondents in these cases.
254. We shall now consider the other decisions cited by the Special Government Pleader i.e., Prabodh Verma and others v. State of U.P. and others33, New Bhoiguda Mosque and Graveyard Committee v. District Collector, Hyderabad34 and Sultan Moinuddin died per LRs v. The Special Court under the A.P.Land Grabbing (Prohibition) Act, 198235 to perused us to deny relief to the Society and other petitioners.
255. The decision in Prabodh Verma (33 supra) cited by the Special Government Pleader (para 28 p.273) deals with the non- joinder of necessary parties. He contended that the Society and the petitioners should have impleaded some of the land grabbers at least, 33 (1984) 4 SCC 251 34 (2002) 1 ALD 790 (DB) 35 (2018) 3 ALT 660(DB) ::103:: MSR,J & TVK,J wp_35061_1997&batch and in the absence of such necessary parties, all the Writs should be dismissed.
This is a hyper-technical plea because the land grabbers were parties in the LGC No.2 of 1988 decided by the Special Court and had not challenged the said order. Even if they had been impleaded in the Writ Petitions they cannot claim any equities having regard to the findings in the LGC given by the Special Court against them and the said parties having allowed the order of the Special Court to attain finality in absence of any challenge thereto. On the other hand, realizing the lack of strength of their case, the land grabbers, with the active support of the MLA and their Chief Patron, chose to adopt the route of getting the land notified as 'slum' under the A.P. Slum Improvement Act, 1956 They also would not have any material which the State can rely upon to support it's arbitrary action in issuing the notifications under the A.P.Slum Improvement (Acquisition of Lands) Act, 1956, with the support of Executive. In any event, having regard to the relief which we propose to grant in these cases, which will be discussed below, their non-joinder does not make any material difference to the result in these cases.
256. Next decision New Bhoiguda Mosque and Grave Yard Committee (34 supra) is one where a Division Bench of the A.P.High Court had upheld an order of a learned Single Judge dismissing a Writ Petition challenging a notification issued under Sec. 3(1) of the A.P.Slum Improvement (Acquisition of Land) Act, 1956. In that case ::104:: MSR,J & TVK,J wp_35061_1997&batch there was service found to have been affected by 'affixture at the site', and also by way of publication in 2 newspapers.
In the instant case, notice was issued on 20.3.1992 not to the Society, which was the real owner, but to it's vendor, who had no interest in the land after 1964. There is no plea of 'affixture of notice on the site' or that it was published in any newspapers. So this decision cannot help the State either.
257. In Sultan Mohinuddin (34 supra), for executing an order passed in 1997 by a Special Court under the A.P.Land Grabbing (Prohibition) Act, 1982, the Revenue Divisional Officer, the executing authority of orders of eviction under Rule 15 of the rules framed under the Act, issued a notice dt.21-12-2010 to the Decree holder's counsel to arrange 40 JCBs, 1000 Labour for removing debris, 100 trucks and to bear the cost of deployment of police personnel. The A.P.High Court set aside the said notice observing that the enormity of efforts to flush out the illegal occupants cannot be a constraint in effectuating the judicial order and would not absolve the State of it's responsibility to carry out the judicial mandate in letter and spirit. It held that the State had abdicated it's responsibility which is wholly unjustifiable and left it open to the decree holder to take recourse to legal remedies to recover possession.
We fail to see how this decision can be construed as beneficial to the State because it is very critical of it's abdication of ::105:: MSR,J & TVK,J wp_35061_1997&batch responsibility to implement the orders of the Special Court under the A.P.Land Grabbing (Prohibition) Act, 1982.
258. So we reject the plea of the State that the Society and it's members should be rejected relief in these Writ Petitions on account of their laches and delay in filing the Writ Petitions. What is the relief to be granted to petitioners:
259. For the above reasons, we hold that the notifications dt.12.12.1991, 20.3.1992 and 30.6.1992 issued under the A.P.Slum Improvement (Acquisition of Lands) Act, 1956 are null and void and are declared as such.
260. The judgment dt.15.9.1989 in LGC No.2 of 1988 is subsisting as on date and is require to be executed. The State's official, the Revenue Divisional Officer, and the State machinery, which was to execute the said judgment, has been held to have succumbed to the political influence and pressure of the MLA P.Janardhan Reddy and the land grabbers and they have abdicated their responsibility to implement it for 32 years. The area of Ac.38, 2121 sq.yds continues to be encroached by the land grabbers even today and there are now hundreds of such encroachers and many more structures have come up in the land. There are serious practical difficulties in executing the said judgment at this point of time.
261. Since, the deliberate and illegal action of the State and it's employees and Officers has made difficult , the implementation of the ::106:: MSR,J & TVK,J wp_35061_1997&batch judgment dt.15.9.1989 in LGC NO.2 of 1988, it is the State which has to offer restitution to the Society.
262. In Rameshwar v. State of Haryana36, the Supreme Court declared as a matter of principle that wherever there has been fraud on power, the duty of the Court is not only to set aside such exercise of power but to see that there is no unjust enrichment directly or indirectly as a result thereof and there is full and substantial restoration. It declared:
"39. Wherever there has been fraud on power, the duty of the Court is not only to set aside such exercise of power but to see that there is no unjust enrichment directly or indirectly as a result thereof and there is full and substantial restoration. Going by the principles laid down by this Court in Indian Council for Enviro-Legal Action37 unjust retention of benefit would be completely against the fundamental principles of justice, equity and good conscience. It was observed therein that so long as the deprivation of a party has not been fully compensated for, injustice to that extent continues. Having found that there was a clear case of fraud on power as a result of which unnatural and unreasonable gains have been derived by certain builders/private entities, we consider it our duty to grant full restitution."
(emphasis supplied)
263. In Kavita Trehan v. Balsara Hygiene Products Ltd.38, the Supreme Court had declared that the jurisdiction to make restitution is inherent in every court and will be exercised whenever the justice of the case demands. It declared :
36
(2018) 6 SCC 215, at page 281 37 (2011) 8 SCC 161 38 (1994) 5 SCC 380, at page 390 ::107:: MSR,J & TVK,J wp_35061_1997&batch " 22. The jurisdiction to make restitution is inherent in every court and will be exercised whenever the justice of the case demands. It will be exercised under inherent powers where the case did not strictly fall within the ambit of Section 144. Section 144 opens with the words : "Where and insofar as a decree or an order is varied or reversed in any appeal, revision or other proceeding or is set aside or modified in any suit instituted for the purpose, ...."
The instant case may not strictly fall within the terms of Section 144; but the aggrieved party in such a case can appeal to the larger and general powers of restitution inherent in every court."(Emphasis supplied)
264. This principle has bee applied recently in the Ramjanma Bhoomi-Babri Masjid litigation decided by the Supreme Court in M.Siddiq v. Suresh Das39 where the Court invoked the principle of restitution and directed the Central Government or the U.P. State Government to allot Ac.5.00 of land to the Central Sunni Wakf Board for unlawful destruction of the Babri Masjid for a mosque to be built therein holding:
"1239. The area of the composite site admeasures about 1500 sq yd. While determining the area of land to be allotted, it is necessary to provide restitution to the Muslim community for the unlawful destruction of their place of worship. Having weighed the nature of the relief which should be granted to the Muslims, we direct that land admeasuring 5 acres be allotted to the Sunni Central Waqf Board either by the Central Government out of the acquired land or by the Government of Uttar Pradesh within the city of Ayodhya. This exercise, and the consequent handing over of the land to the Sunni Central Waqf Board, shall be conducted simultaneously with the handing over of the disputed site comprising of the inner and outer courtyards as a consequence of 39 (2020) 1 SCC 1 para 1239 and 1243 pg.
::108:: MSR,J & TVK,J
wp_35061_1997&batch
the decree in Suit No. 5. Suit No. 4 shall stand decreed in the above terms."
265. The court also held that concept of equity, justice and good conscience is part of Indian law and can be applied by the Courts in certain circumstances. It declared:
"1022. The common underlying thread is that justice, good conscience and equity plays a supplementary role in enabling courts to mould the relief to suit the circumstances that present themselves before courts with the principal purpose of ensuring a just outcome. Where the existing statutory framework is inadequate for courts to adjudicate upon the dispute before them, or no settled judicial doctrine or custom can be availed of, courts may legitimately take recourse to the principles of justice, equity and good conscience to effectively and fairly dispose of the case. A court cannot abdicate its responsibility to decide a dispute over legal rights merely because the facts of a case do not readily submit themselves to the application of the letter of the existing law. Courts in India have long availed of the principles of justice, good conscience and equity to supplement the incompleteness or inapplicability of the letter of the law with the ground realities of legal disputes to do justice between the parties. Equity, as an essential component of justice, formed the final step in the just adjudication of disputes. After taking recourse to legal principles from varied legal systems, scholarly written work on the subject, and the experience of the Bar and Bench, if no decisive or just outcome could be reached, a Judge may apply the principles of equity between the parties to ensure that justice is done. This has often found form in the power of the court to craft reliefs that are both legally sustainable and just.(emphasis supplied)
266. In State of Rajasthan v. Hindustan Sugar Mills Ltd40, the Supreme Court declared that the High Court exercising high 40 (1988) 3 SCC 449, at page 455 ::109:: MSR,J & TVK,J wp_35061_1997&batch prerogative jurisdiction under Article 226 can mould the relief in a just and fair manner as required by the demands of the situation.
267. In Justice S.K. Ray v. State of Orissa41, this principle was reiterated in the following terms:
" 11. ... A writ petition, which is filed under Article 226 of the Constitution, sets out the facts and the claims arising thereto. Maybe, in a given case, the reliefs set forth may not clearly set out the reliefs arising out of the facts and circumstances of the case. However, the courts always have the power to mould the reliefs and grant the same."
268. M. Sudakar v. V. Manoharan42 also the Supreme Court had declared:
"14. The power to mould relief is always available to the Court possessed with the power to issue high prerogative writs. In order to do complete justice it can mould the relief, depending upon the facts and circumstances of the case. In the facts of a given case a writ petitioner may not be entitled to the specific relief claimed by him but this itself will not preclude the writ Court to grant such other relief which he is otherwise entitled."
269. We shall invoke the principles of restitution and justice equity and good conscience to ensure that justice is done to the Society and it's members and mould the relief in these cases by directing the State of Telangana, rep. by it's Principal Secretary, Municipal Administration and Urban Development, Secretariat, Hyderabad to determine and pay to the Society, after hearing the Society, within 2 months monetary compensation calculated as per the provisions of the 41 (2003) 4 SCC 21 42 (2011) 1 SCC 484 ::110:: MSR,J & TVK,J wp_35061_1997&batch Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (Act 30 of 2013) for the extent of Ac.38.00 and 2121 sq.yds in Sy.No.128/1 and Sy.No.128/10 of Yousufguda village Ward No.8 Block 3 taking the market value of the land existing on date of pronouncement of this common order.
The reason for doing so is that the State has failed to determine and pay compensation under the provisions of A.P. Slum Improvement (Acquisition of Land) Act, 1956 for the extent of Acs.28.07 gts. notified by it under the said Act and deliberately did not execute the judgment dt.15.09.1989 in LGC.No.2 of 1988 passed by the Special Court in respect of the balance of extent of Acs.9.00, thereby depriving the Society of even the said land arbitrarily.
270. We are compelled to do this since we have noticed that several times the State of Andhra Pradesh and it's successor the State of Telangana have sought time to consider allotting alternative land to the Society and dragged on these cases for over 2 decades but have ultimately rejected the said proposals twice i.e., once on 3.2.2007 in Letter No.22753/M1/2005 of the Secretary to the Government, Municipal Administration and Urban development Department, Govt. of A.P. and again vide Memo No.45038/Assn.III(1)/2008 dt.12.7.2009 passed by the Special chief Secretary to the Government of Telangana, though several instances of the State giving alternative land to land owners for losing land to land grabbers have been cited by the Society and the other petitioners.
::111:: MSR,J & TVK,J
wp_35061_1997&batch
271. Accordingly, we :
(a) allow W.P.No.35061 of 1997, W.P.No. 14771 of 2003, W.P.No.9262 of 2006 and W.P.No.13424 of 2006, W.P.No.7438 of 2007, W.P.No.27532 of 2008, W.P.No.3532 of 2009 and W.P.No.11026 of 2009 as under;
(b) declare that the action of the then State of A.P., it's successor the State of Telangana and their officials in not executing the judgment dt.15.9.1989 in LGC No.2 of 1988 of the Special Court constituted under the A.P.Land Grabbing (Prohibition) Act,1982 for eviction of 503 land grabbers from land of Ac.38, 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda Village, belonging to the Society and notifying Ac.28-7gts of the said land as a 'slum area' and acquiring it under the A.P.Slum Improvement (Acquisition of Lands) Act,1956 through notifications dt.12.12.1991, 20.3.1992 and 30.6.1992 is arbitrary, illegal and violative of Art.14, 300-A of the Constitution of India, in bad faith and as an abuse of law;
(c) declare that notifications dt.12.12.1991, 20.3.1992 and 30.6.1992 under the A.P. Slum Improvement (Acquisition of Lands) Act, 1956 issued by the State of Andhra Pradesh through the Commissioner, Municipal Corporation of Hyderabad are null and void ab initio;
::112:: MSR,J & TVK,J
wp_35061_1997&batch
(d) consequently direct the State of Telangana rep.by it's Principal Secretary, Department of Municipal Administration and Urban Development, Secretariat, Hyderabad , to determine and pay, after hearing the Society, within 2 months to the Society compensation calculated as per the provisions of the Right to Fair Compensation and Transparency in Land Acquisition, Rehabilitation and Resettlement Act, 2013 (Act 30 of 2013) for the extent of Acs.38.00 and 2121 sq.yds in Sy.No.128/1 and 128/10 of Yousufguda Village Ward No.8 Block 3 in Greater Hyderabad Municipal Corporation taking the market value of the land existing on date of pronouncement of this common order ;
(e) direct the State of Telangana to pay costs of Rs.2 lakhs to the Society within 8 weeks.
272. Consequently, Interlocutory Application No.2 of 2019 in Writ Petition No.11026 of 2009 is also allowed. As a sequel, miscellaneous petitions pending if any in all the above Writ Petitions, shall stand closed.
____________________________ M.S. RAMACHANDRA RAO, J ___________________ T.VINOD KUMAR, J Date: 02.06.2021 LR copy to be marked : YES B/o.Ndr